Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Yadav And Ors vs The State Of Bihar
2025 Latest Caselaw 304 Patna

Citation : 2025 Latest Caselaw 304 Patna
Judgement Date : 15 May, 2025

Patna High Court

Mukesh Yadav And Ors vs The State Of Bihar on 15 May, 2025

Author: Shailendra Singh
Bench: Mohit Kumar Shah, Shailendra Singh
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) No.977 of 2017
      Arising Out of PS. Case No.-156 Year-2003 Thana- SURYAGARHA District- Lakhisarai
     ======================================================
1.    Mukesh Yadav, Son of Late Daso Yadav,
2.   Jalandhar Yadav, Son of Darogi Yadav,
3.   Bijay Yadav, Son of Late Baleshwar Yadav,
4.   Ramgulam Yadav @ Gulo Yadav, Son of Late Harsahay Yadav, All Resident
     of Village- Kharra, P.S.- Surajgarha, District- Lakhisarai.


                                                                     ... ... Appellant/s
                                          Versus
     The State of Bihar
                                                  ... ... Respondent/s
     ======================================================
                               with
                CRIMINAL APPEAL (DB) No. 1184 of 2017
      Arising Out of PS. Case No.-156 Year-2003 Thana- SURYAGARHA District- Lakhisarai
     ======================================================
1.    Tital Yadav @ Title Yadav, Son of Darogi Yadav,
2.    Nandan Yadav, Son of Late Balmiki Yadav, Both resident of Village- Kharra
      P.S.- Surajgarha, District- Lakhisarai.
                                                               ... ... Appellant/s
                                          Versus
     The State of Bihar
                                                            ... ... Respondent/s
     ======================================================
     Appearance :
     (In CRIMINAL APPEAL (DB) No. 977 of 2017)
     For the Appellant/s :     Mr. Rajendra Narayan, Sr. Advocate
                               Mr. Jitendra Narain Sinha, Advocate
                               Ms. Khusi Awadh, Advocate
     For the State       :     Ms. Shashi Bala Verma, APP
     For the Informant   :     Mr. Rahul Kumar Singh, Advocate
     (In CRIMINAL APPEAL (DB) No. 1184 of 2017)
     For the Appellant/s :     Mr. Rajendra Narayan, Sr. Advocate
                               Mr. Jitendra Narain Sinha, Advocate
                               Ms. Khusi Awadh, Advocate
     For the State       :     Ms. Shashi Bala Verma, APP
     For the Informant   :     Mr. Rahul Kumar Singh, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH
             and
             HONOURABLE MR. JUSTICE SHAILENDRA SINGH
                       CAV JUDGMENT
     (Per: HONOURABLE MR. JUSTICE SHAILENDRA SINGH)

      Date : 15-05-2025
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           2/48




                       Heard Mr. Rajendra Narayan, learned Senior Counsel

       appearing for the appellants assisted by Mr. Jitendra Narain Sinha,

       Advocate, Mr. Rahul Kumar Singh, learned counsel for the

       informant and Ms. Shashi Bala Verma, learned APP for the State.

                    2. The Cr. APP (DB) No. 977 of 2017 has been filed by

       the appellants namely, Mukesh Yadav, Jalandhar Yadav, Bijay

       Yadav and Ramgulam Yadav @ Gulo Yadav (hereinafter referred

       to as 'A-1, A-2, A-3 and A-4' respectively). The Cr. APP (DB) No.

       1184 of 2017 has been filed by the appellants namely, Tital Yadav

       @ Title Yadav and Nandan Yadav (hereinafter referred to as 'A-5

       and A-6' respectively).

                    3. Both the above mentioned appeals have been

       preferred against the common judgment of conviction and order of

       sentence dated 29.07.2017 passed by the learned Fast Track Court-

       2nd, Lakhisarai in Sessions Trial No. 336 of 2010/Trial No. 45 of

       2017 arising out of Surajgarha P.S. Case No. 156 of 2003 whereby

       and whereunder the appellants have been convicted for the offence

       under Section 302 read with Section 34 of the Indian Penal Code

       ( in short 'IPC') and for the offence under Section 27 of the Arms

       Act. The appellants have been sentenced to undergo rigorous

       imprisonment for life alongwith a fine of Rs. 5,000/- each for the

       offence under Section 302/34 of IPC and in default of payment of
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           3/48




       fine, they have been directed to undergo simple imprisonment for

       one week. The appellants have also been sentenced to undergo

       rigorous imprisonment for three years each for the offence under

       Section 27 of the Arms Act. Both the sentences awarded upon each

       of the appellants have been directed to run concurrently by the trial

       court.

                    4. Here it is important to mention that one co-accused

       namely, Binod Kumar Himanshu @ Binod Yadav faced trial

       alongwith the appellants but he became absent on the date when

       the impugned judgment was to be pronounced, so, his case was

       separated by the trial court.

                    5. As both the appeals have been preferred against the

       common judgment which is impugned herein, hence, these appeals

       are being decided by a common judgment.

                    6. The appellants including the co-accused Binod Kumar

       Himanshu @ Binod Yadav stood charged for the offences

       punishable under Section 307 read with Section 34 and 302 read

       with Section 34 of the IPC and also stood charged for the offence

       under Section 27 of the Arms Act. These charges were read over

       and explained to them in Hindi to which they pleaded not guilty

       and claimed to be tried for the charged offences.
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           4/48




                    7. The substance of the prosecution story appearing from

       the fardbeyan (Ext.- 1/b) of the informant, Rai Sahab Yadav (PW-

       3) is as follows:-

               As per the informant, on 08.07.2003 at about 8:00 am he left

       with his uncle namely, Tarni Yadav, the victim (hereinafter referred

       to as 'deceased') to meet a carpenter namely, Asarfi Mistry, a

       resident of Chanania village on their motorcycle. The motorcycle

       was being driven by his uncle at that time and when they reached

       at the house of Asarfi Mistry in Chanania village, he (Asarfi

       Mistry) was not found at his home, then they waited for him for

       sometime and finally started returning back to their village,

       Kharra. When they were on the way and had reached near the shop

       of one, Rajendra Shah, in Chanania village then he saw

       Chandradeo Yadav, Binod Kumar Himanshu, Mukesh Yadav (A-

       1), Ashok Yadav, Tital Yadav @ Title Yadav (A-5), Jalandhar

       Yadav (A-2), Kamleshwari Yadav, Nandan Yadav (A-6), Janardan

       Yadav, Udai Yadav, Bijay Yadav (A-3), Arun Yadav, Anil Yadav,

       Sitaram Yadav, Gulo Yadav (A-4), Daso Yadav, Baleshwar Yadav,

       Mahesh Yadav, Arbind Yadav, Upendra Yadav, all resident of

       Chanania village (hereinafter referred to as 'accused'). They found

       all the accused standing on the road and then they surrounded their

       motorcycle and at that time, they were having pistol and sixer. The
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           5/48




       informant further stated in his fardbeyan that upon seeing the

       accused armed with pistol and sixer, he became terrified and also

       noticed the dangerous intention of the accused and then he jumped

       from his motorcycle and rushed in a lane/street situated in front of

       the place of occurrence and stood there at some distance from the

       place of occurrence and in the meantime, the accused forcefully

       got his uncle off the motorcycle and also caught him. Thereafter,

       the accused Chandradeo Yadav and Sitaram Yadav asked the other

       accused as to what they were seeing and they should kill him

       (deceased) and then the accused, Binod Kumar Himanshu @

       Binod Yadav, Tital Yadav @ Title Yadav (A-5), Nandan Yadav (A-

       6), Udai Yadav, Arun Yadav and Anil Yadav started firing at the

       deceased indiscriminately by using their pistol and sixer and

       caused firearm injuries to his chest, stomach and temporal region.

       The informant further alleged that all the named accused

       surrounded the deceased from three sides during the occurrence of

       firing so that no one could save him and also the deceased himself

       could not escape from their clutch by entering into the house of

       Rajendra Sao, situated in front of the place of occurrence.

       According to the informant, his uncle was killed at the spot by the

       accused. The informant further alleged that after killing his uncle,

       Tarni Yadav, the accused also fired at him with an intention to kill
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           6/48




       him but anyhow he escaped from that firing and fled away and

       reached his home and informed his family members about the

       occurrence. As per the informant, the incident was witnessed by

       the people of the nearby areas also, who would give their evidence.

       Regarding the cause of occurrence, it was stated by the informant

       in his fardbeyan that there was four to five bigha Gair-majarua

       land which was under the possession of the prosecution party who

       cultivated the same and adjoining of it the accused, Baleshwar

       Yadav, Daso Yadav and one, Balmiki Yadav, father of the accused

       Kamleshwari Yadav had purchased some land situated nearby the

       said Gair-majarua land and the accused wanted to take the Gair-

       majarua land under their possession due to which, they committed

       the alleged occurrence while having common intention to kill his

       uncle.

                    8. As per prosecution, the informant's fardbeyan was

       recorded at the place of occurrence on 08.07.2003 at 9:30 am by

       an assistant sub-inspector, Ramashish Paswan and on that basis,

       the formal FIR bearing Surajgarha P.S. Case No. 156 of 2003 was

       registered under Sections 307 and 302/34 of IPC and under

       Section 27 of the Arms Act on the same day at 13:00 hrs which set

       the criminal law in motion and the investigation was started by S.I.

       Dhananjay Kumar (PW-6).
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           7/48




                    9. After        investigation,      the   police   chargesheeted

       altogether eight accused including the appellants namely, Mukesh

       Yadav (A-1), Jalandhar Yadav(A-2), Bijay Yadav (A-3), Gulo

       Yadav (A-4), Tital Yadav @ Title Yadav (A-5), Nandan Yadav (A-

       6) and the co-accused Ashok Yadav and Binod Kumar Himanshu

       @ Binod Yadav, out of them, the accused, Binod Kumar Himanshu

       @ Binod Yadav, Ashok Yadav, Jalandhar Yadav (A-2), Tital Yadav

       @ Title Yadav (A-5) and Gulo Yadav (A-4) were chargesheeted

       showing them absconding. Rest thirteen co-accused who were also

       named in the FIR, were not sent up by the police showing them

       innocent.

                    10. After the submission of chargesheet, the learned

       Magistrate, vide order dated 07.01.2004, took cognizance of the

       alleged offences under Section 302/34 of IPC and under Section

       27 of the Arms Act against all the chargesheeted accused namely,

       Mukesh Yadav (A-1), Jalandhar Yadav (A-2), Bijay Yadav (A-3),

       Ramgulam Yadav @ Gulo Yadav (A-4), Tital Yadav @ Title Yadav

       (A-5), Nandan Yadav (A-6) and co-accused Binod Kumar

       Himanshu @ Binod Kumar and by the same order, the final report

       was accepted in respect of the other accused who were not sent up

       by the police. By an order dated 06.03.2010, the case of the

       appellants was committed to the court of Sessions and the case of
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           8/48




       the co-accused, Ashok Yadav, was separated on account of his plea

       of juvenility.

                    11. As mentioned above, the appellants stood charged

       for the aforesaid offences alongwith the co-accused Binod Kumar

       Himanshu @ Binod Yadav who later on did not appear at the end

       of the trial when the judgment was to be delivered, so, his (Binod

       Kumar Himanshu @ Binod Yadav) case was separated by the trial

       court and the appellants who are here, were convicted for the

       charged offences and sentenced for the same.

                    12. During the trial, prosecution examined the following

       witnesses:-

          Sl. No. Name                            Relevancy
          PW-1 Damador Yadav                      Brother of the deceased and he claimed
                                                  himself to be an eyewitness
          PW-2      Biyas Yadav                   Brother of the deceased and he claimed
                                                  himself to be an eyewitness
          PW-3      Rai Sahab Yadav               Informant, nephew of the deceased and
                                                  he claimed himself as an eyewitness
          PW-4      Asarfi Mistry                 A resident of Chanania village and the
                                                  victim went to his house as per
                                                  prosecution story at the relevant time
          PW-5      Dr. Parshuram Prasad          Doctor who conducted the postmortem
                                                  examination
          PW-6      Dhananjay Kumar               Investigating Officer



                    13. In documentary evidence, the prosecution proved the

       following documents and got them marked as exhibits which are

       as under:-

           Ext.-1      Signature of Damodar Yadav (PW-1) on the fardbeyan
           Ext.-2      Signature of Damador Yadav (PW-1) on the seizure list
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           9/48




           Ext.-3      Signature of Damador Yadav (PW-1) on the carbon copy of the
                       inquest report
           Ext.-1/a    Signature of informant, Rai Sahab Yadav (PW-3) on the
                       fardbeyan
           Ext.-1/b    Fardbeyan
           Ext.-3/a    Signature of informant, Rai Sahab Yadav (PW-3) on the carbon
                       copy of the inquest report
           Ext.-4      Postmortem Report
           Ext.-1/c    The contents of the fardbeyan in the writing of A.S.I.
                       Ramashish Paswan
           Ext.-3/B    Inquest Report
           Ext.-5      Signature and writing of the A.S.I. Ramashish Paswan on the
                       seizure list
           Ext.-6       Chargesheet



                      14. After the completion of prosecution's evidence, the

       statements of the appellants were recorded by the trial court under

       Section 313 of Code of Criminal Procedure, 1973 ( in short

       'Cr.P.C.') giving them an opportunity of explaining the main

       circumstances appearing against them from the prosecution's

       evidences. The appellants denied the main circumstances

       appearing against them and claimed themselves to be innocent but

       they did not take any specific defence while recording their

       statements.

                      15. In defence, the appellants examined five persons as

       defence witnesses who are as follows:-

       Sl. No.        Name
       DW-1           Manish Yadav
       DW-2           Sudhir Yadav
       DW-3           Arun Kumar
       DW-4           Daso Yadav
       DW-5           Ramchandra Yadav
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           10/48




                    16. While convicting the appellants, the learned trial

       court placed reliance upon the evidence of PW-1, PW-2 and PW-3

       deeming them eyewitnesses of the alleged occurrence and

       observed that the death of the deceased was caused by firearm

       injuries which was also supported by defence witnesses and got

       corroboration from the medical evidence given by the doctor (PW-

       5) and further observed that the investigating officer (PW-6)

       established the place of occurrence and also took into account the

       enmity running in between both the parties due to a land dispute as

       the motive of the appellants to commit the alleged murder.

                    Submissions on behalf of the appellants:-

                    17.     Mr. Rajendra Narayan, learned Senior Counsel

       assisted by Mr. Jitendra Narain Sinha, Advocate has argued that

       the fardbeyan of the informant, which is the basis of the

       prosecution's case, is not the first version of the prosecution party

       and the same was created by way of an afterthought as the first

       information which had been received by the police as per PW-2 at

       about       9:05 am and was also reduced into writing, was

       intentionally suppressed by the police and further, the fardbeyan of

       the informant which is said to have been recorded by him

       (informant) at the place of occurrence, is so descriptive giving the

       complete parental details of 21 accused, that it was not possible to
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           11/48




       have been recorded by one in such a manner before a police officer

       at the place of occurrence. As per prosecution, the fardbeyan was

       recorded at 9:30 am but the same reached the police station at

       13:00 Hrs (1:00 P.M.) on 08.07.2003 and it was sent to the

       concerned Magistrate on 09.07.2003, not immediately and these

       facts are sufficient to show the creation of the fardbeyan as an

       afterthought by the police in collusion with the prosecution party.

                 Learned senior counsel has further argued that as per FIR,

       many people witnessed the commission of the alleged occurrence

       but the informant did not reveal their names and during the

       investigation, the I.O. recorded the statements of more than 20

       persons who were independent persons and relying upon them, 13

       named accused persons were not sent up but none of these

       independent persons was produced and examined by the

       prosecution, so, the clear picture of commission of the alleged

       occurrence, did not come before the trial court and in this regard,

       no explanation was given by the prosecution. It is stated that

       actually PW-1 and PW-2 are not the eyewitnesses of the alleged

       occurrence and PW-3, who is said to be the star witness of the

       prosecution, cannot be deemed to be trustworthy in view of the

       improvements which were made by him in the prosecution story

       before the trial court by showing some more named accused
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           12/48




       persons as being assailants despite them being shown as non-

       assailant in the FIR and further, he also cannot be deemed to be an

       eyewitness of the occurrence in view of other surrounding

       circumstances.

               Learned senior counsel has further argued that though in

       order to prove an offence even the evidence of a single witness is

       sufficient but only when the evidence of such witness seems highly

       reliable and trustworthy and if there is slight reason for creating a

       doubt in the trustworthiness of such witness then independent

       corroboration from other witnesses who are also said to have

       witnessed the commission of the alleged occurrence, is must and

       the same situation is prevalent in the present matter as PW-3 is not

       fully reliable and trustworthy and the prosecution has failed to

       examine any independent person, despite several independent

       persons having witnessed the occurrence as per I.O., whose

       statements were also recorded during investigation.

               In support of above submission, learned counsel has placed

       reliance upon the following judgments of the Hon'ble Apex

       Court:-

               (i) Masalti and Ors. vs. The State of Uttar Pradesh,

       reported in AIR 1965 SC 202. Reliance has been placed on

       paragraph no. 16, which is being reproduced as under:-
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           13/48




                                 "16. Mr Sawhney also urged that the test
                         applied by the High Court in convicting the
                         appellants is mechanical. He argues that under
                         the Indian Evidence Act, trustworthy evidence
                         given by a single witness would be enough to
                         convict an accused person, whereas evidence
                         given by half a dozen witnesses which is not
                         trustworthy would not be enough to sustain the
                         conviction. That, no doubt is true; but where a
                         criminal court has to deal with evidence
                         pertaining to the commission of an offence
                         involving a large number of offenders and a
                         large number of victims, it is usual to adopt the
                         test that the conviction could be sustained only
                         if it is supported by two or three or more
                         witnesses who give a consistent account of the
                         incident. In a sense, the test may be described as
                         mechanical; but it is difficult to see how it can
                         be treated as irrational or unreasonable.
                         Therefore, we do not think any grievance can be
                         made by the appellants against the adoption of
                         this test. If at all the prosecution may be entitled
                         to say that the seven accused persons were
                         acquitted because their cases did not satisfy the
                         mechanical test of four witnesses, and if the said
                         test had not been applied, they might as well
                         have been convicted. It is, no doubt, the quality
                         of the evidence that matters and not the number
                         of witnesses who give such evidence. But
                         sometimes it is useful to adopt a test like the one
                         which the High Court has adopted in dealing
                         with the present case."

               (ii) Kathi Odhabhai Bhimabhai and Others vs. State of

       Gujarat, reported in AIR 1993 SC 1193. Reliance has been

       placed on paragraph nos. 2 and 4, which are being reproduced as

       under:-
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           14/48




                                "2. In this appeal Shri T.U. Mehta learned
                         counsel for the appellants submits that the sole
                         testimony of PW 1 suffers from many infirmities and
                         the very fact that he had given a version which is in
                         conflict with the medical evidence and when he has
                         gone to the extent of implicating four accused as
                         having dealt blows and when that version is found to
                         be incorrect it is highly unsafe to rely on PW 1's sole
                         testimony particularly when, admittedly, he is an
                         interested witness and when there was inordinate
                         delay in giving the report. Mr R.P. Bhatt, learned
                         counsel appearing for the State on the other hand,
                         submits that the presence of PW 1 at the scene of the
                         occurrence is not disputed inasmuch as he is an
                         injured witness and the inconsistences in his
                         evidence with reference to the medical evidence can
                         be explained and the fact that the delay in giving the
                         report has also been sufficiently explained."


                                "4. As mentioned above one of the two
                         eyewitnesses examined by the prosecution PW 2
                         turned hostile. Now coming to the evidence of PW 1
                         Shardulbhai we have examined the same and we
                         find that the version given by him is in conflict with
                         the medical evidence. PW 1 deposed that on the day
                         of the incident he was returning along with his
                         uncle, the deceased, after visiting the fields. When
                         they reached the field of Shivabhai Soni, the four
                         accused came running towards them. They abused
                         them and when the deceased objected, the accused
                         got annoyed. A-1 was armed with a dharia, a cutting
                         instrument and he gave a blow on the head of the
                         deceased. A-3 gave a blow with an axe with the
                         blunt part thereof on the temporal region of
                         deceased. The deceased fell down. PW 1 raised
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           15/48




                         cries. On hearing that PW 2 Mavji Magan came
                         there. A-3 hit PW 1 with an axe on the head. A-1
                         raised the dharia to give a blow to him and pointed
                         end of that dharia touched on the right hand. A-2
                         gave a blow with an axe on the left leg. A-4 gave a
                         dharia blow on his head. Then all the four accused
                         started giving blows simultaneously with the blunt
                         part of the axes and with the handles of the dharias.
                         PW 2 further stated that all the accused further gave
                         a number of blows to the deceased and that 3 or 4
                         blows fell on the body of the deceased when he was
                         fallen. When PW 2 Mavji Magan came there the
                         accused ran away. After some time the injured were
                         taken to the hospital. If this version is taken to be
                         true then there should be number of injuries on the
                         deceased as well as on himself. As already noted
                         both the doctors, who examined the deceased, found
                         only one contused lacerated wound over right
                         fronto-parietal region and only oedema over the
                         right lower eyelid and the deceased died one week
                         later. The doctor, who conducted the post-mortem
                         also found only two external injuries but internally
                         he found the fracture of the temporal and parietal
                         bones. These injuries are due to injury No. 1.
                         Echymosis near the right eye did not cause any
                         internal injury. The doctor however, during the
                         internal examination, also found the fracture of
                         three ribs on the right side and fracture of two ribs
                         on the left side. But there were no corresponding
                         external injuries. If the version given by PW 1 is
                         taken to be true then there should have been
                         numerous injuries on the body of the deceased as
                         well as on PW 1. It must be borne in mind that he
                         has implicated four accused and deposed that the
                         four attacked him as well as the deceased. No doubt
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           16/48




                         the medical evidence corroborates his version to the
                         extent that A-1 having dealt a blow on the head. But
                         here again we find some variation. Dharia is a
                         cutting instrument whereas injury found on the
                         deceased is a contused lacerated wound which
                         caused internal damage. Likewise there are no
                         corresponding injuries on himself. When the case
                         rests mainly on the sole testimony of PW 1, it should
                         be wholly reliable. PW 2 the other eyewitness was
                         treated hostile. Therefore the High Court did not
                         place any reliance on his evidence. Under these
                         circumstances, the trial court held that implicit
                         reliance cannot be placed on the evidence of PW 1
                         and in that view acquitted the accused. It cannot be
                         said that this view is not reasonable."



