Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Janki Das @ Jangali @ Jangali Das vs The State Of Bihar
2026 Latest Caselaw 361 Patna

Citation : 2026 Latest Caselaw 361 Patna
Judgement Date : 9 February, 2026

[Cites 7, Cited by 0]

Patna High Court

Janki Das @ Jangali @ Jangali Das vs The State Of Bihar on 9 February, 2026

Author: Jitendra Kumar
Bench: Jitendra Kumar
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (SJ) No.622 of 2023
         Arising Out of PS. Case No.-24 Year-2016 Thana- SURSAND District- Sitamarhi
     ======================================================
     Janki Das @ Jangali @ Jangali Das Son Of Bhola Das R/O Village- Radhaur,
     P.S.- Sursand, District- Sitamarhi


                                                                      ... ... Appellant/s
                                          Versus


     The State Of Bihar

                                                  ... ... Respondent/s
     ======================================================
                               with
                 CRIMINAL APPEAL (SJ) No. 516 of 2023
         Arising Out of PS. Case No.-24 Year-2016 Thana- SURSAND District- Sitamarhi
     ======================================================
1.    Rakesh Das Son Of Buddhu Das Resident Of Village - Radhaur, P.S.-
      Sursand, District - Sitamarhi.
2.   Fekhu Das @ Fekan Das Son Of Buddhu Das Resident Of Village -
     Radhaur, P.S.- Sursand, District - Sitamarhi.
3.   Pankaj Das Son Of Buddhu Das Resident Of Village - Radhaur, P.S.-
     Sursand, District - Sitamarhi.
4.   Buddhu Das Son Of Bhola Das Resident Of Village - Radhaur, P.S.-
     Sursand, District - Sitamarhi.


                                                                      ... ... Appellant/s
                                          Versus

     The State of Bihar

                                                  ... ... Respondent/s
     ======================================================
                               with
                 CRIMINAL APPEAL (SJ) No. 656 of 2023
         Arising Out of PS. Case No.-24 Year-2016 Thana- SURSAND District- Sitamarhi
     ======================================================
     Raj Deo Das Son Of Ram Briksh Das R/O Village- Radhaur, P.S.- Sursand,
     District- Sitamarhi


                                                                      ... ... Appellant/s
                                          Versus
 Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026
                                             2/8




       The State Of Bihar

                                                 ... ... Respondent/s
       ======================================================
       Appearance :
       (In CRIMINAL APPEAL (SJ) No. 622 of 2023)
       For the Appellant/s :      Mr. Radheshyam Sharma, Advocate
                                  Mrs. Smiti Bharti, Advocate
       For the State       :      Mr. Anand Mohan Prasad Mehta, APP
       (In CRIMINAL APPEAL (SJ) No. 516 of 2023)
       For the Appellant/s :      Mr. Radheshyam Sharma, Advocate
                                  Mrs. Smiti Bharti, Advocate
       For the State       :      Mr. Mukeshwar Dayal, APP
       (In CRIMINAL APPEAL (SJ) No. 656 of 2023)
       For the Appellant/s :      Mr. Radheshyam Sharma, Advocate
                                  Mrs. Smiti Bharti, Advocate
       For the State       :      Mrs. Abha Singh, APP
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE JITENDRA KUMAR
                       ORAL JUDGMENT

Date : 09-02-2026

All three appeals are taken up together as they arise

out of the same trial bearing Sessions Trial No. 533 of 2017,

arising out of Sursand P.S. Case No. 24 of 2016.

2. The prosecution case, as emerging from the FIR, is

that altercation took place on account of property dispute in

which the appellants and other five co-accused, who were later

on found innocent by the police and not sent up for trial,

assaulted the informant and his wife and son by baans, balla

and danda (which are made of bamboos). Subsequently, the

informant was taken to local Primary Health Centre and

thereafter, he was referred to Sadar Hospital, Sitamarhi and died

after few days.

Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026

3. During trial, the charge was framed under Sections

341, 323, 504 and 304 read with Section 34 of the Indian Penal

Code against all the appellants and after trial, all the appellants

were found guilty under Sections 341, 323, 304 Part II and 504

read with Section 34 of the Indian Penal Code and they have

been sentenced to R.I. for one month under Section 341 IPC,

R.I. for one year under Section 323 IPC, R.I. for ten years and

fine of Rs. 10,000/- under Section 304 Part II IPC and R.I. for

two years under Section 504 IPC. All the sentences are directed

by learned Trial Court to run concurrently and fine was directed

to be realized in favour of the victim. Learned Trial Court has

also directed D.L.S.A., Sitamarhi to pay compensation to the

victim as per Section 357A Cr.PC.

4. During trial, altogether 14 witnesses were examined

who are as follows : (i) P.W.-1, Lakhindra Ram, (ii) P.W.-2,

Jivachi Devi, (iii) P.W.-3, Rinku Devi, (iv) P.W.-4, Sabindra

Das, (v) P.W.-5, Asiya Devi, (vi), P.W.-6, Nandan Mahto, (vii)

P.W.-7, Kiran Das, (viii) P.W.-8, Navin Sahani, (ix) P.W.-9,

Tapsi Das, (x) P.W.-10, Dr. R.P. Sahai, (xi) P.W.-11, Gariman

Yadav, (xii), P.W.-12, Awadesh Pathak, (xiii) P.W.-13, Dr. Anil

Shandil and (xiv) P.W.-14, Dr. Sakil Anjum.

5. The following documents were also exhibited Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026

during trial : (i) P1 - Injury report of Gudari Das, (ii) P2 -

Charge Sheet No. 149 of 2016, (iii) P2/1 - Charge Sheet No.

116 of 2016, (iv) P3 - Postmortem Report and (v) P4 - Injury

report of Gudari Das proved by Dr. Sakil Anjum.

6. Heard learned counsel for the appellants and

learned APP for the State.

7. Learned counsel for the appellants submits that the

manner of the occurrence clearly shows that there was never

intention by the appellants to cause death. The appellants have

allegedly used baans, balla and danda, which are not dangerous

arms. Secondly, as per allegation, altercation took place in

course of property dispute and occurrence has occurred during

the spur of the moment and there is no deliberation or intention

on the part of the appellants to cause death.

8. He further submits that as per the injury report, as

emerging from the postmortem report, there was only simple

injury on knee and hand and there was no grievous injury, nor

any fatal injury caused by the appellants even as per the best

case of the prosecution. The following injury was found on the

person of the victim : Swelling on the left knee, measuring 1" x

1", swelling with abrasion of left hand ¼" x ¼" incise. Both

injury are simple in nature caused by hard and blunt substance. Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026

There was also complaint of pain in abdomen and hence, the

victim was referred to Sadar Hospital for further investigation

where he died. As per the postmortem report, cause of death has

been described as abdominal injury. It is also mentioned in the

postmortem report that there was surgical mid line laparotomy

wound of length 14 cm, location at 10 cm below, Xiphoid

process and 9 cm above pubic symphysis with supra cubic

colostomy back an drench tube in left side mid abdomen lumbar

region. On exploration there was pus in abdominal cavity with

adhesion of intestine and me sentry and abdominal viscera

which was pale and full of pus. There was surgical repair of

intestine visualized at one place and no other repair was

visualized due to adhesion and pus.

9. Learned counsel for the appellants further submits

that there is nothing on record to show that the surgery done in

the stomach was subsequent to the altercation. The postmortem

report suggests that this surgery was done much prior to the

occurrence and finding of the postmortem report shows that the

victim had septicemia out of that surgery and hence, the alleged

occurrence has nothing to do with the death of the informant.

10. As per the material on record, the best case of the

prosecution is that the appellants have caused simple injury on Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026

knee and hand of the victim as per which maximum liability of

the appellants is under Section 323 IPC and they have been

already in custody for more than three years since 18.11.2022

and even prior to the judgment of conviction, they had spent six

months in jail. Hence, even after conviction of the appellants

under Section 323 IPC, they are required to be set at liberty. He

also submits that for the injury caused, D.L.S.A., Sitamarhi is

already directed to pay compensation as per Section 357A Cr.PC

and the appellants belong to SC/ST community and they are too

poor to pay any fine and they have already spent in custody for

more than what is required under Section 323 IPC. Hence, the

fine is also be liable to be set aside.

11. Learned APP for the State fairly accepts that there

is nothing on record to show that the surgery, which has been

found in the postmortem report, has been done subsequent to the

occurrence and he also accepts that as per the apparent injury, as

caused by the appellants, is simple in nature which was caused

by hard and blunt substance as per the postmortem report. As

such, the appellants are liable to be convicted for the injury

caused by them. However, he submits that there is no illegality

or infirmity in the impugned judgment and the appeal is liable to

be dismissed.

Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026

12. I considered the submissions advanced by both the

parties and perused the material on record.

13. I find that as per the postmortem report, there is

simple injury on the knee and hand of the informant caused by

hard and blunt substance which is found to be simple in nature. I

also find that there is no proof that the surgery was done

subsequent to the occurrence. Hence, the surgery has nothing to

do with the alleged occurrence and the manner of causing

assault also shows that there was no intention on the part of the

appellants to cause death. They have used baans, balla and

danda which are made of bamboos and they are not dangerous

arms.

14. I also find that the prosecution has not proved the

connection between the injury caused by the appellants and the

death of the victim. In such situation, benefit of doubt must go

to the accused for want of sufficient evidence to show that the

victim has died of the injury caused by the appellants. As such,

for the simple injury caused by the appellants, the appellants are

liable to be punished under Section 323 IPC. Hence, the

appellants are found to be guilty under Section 323 IPC, but

they have already spent more than 3 years and maximum

punishment for the offence under Section 323 is one year.

Patna High Court CR. APP (SJ) No.622 of 2023 dt.09-02-2026

15. Hence, the present appeal is allowed in part

convicting the appellants under Section 323 IPC, but acquitting

them of all other charges.

16. In view of the maximum punishment under

Section 323 IPC being one year and the appellants being already

in custody for more than three years, the appellants are directed

to be set at liberty forthwith and order of fine is also set aside.

D.L.S.A., Sitamarhi is also directed to ensure that the victim or

his legal heirs get compensation as per law and if it not paid, it

must be paid within one month.

(Jitendra Kumar, J) Shoaib/-

AFR/NAFR                NAFR
CAV DATE                N/A
Uploading Date          13.02.2026.
Transmission Date       13.02.2026.
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter