Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudama Singh vs The State Of Bihar
2025 Latest Caselaw 182 Patna

Citation : 2025 Latest Caselaw 182 Patna
Judgement Date : 9 May, 2025

Patna High Court

Sudama Singh vs The State Of Bihar on 9 May, 2025

Author: Mohit Kumar Shah
Bench: Mohit Kumar Shah
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) No. 1313 of 2017
         Arising Out of PS. Case No.-75 Year-2013 Thana- SIKARHATTA District- Bhojpur
     ======================================================
1.    Vijay Singh
2.   Abhimanyu Singh
       Both Sons of late Sipahi Singh, Resident of Village-Panwari Mathiya, P.S.
      Sikarahata, District-Bhojpur.
                                                                 ... ... Appellants
                                        Versus
     The State of Bihar
                                                               ... ... Respondent
     ======================================================
                                         with
                     CRIMINAL APPEAL (DB) No. 1312 of 2017
         Arising Out of PS. Case No.-75 Year-2013 Thana- SIKARHATTA District- Bhojpur
     ======================================================
     Sudama Singh, Son of Late Sipahi Singh, Resident of Village-Panawari
     Mathiya, P.S. Sikharahata District-Bhojpur.
                                                                        ... ... Appellant
                                           Versus
     The State of Bihar
                                                        ... ... Respondent
     ======================================================
     Appearance:
     (In CRIMINAL APPEAL (DB) No. 1313 of 2017)
     For the Appellant/s :   Mr. Prabhat Kumar Singh, Adv.
                             Ms. Priya, Adv.
     For the State       :   Mr. Ajay Mishra, APP
     (In CRIMINAL APPEAL (DB) No. 1312 of 2017)
     For the Appellant/s :   Mr. Sanjay Singh, Sr. Adv.
                             Mr. Parmatma Singh, Advocate
                             Mr. Rudrank Shivam Singh, Adv.
                             Mr. Praveen Kumar, Adv.
      For the State      :   Mr. Ajay Mishra, APP
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH
               and
               HONOURABLE JUSTICE SMT. SONI SHRIVASTAVA
     CAV JUDGMENT
     (Per: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH)
      Date: 09-05-2025

              The aforesaid appeals preferred under Section 374 (2) of
 Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025
                                           2/51




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

         the "Cr.P.C."), arise out of the same judgment of conviction and

         the order of sentence dated 25.8.2017 and 29.8.2017

         respectively, passed in Sessions Trial No. 83 of 2014 (arising out

         of Sikarahta P.S. Case No. 75 of 2013) by the learned Court of

         2nd Additional Sessions Judge, Bhojpur at Ara (hereinafter

         referred to as "the learned Trial Judge"), hence these Appeals

         have been heard together and are being disposed off by the

         present common judgment and order. By the said judgment, the

         learned Trial Judge has convicted the Appellant No. 1 of the first

         case and the sole appellant of the second case under Section 302

         of the Indian Penal Code, 1860 (hereinafter referred to as "the

         I.P.C.") while the Appellant No. 2 of the first case has been

         convicted under Section 302/34 of the I.P.C. and all the

         appellants of the aforesaid appeals have been sentenced to

         undergo imprisonment for life with fine of Rs. 5,000/- and in

         default of payment of the same, they have been directed to

         undergo further three months simple imprisonment.

         2.      Short facts of the case are that on 4.11.2013 at 6:00 am,

         fardbeyan of one Ramashish Singh @ Bhola Singh (P.W.3), son

         of late Harakh Singh was recorded by the Sub-Inspector of

         Police, Arun Kumar posted at Sikarahta Police Station at the
 Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025
                                           3/51




         Sadar Hospital, Ara. In the fardbeyan, the informant (P.W.3) has

         stated that his son Santosh Kumar Singh, aged about 35 years is

         employed in military and had come to his house three days back.

         He has also stated that land dispute is existing in between Vijay

         Singh (Appellant No. 1 of the first case), Sudama Singh (sole

         appellant of the second case), Abhimanyu Singh (Appellant No.

         2 of the first case), Morang Singh @ Ranjeet Singh and the

         informant and his son and on account of the same, quarrel had

         taken place in between them on previous occasions as well. The

         informant has further stated that on 3.11.2013 in the evening at

         about 7:00 pm, his son Santosh Kumar Singh along with his

         wife was lighting diya (earthen lamp) on the roof on the

         occasion of Diwali. While Santosh Kumar Singh (deceased) was

         lighting candle on the roof, all the aforesaid accused persons had

         put a ladder from their roof to the roof of his house and had

         come there, whereafter they had caught hold of the son of the

         informant and slammed him on the ground and during the

         course thereof, Sobin Singh, Arvind Singh and Ram Tawakya

         Singh had also arrived on the roof. Thereafter, Vijay Singh

         (Appellant No. 1) armed with bhala had assaulted and pierced

         body of Santosh Kumar Singh and then Sudama Singh armed

         with bhala had assaulted on the right thigh and left leg of
 Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025
                                           4/51




         Santosh Kumar Singh and pierced the same, leading to lot of

         blood oozing out from the body of the deceased. Then, Santosh

         Kumar Singh was lifted and taken to a doctor, who said that he

         would not be able to treat him, hence the deceased was taken to

         Sadar Hospital, Ara where he died during the course of

         treatment. The informant has further stated that the entire incident

         was witnessed by Nawal Kishore Singh (P.W.7) and Hari

         Mangal Singh (P.W.1), apart from the incident being witnessed

         by other persons, which he would disclose upon being asked.

         3.      After recording of the fardbeyan, a formal F.I.R. bearing

         Sikarahta P.S. Case No. 75 of 2013 was registered under Section

         302/34 of the I.P.C. on 4.11.2013 at 8:15 am against the

         appellants of both the aforesaid cases and Morang Singh, Sobin

         Singh, Arvind Singh and Ram Tawakya Singh. After

         investigation and finding the case to be true, the police had

         submitted charge-sheet on 27.01.2014 against all the aforesaid

         seven accused persons under Section 302/34 of the I.P.C. The

         learned Trial Judge had then taken cognizance vide order dated

         06.03.2014

against all the aforesaid accused persons except

Morang Singh. The case was then committed to the Court of

Sessions vide order dated 06.03.2014 and was numbered as

Sessions Trial No. 83 of 2014. Thereafter, the learned Trial Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

Court framed charges against the aforesaid appellants and three

other accused persons vide order dated 01.05.2014. As far as the

Appellant No. 1 of the first case and the sole appellant of the

second case are concerned, the learned Trial Court had framed

charges under Section 302 of the I.P.C. while it had framed

charges against the Appellant No. 2 of the first case and three

other accused persons under Section 302/34 of the I.P.C. During

the course of trial, the prosecution had produced eleven

witnesses. While P.W.1 Hari Mangal Singh (cousin brother of

the deceased), P.W.2 Jai Mangal Singh (neighbor and relative of

the deceased), P.W.3 Ramashish Singh @ Bhola Singh

(informant of the present case and father of the deceased) and

P.W.6 Reena Devi (wife of the deceased) are stated to be eye-

witnesses, P.W. 4 Saroj Singh, P.W.5 Nandji Singh and P.W. 8

Sushil Singh are witnesses to the seizure list. As far as P.W.7

Nawal Kishore Singh is concerned, he is not only related to the

deceased but is also witness to the fardbeyan, while P.W. 9 Dr.

Naresh Prasad is the Doctor, who had conducted postmortem of

the body of the deceased Santosh Kumar Singh and P.W. 11 Raj

Narain Chaudhary is an advocate clerk, who has identified the

two FSL reports (Exhibit 9 and 10).