               It has been further argued by learned senior counsel that the

       material objects which were seized such as cartridges and bullet

       shells were not produced before the trial court and the same were

       not exhibited as material objects which can be deemed to be fatal

       to the prosecution's case.

               Learned counsel further argued that if the manner of

       occurrence as described in the FIR is taken into account then there

       must be countless firearm injuries over the body of the deceased

       but only 4 to 5 sets of firearm injuries were found on the body.

       Learned counsel lastly submitted that the deceased was a veteran

       criminal and there were several cases against him and his family

       members and in this regard, the evidence of PW-3, the star witness
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           17/48




       of the prosecution, is relevant, who accepted several criminal cases

       against his family members, so, the deceased might have been

       killed by someone else with whom he had enmity, though, there

       was a land dispute between some of the appellants and the

       deceased during the relevant period but the same was not a strong

       reason on the part of the appellants to kill the deceased in a brutal

       manner and it is a well settled principle of law that 'enmity cuts

       both the ends' and the same can also be used to implicate one

       falsely in a crime which has taken place, with revengeful attitude.

                    Submissions on behalf of the respondents:-

                    18. On the other hand, Mr. Rahul Kumar Singh, learned

       counsel appearing for the informant has submitted that the

       evidence of PW-1, PW-2 and PW-3 is sufficient to prove the

       alleged offences and the most important witness is PW-3, the

       informant, whose credibility as an eyewitness to the alleged

       occurrence        of    murder,      could      not   be   shaken   by   the

       defence/appellants despite cross-examining him at length with

       regard to the relevant facts such as presence of the appellants at the

       alleged place of occurrence and their alleged role, manner of

       occurrence and other relevant facts and his sole evidence is

       sufficient to bring the appellants' guilt home. It has been further

       submitted that the evidence of investigating officer (PW-6) has
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           18/48




       established the place of occurrence as detailed in the FIR and

       further, the defence witnesses did not dispute the place of

       occurrence as well as killing of the victim by gun shot injuries and

       in this regard, the medical evidence given by PW-5, who

       conducted the postmortem examination over the body of the

       deceased, is also relevant. On the body of the deceased, seven

       entry wounds of firearm injuries were found which sufficiently

       proves the alleged indiscriminate firing by the accused on the

       deceased. So far as the motive of the accused to kill the deceased

       is concerned, the same has also been established by the

       prosecution's evidences as admittedly there was a land dispute in

       between the parties during the relevant period of time on account

       of a Gair-majarua land and the appellants and co-accused persons

       committed the alleged occurrence while having common intention

       to kill the deceased by using two types of firearms i.e. pistol and

       sixer and as per the informant, the accused fired at the deceased

       from close range which gets corroboration from the nature of

       external injuries found on the body of the deceased which were

       discussed in the postmortem report and the same shows that

       blackening and charring/scorch were found at and near the entry

       point of wounds. It has lastly been submitted that at the place of

       occurrence, a motorcycle was also found which is corroborative to
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           19/48




       the prosecution's story as to the deceased going with the informant

       on a motorcycle during the relevant time of the alleged occurrence,

       thus, the prosecution has succeeded to prove the charged offences

       against the appellants and they have rightly been convicted for the

       said offences and there is no need to interfere in their conviction.

                    19. Ms. Shashi Bala Verma, learned APP appearing for

       the State has adopted the submissions advanced by the learned

       counsel appearing for the informant.

                    Consideration and Analysis:-

                    20. We have heard both the sides, perused the evidences

       adduced by both the sides which are available on the record of the

       trial court and also have gone through the statements of the

       appellants.

                    21. Now keeping in mind the arguments advanced by

       both the sides, we shall discuss the evidence of the witnesses

       adduced by both the sides to see whether the prosecution's

       evidences are sufficient to bring the guilt of the appellants home

       for the charged offences or not and also to see whether the trial

       court appreciated the evidences of both the sides in right

       perspective manner or not.

                    22. The prosecution witness, Damodar Yadav (PW-1),

       brother of the deceased, stated in the examination-in-chief that he
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           20/48




       heard the sound of firing and at that time, his son Rai Sahab Yadav

       (informant) (PW-3) was with Tarni Yadav (deceased) and the

       accused fired at his son also but he managed to escape and he told

       him about the occurrence. He further stated in the examination-in-

       chief that the alleged occurrence had been witnessed by Biyas

       Yadav, Chandradeo Yadav, Chano Yadav, Kanhaiya Yadav and

       Rajendra Sao. Here it is important to mention that among the said

       persons, only Biyas Yadav (PW-2) was examined by the

       prosecution. This witness stated in the cross-examination that he,

       his wife namely, Sita Devi, Biyas Yadav, his mother and the wife

       of the deceased and wife of Biyas Yadav were present in their

       house at the time of the commission of the alleged occurrence and

       he heard the sound of firing coming from north-east side and the

       same was coming from a distance of 200 Gaj and the entire details

       of the occurrence was told to him by his son. He further deposed

       that after knowing the incident, he alongwith all his family

       members went to the place of occurrence to get the details of the

       incident and several co-villagers had gathered at the place of

       occurrence before they had reached at the place of occurrence and

       he got the details of the incident from Biyas Yadav, Kanhaiya

       Yadav, Asarfi Mistry, Rajendra Sao and Chano Yadav near the

       dead body of the deceased. He further stated that in a case relating
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           21/48




       to quarrel (marpit), the deceased was an accused. In paragraph no.

       14 of his cross-examination, he described the boundaries of the

       place where the dead body was lying and according to him, in

       northern side, there was house of Asarfi Mistry, in southern side,

       there was house of one, Rajendra Sao, in the eastern side, there

       was house of Kameshwar Sao and in western side, there was house

       of one namely, Bangali Rai at the time of occurrence. He further

       stated that a motorcycle was found lying near the dead body of the

       deceased and the same was of 'Yamaha' company.

               From the above facts stated by PW-1, one thing is evident

       that the said witness as well as his family members including

       Biyas Yadav (PW-2) were present in their house when the alleged

       occurrence took place and they came at the place of occurrence

       after getting the information of the occurrence from the informant

       and when they reached at the place of occurrence several co-

       villagers had already gathered, so, in such a situation, this witness

       cannot be deemed to be an eyewitness of the alleged occurrence

       and the learned trial court erred in deeming him as an eyewitness

       of the alleged occurrence and further, the evidence of this witness

       also goes against PW-2's claim that he is an eyewitness of the

       alleged occurrence.
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           22/48




                     23. Prosecution witness, Biyas Yadav, examined as PW-

       2, is said to be the real brother of the deceased. He stated in the

       examination-in-chief that the murder of the deceased was

       committed at the shop of one, Rajendra Sao and the accused used

       sixer (a firearm) and pistol in killing the deceased. He further

       stated that he himself saw the commission of the alleged

       occurrence. Accordingly, this witness claimed himself as an

       eyewitness of the alleged occurrence. This witness deposed in

       cross-examination that there are several houses in between his

       house and the place of occurrence and out of these houses, some

       belong to one Siyaram Yadav, Ashok Mandal, Sevan Ram, Mahesh

       Pandit, Shankar Thakur, Paro Thakur etc. When he was asked

       about the details of the cases running against the deceased, he

       stated that he did not have the knowledge of the said cases but

       fairly accepted that the deceased and Damodar Yadav (PW-1),

       brother of the deceased, had faced the trial of a murder case of one,

       Binod Yadav, a co-villager of the deceased, in which the deceased

       was acquitted. He further stated in paragraph no. 8 of his cross-

       examination that the informant (his nephew) informed him about

       the occurrence and at that time, his wife Kiran Devi, Bhavo (wife

       of younger brother), Damodar Yadav (PW-1) and his wife, his

       mother and several other persons of the village were present when
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           23/48




       the said information was being given by the informant. He further

       stated in the paragraph no. 9 that he himself saw the informant and

       the deceased going on a motorcycle from his house and he did not

       go to the police station upon getting information of the occurrence

       and his statement was recorded when the police came. He further

       stated that he went to the police station alongwith Rai Sahab

       (informant) after getting the information of the occurrence and at

       that time, the female members of his family also went with them

       to the police station and thereafter, the police reached the place of

       occurrence. He further deposed in paragraph no. 11 that the

       distance of Surajgarha police station is ten kilometers from his

       village and they left for the police station at 9:00 am and took five

       minutes in reaching the police station by a Jeep and Daroga Ji

       (S.H.O.) prepared a document in the police station and his

       statement was also recorded at that time and his and informant's

       signatures were also taken by him. He further stated in paragraph

       no. 12 of his deposition that he signed his statement before

       Daroga Ji (S.H.O.) and also made his signature before the S.H.O

       at his house and the police came at his house one day after the

       occurrence. He further deposed in paragraph no. 13 that the people

       were residing in their houses situated on the boundaries of the

       place of occurrence who also saw the dead body of the deceased
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           24/48




       and they were already present at the place of occurrence before his

       arrival.

               From the above facts as stated by this witness, one thing is

       quite clear that the said witness falsely claimed himself as an

       eyewitness of the alleged occurrence which also gets support form

       the evidence of PW-1 and it is also evident that several co-villagers

       of this witness had reached at the place of occurrence before this

       witness reached there and in the nearby houses situated on the

       boundaries of the place of occurrence, the people were residing

       when the alleged occurrence took place and the same is stated to

       have taken place in the morning at 8:00 am. From the evidence of

       this witness it is also evident that he and the informant went to

       Surajgarha police station at 9:00 am and reached there within five

       minutes by a Jeep and the S.H.O. recorded the statement of this

       witness and got his and informant's signature upon it. As per the

       prosecution's case as it appears from the FIR, the fardbeyan of the

       informant was recorded on 08.07.2003 at 9:30 am at Chanania

       village (place of occurrence) by a Sub-Inspector D. Kumar (PW-6)

       while as per the evidence of this witness, he and the informant had

       reached at the said police station before 9:30 am and at that time,

       the statement of this witness was also recorded by the S.H.O. upon

       which, his and informant's signatures were also taken, so, in such a
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           25/48




       situation, the fardbeyan of the informant does not appear to be the

       first version of the prosecution and it can be deemed that the first

       information of the alleged occurrence given by this witness, was

       suppressed by the prosecution regarding which the prosecution did

       not give any reason. The learned APP appearing for the State in the

       present case has also failed to give any explanation regarding the

       suppression of the first information. In this regard, we would like

       to refer to a judgment rendered by the Hon'ble Apex Court in the

       case of State of M.P. vs. Ratan Singh & Others, reported in

       (2020) 12 SCC 630, wherein, the Hon'ble Apex Court while

       taking into account the inconsistencies of the so-called

       eyewitnesses with regard to the place of occurrence, as they had

       described different places as the scene of offence, had also taken

       into account the suppression of the actual FIR by the prosecution

       and affirmed the decision of the High Court. The relevant

       paragraph of this judgment being paragraph no. 10, is reproduced

       as under :-

                                 " 10. Additionally, the so-called eye witnesses to
                        the incident have described different places as the scene of
                        offence. None of the eye witnesses are consistent so far as
                        the scene of offence is concerned. This means that each of
                        the eye witness must have allegedly seen the incident at
                        different places and happening in a different manner. The
                        suppression of the actual FIR, coupled with the conflicting
                        versions of the so-called eye witnesses relating to different
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           26/48




                        scenes of offence and different stories collectively would
                        reveal that the prosecution wanted to suppress and has
                        suppressed the real incident and culpability of real
                        culprits. The origin and genesis of the prosecution is
                        clearly suppressed in the case."



                    24. Prosecution witness, Asarfi Mistry (PW-4), though

       is not stated to be an eyewitness of the alleged occurrence but

       regarding some material facts of the prosecution story, such as the

       informant and the deceased coming to his house on a motorcycle

       for some carpenter work on the alleged day and after staying for

       some minutes returning back and just after some minutes

       thereafter, the alleged occurrence had taken place, his evidence is

       important. He stated in examination-in-chief that the deceased

       Tarni Yadav had been murdered but he did not know about the

       accused and he knew about the occurrence after coming from

       Delhi. This witness was not declared hostile by the prosecution. He

       stated in the cross-examination that he had no personal knowledge

       of the occurrence, the police did not make any enquiry from him.

       In this way, the witness showed himself to be completely ignorant

       about having any knowledge of the alleged occurrence. Though as

       per the evidence of I.O., the alleged occurrence involving

       indiscriminate firing by several persons took place near the house

       of this witness in the morning.
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           27/48




               Accordingly, the evidence of this witness does not help the

       prosecution in any way.

                     25. The prosecution witness, PW-6, Dhananjay Kumar

       is a police officer and he was the then Station House Officer (in

       short 'S.H.O.') of the concerned police station during the relevant

       time and he himself investigated the present matter. He stated in

       examination-in-chief that on 08.07.2003, the fardbeyan of the

       informant was recorded by an assistant sub-inspector namely,

       Ramashish Paswan, and he also made his signature upon it and the

       said fardbeyan was recorded before him. This witness identified

       his signature present upon the fardbeyan which was marked as

       Ext.- '1/c'. He further stated in examination-in-chief that the

       inquest report was prepared by the said ASI Ramashish Paswan

       upon his direction and he also made his signature upon it. The said

       signature of this witness was exhibited as '3/B'. This witness

       further stated that he inspected the place of occurrence and found

       the dead body of the deceased lying on village road near a two

       storey building of one Rajendra Sao, a resident of Chanania village

       and there was blood on the earth and he also found one cartridge of

       314 bore and 4 small brass cartridges of sixer revolver and two

       front part of the bullets of 315 bore as also found a red colour

       caliber motorcycle without any registration number in lying
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           28/48




       condition at the place of occurrence and all these materials were

       seized and in this regard, seizure memo was also prepared before

       two independent witnesses. This witness further stated in cross-

       examination that he recorded the statements of the witnesses

       namely, Biyas Yadav (PW-2), Asarfi Mistry (PW-4), Prasadi

       Mistri, Rajendra Sao and Kanhaiya Sao, all resident of Chanania

       village and also recorded the statements of the witnesses namely,

       Awadesh Yadav, Jatan Yadav, Ramesh Yadav, Bangali Yadav and

       Ranjit Yadav, all resident of Kharra village and according to this

       witness, all these persons supported the alleged occurrence. This

       witness      further     stated     in      cross-examination   that   during

       investigation, he was transferred from Surajgarha police station

       and thereafter, the investigation was handed over to the then In-

       charge S.H.O. of Surajgarha police station, namely, Abdul Gaffar

       Khan (ASI), who later filed chargesheet in this matter. He further

       deposed in cross-examination that the informant informed him on

       his mobile phone at 9:00 am and at the time of recording of the

       fardbeyan of the informant he was present at the place of

       occurrence and at that time, ASI Ramashish Paswan and Sub-

       Inspector Jawahar Paswan were also present with him. He further

       stated that he also recorded the statement of Rajendra Sao, resident

       of the house situated nearby the place of occurrence. According to
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           29/48




       this witness, the informant and said Rajendra Prasad were

       eyewitnesses of the alleged occurrence and in this regard he made

       a statement in paragraph no. 25 of his cross-examination. This

       witness further stated in cross-examination that he did not make

       any investigation regarding the ownership of the seized

       motorcycle.

               From the above facts as stated by this witness, it is evident

       that the first information of the occurrence had been received by

       this witness at 9:00 am, though, he stated that he recorded the

       fardbeyan of the informant at the place of occurrence but in this

       regard, the evidence of PW-2 is completely contradictory and the

       said witness (PW-2) who is own brother of the deceased, claimed

       to have gone to the police station at 9:00 am where he recorded his

       statement upon which he and the informant made their signatures.

       As per this witness, at the time of recording of the fardbeyan of the

       informant at the place of occurrence, ASI Ramashish Paswan and

       SI Jawahar paswan were also present with him but they were not

       examined by prosecution and according to this witness, fardbeyan

       of the informant and the inquest report were recorded and prepared

       at the place of occurrence at about 9:30 am. The formal FIR was

       registered on 08.07.2003 at 13:00 Hrs (1:00 pm) but the inquest

       report (Ext. -3) contains the details of the P.S. Case No. of the
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           30/48




       present matter which shows that either the inquest report was

       prepared after the registration of the formal FIR or the first column

       of the inquest report was kept blank and the same was filled in

       later by the investigating officer when he got the details of the

       registration number of the FIR but these circumstances create a

       doubt about the prosecution's case and particularly makes strong

       the factum of suppression of the first version of the prosecution

       party given to the police regarding the details of the commission of

       the alleged occurrence.

               From the evidence of this witness, one thing is also evident

       that this witness, who himself conducted major part of the

       investigation, recorded the statements of several persons belonging

       to Chanania village and Kharra village and he claimed that the said

       persons supported the alleged occurrence but none of them, except

       one, Asarfi Mistry (PW-4), was produced and examined by the

       prosecution and the prosecution failed to give any explanation for

       not producing these persons whose evidence might be material to

       bring out the truth of the occurrence and withholding of these

       persons by the prosecution goes against the prosecution and in this

       regard, we would like to refer to a judgment of the Hon'ble Apex

       Court rendered in the case of Sekaran vs. State of Tamil Nadu,
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           31/48




       reported in AIR 2024 SC (Cri.) 201, relevant paragraph whereof

       being paragraph no. 18 is being reproduced as under : -

                               "18. It is in the deposition of PW 11 that PW 10

                        had recorded the statement of, inter alia, Velukutti

                        earlier and that PW 11 himself had recorded the

                        statements of PWs 1, 2 and 3 as well as Ponnaian.

                        Ponnaian and Velukutti were admittedly present at the

                        tea stall when the alleged incident of assault took place

                        (version of PWs 2 & 3). The prosecution has not

                        explained why Ponnaian and Velikutti were not called

                        upon to depose despite they being present at the place of

                        occurrence and despite their statements having been

                        recorded in course of investigation. If indeed they were

                        unavailable to depose, it was incumbent on the

                        prosecution to adduce relevant evidence in that regard.

                        The prosecution having not examined Ponnaian and

                        Velikutti, Illustration (g) of Section 114 of the Evidence

                        Act is well and truly attracted in the present case."




              So, in view of the above-mentioned principle laid down by

       the Hon'ble Apex Court it should be presumed that the evidence of

       the persons who have been withheld by the prosecution, would

       have been unfavorable to the prosecution if they were examined on

       behalf of the prosecution.
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           32/48




              As per this witness, from the place of occurrence a red colour

       caliber motorcycle without having any registration number,

       cartridges and bullet shells were recovered and the same were

       seized by making seizure memo but these articles were not

       produced before the trial court and as per the defence of the

       appellants, an unknown person came on a motorcycle and shot

       dead the deceased and fled away leaving behind his motorcycle

       and it has come in the evidence of PW-1 that the deceased and the

       informant went to the house of Asarfi Mistry, a carpenter, on a

       motorcycle of 'Yamaha' company but as per the evidence of this

       witness, only one motorcycle was found lying at the place of

       occurrence which was a red colour caliber motorcycle and the said

       contradiction could have been explained by the prosecution if in

       this regard a proper investigation was made by the investigating

       officer but no such investigation was done and here, it is relevant

       to mention that the informant could not justify the possession of

       the deceased of the motorcycle found at the place of occurrence

       and in this regard, he did not give satisfactory answer when he was

       cross-examined.

                     26. Now, we come to the evidence of PW-3 who is the

       star witness of the prosecution as he was accompanying the

       deceased on a motorcycle when the alleged occurrence took place
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           33/48




       as per the prosecution story and the prosecution projected him as

       an eyewitness, so, his evidence is very important in this matter.

       The informant, Rai Sahab Yadav, was examined as PW-3.

                     27. Before evaluating the evidence of PW-3, Rai Sahab

       Yadav, the informant of this matter, we would like to say that in the

       light of the provision of Section 134 of the Indian Evidence Act

       the quality of evidence of a witness is paramount to prove a

       particular fact and not the number of the witnesses to prove such

       fact and any specific number of witness is not required to prove a

       fact. If several witnesses come before the court to prove a fact but

       their evidence seems to be not qualitative then such fact can be

       deemed to have been not proved by them sufficiently despite they

       being in large number while on the other hand, if only one witness

       is produced as an eyewitness of a relevant fact or circumstance

       then for proving such fact or circumstance, the sole evidence of

       such witness is sufficient. In the matter of a sole eyewitness, there

       may be two situations, in first situation there may be only a sole

       eyewitness of the commission of an offence and the prosecution

       does not show other person or persons as eyewitnesses and in the

       second situation, there may be two or more eyewitnesses of the

       commission of an offence but amongst them only one is produced

       before the trial court to prove the alleged offence or offences and
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           34/48




       before the trial court, the prosecution's case depends mainly on the

       evidence of a witness who claims to be one of the eyewitnesses

       and in both the situations particularly in the second situation, the

       court should be very careful in examining the credibility and

       reliability of such sole witness particularly, when there are large

       number of accused. In this regard, we would like to refer to the

       observations made by the Hon'ble Apex Court in the following

       judgments which are being enumerated as under:-

                     (i) Anil Phukan vs. State of Assam reported in (1993)

       3 SCC 282, wherein the Hon'ble Apex Court held as follows:-

                                 " Conviction can be based on the testimony of a
                         single eyewitness and there is no rule of law or evidence
                         which says to contrary provided the sole eyewitness
                         passes the taste of reliability and also observed that where
                         the single eyewitness is not found to be a wholly reliable
                         witness in the sense that there are some circumstances
                         which may show that he could have an interest in the
                         prosecution then the courts generally insist upon some
                         independent corroboration of his testimony before
                         recording conviction."



                     (ii) State of Rajasthan vs. Bhola Singh, reported in

       AIR 1994 SC 542, wherein the Hon'ble Apex Court held that it is

       well settled that if the case rests only on the sole evidence of the

       eyewitness such testimony should be wholly reliable.
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           35/48




                     (iii) Bhimapa Chandappa Hosamani and Others vs.

       State of Karnataka, reported in (2006) 11 SCC 323, wherein the

       Hon'ble Apex Court reiterated the aforesaid law and the relevant

       portion thereof is being reproduced as under:-

                            " This Court has repeatedly observed that on the basis
                         of the testimony of a single eyewitness a conviction may
                         be recorded, but it has also cautioned that while doing so
                         the court must be satisfied that the testimony of the
                         solitary eyewitness is of such sterling quality that the
                         court finds it safe to base a conviction solely on the
                         testimony of that witness, in doing so the court must test
                         the credibility of the witnesses by reference to the quality
                         of his evidence, the evidence must be free of any blemish
                         or suspicion, must impress the court as wholly truthful,
                         must appear to be natural and so convincing that the
                         court has no hesitation in recording a conviction solely on
                         the basis of the testimony of a single witness."



                     28. Now, we come to the present matter. Altogether six

       witnesses were examined by the prosecution in this matter before

       the trial court and out of them, PW-6 is investigating officer, PW-5

       is the doctor concerned who conducted the postmortem

       examination over the dead body of the deceased and other four

       witnesses (PW-1 to PW-4) are the witnesses of facts and

       circumstances and as discussed above PW-1, PW-2 and PW-4

       cannot be deemed to be eyewitness of the commission of the

       alleged occurrence, so the case of the prosecution mainly depends
 Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025
                                           36/48




       on the evidence of PW-3, informant of the present matter as he

       claims to have seen the entire occurrence and according to the

       prosecution story he was accompanying the deceased during the

       relevant time of the occurrence and the prosecution projected him

       to be the most important witness as well as eyewitness.

                     29.    Now,      in    the    context   of   the   surrounding

       circumstances and other evidences, we have to find out whether

       PW-3 is wholly reliable or not and whether it will be safe to justify

       the conviction of the appellants solely on the basis of the evidence

       of this witness deeming him as an eyewitness of the occurrence.

                     30. In the light of the prosecution story narrated in the

       fardbeyan by this witness (PW-3) and after having gone through

       the evidence given by him before the trial court as well as the

       evidences given by other witnesses, we find the following

       circumstances having emerged in this matter :-

             Firstly, this witness gives the details of 21 accused including

       the appellants revealing their complete parentage details and

       narrating the entire occurrence in full sequence including the

       motive of the accused to kill the deceased. The alleged occurrence

       took place on 08.07.2003 and this witness was examined on

       19.04.2011

and at that time he disclosed his age as twenty one year

and the same age was assessed by the trial court while recording Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

his evidence, so in view of the said age of this witness, it can be

deemed that this witness was about thirteen year old at the time of

commission of the alleged occurrence, thus, in such a situation it

was not easy for this witness to record his fardbeyan in the

aforesaid manner and it has come out in the evidence of PW-2 who

signed the fardbeyan of PW-3 that the said witness and the

informant had gone to the police station at 9:00 am on 08.07.2003

before 9:30 am, the time when the informant recorded his

fardbeyan at the place of occurrence as per prosecution and at that

time, the statement of this witness (PW-3) was also recorded by

the police officer upon which he and the informant made their

signature and in the preceding paragraphs it has been concluded by

us that the first version of the prosecution party was suppressed by

the police.

Secondly, it transpires from the evidence of this prosecution

witness that many criminal cases were pending against the

deceased and the informant. The informant accepted in his cross-

examination that he was made accused in Surajgarha P.S. Case No.

183 of 1998 registered under Sections 307 and 384/34 of IPC and

Section 27 of the Arms Act and also made accused in Surajgarha

P.S. Case No. 194/2004 relating to murder of two persons namely,

Ramanand Yadav and Dashrath Yadav. He further accepted in Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

cross-examination that the deceased and PW-2 were accused in a

criminal case bearing Surajgarha P.S. Case No. 274 of 1997

relating to the murder of one, Bindeshwari Yadav. He further

accepted in paragraph no. 10 of his cross-examination that his

father was an accused in Surajgarha P.S. Case No. 03/1979, lodged

under Section 302 of IPC. In view of these criminal cases, one

thing is quite clear that not only the deceased but also the

informant had criminal background at the time of the alleged

occurrence.

Thirdly, in the fardbeyan, this witness showed six accused

persons namely, Binod Kumar Himanshu @ Binod Yadav, Tital

Yadav @ Title Yadav (A-5), Nandan Yadav (A-6), Udai Yadav,

Arun Yadav and Anil Yadav as the assailants who had allegedly

opened fire on the deceased by using pistol and sixer but before

the trial court, this witness improved his first version by adding

some co-accused in the group of assailants and he added and

showed accused, Ashok Yadav, Mukesh Yadav (A-1), Jalandhar

Yadav (A-2) and Bijay Yadav (A-3) as being the part of the

assailant group and accordingly, he projected ten accused out of

twenty one as assailants in his court evidence.

Fourthly, as per prosecution story this witness and the

deceased were riding on the same motorcycle and they were Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

intercepted by the accused who were in large number being twenty

one and this witness claimed that he managed to escape and stood

in a lane, 10-15 feets away from the place of firing and revealed

that the accused persons also fired at him, but admittedly, not a

single scratch was caused on the body of the informant in the

alleged firing which was done by six or ten persons according to

him.

Fifthly, it has come out in the evidence of the material

witnesses including the informant (PW-3) and investigating officer

(PW-6) as discussed above that several villagers reached at the

place of occurrence during the relevant time of the commission of

the alleged occurrence which had been committed in front of the

shop-cum-house of one, Rajendra Sao and on the boundaries of the

place of occurrence, there were houses of several persons which

was admitted by the investigating officer and he also admitted that

he recorded the statements of several independent persons, who,

according to him, supported the case of prosecution but very

surprisingly none of them were produced by the prosecution and

all these independent persons were withheld by the prosecution

without giving any explanation and the non-official witnesses

including the informant who were produced and examined, are

relatives of the deceased, so, they can be deemed to be highly Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

interested in the conviction of the appellants with whom they had a

land dispute during the relevant period of time. In this regard, we

would like to refer to a judgment of the Hon'ble Apex Court,

rendered in the case of Masalti vs. State of Uttar Pradesh

(supra) in which the Hon'ble Apex Court held as follows:-

" Where an offence involving a large number of offenders and a large number of victims then it is usual to adopt the test that conviction could be sustained only if it is supported by two or three more witnesses who give a consistent account of the incident."

In the present matter, admittedly, twenty one persons are

alleged to be involved in the commission of the alleged occurrence

of murder, though, only two persons are said to be the victims of

the alleged occurrence, first is the deceased and the second is the

informant. However, in the light of above principle laid down by

the Hon'ble Apex Court, the prosecution ought to have produced

and examined some more witnesses in addition to the informant

but prosecution has failed to do so.

31. In view of the above-mentioned circumstances

surrounding the informant (PW-3), we are of the view that though

the said witness might have seen the commission of the alleged

occurrence but he does not seem to be wholly reliable and his

evidence cannot be deemed to be completely free from suspicion Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

and as per the evidence of I.O. (PW-6), two persons namely,

Rajendra Prasad and the informant (PW-3) were eyewitnesses of

the occurrence and he also revealed that there were several

independent persons whose statements were recorded by him, who

fully supported the case of prosecution, so, in such a situation,

some of these persons ought to have been produced by the

prosecution to substantiate and corroborate the allegations levelled

by the informant and in light of aforesaid circumstances, we are

persuaded to form an opinion that it would not be safe to convict

the appellants for the charged offences in the absence of

independent corroboration of the testimony of PW-3.

32. Now, we come to the manner of occurrence and

motive of the appellants to commit the alleged occurrence.

33. As per prosecution story, the accused persons being

twenty one in number including the appellants suddenly appeared

on the village road with firearms and firstly intercepted the

informant and the deceased when they were coming on a

motorcycle from Chanania village and after stopping them, the

accused persons armed with firearms surrounded the deceased

from three sides and six accused persons opened fire at the

deceased by using sixer and pistol and during the course of

occurrence, the informant managed to save himself by fleeing and Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

he claimed to have seen the occurrence from 10-20 feets away

from the place of occurrence. The said manner of occurrence

shows that the accused persons committed the occurrence in a

planned manner, if the prosecution story is believed to be true, as

before the commission of the occurrence, no sort of scuffle or

marpit or any other occurrence had taken place in between the

victims and the accused. But the surrounding circumstances do not

suggest the alleged occurrence having taken place in the said

manner since as per the prosecution story, the occurrence took

place in the morning at 8:00 am and the distance of the place of

occurrence from the house of the deceased was about 200 Gaj and

as per the informant, on the fateful day and relevant time of the

occurrence, he and the deceased had proceeded to Chanania village

to go to the house of one carpenter namely, Asarfi Mistry whose

house is situated in the said village. The distance between the

village of the deceased and the village of Asarfi Mistry, is less than

one kilometer, so, the time when the occurrence took place, and

the cause for which the deceased and the informant proceeded to

an adjacent village to take the help of one carpenter for some

domestic work do not suggest that the accused who were in large

number, had got information about the deceased's plan of going to

Chanania village on a motorcycle and during course, thereof they Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

had sufficient time to form an unlawful assembly with firearms

with a plan or common object to kill the deceased. So, the alleged

manner of occurrence does not give rise to the presumption that

the accused had sufficient time to make a plan to commit the

alleged occurrence in a planned manner with firearms and the said

circumstance also creates a doubt regarding the prosecution story,

particularly, with regard to the alleged manner of occurrence and

further, as per the defence of the appellants, the deceased was

murdered by someone else other than the named accused and the

actual assailant came on a motorcycle, caused firearm injuries

upon the deceased and fled away after leaving behind his

motorcycle. Further, as per the FIR and the evidence of the

prosecution's witnesses, there was a land dispute in between the

family of the deceased and the accused on account of 5-6 bigha

Gair-majarua land which was under cultivating possession of the

prosecution party at the time of the occurrence and as per FIR,

fifteen accused persons had their lands situated adjacent to the said

Gair-majarua land and they wanted to take possession of the said

land. But on the other hand, the deceased, the informant and their

some family members had remained involved in several criminal

cases relating to serious offences prior to the alleged occurrence,

so, the enmity in between them and the other side related to the Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

said criminal cases might be in existence at the time of the

occurrence. So, on one side there was simply a land dispute

relating to 5-6 bigha Gair-majarua land upon which fifteen named

accused of this matter wanted to create their possession but in

respect of other named co-accused such interest does not appear

and further the prosecution has failed to give complete details of

said Gair-majarua land before the trial court and the I.O. accepted

that he did not investigate about the said Gair-majarua land while

on the other hand some others might not be having good relations

with the deceased on account of past criminal cases. Hence, if we

compare both the said situations then no strong motive on the part

of the appellants in comparison with others with whom the

prosecution party might not be having good relations on account of

some past criminal cases, appears and further, as far as some of the

co-accused are concerned, there was no reason for them to be

involved with the assailants in killing the deceased as it does not

appear that they had any land situated adjacent to the said Gair-

majarua land of the prosecution party and in rural areas it is

common for the victim to often implicate several persons in a

crime which takes place, especially with whom he/she has no good

relation and in our opinion, the above circumstance relating to the

motive on the part of the appellants to commit the alleged murder, Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

also creates a doubt in the prosecution's story. It is a well

established principle of law that if two interpretations of the

evidence are possible, one pointing to the guilt of the accused and

the other to their innocence, the latter must be favoured and the

two views theory is also known as the benefit of doubt theory and

the Hon'ble Apex Court in several judgments has reinforced this

principle, emphasizing that the court should not convict an accused

person if there is even a slight doubt regarding his/her guilt even if

a guilty view is possible. In this regard, we would like to refer to a

judgment of the Hon'ble Apex Court, rendered in the case of

Harijana Thirupala and Others vs. Public Prosecutor, High

Court of A.P., Hyderabad, reported in (2002) 6 SCC 470,

paragraph no. 11 whereof is being reproduced as under :-

"11. In our administration of criminal justice an accused is presumed to be innocent unless such a presumption is rebutted by the prosecution by producing the evidence to show him to be guilty of the offence with which he is charged. Further if two views are possible on the evidence produced in the case, one indicating to the guilt of the accused and the other to his innocence, the view favourable to the accused is to be accepted. In cases where the court entertains reasonable doubt regarding the guilt of the accused the benefit of such doubt should go in favour of the accused. At the same time, the court must not reject the evidence of the prosecution taking it as Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

false, untrustworthy or unreliable on fanciful grounds or on the basis of conjectures and surmises. The case of the prosecution must be judged as a whole having regard to the totality of the evidence. In appreciating the evidence the approach of the court must be integrated not truncated or isolated. In other words, the impact of the evidence in totality on the prosecution case or innocence of the accused has to be kept in mind in coming to the conclusion as to the guilt or otherwise of the accused. In reaching a conclusion about the guilt of the accused, the court has to appreciate, analyse and assess the evidence placed before it by the yardstick of probabilities, its intrinsic value and the animus of witnesses. It must be added that ultimately and finally the decision in every case depends upon the facts of each case."

Conclusion:-

34. After having discussed the material facts and

circumstances appearing from the evidences adduced by both the

sides before the trial court, we reach to the conclusion that though

the deceased was murdered by gun shot injuries and on his body

several firearm injuries were also found but in the present matter,

the prosecution produced only three non-official witnesses

including the informant projecting them as eyewitnesses of the

occurrence but there are sufficient materials, as discussed in the Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

preceding paragraphs, to deem PW-1 and PW-2 as being not

eyewitnesses of the occurrence and for the above discussed

reasons and circumstances appearing in respect of PW-3 who is

informant and said to be the star witness of the occurrence, he does

not appear to be wholly reliable, though, he might have witnessed

the occurrence but in absence of independent corroboration of his

evidence, it is not safe to hold the appellants liable for the

commission of the alleged murder, since there were several

independent persons whose evidence might have been helpful for

the prosecution to corroborate the evidence of informant but the

prosecution withheld them and all the non-official witnesses

except PW-4 who claimed themselves as eyewitness, are relatives

of the prosecution party. As such, in this matter, we find that the

appellants are entitled to the benefit of doubt, hence we are not

persuaded to affirm the conviction of the appellants for the charged

offences. Thus, the judgment and order impugned convicting and

sentencing the appellants are hereby set aside. The appellants are

given the benefit of doubt and they are acquitted of the charged

offences.

35. The appellants namely, Mukesh Yadav (A-1),

Jalandhar Yadav (A-2), Bijay Yadav (A-3) and Ramgulam Yadav

@ Gulo Yadav (A-4) {in Cr. APP (DB) No. 977 of 2017} and the Patna High Court CR. APP (DB) No.977 of 2017 dt.15-05-2025

appellant namely, Nandan Yadav (A-6) { in Cr. APP (DB) No.

1184 of 2017} are on bail, hence, they and their sureties are

discharged from their respective bail bonds.

36. The appellant Tital Yadav @ Title Yadav {in Cr.

APP (DB) No. 1184 of 2017} is in custody, so, he is directed to be

released forthwith if his custody is not required in any other case.

37. In the result, both the appeals i.e. Cr. APP (DB) No.

977 of 2017 and Cr. APP (DB) No. 1184 of 2017 succeed and are

allowed.

38. Let the judgment's copy be sent to the trial court

concerned for needful information and compliance.

(Shailendra Singh, J)

I agree.

                      (Mohit Kumar Shah, J)                               (Mohit Kumar Shah, J)



maynaz/-
AFR/NAFR                AFR
CAV DATE                29.04.2025
Uploading Date          15.05.2025
Transmission Date       15.05.2025
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter