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

Gajadhar Kapri @ Gajadhar Mandal vs The State Of Bihar
2025 Latest Caselaw 2872 Patna

Citation : 2025 Latest Caselaw 2872 Patna
Judgement Date : 26 June, 2025

Patna High Court

Gajadhar Kapri @ Gajadhar Mandal vs The State Of Bihar on 26 June, 2025

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad, Ashok Kumar Pandey
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL APPEAL (DB) No.654 of 2023
         Arising Out of PS. Case No.-78 Year-2017 Thana- ANTICHAK District- Bhagalpur
     ======================================================
1.    Gajadhar Kapri @ Gajadhar Mandal, S/O Late Suresh Kapri, R/O Village-
      Rani Diyara, P.S- Ekchari, Distt.- Bhagalpur.
2.    Jaikant Mandal, S/O Late Chamaklal Mandal, R/O Village- Authawan, P.S.-
      Ekchari, Distt.- Bhagalpur.
                                                              ... ... Appellants
                                     Versus
     The State of Bihar
                                                            ... ... Respondent
     ======================================================
                                       with
                      CRIMINAL APPEAL (DB) No. 686 of 2023
         Arising Out of PS. Case No.-78 Year-2017 Thana- ANTICHAK District- Bhagalpur
     ======================================================
     Rajesh Mandal @ Rajeev, Son of Bajrangi Mandal, Resident of Tofil, P.S.
     Antichak, Dist- Bhagalpur.
                                                             ... ... Appellant
                                    Versus
     The State of Bihar
                                                          ... ... Respondent
     =====================================================
                                     with
                     CRIMINAL APPEAL (DB) No. 692 of 2023
         Arising Out of PS. Case No.-78 Year-2017 Thana- ANTICHAK District- Bhagalpur
     ======================================================
     Chamolal Mandal @ Chamulal Mandal @ Chamaklal Mandal, Son of Late
     Soti Mandal, Resident of Village- Anthawan, PS- Ekchari, Distt- Bhagalpur.
                                                                  ... ... Appellant
                                        Versus
     The State of Bihar
                                                               ... ... Respondent
     ======================================================
     Appearance :
     (In CRIMINAL APPEAL (DB) No. 654 of 2023)
     For the Appellant/s  :    Mr. Ranjan Kumar Jha, Advocate
                               Mr. Rana Pratap Singh, Advocate
                               Mr. Vikas Kumar, Advocate
     For the Respondent/s :    Mr. Bipin Kumar, Addl.PP
     (In CRIMINAL APPEAL (DB) No. 686 of 2023)
     For the Appellant/s  :    Mr. Pravin Kumar Sinha, Advocate
                               Mr. Suresh Chand Giri, Advocate
     For the Respondent/s :    Mr. Bipin Kumar, Addl.PP
     (In CRIMINAL APPEAL (DB) No. 692 of 2023)
     For the Appellant/s  :    Mr. Praveen Kumar, Advocate
                               Mr. Ravi Prakash Dwivedi, Advocate
                               Mr. Raushan Kumar, Advocate
     For the Respondent/s :    Mr. Bipin Kumar, Addl.PP
 Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025
                                           2/28




       ======================================================
       CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
               and
               HONOURABLE MR. JUSTICE ASHOK KUMAR PANDEY
       ORAL JUDGMENT
       (Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

         Date : 26-06-2025


                    Heard learned counsel for the appellants and learned

       Additional Public Prosecutor for the State in all the three appeals.

                     2. The present three appeals have been preferred for

       setting aside the judgment of conviction dated 06.05.2023

       (hereinafter referred to as the 'impugned judgment') and the order

       of sentence dated 29.05.2023 (hereinafter referred to as the

       'impugned order') passed by learned Additional Sessions Judge-II,

       Bhagalpur (hereinafter called the 'learned trial court') in S.T. Case

       No. 392 of 2018 arising out of Antichak P.S. Case No. 78 of 2017.

                     3. By the impugned judgment and order, the appellants

       have been convicted and sentenced as under:-

   Under            (Gajadhar   Kapri         @
   Section          Gajadhar Mandal
   302 read
   with 149         Jaikant          Mandal)
   IPC              appellants in Cr. Appeal
                    (DB) No. 654 of 2023             Life           In default of
                                                     imprisonment   payment       of
                    (Rajesh    Mandal    @           with fine of   fine, they have
                    Rajeev Mandal)                   Rs.10,000/-    to further under
                    appellant in Cr. Appeal                         one         year
                    (DB) No.686 of 2023                             imprisonment

                    Chamolal Mandal
                    appellant in Cr. Appeal
                    (DB) No.692 of 2023
 Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025
                                           3/28




   Under            Gajadhar   Kapri          @      Imprisonment     In default of
   Section          Gajadhar Mandal                  for Five years   payment       of
   27(i) of                                          with a fine of   fine, they have
   the Arms         Jaikant Mandal                   Rs.5,000/-       to further under
   Act                                                                six (06) months
                                                                      imprisonment



                     Prosecution Case

                     4. The prosecution story is based on the fardbeyan of

       Sitaram Yadav (PW-4) recorded by S.I. Rajesh Kumar Antichak

       P.S. on 07.11.2017 at 14:00 Hours at Nawada More P.S. Antichak.