4. The learned Senior Counsel for the sole appellant of the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

second case has argued that none of the so-called eye-witnesses

i.e. P.W.1, P.W.2, P.W.3 and P.W.6 are actually eye-witness to

the alleged occurrence and in order to impeach their credibility

as eye-witnesses, he has submitted that as far as P.W. 3 is

concerned, he has stated in his fardbeyan that he was present on

the terrace, whereafter the accused persons had arrived on the

roof and then the accused namely, Vijay Singh and Sudama

Singh had assaulted the deceased. It is submitted that P.W. 3 has

stated in paragraph No. 1 of his examination-in-chief that he

was present there, however the same is not established from a

bare reading of the F.I.R. In paragraph No. 2 of his evidence,

P.W.3 has introduced a new assailant, namely, Sobin Singh, who

is stated to have assaulted the deceased and in paragraph No. 21,

P.W. 3 has stated that he was engaged in worshiping on the

ground floor of his house, whereas in paragraph No. 22 of his

cross-examination, P.W. 3 has stated that he had seen the

accused persons climbing the stairs. Thus, it is submitted by the

learned Senior Counsel for the appellant of the second case that

admittedly, the said witness i.e. P.W. 3 (informant) was not

present at the alleged place of occurrence where the accused are

alleged to have assaulted the deceased. In any view of the

matter, it is submitted that even if it is assumed although denied Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

that P.W.3 was present at the place of occurrence, it is intriguing

as to why he did not take any steps to restrain the accused

persons from assaulting the deceased. It has been pointed out

that P.W. 3 has also stated in his cross-examination that at the

time when he reached on the roof of his house, no assault was

taking place. The learned Senior Counsel for the appellant of the

second case has next referred to the evidence of P.W.6 Reena

Devi, wife of the deceased and has stated that in paragraph No.

4 of her evidence, she has stated that her father-in-law had

arrived at the place of occurrence after she had raised hulla

(alarm). In paragraph No. 13, P.W. 6 has stated that when her

father-in-law had arrived at the place of occurrence, the accused

persons had fled away and then her father-in-law had disclosed

the name of the accused persons. Thus, it is submitted that the

names of accused persons have been introduced subsequently by

the father-in-law of P.W.6, hence the entire incident is doubtful.

In para No. 17, P.W. 6 has stated that she had seen her husband

when he had fallen down in the lane, thus, it is submitted that

even P.W. 6 cannot be stated to be an eye-witness.

5. The learned Senior Counsel for the appellant of the

second case has further referred to the evidence of P.W.1, Hari

Mangal Singh and has submitted that he has stated in his Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

evidence that he had seen the incident from the ground floor. As

far as P.W. 2 Jai Mangal Singh is concerned, it has been

submitted that in paragraph No. 8 of his evidence, he has stated

that he was on the roof of his house and it was a dark night. In

paragraph No. 9, P.W. 2 has stated that when he reached the

place of occurrence, he saw that the deceased had fallen down in

the lane. In paragraph No. 10, P.W. 2 has stated that after he

reached the place of occurrence, the other witnesses including

P.W. 7 Nawal Kishore Singh had arrived there. Thus, in nutshell

it is submitted that a bare perusal of the evidence of P.W.1,

P.W.2, P.W.3 and P.W.6 would show that they are not eye-

witnesses to the alleged occurrence.

6. The learned Senior Counsel for the appellant of the

second case has further submitted that if it is to be taken that

none of the witnesses are eye-witness to the alleged occurrence,

one would have to fall back on circumstantial evidence, which is

not present in the present case in view of the fact that even the

place of occurrence is uncertain and doubtful, inasmuch as no

blood soaked mud was seized from the roof and the same was

seized only from the lane. It is also submitted that the

prosecution has deliberately withheld Sri Arun Kumar, who had

prepared the seizure list (Exhibits-2 and 3) of the mud soaked Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

with blood and in case he would have been examined, the

defense would have got an opportunity to cross-examine him

and also put a question to him as to under what circumstances

the mud soaked with blood was not seized from the roof. It is

further submitted that from a bare perusal of the evidence of

P.W.3, as contained in paragraph No. 17 onwards, it is apparent

that it is an impossibility that the accused persons would have

climbed from their house to the roof over the second floor of the

house of the informant. It is next submitted by the learned

Senior Counsel that the Investigating Officer (P.W.10) has stated

in para No. 21 of his cross-examination that no blood was seized

from the roof or the stairs and in paragraph No. 28, he has stated

that at the time of seizing bhala, he had not written as to

whether bloodstains were present on the bhala or not.

7. The learned Senior Counsel for the appellant of the

second case has contended that the medical evidence and ocular

evidence are at variance, inasmuch as though it has been alleged

by the witnesses that the Appellant No. 1 of the first case and the

appellant of the second case had assaulted the deceased by

bhala and inflicted piercing injuries on the chest and thigh,

however a bare perusal of the postmortem report would show

that all the three injuries found on the chest and thigh/ leg are Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

lacerated injuries and no penetrating injuries have been found. It

is also submitted that on dissection the lungs have been found to

be lacerated, however no injury has been found on the ribs.

Thus, it is submitted that such kind of injuries cannot be caused

by spear. It is next submitted that the F.S.L report has been

exhibited by an advocate clerk, who has stated in his evidence

that neither the signatures were made on the F.S.L report by the

maker of the report in his presence nor the report was prepared

in his presence. Thus, it is submitted that such F.S.L. reports do

not have any evidentiary value. In such view of the matter, it is

submitted by the Ld. Senior Counsel that the Ld. Trial Court has

committed a grave error in convicting the appellant of the

second case U/s. 302 I.P.C., hence this Court is required to

interfere with the same and acquit the appellant of the 2nd case.

8. The learned counsel appearing for the appellants of the

first case, Sri Prabhat Kumar Singh, assisted by Ms. Priya, has

adopted the arguments advanced by the learned Senior Counsel

for the appellant of the second case and has submitted that the

appellants of the first case are also required to be acquitted.

9. The learned APP for the State, Sri Ajay Mishra has

submitted that neither the presence of the accused at the place of

occurrence is in doubt nor the place of occurrence is under a Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

cloud, as would be borne out from the evidence of witnesses,

which is consistent and there are no contradictions. The learned

APP for the State has also referred to the evidence of the

Investigating Officer i.e. P.W. 10 to submit that he has described

the place of occurrence to be the roof of the two-story concrete

house of the informant Ramashish Singh as also the adjoining

single-story house of the accused persons. It is also submitted

that P.W. 10 has stated in his evidence that upon inspecting the

place of occurrence, he had found blood spread over the roof of

the two storied house of the informant apart from blood having

been found all throughout the stairs upto the lane. It is

contended that much has been said by the appellants about

identification of the accused in view of the fact that occurrence

had taken place on a dark night, however the fact remains that

all the accused persons are relative of the informant and his

family members, hence identification was not a problem and

they could have been identified easily. The Ld. APP for the State

has submitted that there are no contradictions in the evidence of

the witnesses which in any view of the matter is consistent,

hence is required to be relied upon. Lastly, it is stated that there

is no discrepancy in between the medical evidence (postmortem

report) & the ocular evidence. Thus, it is submitted that no Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

interference is required in the impugned judgment of conviction

and sentence, passed by the learned Trial Judge.

10. Besides hearing the learned counsel for the parties, we

have minutely perused both the evidences i.e. oral and

documentary. Before proceeding further, it is necessary to

cursorily discuss the evidence.

11. P.W.1 Hari Mangal Singh is the neighbour and relative of

the deceased. He has stated in his deposition that the occurrence

dates back to 03.11.2013, evening of Diwali festival when he

was lighting diya (earthen lamp) on the floor of his house, while

the deceased Santosh Kumar Singh, his wife Reena Devi and

daughters were also lighting diya (earthen lamp) on the roof of

the house of Bhola Singh (informant). He has stated that on the

roof of the house of Bhola Singh, no railing is present and

therefore, the roof is clearly visible. P.W.1 has further stated that

he saw from the door of his house that Sudama Singh (appellant

of the second case), Abhimanyu Singh (Appellant No. 2 of the

first case), Vijay Singh (Appellant No. 1 of the first case),

Morang @ Ranjeet Singh, Arvind Singh and Sobin Singh had all

climbed on the roof of Santosh (deceased) by putting a bamboo

ladder, whereafter they had assaulted Santosh and had held the

hands & legs of Santosh. Thereafter, Vijay Singh had assaulted Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

the deceased over the upper portion of the chest near the neck by

bhala, Sudama Singh had assaulted the deceased by bhala on

the thigh of right leg and then Sobin Singh had assaulted the

deceased on the left thigh by garasa. P.W.1 has further stated in

his examination-in-chief that upon alarm being raised, co-

villagers had arrived there, whereafter Santosh was carried over

a cot and taken to Mopti Bazar but the Doctor had referred him

to Ara where the Doctor had declared Santosh to be dead. P.W.1

has further stated that the incident has taken place on account of

land dispute in between the parties. He had recognized the

accused persons standing in the dock. In cross-examination,

P.W.1 has stated that the deceased Santosh is his cousin brother

and his house is situated towards the east at 10 steps from the

house of Santosh. He has also stated that at the time of

occurrence, he was lighting diya (earthen lamp) outside his

house and his wife was not along with him.

12. In paragraph No. 8 of his cross-examination, P.W.1 has

stated that he had made his statement before the police on the

second day of the incident in the morning. He has also stated

that he has not stated before the police that while he was making

preparation for worshiping, his wife had told him that hulla

(alarm) has been raised to the effect that quarrel has taken place Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

in between the family of Santosh and Vijay, Abhimanyu,

Sudama and others and that thereafter, he had gone running to

the house of Santosh and had seen Santosh to have fallen in the

lane on the ground floor of the house as also that the accused

persons were climbing down the stair of the house where the

incident had taken place. P.W.1 has also stated in his cross-

examination that he has stated before the police that he had

heard the noise of crying of Ramashish Singh (informant) and

his daughter-in-law from the roof and then he could understand

that some big incident has taken place. He has also stated that he

had seen Santosh having fallen down in the lane, after climbing

down the stairs of his house as also he was drenched with blood,

whereafter he had also gone there and raised an alarm. P.W.1 has

also stated that he had then put Santosh over the cot & taken

him for treatment to Mopti Bazar.

13. In paragraph No. 15 of his cross-examination, P.W.1 has

stated that he cannot say as to whether at the time of incident, it

was dark or light was present. In paragraph No. 16 of his cross-

examination, P.W.1 has stated that after he reached at the lane,

Jai Mangal Singh (P.W.2), Arun Singh, Budhrai Singh, Brijgopal

Singh, Baban Singh, Nand Kumar and others had arrived there.

He has further stated that Ramashish Singh (P.W.3), Nawal Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

Kishore Singh (P.W.7) and Reena Devi (P.W.6) had also come

there and then they had talked about the incident. In paragraph

No. 17 of his cross-examination, P.W.1 has stated that land

dispute is existing in between both the parties since before and

case is also going on. Although P.W.1 has stated in paragraph

No. 17 that upon being requested by the informant, he is giving

his evidence, however he has then explained that since he had

witnessed the incident, he is one of the witnesses to the present

trial. P.W.1 has also stated that he had seen two injuries inflicted

by bhala and one injury inflicted by farsa on the person of the

deceased. P.W.1 has stated in paragraph No. 21 of his cross-

examination that it is not a fact that he had not stated before the

Investigating Officer that he had seen from the door of his house

that Sudama Singh, Abhimanyu Singh, Vijay Singh, Morang @

Ranjeet Singh and Arvind Singh had climbed the house of

Santosh, caught hold of Santosh and assaulted him, whereafter

Vijay Singh had assaulted on the upper portion of the chest near

the neck by bhala and then Sudama had assaulted on the right

thigh of the leg of the deceased and then Sobin Singh had

assaulted over left thigh of the leg of the deceased by farsa.

14. P.W.2 Jai Mangal Singh is the neighbor and relative of the

deceased and he has stated in his deposition that the occurrence Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

dates back to 3.11.2013 at about 7:00-7:30 in the evening when

he was on the roof of his house and was lighting diya (earthen

lamp). He has stated that after he heard hulla (alarm), he saw

that Sudama, Vijay Singh, Abhimanyu Singh, Morang Singh,

Sobin Singh, Arvind Singh and Ram Tawakya Singh were

armed with bhala in their hands, while Sobin was armed with

farsa in his hand. Abhimanyu Singh, Arvind Singh, Morang

Singh and Ram Tawakya Singh had caught hold of the deceased

Santosh Kumar Singh, whereafter they had thrown him on the

ground and then Vijay and Sudama Singh started assaulting him

by bhala. He has also stated that assault took place on the roof

of the house of Santosh Kumar Singh. He has next stated that

Santosh Kumar Singh was assaulted near the neck and on his

thighs, whereafter he had got drenched with blood. He has also

stated that the accused persons had put a bamboo ladder and

climbed over the house of the deceased. After being assaulted,

Santosh had climbed down and had fallen down in the lane,

whereafter all the persons present there had taken Santosh to

Mopti Bazar where the Doctor did not treat the deceased, hence,

the deceased was taken to Sadar Hospital for the purposes of

treatment and while Santosh Singh was being taken to Ara for

treatment, he died on the way. He has stated that the accused Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

persons had given effect to the incident in question on account

of land dispute and other disputes amongst them. He had

recognized the accused persons present in the dock. In cross-

examination, P.W.2 has stated that the deceased is his cousin

brother. He has also stated in his cross-examination that at the

time when hulla (alarm) was raised he was on the roof of his

house and at that time, his son Manji Kumar Singh and his wife

Lalita Devi were also present at his house. He has next stated

that at about 7:00 pm in the evening, he had gone to light pip

and the night was dark since it was Krishna Paksha.

15. P.W.2 Jai Mangal Singh has also stated that after hearing

noise, he had come down from the roof along with his wife and

son. He has also stated that he had not heard any sound of firing.

He has also stated that while he was going to house of Santosh,

he had met 4-5 persons, namely Arun Singh, Nitesh Singh, Shiv

Mangal Singh, Saroj and Rajesh. While Nitesh and Arun had

reached there before him, the rest of the people had reached

after him. He has also stated that when he reached the place of

occurrence, he saw that the deceased was lying in the lane and

the body of the deceased was smeared with blood as also he had

seen two injuries on the person of the deceased. He has also

stated that after he had reached the place of Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

occurrence, some people, namely Bhuvneshwar, Awdhesh,

Ramdev and 5-7 other persons had arrived there including

Ayodhya Singh, Umesh Singh, Nawal Singh (P.W.7), Sushil

Singh (P.W.8) and others. He has also stated that the lane in

which the deceased had fallen down is 4 feet wide and it runs

from east to west direction. He has next stated that blood had

fallen down in the lane only at one place spreading over 1-1 ½

in palm length and width. P.W.2 has further stated in paragraph

No. 12 of his cross-examination that there is no railing present

over the roof of the house of the deceased, however 7 feet high

railing is situated over his roof. He has also stated that towards

the north of the place of occurrence, the house of the accused

persons are situated and towards south, the house of the

deceased is situated whereas towards the east, personal house of

P.W.2 is situated and towards the west, house of Budhram Singh

is situated. He has also stated that the place where the deceased

had fallen down is surrounded by the said houses. In paragraph

No. 14 of his cross-examination, P.W.2 has stated that police had

gone to the place of occurrence in his presence on 21.3.2013,

however, immediately thereafter, P.W.2 has stated that police

had gone on 21.11.2013. P.W.2 has also stated that he was

lighting diya (earthen lamp) on his roof top and other people Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

were also lighting diya (earthen lamp) at their homes.