       In his fardbeyan, PW-4 has stated that on 07.11.2017 at 06:00 AM

       his son Kakku Yadav @ Nilamber Yadav with two labourers

       namely, (1) Lakshman Yadav and (2) Saudagar Mandal loaded

       grains on his tractor and went for Kahalgaon. His son was driving.

       At about 12:10 PM his bhanja Nirbhay Yadav gave information on

       phone that his son Kakku Yadav has been shot and killed by

       cutting with sharp weapon. Then, the informant asked him if he is

       dead or alive to which his bhanja replied that he is dead.

       Thereafter, the informant informed Buddhuchak Police Station

       that his son has been killed near Nawada More. Thereafter, the

       informant along with Chattu Mandal went near Nawad More

       where he saw his son was lying in roadside field. Thereafter,

       Lakshman Yadav told him that when they reached at Nawada More

       at 08:00 AM, one tyre of the tractor blew out. They took out the
 Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025
                                           4/28




       punctured tyre and sent the same to Oriop. In the meantime, Kakku

       Yadav called his fua to cook food. Thereafter, they went to the

       house of his fua and ate food. At around 11:00 AM, when they

       returned, Kakku Yadav and Chattu Mandal went on motorcycle to

       Oriop to get the tyre. At 11:45 AM, when they were fitting the tyre

       then, accused persons, namely, (1) Gajadhar Kapri (2) Jaikant

       Mandal (3) Rajeev Mandal (brother-in-law of Gajadhar Kapri) and

       (4) Anjani Mandal came. Gajadhar took Kakku Yadav down the

       road by putting gamcha thereafter Jaikant Mandal shot at the thigh

       of kakku Yadav, thereafter Gajadhar shot at kanpatti of Kakku

       Yadav and once again Jaikant fired as a result of which Kakku

       Yadav fell on the ground. Thereafter, Rajeev Mandal cut his throat

       by dabiya and Anjani Mandal cut his throat by an axe. On hulla,

       people started assembling, in the meantime, two persons who were

       on motorcycle was saying not to left him alive. Thereafter, all left

       on two motorcycles by riding three persons on each. The two

       persons who were already on the motorcycle were Manoj and

       Chamolal Mandal.

                    5. On the basis of this written application, Antichak P.S.

       Case No. 78 of 2017 dated 07.11.2017 was registered under

       Sections 302/120(B)/34 IPC and Section 27 of the Arms Act. After

       investigation, Police submitted chargesheet bearing No. 15 of 2018
 Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025
                                           5/28




       dated 10.05.2018 against these appellants under Sections

       302/120B/34 IPC and Section 27 of the Arms Act keeping

       investigation pending against (1) Manoj Tani and (2) Anjani

       Mandal. On the basis of the chargesheet, learned A.C.J.M.-XIV,

       Bhagalpur took cognizance of the offences vide order dated

       14.05.2018

. Charges were read over and explained to the

appellants in Hindi to which they pleaded not guilty and claimed

to be tried. Accordingly, vide order dated 04.07.2018, charges

were framed under Sections 302/149 IPC and 27 of the Arms Act.

6. In course of trial, the prosecution examined as many

as thirteen witnesses and exhibited several documents to prove its'

case. The list of the prosecution witnesses and the exhibits

produced on behalf of the prosecution are being shown hereunder

in tabular form:-

List of Prosecution Witnesses

PW-1 Nirbhay Yadav PW-2 Saudagar Mandal PW-3 Laxman Yadav PW-4 Ramdhari Yadav PW-5 Sitaram Yadav PW-6 Subodh Yadav PW-7 Binod Kumar Yadav PW-8 Brahmdev Chaudhary PW-9 Sukhdeo Prasad Yadav PW-10 Dr. Rajeev Ranjan PW-11 Rajesh Kumar PW-12 Sanjeev Kant PW-13 Chiranjiv Lal Tiriya Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

List of Exhibits brought on behalf of the Prosecution

Exhibit 1 Signature of witness Laxman Yadv over seizure list Exhibit 2 Signature of the informant Sitaram Yadav over Fardbeyan Exhibit 2/1 Signature of witness Laxman Yadav over Fardbeyan Exhibit 3 Postmortem report of the deceased Exhibit 2/2 Contents of Fardbeyan Exhibit 2/3 Endorsement over Fardbeyan Exhibit 4 Formal FIR Exhibit 5 Inquest Report Exhibit 6 Seizure List Exhibit 7 Map of the place of occurrence Exhibit 8 Paragraph 63 and 64 of the case diary Exhibit 9 Chargesheet Exhibit 10 Test report of seized articles

List of Material Exhibits

Material Exhibit 1 Fired cartridge

Material Exhibit 2 Slipper Material Exhibit 2/1 Mobile Phone

Findings of the learned Trial Court

7. Learned trial court after analysing the evidences on

the record found that the death of the deceased was caused due to

four injuries found on his body regarding which it has come in the

post mortem report that these injuries are grievous and dangerous

to life in ordinary course of nature and caused by sharp heavy

weapon such as dabiya, axe and firearm. Learned trial court found

that when the accused fired on temple and chest of the deceased, Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

they were well aware that by their act, such bodily injury will be

caused which will result in the death of the deceased. Learned trial

court also found that the act of firing bullet on temple and chest of

the deceased as also cutting his throat by sharp edged weapon

clearly shows the intention of the accused to cause death.

Accordingly, the act of the accused comes under the purview of

Section 300 IPC i.e. the death of the deceased Kakku Yadav is

such culpable homicide which amounting to murder.

8. Learned trial court further found from the evidences

of the eye witnesses that firearms had been used by accused

Jaikant and Gajadhar. Cartridge was recovered from the place of

occurrence. Learned trial court observed that though the firearm

has not been recovered but the recovery of the firearm is not

always necessary for conviction of the accused, specifically in the

cases, where it has been proved that the accused fired the shot by

firearm and caused death of the deceased. Accordingly, the act of

using firearm by accused Gajadhar and Jaikant falls under the

ambit of first part of Section 27 of the Arms Act.

9. Learned trial court after carefully examining the

evidences available on the record convicted all the appellants

under Section 302 read with 149 IPC and further convicted Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

Gajadhar Kapri @ Gajadhar Mandal and Jaikant Mandal under

Section 27(i) of the Arms Act.

Submissions on behalf of the appellants

10. Learned counsel(s) for the appellants have assailed

the impugned judgment and order on various grounds. Mr. Ranjan

Kumar Jha, learned counsel representing the appellants in

Criminal Appeal (DB) No. 654 of 2023, submits that in this case,

the learned trial court could not appreciate that the prosecution had

not examined the FIR named witnesse, namely, Chhattu Mandal

who was said to be present with the deceased at the time and date

of occurrence. According to him, the informant is not an

eyewitness of the occurrence, he got the information from his

nephew Nirbhay Yadav about the murder of his son Kakku Yadav.

11. Learned counsel submits that Nirbhay Yadav (PW-1)

who had informed about the occurrence to the informant has been

declared hostile by the prosecution on the point of identification of

the accused persons. It is submitted that PW-2, PW-3 and PW-4,

who claimed themselves as eyewitnesses of the occurrence, are

actually not the eyewitnesses. It is submitted that PW-2 and PW-4

have stated that they fled due to fear in their cross-examination.

12. Learned counsel submits that the informant and the

deceased both were convicted in the murder case of Santosh and it Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

has come in the statement of the accused recorded under section

313 CrPC that in the quarrel between the informant side and the

said Santosh over ploughing of a piece of land, the appellants had

intervened and that is the reason why the appellants have been

falsely implicated in this case.

13. Learned counsel submits that the learned trial court

could not appreciate that after getting the information about the

killing of the deceased son, the informant had informed/intimated

the Budhu Chak Police Station first and after reaching at the place

of occurrence, he had made fardbeyan before Antichak Police

Station. The information/intimation before Budhu Chak Police

Station is not available on the record.

14. Mr. Praveen Kumar Sinha, learned counsel for the

appellant in Cr. Appeal (DB) No. 686 of 2023 has assailed the

impugned judgment and order on the ground that the prosecution

has failed to properly prove the place of occurrence and there are

material contradictions in the statement of the prosecution

witnesses.

15. It is submitted that the learned trial court has not

considered the materials on the record in which it has come that

the death of the deceased was caused by gunshot injury whereas

the appellant was holding hasua which caused sharp cut wound Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

margin 3" x 1/2" x muscle deep over left surface of upper part of

neck behind left ear and death was caused due to hemorrhage and

shock due to firearm.

16. It is further submitted that there is no independent

witness in this case and the whole prosecution case has been

proved on the basis of the statements of interested witnesses who

are either informant or his relatives.

17. Arguing on behalf of the appellant Chamolal Mandal

@ Chamulal Mandal @ Chamaklal Mandal in Cr. Appeal (DB)

No. 692 of 2023, learned counsel submits that so far as this

appellant is concerned, he is not the assailant of the deceased. It

has also not been established that this appellant was member of the

unlawful assembly. The only witness namely PW-3 has stated that

this appellant was on a motorcycle and he asked the accused

persons to cut the neck of the deceased and bring it but this

statement of PW-3 is not corroborated by another witness namely

PW-2 who claims himself an eyewitness of the occurrence.

Submissions on behalf of the State

18. On the other hand, learned Additional Public

Prosecutor for the State submits that in this case Saudagar Mandal

(PW-2) and Laxman Yadav (PW-3) are the labourers who were

present on the tractor with the deceased, they have deposed as Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

eyewitnesses of the occurrence. They have proved their presence

with the deceased and have also proved the place of occurrence. It

is submitted that while cross-examining PW-2 and PW-3, the

defence did not set up a case that they were not present on the spot

or that they could not have seen the occurrence. PW-2 has stated

that he had concealed himself beneath the tractor and from there

he had seen the occurrence. The defence has not suggested that

from beneath the tractor he could not have seen the occurrence.

PW-3 has stated about the manner of occurrence, though he claims

to have assaulted one of the assailants with an iron rod but the

defence has not questioned his presence at the place of occurrence.

19. It is submitted that Ramdhari Yadav (PW-4) is an

independent witness, though, comes in the category of a chance

witness. The defence suggested PW-4 that he was named in the

murder case of Sakhi Chand @ Prayag Mandal but the witness

denied this suggestion. The defence suggested PW-4 that he had

been sent to jail in connection with the said case and he came out

on bail in appeal but that suggestion was also denied and finally,

the witness denied this suggestion that the said case was lodged by

a relative of Gajadhar, namely, Lakhan Lal Mandal and for that

reason, Gajadhar and others have been falsely implicated in this

case. It is pointed out that the defence has not led any evidence to Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

show that this witness was an accused in the murder case of Sakhi

Chand @ Prayag Mandal. It is also pointed out that the defence

has advanced different reasons for the lodgement of the case and

no connection has been shown between Sakhi Chand @ Prayag

Mandal and this witness.

20. Learned Additional Public Prosecutor further

submits that the plea of the defence that PW-2 and PW-3 who were

present with the deceased had not given telephonic information to

the informant about the occurrence would create doubt over their

presence is not fit to be accepted because in course of their cross-

examination, no question was put to these witnesses that whether

they were having mobiles with them, therefore, if they did not

make a call to the informant that alone cannot be said to be an

unnatural conduct. It has come in evidence that when the tractor

got punctured and it stopped near the place of occurrence then the

deceased along with two witnesses had gone to the village of his

bua (mother of Nirbhay Yadav-PW-1). On this point also, no

contradiction has been taken from the prosecution witnesses.

21. It is submitted that though PW-1 has been declared

hostile on the point of identification of the accused but he has

stated that when he was going to Kahalgaon by his motorcycle and

reached at Nawada More then he heard the sound of firing. He has Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

further stated that he got frightened and stopped there, then he saw

that from the place of occurrence, six persons were fleeing away

by motorcycle and they were having hasua and gun in their hand.

When he went to the place of occurrence, he found that Kakku

Yadav was lying dead then he had given a mobile call to the father

of the deceased. He has stated to have given telephonic

information to the informant. He was also examined by the I.O. in

course of investigation. The prosecution cross-examined him

limited to the identification of the accused, however, when the

defence cross-examined this witness, he has denied the suggestion

that he had not seen the occurrence and he was not going by

motorcycle anywhere.

22. Learned Additional Public Prosecutor for the State

further submits that all incriminating materials which were brought

by the prosecution on record were brought to the notice of the

accused persons who have stated that they were implicated

because of the prior enmity. The evidence of PW-2 and PW-3 are

fully corroborated by the medical evidence.

23. So far as the appealant Chamolal Mandal @

Chamulal Mandal @ Chamaklal Mandal is concerned, the learned

APP submits that one Laxman Yadav (PW-3), who is an

eyewitness of the occurrence, has stated that Manoj Tanti and Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

Chamolal Mandal were saying to cut the neck and bring it. It is,

however, not contested that so far as PW-2 is concerned, he has

not taken the name of Chamolal Mandal @ Chamulal Mandal @

Chamaklal Mandal and the chance witness (PW-4) has also not

taken the name of this appellant. It is submitted that in his

fardbeyan the informant has stated that he had informed about the

occurrence to Budhu Chak Police Station saying that his son

Kakku Yadav had been murdered near Nawada More and he was

going to the said place. The informant claimed that he requested

the said police officer to come to his house. It is submitted that the

place of occurrence, in this case falls within the jurisdiction of

Antichak Police Station, therefore, the fardbeyan of the informant

was recorded by S.I. Rajesh Kumar (PW-11) of Antichak Police

Station on the same date of occurrence at 14:00 Hrs. While cross-

examining the informant (PW-5), the defence did not invite his

attention about the information given by him to Budhu Chak

Police Station, moreover this Court finds that the informant has

well explained in his fardbeyan what he has informed to Budhu

Chak Police Station. This has not been questioned by the defence.

Consideration

24. Having heard learned counsel for the appellants and

learned Additional Public Prosecutor for the State as also on Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

perusal of the records, we find that the informant (PW-5) is the

father of the deceased. He is not an eyewitness of the occurrence.

He got information about the alleged occurrence from his bhagina

Nirbhay Yadav (PW-1) on 07.11.2017 at 12:10 Hrs. The

information was given over the telephone and thereafter he

reached the place of occurrence near Nawada More. He found that

his son Kakku Yadav @ Nilambar Yadav was lying dead in the

field at the edge of the road. He was informed by Laxman Yadav

(PW-3) about the occurrence. Laxman Yadav disclosed to him the

names of four accused persons who had come at about 11:45 AM.

Gajadhar Kapri put a towel/gamcha in the neck of Kakku Yadav

and took him down to the road whereafter Jaikant Mandal shot at

the thigh of Kakku Yadav, Gajadhar Kapri fired at the temporal

region of the deceased and then second firing was again done by

Jaikant Mandal whereafter Kakku Yadav had fallen down on the

earth and after he fell down, the brother-in-law of Gajadhar Kapri

cut the neck of the deceased by a dabiya and Anjani Mandal also

cut the neck by an axe. On hulla, the accused persons fled away on

two motorcycles, three on each of the motorcycles. It is stated that

two persons were already there on the motorcycle who were (i)

Manoj Tanti; and (ii) Chamolal Mandal. The fardbeyan of Sitaram Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

Yadav (PW-5) has been recorded by Rajesh Kumar, Sub-Inspector

of Police, which has been marked Exhibit '2/2'.

25. On the basis of the said fardbeyan, FIR was lodged

giving rise to the present case on 07.11.2017 at 5:00 PM. From the

formal FIR, it appears that information with regard to the

occurrence was received in the police station at 12:15 PM. The

village of the informant is at a distance of 4-5 km only from the

place of occurrence.

26. From the records, it appears that the four appellants

of this case were charged for the offences under Sections 302/149

IPC and Section 27 of the Arms Act.

27. From the evidences available on the record, it

appears that Saudagar Mandal (PW-2) and Laxman Mandal (PW-

3) are the two labourers who claimed that they were present with

the deceased at the time of occurrence. They had loaded the tractor

and had left with the deceased in the morning. PW-2 has stated

that at the time of occurrence, he was on the tractor at Nawada

More and he had lifted the tractor for placing the wheels, in the

meantime, Gajadhar Kapri came and put a towel in the neck of

Kakku and slammed him down and thereafter, Jaikant Mandal

fired on Kakku which hit on his thigh, Gajadhar shot at the

temporal region of the deceased and Rajiv Mandal cut the neck by Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

a hasua. He has stated that Anjani Mandal had assaulted by

tengari on the backside of the neck. Being frightened of the same,

he fled away whereafter, when the public came, then he also

reached. His statement was recorded by police. In his cross-

examination, he has stated that when the accused persons came

armed with pistol, then he got frightened and he put himself

beneath the tractor. The accused Gajadhar had put towel on the

neck of the deceased and took him down the pitch road, the said

place is about five feet deep, he had seen the occurrence from

beneath the tractor. He has stated that he had no litigation with

Rajiv Mandal and he was not aware that there was any litigation

between Kakku and Gajadhar. He has further stated in his cross-

examination that he was working with Kakku for the last two years

and on the date of occurrence, he had gone to the place of Kakku

at 6:00 AM, Kakku was himself driving the tractor. They had

reached Nawada More at about 9:00 AM. They were going to

Kahalgaon by the tractor and maize and raicha (mustard) were

loaded on the tractor. The tractor had got punctured at a distance of

about one rope before Nawada More. The plot is just adjacent to

the edge of the road which was parti and ploughed. There were

signs of pulling away of the deceased in the field. Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

28. PW-2 has further stated in his cross-examination that

after the occurrence police had brought him, Laxman and Chhatu

to the Police Station where papers were prepared and his thumb

impression were taken. He denied this suggestion of the defence

that before police he had stated that at the time of occurrence, he

was at Nawada More near the tractor. He also denied the

suggestion that he had made statement before police that at the

time of occurrence, he had put the tractor in lifted condition with a

jack. He denied the suggestion that because he was working with

Kakku, therefore he was falsely deposing. This witness did not

identify Chamolal Mandal. The evidence of the I.O. (PW-11)

would show that he had proved the endorsement made on the FIR

and the signature of the informant and witness Laxman Yadav and

Chhatu Mandal. At his instance, Exhibit '2', Exhibit '2/1' and

Exhibit '2/3' had been marked. The formal FIR has been marked

as Exhibit '4'. He had himself investigated the case. PW-11 had

conducted the inspection of the place of occurrence and prepared

the inquest report. He has proved the inquest report which has

been marked Exhibit '5'.

29. PW-11 has stated that at the place of occurrence he

had seized empty cartridge on the 'base' of which BMS and KF

were written. On the 'base' there was a sign of fired tip. He had Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

seized one blue, yellow and red color slipper of the left leg, he had

seized blood stained soil and one black color Samsung mobile with

SIM Number 7282851776 and SIM Number 9973249885. PW-11

has proved the seizure list (Exhibit '6'). He has also given the

boundary of the place of occurrence. In paragraph '3' he has stated

that in the east of the place of occurrence, there is house of Prabhu

Yadav and the place of occurrence is at a distance of 50 meter

from the house of Prabhu Yadav, at the west end tractor was

standing. He had prepared the najri naksha of the place of

occurrence which has been marked Exhibit '7'. As regards the

statements made by Saudagar Mandal in paragraph '15', this

witness has stated that in course of investigation, he had not stated

that he was at Nawada More near the tractor. He had not stated that

the tractor was kept lifted on the jack and he had not stated that

Kakku was put down by a towel/gamcha rather this witness had

stated before the I.O. that Gajadhar Kapri, Jayant Mandal, Rajiv

Mandal and Anjani Mandal came and they pulled away Kakku

down the road.

30. It is evident from the statement of PW-2 and the

statement of the I.O. (PW-11) that so far as presence of PW-2 at

the place of occurrence is concerned, no doubt has been created by

the defence. There is a minor discrepancy in the statement of PW-2 Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

as regards the position of the tractor but it is evident that the

tractor was standing at a distance of only 50 meter from the house

of Prabhu Yadav and the plot in which the killing had taken place

was just adjacent to the road. PW-11 has duly proved the place of

occurrence and no doubt has been created by the defence with

regard to the place of occurrence as disclosed by the prosecution.

31. Laxman Yadav (PW-3) is another eyewitness of the

occurrence. This witness has also stated that they were trying to

lift the trailer with the help of jack, in the meantime, Gajadhar

Kapri put gamcha in the neck of Kakku and thereafter all the four

accused persons took Kakku to the side of the road. He has stated

that Jaikant shot at Kakku which hit his leg whereafter Kakku fell

down then Gajadhar Kapri shot at his kanpati, Jaikant Mandal shot

at his chest and then Anjani Mandal and Rajiv Mandal cut the neck

by hasua. This witness has further stated that Anjani and Chamolal

Mandal were saying to bring the chopped neck of Kakku. He is

one of the seizure list witnesses and has proved his signature on

the seizure list which has been marked Exhibit '1'. Again this

Court finds that the date, time, place and manner of occurrence as

stated by PW-3 is consistent with the evidence of PW-2. His

statement that he had assaulted Jaikant by iron rod has been

contradicted by the I.O. that he had not stated so in course of Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

investigation but that would not result in disbelieving the witness

as a whole. In India, the legal maxim 'Falsus in uno, falsus in

omnibus' i.e. false in one thing, false in everything does not apply

as a rule of law in India. To this Court, it appears that the

eyewitness testimony of PW-2 and PW-3 are not in doubt. The

defence is not able to draw any material contradiction in the

evidence of PW-2 and PW-3. Once again referring to the evidence

of PW-11, this Court finds that the defence has not taken any

contradiction from the I.O. with regard to the material part of the

evidence of PW-3. His presence at the place of occurrence and the

manner of occurrence as stated by him remained intact.

32. Ramdhari Yadav (PW-4) is a chance witness. He has

stated that he was going to his home in Taufil Diyara and when he

reached near Nawada More, he found that four persons had caught

Kakku Yadav and one person was sitting on the bike whose name

was Manoj Tanti. He has identified Jaikant Mandal, Gajadhar

Mandal, Anjani Mandal and Rajesh Mandal. He has stated that

Jaikant Mandal shot at first which hit Kakku at his thigh, the

second fire was done by Jaikant which hit on the chest of the

Kakku and Gajadhar Mandal shot at the kanpati whereafter Anjani

and Rajesh assaulted Kakku by kulhari and hasua. Manoj Tanti

was saying to bring the chopped neck of the deceased. His Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

statement was recorded before the I.O. In his cross-examination,

he has stated that he was standing at a distance of 25 feet from the

place of occurrence and the plot is three feet down from the road.

He is not related to Kakku Yadav and he was not a friend of Kakku

Yadav, he was not even on visiting terms with Kakku Yadav. His

attention was drawn towards his previous statements made before

police, however, this Court finds that PW-11 has contradicted PW-

5 only on a trivial issue that he had not stated in course of

investigation that four persons were hanging with the deceased.

PW-11 has stated that the witness had stated before him in course

of investigation that Gajadhar Kapri had put a towel in the neck of

Kakku Yadav and took him down to the road and the accused

Jaikant Mandal present at that place shot at Kakku whereafter

Gajadhar Kapri had also shot at Kakku.

33. The informant has been examined as PW-5. He is

not an eyewitness of the occurrence but he has deposed as to the

circumstances which were present at the place of occurrence when

he reached there. He has stated in his cross-examination that he

and his son Kakku Yadav were convicted in the murder case of

Santosh Kumar. PW-6, PW-7, PW-8 and PW-9 have been declared

hostile.

Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

34. Dr. Rajiv Ranjan (PW-10) was posted at Jawaharlal

Nehru Medical College and Hospital, Bhagalpur on 07.11.2017, he

conducted postmortem on the dead body of Kakku Yadav. He

found the following injuries:-

(1) One sharp cut 1" x 1/8" was present over top of left middle finger.

(2) One sharp cut wound 3" x 1/8" was present over left forearm (3) One sharp cut wound with inverted margin 3" x 1/2" x muscle deep was present over left surface of upper part of neck behind left ear.

(4) One blackened, burned hand like parchment area 3" x 2"

was present over anterior surface of left upper chest wall. (5) One wound of entry with inverted margin and blackened margin 1/4" x 1/4" prime prime was present over lateral surface of mid of right thigh. Bullet was pierced muscle and exit through wound 2" x 1" with everted margin over medial surface of right thigh.

(6) One wound of entry 1/4" x 1/4" with inverted and blackened margin was present over left side of omipetal bone behind left ear. Bullet pierced brain matter base of skull and breaked zygomatic bone and exit through wound 1/2" x 1/2"

with everted margin over right surface of face and situated 1½ anterior to right ear.

(7) One wound of entry 1/4" x 1/4" with inverted and blackened margin was present over anterior surface of right chest wall. 4" above right nipple. Bullet pierced subcutaneous tissue and exit through wound 1/2" x 1/2" over right armpit. In his deposition, PW-10 has stated that all the above injuries

were antemortem. Injury nos. 1, 2 and 4 were simple but injury

nos. 3, 5, 6 and 7 were grievous and dangerous to life in ordinary

course of nature and caused by sharp heavy weapon and firearm

such as dabiya and axe. Time since death has been assessed

between six to twelve hours from time of postmortem

examination. Postmortem report has been proved as Exhibit '3'. In Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

his cross-examination, he has stated that he had not mentioned

bullet because he had not found the bullet into the body and further

he had given the time of postmortem as 8:40 PM in his report. He

denied the suggestion that he had conducted the autopsy in

unscientific manner and his report is collusive.

35. The I.O. (PW-11) has stated that in course of

investigation he had recorded the statement of the prosecution

witnesses who supported the prosecution case. He had sent the

dead body for postmortem which he had received. He had obtained

the criminal antecedent of Gajadhar Kapri and Jaikant Mandal

which is mentioned in paragraph '63' and '64' of the case diary.

He has proved the same as Exhibit '8'. On perusal of Exhibit '8' it

appears that Gajadhar Kapri has got as many as nine criminal

antecedents including cases under Sections 386/ 323/ 34 and cases

under Sections 302/201/34 IPC and Section 27 of the Arms Act.

These cases have been lodged and he has been chargesheeted in

these cases which are during the period of 2005 to 2019. The

criminal antecedent of Jaikant Mandal has been mentioned in

paragraph '64' which is part of the evidence and according to this,

the appellant Jaikant Mandal has got five criminal antecedent of

similar kind.

Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

36. Sanjeev Kant (PW-12) was the Deputy

Superintendent of Police in Police Centre, Bhagalpur on

27.03.2018. The seized empty cartridge was produced before him

for physical examination. He has examined the Exhibit 'A' which

is a 315 mm bore empty cartridge on the base of which AF 8mm

was inscribed and there was sign of firing pin on the base of it. He

had given the report on Exhibit 'A' which has been marked Exhibit

'10'.

37. Chiranjeev Lal Tiriya (PW-13) has proved three

material exhibits which were in sealed conditions in two envelopes

and one bag of cloth which were duly sealed. In the cloth bag

M.R.-05/17 was written and there was a brass fired cartridge of

rifle on the base of which BMM and KF was written. In the second

material exhibit, one slipper and in the third material exhibit, one

black colour Samsung mobile phone were found which were

marked material exhibit '2' and material exhibit '3' respectively.

38. This Court further finds that the materials brought by

the prosecution in course of trial were brought to the notice of the

accused persons-appellants who denied the same and pleaded

innocence. Accused Rajesh Mandal @ Rajeev has stated that when

Kakku Yadav and Sitaram Mandal were ploughing the field of

Santosh Yadav then he had opposed the same. Similar statement Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

has been given by Gajadhar Kapri, Chamolal Mandal and Jaikant

Mandal.

39. We have reappraised the entire evidences available

on the record and have also gone through the judgment of the

learned trial court. To this Court, it appears that so far as the

complicity of the three appellants Gajadhar Kapri, Jaikant Mandal

and Rajeev Mandal are concerned, the prosecution witnesses

particularly the eyewitnesses are consistent about their role in the

alleged occurrence. The prosecution has not been able to create

any dent in the evidence of PW-2 and PW-3 who are the

eyewitnesses of the occurrence. The date and time of occurrence as

well as the place and manner of occurrence have been duly proved

by the prosecution. The inquest report (Exhibit '5') and

postmortem report (Exhibit '3') are fully corroborating the ocular

evidence of PW-2 and PW-3. There is no iota of doubt that the

injuries inflicted on the body of the deceased were caused with

intention and knowledge of having such bodily injury which

resulted in the death of the son of the informant.

40. The impugned judgment and order of the learned

trial court insofar as it relates to Gajadhar Kapri, Jaikant Mandal

and Rajesh Mandal are concerned, this Court finds no reason to

interfere with the same.

Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

41. This Court would, however, record that so far as the

complicity of appellant Chamolal Mandal is concerned, the

prosecution is not able to prove the charges against him beyond all

reasonable doubts. In the fardbeyan the informant has stated that

when he reached at the place of occurrence, he was told about the

occurrence by Laxman Yadav (PW-3). In the fardbeyan, only four

persons have been named who had allegedly committed the

occurrence. Chamolal Mandal is not named in the fardbeyan.

42. So far as Saudagar Mandal (PW-2) is concerned, in

his examination-in-chief he has not named Chamolal Mandal. It is

Laxman Yadav (PW-3) who has stated in his examination-in-chief

that Manoj Tanti and Chamolal Mandal were asking to bring the

chopped neck of Kakku. As regards this statement he was cross-

examined on behalf of Chamolal Mandal. In his cross-examination

his attention was drawn towards his statements made before the

I.O. in which he had not stated that Chamolal Mandal was asking

to bring the chopped neck of the deceased. PW-3 denied the

suggestion but then the I.O. (PW-11) has stated that the witness

Ramdhari Yadav had not stated before him that Manoj was asking

to bring the chopped neck of Kakku Yadav. At this stage, this

Court would notice that Ramdhari Yadav (PW-4) has also not

named Chamolal Mandal in his examination-in-chief. In the Patna High Court CR. APP (DB) No.654 of 2023 dt.26-06-2025

opinion of this Court so far as the guilt of Chamolal Mandal is

concerned, it has not been duly proved by the prosecution beyond

all reasonable doubts, hence the judgment of conviction and order

of sentence as regards Chamolal Mandal @ Chamulal Mandal @

Chamaklal Mandal cannot sustain the test of law.

43. In result, Cr. Appeal (DB) No. 654 of 2023 and Cr.

Appeal (DB) No. 686 of 2023 are dismissed. The appellants

Gajadhar Kapri @ Gajadhar Mandal, Jaikant Mandal and Rajesh

Mandal @ Rajeev would undergo the remaining sentence.

44. Cr. Appeal (DB) No. 692 of 2023 (Chamolal Mandal

@ Chamulal Mandal @ Chamaklal Mandal) is allowed. The

impugned judgment as regards this appellant is set aside. The

appellant is already on bail, he and his sureties are discharged from

the liability of their bail bonds.

45. A copy of the judgment of this Court together with

the trial court records be sent down to the learned trial court.

(Rajeev Ranjan Prasad, J)

(Ashok Kumar Pandey, J) SUSHMA2/-

AFR/NAFR
CAV DATE
Uploading Date             01.07.2025
Transmission Date          01.07.2025
 

 
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