16. P.W.3 Ramashish Singh @ Bhola Singh is the informant

of this case and is the father of the deceased. He has stated in his

deposition that on 3.11.2013, the occurrence had taken place at

about 7:00 in the evening on which day Diwali festival was

being celebrated and at that time his son Santosh Kumar along

with his wife and children were lighting diya (earthen lamp) and

he was also present there. He has also stated that his son used to

work in military and he had come to his home on leave. P.W.3

has further stated that the accused persons, namely Vijay Singh,

Sudama Singh, Sobin Singh, Arvind, Lalan Singh, Abhimanyu

Singh and Ram Tawakya Singh had put ladder on the northern

side of the house and climbed over the house. Accused Vijay

Singh, Sudama Singh and Sobin were holding bhala in their

hand. Thereafter, four accused persons, namely, Abhimanyu

Singh, Lalan Singh, Arvind, Ram Tawakya Singh and Morang

had caught hold of the son of the informant, whereafter Vijay

Singh had assaulted over the upper portion of the chest of his

son by bhala and then Sudama Singh had assaulted his son on

his right leg and then Sobin had assaulted his son on the knee of

his left leg by bhala (spear). P.W.3 has further stated that after

being assaulted, blood started oozing out from the body of his Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

son and when his daughter-in-law went to save him, the accused

persons had pushed her. Thereafter, they had brought down the

deceased and then he had become unconscious as also blood

was oozing out. The people present there, had then put the

deceased on a cot and taken him to Bazar for treatment and the

Doctor present at Mopti Bazar had referred the deceased for

treatment to Ara Sadar, however before reaching Ara Sadar

Hospital, the son of P.W. 3 died on the way.

17. P.W.3 Ramashish Singh has also stated that the accused

persons have killed his son on account of land dispute. He has

next stated that his fardbeyan was recorded on 4.11.2013 at

Sadar Hospital by the police personnel at about 6:00 am in the

morning and the same was written by the police personnel. He

has also stated that the fardbeyan was read over to him and after

finding the same to be correct, he had put his signature over the

same, which he has identified and the same has been marked as

Exhibit 1. The fardbeyan also bears the signature of witness

Nawal Kishore Singh (P.W.7), which P.W. 3 has identified and

the same has been marked as Exhibit 1/A. P.W.3 had recognized

the accused persons present in the dock. P.W.3 in his cross-

examination has stated that Nawal Kishore Singh is the son of

his cousin brother, namely, Ram Keshwar Singh and at the time Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

his fardbyan was being written, Nawal Kishore Singh was

present at the police station. Nawal Kishore Singh was present

at the time fardbeyan was read over to P.W.3 and he had also

gone to the hospital from the village. He has next stated that all

the persons had talked amongst themselves about the

occurrence. He has next submitted that it had taken two hours to

reach Ara Sadar Hospital from the village. He has stated that the

distance to Mopti Bazar from his village is about .75 kilometer.

18. In paragraph No. 10 of his cross-examination, P.W.3 has

stated that they had reached Mopti Bazar at about 7:30 in the

evening and it had taken about 10-15 minutes to reach there.

Thereafter, they had hired a vehicle to go to Ara and while going

to Ara, 2-3 police stations were situated on the way and after

reaching ahead of Garhani, his son stopped breathing. He has

next stated that police station and Primary Health Centre is

situated at Garhani and before Garhani, Hospital and Police

Station are also situated at Piro. He has stated that from Garhani,

they had directly gone to Ara Sadar Hospital but they had not

returned back to their home and had reached Ara Hospital at

about 9-9:30 in the night. He has also stated that on the said day,

he had disclosed about the incident to the Officer-in-Charge. In

paragraph No. 12 of his cross-examination, P.W.3 has stated that Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

at the time of going to the Hospital at Piro, he had got his son

examined but the Doctor had not prescribed any medicine and

they had stayed there for about 10-15 minutes, while he was

crying, however he cannot say as to whether any documentation

was made. In para No. 15 of his cross-examination, P.W.3 has

stated that land dispute and criminal cases are going on with the

accused persons from before.

19. In Paragraph No. 17 of his cross-examination, P.W.3 has

stated that he has got only one house in which some part is

single story and some part is double story and the house is north

facing. In paragraph No. 18 of his cross-examination, P.W.3 has

stated that the accused persons, namely Arvind Singh and

Sudama Singh live towards northern side of his house and all

the accused persons stay in one house. He has also stated that

the house of the accused persons is north facing and their door

opens towards the northern side and there is no way to come out

from the southern side of the house of the accused persons. In

paragraph No. 19 of his cross-examination, P.W.3 has stated that

in between his house and the house of the accused persons, there

is a lane, which is two hand length wide. He has stated that the

house of the accused persons is single story and his house is

situated towards the northern side, which is two story and there Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

are two rooms on the second floor. In paragraph No. 20 of his

cross-examination, P.W.3 has stated that the roof of both the

rooms situated on the roof is 5 feet heigh. He has also stated that

they used bamboo ladder to climb on the roof situated towards

the upper portion of the house, which is straight towards

northern side and no space has been left on the northern side. In

paragraph No. 21 of his cross-examination, P.W.3 has stated that

deceased Santosh Singh was lighting candle on his roof and he

was lighting candle on the second floor. He has next stated that

firstly, he was lighting candle on the second floor. He has also

stated that the deceased Santosh along with his wife was lighting

candle. P.W.3 has next stated that both the daughters of Santosh

were lighting crackers while P.W.3 was worshiping on the

ground floor of his house.

20. In paragraph No. 22 of his cross-examination, P.W.3 has

stated that he had himself seen the accused persons climbing by

ladder on the roof. He has stated that he had climbed on the

second floor by bamboo ladder. He has also stated that his

ladder was positioned on the eastern side. He has next stated that

the accused persons had used ladder to climb from their house

one by one and at that time, he was present on the roof of his

two storied house. He has stated that firstly, Sudama had arrived Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

on the roof. He has also stated that since the ladder of the

accused persons had been erected at a distance, he could not see

the same and the same was at a distance of 10 feet. P.W. 3 has

also stated that when he reached on the roof he saw Santosh

Singh lighting candle and when he went on the roof, he had seen

the accused persons, however when he had reached on the roof,

assault was not taking place. P.W.3, upon being asked that when

he heard hulla (alarm), whether he felt that assault is taking

place on the roof, to which he had said yes. In paragraph No. 34

of his cross-examination, P.W.3 has stated that Santosh had

fallen down on the roof at a distance of 5 feet towards the

northern side of the ladder. He has also stated that when the

accused persons had fled away, the deceased was taken down

with the help of the co-villagers and during the course thereof,

his hand, kurta and dhoti had also become stained with blood.

21. In paragraph No. 36 of his cross-examination, P.W.3 has

stated that it is not a fact that he had not stated before the police

that when his daughter-in-law went to save his son, the accused

persons had pushed her and thereafter, they had brought down

the son (deceased) of P.W.3. He has also stated that he had made

a statement before the police to the effect that his son (deceased)

had climbed down on his own and had fallen down in the lane. Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

In paragraph No. 39 of his cross-examination, P.W.3 has stated

that all the accused persons were related to him.

22. P.W.4 Saroj Singh is a seizure list witness, who has signed

the seizure list prepared by the police on 3.11.2013 at about 8:30

in the night regarding blood-soaked mud and he has identified

his signature made over the same, which has been marked as

Exhibit-2. He has also stated that on 4.11.2013, the police had

recovered bhala (spear) at about 9:30 am in the day time from

the chhajja of the hayhut and thereafter, its seizure list was

prepared over which he had also made his signature, which he

has identified and the same has been marked as Exhibit-2/1. He

has also stated that Sushil Singh had also made his signature

over the same. He has also identified the signature of Sushil

Singh made over the aforesaid two seizure lists, which have

been marked as Exhibit-3 and 3/1.

23. P.W.5 Nandji Singh is the witness of the seizure list of the

bamboo stairs and he has stated in his deposition that the police

personnel had seized the bamboo ladder from the house of

Sudama at about 10:00 am in the morning on 4.11.2013 and

prepared a seizure list over which he had put his signature,

which he has identified and the same has been marked as

Exhibit-4. He has also stated that the seizure list also bears the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

signature of another witness, namely, Jai Mangal Singh (P.W.2)

and he has identified his signature, which has been marked as

Exhibit-4/A. He has also stated that the deceased is his uncle. In

paragraph No. 3 of his deposition, P.W.4 has stated that the

length of the ladder is about five hands long.

24. P.W.6 Reena Devi is the wife of the deceased and

daughter-in-law of the informant and she has stated in her

deposition that the occurrence dates back to one year and ten

days i.e. 3.11.2013 at about 7:00 pm in the evening when she

along with her daughter and husband was lighting candle on the

roof and at that time all the accused present in the Court, namely

Vijay Singh, Sudama Singh, Ram Tawakya Singh, Sobin Singh,

Arvind Singh, Mannu Singh and Morang Singh had arrived on

the roof by putting a ladder from their roof. Vijay Singh,

Sudama Singh and Sobin Singh were armed with bhala and they

had thrown Santosh Singh on the ground and had engaged in

scuffle. Thereafter, Arvind, Morang and Abhimanyu Singh had

also engaged in scuffle with the husband of P.W.6. P.W.6 has

next stated that Vijay Singh had assaulted her husband on side of

chest by bhala (spear) and then Sobin Singh had assaulted him

by garasa, whereafter Sudama Singh had assaulted her husband

by bhala on his thigh. P.W.6 has next stated that she had then Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

raised an alarm (hulla), whereafter his father-in-law Bhola Singh

had arrived there and then the accused persons had pushed her

resulting in her falling down, whereupon the accused persons

had climbed down the ladder and had jumped and fled away.

The husband of P.W.6 was then taken for treatment in an injured

condition to hospital at Mopti Hospital where he was referred

for better treatment by the Doctor to Ara Sadar Hospital where

he died. She has also stated that since there was land related

dispute with the accused persons, the accused persons have

killed her husband. She had recognized the accused persons

present in the dock except Ram Tawakya Singh.

25. In paragraph No. 13 of her cross-examination, P.W.6 has

stated that when her father-in-law had arrived upon alarm being

raised, all the accused persons had fled away and thereafter, her

father-in-law had disclosed the name of the accused persons. In

paragraph No. 14 of her cross-examination, P.W.6 has stated that

accused Ram Tawakya Singh stays at Badki Kharao and he was

not able to resolve the land dispute in between the parties, hence

his name was also given in the case pertaining to the instant

occurrence. In para No. 17 of her cross-examination, P.W.6 has

stated that on the day of occurrence, crackers were being busted,

however she was not busting cracker and she had Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

climbed down from the roof after five minutes and had come

down at about 7:05 pm and while she was downstairs, she heard

hulla about killing of her husband and her husband had fallen in

the lane where she had seen him, whereafter she had become

unconscious & had regained consciousness after 2 days. She has

also stated that she has not seen any injury on the body of her

husband, however her father-in-law had seen the injury and told

her about it. She has also stated in her cross-examination that

her father-in-law had disclosed about the entire incident to her.

26. P.W.7 Nawal Kishore Singh is relative of the deceased

and is a witness to the fardbeyan. P.W.7 has stated in his

deposition that the occurrence dates back to 3.11.2013 at about

7:00 in the evening, while he was lighting candle at the door of

his house and at that time, he heard alarm regarding assault,

whereafter he saw that a ladder had been erected from the roof

of Vijay Singh to the roof of Santosh Singh. He has also stated

that after he heard about killing and running of some persons, he

stopped in the lane itself and he saw that Morang Singh had

jumped from the roof and Sudama Singh, Vijay Singh, Arvind

Singh, Abhimanyu Singh, Sobin Singh and Tawakya Singh were

climbing down the ladder as also Sudama Singh, Vijay Singh

and Sobin Singh were holding bhala in their hand while other Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

accused persons were holding bhala and barchha (spear like

weapon) in their hand. P.W.7 has further stated that he had heard

Santosh Singh, his father and wife from the roof and had seen

that father and wife of Santosh Singh were holding him as also

bringing him down from the roof and during the course thereof,

Santosh Singh fell at the door of his house. He has also stated

that he had seen injuries on the chest, right thigh and left knee of

Santosh Singh. He has also stated that Santosh was smeared

with blood and blood was falling from his body. He has stated

that after Santosh had fallen down, he saw that Nitesh, Arun,

Shiv Mangal, Hari Mangal, Jai Mangal etc. had loaded Santosh

over a cot and taken him to Mopti from where he was taken to

Ara via Piro and then Santosh had died. He has also stated that

land dispute is existing in between the parties. He had identified

the accused persons standing in the dock.

27. In paragraph No. 13 of his cross-examination, P.W.7 has

stated that it is not a fact that Ram Tawakya Singh had not

arbitrated in between the parties properly and that is why he has

been made an accused. In para No. 15 of his cross-examination,

P.W.7 has stated that at about 6:30 in the evening, he along with

his sister, brother, wife and children were lighting candle and he

had continued lighting candle for about half an hour. He has Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

next stated that it takes about 1-2 minute to come from the door

of his house to the place of occurrence and when he reached at

the place of occurrence, the occurrence was taking place and he

had remained at the place of occurrence for three seconds.

28. In paragraph No. 16 of his cross-examination, P.W.7 has

stated that when he had gone to the place of occurrence, he did

not go up and he had not seen any injury upon him, however

after five minutes at about 7:00 pm, he had seen injury and at

that time, Santosh was lying in the lane. In paragraph No. 17 of

his cross-examination, P.W.7 has stated that after he had reached

the place of occurrence, Chandrama, Budhram Singh, Arun,

Saroj and other co-villagers had arrived there. He has also stated

that he had seen three injuries on the body of Santosh and when

he had seen the injuries, Santosh had fallen down and blood was

oozing out from his body. In paragraph No. 20 of his cross-

examination, P.W.7 has stated that except the accused persons,

he is not on inimical terms with anyone. He has also stated that

in his presence, bhala was recovered from the place of

occurrence, however he has again stated that bhala was

recovered away from the dead body. In paragraph No. 27 of his

cross-examination, P.W.7 has stated that when he reached in the

lane then he saw that Santosh Singh had come from his house to Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

the lane and had fallen down in front of the door of his house

and blood was oozing out in substantial quantity.

29. P.W. 8 Sushil Singh is witness to the seizure list of the

blood-soaked mud. In his deposition, he has stated that the

occurrence dates back to 3.11.2013 at about 7:00-8:00 in the

evening and on the day of occurrence at about 8:30 pm in the

night, the police had seized the blood-soaked mud from the

place of occurrence and had prepared a seizure list on which he

had put his signature as a witness, which he has identified and

the same has been marked as Exhibit-3. He has further stated

that the police had also seized a bhala from the hay hut of

Sudama Singh on 4.11.2013 at about 9:30 am and had prepared

a seizure list over which he had made his signature, which has

already been exhibited as Exhibit-3/1 previously.

30. P.W.9 Dr. Naresh Prasad is the Doctor, who had

conducted postmortem of the dead body of the deceased Santosh

Kumar Sigh at Sadar Hospital Ara on 4.11.2013 at about 11:30

am where he was posted as Medical Officer on duty. He had

found the following ante mortem injuries:-

"Rigor mortis was present & the following injuries were found:-

(1). Lacerated wound over the upper part of chest left Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

side 1 ½" x 1" x 3" deep with soakage of cloth with blood.

(2). Lacerated wound over the right thigh size 11/2" x 1" x 4 inch deep.

(3). Lacerated wound over the left knee size 1"x1"x 2"

deep.

On dissection of the dead body of the deceased, Dr. Naresh Prasad had come to the following findings:-

Skull-brain and meninges are pale.

Chest- there is blood and blood clot found over the left side of chest cavity, lungs lacerated. Rest is normal.

Heart- Pale and empty.

Abdomen- All viscera are pale. Stomach contains pasty material.

Bladder contain 2ml of residual urine.

P.W.9 had opined that the time elapsed since death is 6 to

24 hours before examination and the cause of death is

hemorrhage and shock leading to death as a result of above

noted injuries caused by penetrating pointing weapon. P.W.9 has

stated in his deposition that he had prepared the postmortem

report in his writing and had signed the same, which he has

identified and the same has been marked as Exhibit-5. In his

cross-examination, P.W. 9 has stated that all the injuries found

on the body of the deceased are not penetrating wound. He has Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

also stated in his cross-examination that left lung was lacerated

and ribs covering left lung were not injured. In paragraph No. 9

of his cross-examination, P.W. 9 has stated that it is wrong to say

that none of the injuries or any injury was not caused by

penetrating arms and it is correct that lacerated wound may be

caused by hard and blunt substance.

31. P.W. 10 Sunil Kumar Jaiswal is the Investigating Officer

of this case and he has stated in his deposition that on 4.11.2023,

he was posted as S.H.O. of Sikarahta Police Station. He has also

stated that he had registered P.S. Case No. 75 of 2013 on the

basis of fardbeyan of Ramashish Singh @ Bhola Singh and had

assumed investigation of the case. He has also stated that

fardbeyan was scribed by J.S.I. Arun Kumar. He has recognized

the writing of Arun Kumar, which has been marked as Exhibit-6.

P.W.10 has further stated that during the course of investigation,

he had recorded the restatement of the informant, whereafter he

had gone to the place of occurrence and had inspected the place

of occurrence. He has stated that the place of occurrence is

situated near Banwari Mathia under the Sikarahta Police Station.

P.W.10 has also stated that the informant Ramashish Singh @

Bhola Singh has two story pacca house with a roof and adjacent

to it, roof of new pacca single story house is situated. One door Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

of both the houses face towards north and opens in the lane. He

has also stated that the FIR named accused persons had killed

Santosh Kumar Singh in the evening of Diwali festival at about

7:00 pm on the roof of the old two storied house of the informant.

32. P.W.10 has further stated that during the course of

inspection of the two storied house of the informant, he had

found blood spread over the roof and the blood had also fallen

all through the staircase up to the lane. He has also stated that

there is a distance of 3-4 feet in between the house of the

informant and that of the accused persons. P.W.10 has also

described the bhala used in the occurrence and has stated that

the bhala was recovered from the thatched / hay hut of the

accused, which was hidden there and the seizure list was

prepared by J.S.I. Arun Kumar. The said seizure list is in the

writing of Arun Kumar, which has also been signed by him and

the same has been identified by P.W.10 and marked as Exhibit-7.

P.W.10 has also stated that mud soaked with blood and bamboo

ladder from the house of the accused persons was also recovered

and the seizure list of the blood-soaked mud was prepared by

the J.S.I. Arun Kumar, which is in his writing and has also been

signed by him, which P.W.10 has identified and the same has

been marked as Exhibit-7/1. P.W.10 has also stated that the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

seizure list of ladder is in his writing and has been signed by

him, which he has identified and the same has been marked as

Exhibit-7/2.

33. P.W. 10 Sunil Kumar Jaiswal has also stated that on

4.11.2013 itself, he had recorded the statement of Nawal

Kishore (P.W.7). On 5.11.2013, he had recorded the statement of

witness Hari Mangal Singh (P.W.1). On 6.11.2013, he had given

an application before the Court for sending the seized blood-

soaked mud and bhala to FSL, Patna. On 18.11.2013, he had

sent the seized exhibits to the FSL, Patna for examination.

P.W.10 has also stated that during the course of investigation, he

had examined witness Reena Devi (P.W.6), Jai Mangal (P.W.2)

and Arun Kumar (not examined). P.W. 10 is also stated to have

received the postmortem report of the deceased Santosh Kumar

Singh. P.W.10 has stated that the inquest report of the deceased

Santosh Kumar Singh was prepared at Sadar Hospital, Ara by

J.S.I. Arun Kumar, which has been prepared in his handwriting

as also it has been signed by him, and the same has been

identified by P.W.10, which has been marked as Exhibit-8. P.W.

10 is also stated to have taken photographs of the place of

occurrence, ladder etc., which have been marked as 'X' to

'X/11' series for identification. P.W.10 has also stated that the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

formal F.I.R. is in his writing, which he has identified and the

same has been marked as Exhibit-9. He has also stated that he

had filed charge-sheet under Section 302/34 against the

appellants and other accused persons on the basis of the

fardbeyan, statement of the witnesses, inspection of the place of

occurrence, articles seized from the place of occurrence and

postmortem report. In his cross-examination, P.W.10 has stated

that prior to registration of the formal F.I.R. on 4.11.2013, he

had not received written information of the occurrence,

however, oral information was received at 7:30 pm on 3.11.2013

and he had gone to the place of occurrence on the same day at

7:30 pm after receiving information about the occurrence.

34. In his cross-examination in paragraph No. 12, P.W.10 has

stated that he had recorded the statement of Hari Mangal Singh

(P.W.1) on 5.11.2013 and the said witness had stated before him

that while worshiping was going on, his wife told him that hulla

is being raised and quarrel is taking place in between Santosh,

accused persons and others, whereafter P.W. 1 had rushed to the

lane, where he saw the accused persons, namely Vijay, Sudama

Singh, Tawakya Singh etc. climbing down the ladder in the lane

and fleeing away. P.W.10 has further stated that P.W.1 had not

stated before him that upon hearing the crying and shout of Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

Ramashish Singh and his daughter-in-law, he understood that

some big occurrence has taken place and that he had seen

Santosh Singh being brought down and falling in the lane,

smeared with blood. P.W.10 has also stated that P.W.1 did not

state before him that thereafter, P.W.1 had gone there, put

Santosh Singh over the cot and taken him to Mopti Bazaar and

that he had seen from the door of his house that Sudama Singh,

Abhimanyu Singh, Vijay Singh, Arvind and others had climbed

the roof of the house of Santosh and all had caught hold of

Santosh as also had assaulted him after catching hold of his

hands and legs and Vijay Singh had assaulted Santosh by bhala

over the upper portion of his chest near the neck and Sudama

had assaulted Sanotsh on the thighs of left leg, whereafter Sobin

Singh had assaulted by farsa on the left leg of Santosh.

35. P.W.10 has further stated that Ramashish Singh (P.W.3)

has stated before him that when his daughter-in-law tried to save

Santosh then the accused persons had pushed her, however P.W.

3 has not stated that afterwards they had brought his son down.

In paragraph No. 20 of his cross-examination, P.W.10 has stated

that the house of the accused persons is situated towards eastern

side of the house of Ramashish Singh. He has also stated that

after the lane, the single-story house of the accused persons is Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

situated towards the northern side. In Paragraph No. 21 of his

cross-examination, P.W. 10 has stated that he had prepared the

sketch map of the place of occurrence in which he had not

mentioned about bloodstains being present at any place of

occurrence. He has also stated that he had not seized blood from

the roof or ladder. In paragraph No. 25 of his cross-examination,

P.W.10 has stated that the height of the second floor from the

first floor of the house of Ramashish Singh is 5 feet. He has also

stated that he did not find any ladder to climb on the second

floor. In para No. 27, P.W. 10 has stated that he had received the

postmortem report on 13.11.2013. In para No. 28, P.W.10 has

stated that at the time of seizing bhala, he had not mentioned as

to whether bloodstains were present over the same or not.

36. P.W. 11 Raj Narain Chaudhary is an advocate clerk, who

has proved the F.S.L. reports dated 5.8.2014 and 10.7.2015

respectively, which have been marked as Exhibit-9 and 10. In

his cross-examination, P.W.11 has stated that neither the

aforesaid F.S.L. reports were prepared in his presence nor

signatures were made over the same in his presence.

37. After closing the prosecution evidence, the learned Trial

Court recorded the statement of the appellants on 05.04.2016

under section 313 of the Cr.P.C. for enabling them to personally Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

explain the circumstances appearing in the evidence against

them, however, they claimed themselves to be innocent.

38. The Trial Court upon appreciation, analysis and scrutiny

of the evidences adduced at the trial has found the aforesaid

appellants guilty of the offences and has sentenced them to

imprisonment and fine, as stated above, by its impugned

judgment and order.

39. We have perused the impugned judgment of the learned

Trial Court, the entire materials on record and have given

thoughtful consideration to the rival submissions made by the

learned counsel for the appellants as well as the learned APP for

the State. The first and foremost aspect, which is required to be

adjudged is as to whether any ocular evidence is available on

record to prove the guilt of the appellants for the offences with

which they have been charged. The prosecution has led the

evidence of P.W.1 Hari Mangal Singh, P.W.2 Jai Mangal Singh,

P.W.3 Ramashish Singh @ Bhola Singh and P.W.6 Reena Devi

as eye-witnesses to the alleged occurrence and based on the

same, the learned Trial Judge has convicted the appellants

whereas the appellants have primarily taken the defense that the

said witnesses are not eye-witnesses and actually none of the

prosecution witnesses have witnessed the commission of the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

alleged occurrence. In this regard, we find upon perusal of the

evidence of the prosecution that as far as P.W.4 Saroj Singh,

P.W.5 Nandji Singh, P.W.8 Sushil Singh and P.W.11 Raj Narain

Chaudhary are concerned, they are either witnesses to the

seizure list or have identified the two FSL reports but have not

stated anything about the alleged occurrence in their deposition.

40. P.W.9 is Dr. Naresh Prasad who had conducted the

postmortem examination of the dead body of the deceased

Santosh Kumar Singh. As far as P.W.7 Nawal Kishore Singh is

concerned, he is admittedly not an eye-witness, inasmuch as he

has stated in his evidence that after he had heard about killing of

the deceased he had stopped in the lane where he saw that the

father and wife of the deceased were holding and bringing down

the deceased from the roof whereafter, the deceased fell at the

door of his house, apart from the fact that P.W.2 Jai Mangal

Singh has stated that after he had reached the place of

occurrence he found the deceased lying in the lane and

thereafter, P.W.7 Nawal Kishore Singh and P.W.8 Sushil Singh

had arrived there, hence obviously P.W.7 Nawal Kishore Singh

is not an eye-witness to the alleged occurrence. P.W.10 Sunil

Kumar Jaiswal is the Investigating Officer of the present case,

hence obviously he is not an eye-witness to the alleged Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

occurrence nor he claims to be so. Hence, we are left with P.W.1

Hari Mangal Singh, P.W.2 Jai Mangal Singh, P.W.3 Ramashish

Singh @ Bhola Singh and P.W.6 Reena Devi. As far as P.W.1

Hari Mangal Singh is concerned, he has though stated in his

examination-in-chief that he had seen from the ground floor of

his house that the accused persons had climbed the roof of the

house of the deceased by putting a ladder and then the Appellant

No.1 of the first case, the sole appellant of the second case and

Sobin Singh had assaulted the deceased by bhala (spear) and

garasa on chest and thighs, however in his cross-examination,

he has stated that he had stated before the police that he heard

the noise of crying of Ramashish Singh @ Bhola Singh

(informant) and his daughter-in-law from the roof and then he

could understand that some big incident has taken place,

whereafter he went in the lane in question and saw that the

deceased had fallen down there after climbing down the stairs of

his house and was drenched with blood but P.W.10 Sunil Kumar

Jaiswal (Investigating Officer), upon being confronted with the

statement of P.W.1 Hari Mangal Singh, has stated that he had

recorded the statement of P.W.1 Hari Mangal Singh on

5.11.2013, however P.W.1 had not stated before him that upon

hearing the cry and shouting of Ramashish Singh @ Bhola Singh and his Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

daughter-in-law, he understood that some big occurrence has

taken place, whereafter he had seen Santosh Kumar Singh being

brought down, who then fell in the lane as also P.W.1 had not

stated before him that the appellants and others had climbed the

roof of the house of Santosh, they had caught hold of him and

assaulted him badly by bhala (spear) & farsa. Thus, we find that

material contradictions have been elicited by the defense, as far

as P.W.1 Hari Mangal Singh is concerned, hence he can neither

be stated to be an eye-witness nor is a trustworthy witness.

41. Now coming to P.W. 2 Jai Mangal Singh, he has stated in

his evidence that he was on the roof of his house, it was a dark

night and after hearing noise he had come down from the roof

and while going to the house of the deceased he had met 4-5

persons and when he reached at the place of occurrence, he

found the deceased lying in the lane. Thus, P.W.2 Jai Mangal

Singh is also apparently not an eye-witness. As regards P.W.3

Ramashish Singh (informant), he has stated in his evidence that

he was worshiping on the ground floor while the deceased and

his wife were lighting candle on the second floor as also he has

stated that when he reached the roof, assault was not taking

place. In fact, P.W.6 Reena Devi has also stated in her evidence

that when her father-in-law arrived on the roof all the accused Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

persons had fled away and then he had disclosed the names of

the accused. Thus, P.W.3 Ramashish Singh @ Bhola Singh

(informant) has also not witnessed the alleged occurrence. Now

coming to P.W.6 Reena Devi, she has herself stated in her

evidence that she had come down from the roof at 7:05 pm and

when she was downstairs, she heard hulla (alarm) regarding

killing of her husband and him having fallen in the lane,

whereafter she had gone there and seen her husband having

fallen in the lane, whereupon she became unconscious and

regained consciousness after two days and the entire incident

was disclosed to her by her father-in-law, hence P.W.6 Reena

Devi is also not an eye-witness to the alleged occurrence. Thus,

all the aforesaid witnesses i.e. P.W.1 Hari Mangal Singh, P.W.2

Jai Mangal Singh, P.W.3 Ramashish Singh & P.W.6 Reena Devi

are definitely not eye-witnesses to the alleged occurrence.

42. Now coming to the issue as to whether the place of

occurrence itself has been established or not, we find that it is

the case of the prosecution that the occurrence took place on the

roof of the house of the informant but P.W.1 Hari Mangal Singh

had found the deceased lying in the lane, after he had arrived

there upon being told by his wife that alarm is being raised to

the effect that quarrel is taking place in between the deceased Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

and the accused persons, while P.W.2 Jai Mangal Singh has also

stated to have reached the place of occurrence after hearing

noise / hulla and had found the deceased lying in the lane, apart

from P.W.6 Reena Devi having also stated in her evidence that

when she was downstairs she heard hulla about killing of her

husband and he having fallen down in the lane, whereafter she

went there and saw that her husband was lying in the lane and

even, P.W.7 Nawal Kishore Singh had found the deceased to

have fallen at the door of his house in the lane, although P.W.3

Ramashish Singh @ Bhola Singh has stated in his evidence that

he had himself seen the accused persons climbing on the roof by

means of a ladder and there the deceased was assaulted by the

accused persons, however in his cross-examination he has stated

that he was worshiping on the ground floor and after hulla being

raised when he reached the roof, assault was not taking place

and in fact, P.W.6 Reena Devi has stated in her evidence that her

father-in-law had arrived there after all the accused persons had

fled away. Moreover, P.W.10 Sunil Kumar Jaiswal (Investigating

Officer) has admitted that no blood was either seized from the

roof or the ladder. Thus, neither there is any ocular nor

documentary evidence nor any corroborative evidence to prove

the claim of the prosecution that the place of occurrence is the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

roof of the house of the informant, much less the roof of the

second floor of the house of the informant, hence we are of the

view that the prosecution has failed to establish the place of

occurrence, as has been described in the prosecution's story, thus

the same is fatal to the case of the prosecution. It is a well

settled law that proving the place of occurrence is material and

failure of the prosecution to prove the same is fatal to the case of

the prosecution. Reference in this regard be had to a judgment

rendered by the Hon'ble Apex Court in the case of Syed Ibrahim

vs. State of A.P., reported in (2006) 10 SCC 601, paragraph no.

11 whereof is reproduced herein below:-

"11. In the background of principles set out above ............. He has indicated four different places to be the place of occurrence. In his examination-in-chief he stated that the occurrence took place in his house. In the cross- examination he stated that the incident took place at the house of his wife, the deceased's mother. This is a very important factor considering the undisputed position and in fact the admission of PW 1 that he and his wife were separated nearly two decades ago, and that he was not on visiting terms with his wife. Then the question would automatically arise as to how in spite of strained relationship he could have seen the occurrence as alleged in the house of his wife. That is not the end of the matter. In his cross-examination he further stated that the incident happened in the small lane in front of the house Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

of his wife. This is at clear variance with the statement that the occurrence took place inside the house where allegedly he, the deceased, his son, PW 2 and daughters, PWs 3 and 6 were present. That is not the final say of the witness. He accepted that in the FIR (Ext. P-1) he had stated the place of occurrence to be the house of the deceased. Though the FIR is not a substantive evidence yet, the same can be used to test the veracity of the witness. PW 1 accepted that what was stated in the FIR was correct. When the place of occurrence itself has not been established it would not be proper to accept the prosecution version."

43. As far as medial evidence is concerned, we find from a

bare perusal of the postmortem report that all the three ante

mortem injuries found on the dead body of the deceased are

lacerated wounds and no incised / penetrating injury has been

found, especially the ribs covering the left lung have also not

been found to have been injured, thus apparently the injuries

suffered by the deceased are not attributable to any sort of

assault made upon the deceased by bhala (spear) or garasa.

Thus, apparently the ocular evidence led by the prosecution is

totally at variance with the medical evidence, which amounts to

a fundamental defect in the case of the prosecution, hence in

such cases ocular evidence is required to be disbelieved,

especially in view of the fact that the evidence led by the Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

prosecution goes to suggest that Appellant No. 1 of the first case

had assaulted the deceased by bhala and caused piercing injury

on his body whereas the sole appellant of the second case had

also assaulted the deceased by bhala on his right thigh and left

leg causing piercing injuries, however on the contrary the

medical evidence, as aforesaid makes the ocular testimony

improbable. Reference in this connection be had to a judgment

rendered by the Hon'ble Apex Court in the case of

Gangabhavani vs. Rayapati Venkat Reddy & Ors., reported in

2013 (15) SCC 298, paragraphs no. 11 and 12 whereof are

reproduced herein below:-

"11. It is a settled legal proposition that where the evidence of the witnesses for the prosecution is totally inconsistent with the medical evidence or the evidence of the ballistics expert, it amounts to a fundamental defect in the prosecution case and unless it is reasonably explained may discredit the entire case of the prosecution. However, the opinion given by a medical witness need not be the last word on the subject. Such an opinion is required to be tested by the court. If the opinion is bereft of logic or objectivity, the court is not obliged to go by that opinion. After all an opinion is what is formed in the mind of a person regarding a particular fact situation. If one doctor forms one opinion and another doctor forms a different opinion on the same facts, it is open to the Judge to adopt the view which is more objective or probable. Similarly, if Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

the opinion given by one doctor is not consistent or probable, the court has no liability to go by that opinion merely because it is given by the doctor.

"34. ... 'it would be erroneous to accord undue primacy to the hypothetical answers of medical witnesses to exclude the eyewitnesses' account which had to be tested independently and not treated as the "variable" keeping the medical evidence as the "constant" '.

35. Where the eyewitnesses' account is found credible and trustworthy, a medical opinion pointing to alternative possibilities cannot be accepted as conclusive. The eyewitnesses' account requires a careful independent assessment and evaluation for its credibility, which should not be adversely prejudged on the basis of any other evidence, including medical evidence, as the sole touchstone for the test of such credibility."

(Vide Ram Narain Singh v. State of Punjab [(1975) 4 SCC 497], State of Haryana v. Bhagirath [(1999) 5 SCC 96], Abdul Sayeed v. State of M.P. [(2010) 10 SCC 259], SCC p. 273, paras 34-35 and Rakesh v. State of M.P. [(2011) 9 SCC 698] )

12. Thus, the position of law in cases where there is a contradiction between medical evidence and ocular evidence stands crystallised to the effect that though the ocular testimony of a witness has greater evidentiary value vis-à-vis medical evidence, when medical evidence makes the ocular testimony improbable, that becomes a relevant factor in the process of the evaluation of evidence. However, where the medical evidence goes so far that it completely rules out all possibility of the ocular evidence being true, the ocular evidence may be Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

disbelieved."

44. Thus, taking into account an overall perspective of the

entire case, emerging out of the totality of the facts and

circumstances, as indicated hereinabove and having perused the

entire evidence on record, we find that the prosecution witnesses

i.e. P.W.1 Hari Mangal Singh, P.W.2 Jai Mangal Singh, P.W.3

Ramashish Singh @ Bhola Singh and P.W.6 Reena Devi, who

claim themselves to be eye-witnesses of the alleged occurrence

are apparently not eye-witnesses to the alleged occurrence, in

light of the analysis of their evidence in the preceding

paragraphs herein above, apart from the fact that the case as set

up by the prosecution to the effect that the occurrence took place

on the roof of the house of the informant has not stood

established from the evidence led by the prosecution, as is

apparent from the discussion made hereinabove and moreover,

the ocular evidence is wholly inconsistent with the medical

evidence and the medical evidence completely rules out the

possibility of the ocular evidence led by the prosecution

pertaining to infliction of injuries upon the deceased by bhala

(spear) and garasa being true leading to fundamental defect in

the case of the prosecution and the same being rendered

improbable, hence we find that the prosecution has failed to Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

prove beyond all reasonable doubts the commission of the

offence by the appellants. Therefore, we find that the learned

Trial Judge has committed a gross error in holding that the

prosecution has produced reliable and cogent evidence in

support of the charges framed against the aforesaid appellants

and has proved the case beyond all reasonable doubts by the

testimonies of P.W. 1 to P.W.7 and P.W.9, as corroborated by the

documentary evidences. Thus, in the facts and circumstances as

discussed hereinabove and for the foregoing reasons, we are of

the view that there are compelling reasons in the present case,

which necessitates that the appellants of the aforesaid two

appeals be given the benefit of doubt.

45. Accordingly, we find that the findings of conviction

recorded by the learned Trial Court, in our opinion, is not

sustainable and requires interference. Therefore, the judgment of

conviction dated 25.8.2017 and the order of sentence dated

29.8.2017, passed by the learned Court of 2nd Additional

Sessions Judge, Bhojpur at Ara, in Sessions Trial No. 83 of 2014

(arising out of Sikarahta P.S. Case No. 75 of 2013) are set aside.

The appellants of the aforesaid two appeals are acquitted of the

charges levelled against them.

46. The Appellant No. 1 of the first case i.e. Criminal Appeal Patna High Court CR. APP (DB) No.1313 of 2017 dt.09-05-2025

(DB) No. 1313 of 2017, namely Vijay Singh and the sole

appellant of the 2nd case i.e. Criminal Appeal (DB) No. 1312 of

2017, namely Sudama Singh, who are in custody are directed to

be released from jail forthwith unless required in any other case.

47. As far as the Appellant No. 2 of the first case i.e. Criminal

Appeal (DB) No. 1313 of 2017, namely Abhimanyu Singh, is

concerned, he is already on bail, hence he is discharged from the

liability of his bail bonds.

48. Accordingly, the aforesaid two appeals i.e. Criminal

Appeal (DB) No. 1313 of 2017 and Criminal Appeal (DB) No.

1312 of 2017 stand allowed.

(Mohit Kumar Shah, J)

(Soni Shrivastava, J), I agree.

(Soni Shrivastava, J) Ajay/-

AFR/NAFR              AFR
CAV DATE              21.03.2025
Uploading Date        09.05.2025
Transmission Date     09.05.2025
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter