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

Sangal Swami @ Vinay Kumar vs The State Of Bihar
2026 Latest Caselaw 490 Patna

Citation : 2026 Latest Caselaw 490 Patna
Judgement Date : 17 February, 2026

[Cites 56, Cited by 0]

Patna High Court

Sangal Swami @ Vinay Kumar vs The State Of Bihar on 17 February, 2026

Author: Mohit Kumar Shah
Bench: Mohit Kumar Shah
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL APPEAL (DB) No. 53 of 2020
  Arising Out of PS. Case No.-296 Year-2016 Thana- JAHANABAD District- Jehanabad
======================================================
RAJA KUMAR GOSWAMI @ RAJ KUMAR GOSWAMI @ RAJA
GOSWAMI Son of Late Kapil Goswami Resident of Village - Kutwanchak,
P.S. and Distt - Jehanabad.
                                                                ... ... Appellant/s
                                      Versus
The State of Bihar

                                             ... ... Respondent/s
======================================================
                          with
           CRIMINAL APPEAL (SJ) No. 5775 of 2019
  Arising Out of PS. Case No.-296 Year-2016 Thana- JAHANABAD District- Jehanabad
======================================================
MANISH KUMAR Son of Dhanraj Singh Resident of Village - Gangachak,
P.S.- Masaudhi, Distt.- Patna.
                                                                ... ... Appellant/s
                                      Versus
The State of Bihar

                                             ... ... Respondent/s
======================================================
                          with
            CRIMINAL APPEAL (DB) No. 16 of 2020
  Arising Out of PS. Case No.-296 Year-2016 Thana- JAHANABAD District- Jehanabad
======================================================
SANGAL SWAMI @ VINAY KUMAR S/o - Binod Singh @ Binod Kumar
Resident of Village- Badi Sangat, P.S.- Jehanabad, Distt- Jehanabad.
                                                                ... ... Appellant/s
                                      Versus
The State of Bihar

                                            ... ... Respondent/s
======================================================
                          with
           CRIMINAL APPEAL (DB) No. 314 of 2020
  Arising Out of PS. Case No.-296 Year-2016 Thana- JAHANABAD District- Jehanabad
======================================================
PRINCE KUMAR @ NEPALI Son of Kamal Singh Resident of Village and
P.O. - Jhutpani, P.S. and District - Tari, Nepal.
                                                                ... ... Appellant/s
 Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026
                                           2/71




                                              Versus
       The State of Bihar

                                                    ... ... Respondent/s
       ======================================================
                                 with
                  CRIMINAL APPEAL (DB) No. 359 of 2020
                                  In
                   CRIMINAL APPEAL (SJ) No.376 of 2020
          Arising Out of PS. Case No.-296 Year-2016 Thana- JAHANABAD District- Jehanabad
       ======================================================
       HARE RAM YADAV Son of Sri Ram Pravesh Yadav Resident of Village-
       Nizamuddinpur, P.O. and P.S.- Jehanabad, District- Jehanabad.
                                                                         ... ... Appellant/s
                                              Versus
       The State of Bihar

                                                    ... ... Respondent/s
       ======================================================
                                 with
                  CRIMINAL APPEAL (DB) No. 566 of 2021
                                  In
                   CRIMINAL APPEAL (SJ) No.217 of 2020
          Arising Out of PS. Case No.-296 Year-2016 Thana- JAHANABAD District- Jehanabad
       ======================================================
       RAHUL KUMAR @ FURRI @ FUGGI S/o Late Dhaneshwar Paswan R/o
       village- Tikhkhora, P.S.- Masaudhi, Distt.- Patna
                                                                         ... ... Appellant/s
                                              Versus
       The State of Bihar

                                                                      ... ... Respondent/s
       ======================================================
       Appearance:
       (In CRIMINAL APPEAL (DB) No. 53 of 2020)
       For the Appellant/s      :        Mr. Pramod Kumar Singh, Advocate
                                         Mr. Amit Kumar, Advocate
       For the Respondent/s     :        Km. Shashi Bala Verma, APP
       (In CRIMINAL APPEAL (SJ) No. 5775 of 2019)
       For the Appellant/s      :        Mr. Ansul, Sr. Advocate
                                         Mr. Anuj Kumar, Advocate
                                         Mrs. Priyanka Singh, Advocate
                                         Mr. Javed Aslam, Advocate
       For the Respondent/s     :        Mr. Syed Ashfaque Ahmad, APP
 Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026
                                           3/71




       (In CRIMINAL APPEAL (DB) No. 16 of 2020)
       For the Appellant/s      :        Mr. Ramakant Sharma, Sr. Advocate
                                         Mr. Lakshmi Kant Sharma, Sr. Advocate
                                         Mr. Rajesh Kumar, Advocate
                                         Mr. Rakesh Kumar Sharma, Advocate
        For the Respondent/s    :        Mr. Dilip Kr. Sinha, APP
       (In CRIMINAL APPEAL (DB) No. 314 of 2020)
       For the Appellant/s      :        Mr. Kanhaiya Pandey, Advocate
                                         Mr. Rakesh Narayan Singh, Advocate
                                         Mrs. Usha Kumari, Advocate
       For the Respondent/s     :        Mr. Abhimanyu Sharma, APP
       (In CRIMINAL APPEAL (DB) No. 359 of 2020)
       For the Appellant/s      :        Mr. Ashok Kumar, Advocate
       For the Respondent/s     :        Mrs. Shashi Bala Verma, APP
       (In CRIMINAL APPEAL (DB) No. 566 of 2021)
       For the Appellant/s      :        Mr. Manoj Kumar, Advocate
                                         Mr. Raj Narayan Mishra, Advocate
                                         Mr. Uday Kumar, Advocate
                                         Ms. Bhawna Jha, Advocate
       For the Respondent/s     :        Mr. Sujit Kumar Singh, APP
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH
                   and
                   HONOURABLE JUSTICE SMT. SONI SHRIVASTAVA
       CAV JUDGMENT
       (Per: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH)

         Date: 17-02-2026

                 The aforesaid appeals preferred under Section 374 (2) of

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

        the 'CrPC') arise out of the same judgment of conviction and

        order of sentence dated 12.12.2019 and 13.12.2019 respectively,

        hence the aforesaid appeals have been heard together and are

        being disposed off by the present common judgment. By the said
 Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026
                                           4/71




        judgment of conviction dated 12.12.2019, passed by the Learned

        Additional District and Sessions Judge-1st, Jehanabad (herein

        after referred to as the 'Ld. Trial Judge') in Sessions Trial No. 76

        of 2017/14 of 2017 (arising out of Jehanabad P.S. Case No. 296

        of 2016), the appellants of the first, third and fourth case have

        been convicted under Sections 302/201/120(B) read with Section

        149 of the Indian Penal Code (hereinafter referred to as the

        'IPC') while the appellants of the second, fifth and sixth case

        have been convicted under Sections 201/120(B) read with

        Section 149 of the IPC. By the order of sentence dt. 13.12.2019,

        the appellants of the 1st, 3rd and 4th case have been sentenced to

        undergo rigorous imprisonment (RI) for life under Sections 302/

        120(B) read with Section 149 of the IPC with fine of Rs.

        10,000/- each and in default of payment of the same they have

        been further directed to undergo RI for one year each as also

        they have been sentenced to undergo RI for 5 years each under

        Sections 201/120(B) read with Section 149 of the IPC with fine

        of Rs. 5,000/- each and in default of payment of the same they

        have been further directed to undergo RI for six months each.

        Both the sentences have been directed to run concurrently. As far

        as the appellants of the 2nd, 5th and 6th case are concerned, by the

        order of sentence dt. 13.12.2019, they have been sentenced to
 Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026
                                           5/71




        undergo RI for five years each under Sections 201/120(B) read

        with Section 149 of the IPC with fine of Rs. 5,000/- each and in

        default of payment of the same they have been further directed

        to undergo rigorous imprisonment for six months each.

         2.      The short facts of the case as per the written report of the

        informant of the present case, namely Vidhi Kumar (PW-6), filed

        before the Officer-in-Charge Jehanabad Police Station is that on

        the previous day i.e. 22.06.2016, at about 08:00 p.m. in the night

        his brother Mantu Kumar aged about 33 years had told his wife

        Sheela Kumari (PW-4) that he has been called on telephone by

        Mithilesh Kumar for taking money, whereafter he had left the

        house, however when he did not return late in the night, his wife

        told the informant about the same, whereupon all the family

        members started searching for the said Mantu Kumar but he

        could not be found. The informant has further stated that the

        mobiles of Mantu Kumar bearing mobile nos. 8083588035 and

        7091204544 were found to be switched off. He has also stated

        that when he had enquired from Mithilesh about his brother, he

        told him that he had to pay a sum of Rs. 25,000/- which he had

        given to Mantu Kumar near ICICI Bank, Jehanabad and then

        they had come up to Mallahchak More, whereafter the said

        Mantu Kumar had left on the pretext of purchasing vegetables,
 Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026
                                           6/71




        after which he cannot say about his whereabouts. The informant

        has next stated that his brother Mantu Kumar had left the house

        on a black colour Bajaj Pulsar motorcycle, whereafter he is

        missing. On the basis of the said written report of the informant,

        an FIR bearing Jehanabad P.S. Case No. 296 of 2016 was

        registered on 23.06.2016 at 10:30 am under Section 365 of the

        IPC against unknown persons.

        3.       The police had then conducted investigation and upon

        finding the case to be true had filed a charge sheet dated

        30.09.2016

under Sections 302, 201, 120B, 467, 468 and 471 of

the Indian Penal Code and under Section 66 of the Information

Technology Act, 2000 (hereinafter referred to as the "I.T. Act")

against the aforesaid six appellants. The learned Trial Court upon

considering the chargesheet and the materials available on record

had taken cognizance of the aforesaid offences vide order dated

19.12.2016 against all the said six appellants, whereafter the case

was committed to the Court of Sessions vide order dated

31.01.2017 and was numbered as Sessions Trial No. 76 of 2017 /

14 of 2017. The learned Trial Court had then framed charges

against the aforesaid appellants vide order dated 17.02.2017

under Sections 302/149, 201/149, 467/149, 468/149,471/149 and

120(B)/149 of the IPC and Section 66 of the I.T. Act. Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

4. During the course of trial, the prosecution has examined

10 witnesses. While PW-1 Ram Chandra Prasad is father of the

deceased, PW-2 Babloo Kumar is maternal brother of the

deceased, PW-3 Kumkum Devi is wife of the informant and

Bhabhi of the deceased, PW-4 Sheela Kumari is wife of the

deceased, PW-6 Vidhi Kumar is the informant and brother of the

deceased, PW-5 Sri Sandeep Patel is the Judicial Magistrate who

had recorded the statements of the appellants of the 1st and 6th

case under Section 164 of the Cr.PC, PW-7 Sanjay Kumar is the

Investigating Officer of the present case and PW-8 Munna

Kumar is the Operator posted at the office of the Superintendent

of Police, Jehanabad. As far as PW-9 Ganesh Das is concerned,

he is the Chaukidar of Jehanabad Police Station while PW-10

Ram Dhyan Sharma is an Advocate Clerk, a formal witness.

5. The learned senior counsel Sri Ramakant Sharma,

appearing for the appellant of the third case, namely Sangal

Swami @ Vinay Kumar has submitted that there are no eye

witnesses in the present case and the same is solely based on

circumstantial evidence, however a bare perusal of the evidence

on record would show that the link and chain in the series of

circumstances are wholly missing and the Investigating Officer

has tried to pick up circumstances from here and there and Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

connect them, nonetheless he has utterly failed to do so. In this

regard the evidence of the Investigating Officer i.e. PW-7 has

been relied upon and reference has been made to paragraphs no.

3, 4, 10, 12(4), (5) and (8) to submit that the Investigating

Officer has though tried to link the mobile numbers of various

accused with the alleged occurrence, however it is apparent that

the link regarding the appellants having made calls to the

deceased Mantu Kumar is missing. It is also submitted that the

Investigating Officer, in his evidence has stated that the last call

was made to the mobile number of the deceased by the suspect

mobile number, i.e. 7519391443, however his evidence would

also show that upon investigation the said mobile number was

found to be registered in the name of one Kamlesh Kumar but

the whereabouts of the said Kamlesh Kumar is not known till

date. It is next submitted by referring to paragraphs no. 16, 17,

20 and 22 of the evidence of the Investigating Officer that

though the house of the appellant of the first case was inspected,

however no incriminating articles were recovered therefrom.

6. It is next submitted by the learned senior counsel Sri

Ramakant Sharma that though the handset of Sangal Swami was

seized, after he was arrested and seizure list was also prepared

but the seizure list witnesses have not been examined which has Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

caused grave prejudice to the defense. Reference has next been

made to paragraph nos. 37 and 40 of the evidence of PW-7

Sanjay Kumar (I.O.) to submit that the whereabouts of Kamlesh

Kumar, in whose name the suspect sim, from which last call was

made to the deceased, has been registered has neither been

traced nor examined. The learned Sr. counsel for the appellant

has also drawn attention to paragraphs no. 42 to 46 of the

evidence of PW-7 Sanjay Kumar (I.O.) to submit that though

reference has been made to the tower location of the mobile of

the deceased to be near Mallahchak water tank, i.e. near his

house and then his mobile's tower location was not found at

Hospital Road from 08:00 p.m. onwards of 22.06.2016, however

his wife had talked in the same night at 08:37 p.m. and the tower

location has been found to be at Shekh Alam Chauk but the last

call made on the mobile of the deceased from the suspect mobile

number is at 08:12 p.m. in the night when the tower location has

been found to be at Mallahchak, nonetheless all these

circumstances do not lead to any conclusion.

7. The learned senior counsel for the appellant of the third

case has further submitted, by referring to other paragraphs of

the evidence of PW-7 Sanjay Kumar (I.O.) that the dead body of

the deceased itself has not stood identified, especially in view of Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

the evidence of PW-7 Sanjay Kumar (I.O.) as contained in

paragraph no. 53 of his deposition to the effect that the articles

which were seized by the police at the time of cremation of the

dead body do not match with the articles which have been

mentioned in the inquest report, more so in column nos. 5 and 7.

In fact in paragraph no. 57, the Investigating Officer has

admitted that the tower location of the mobiles of the deceased

and Sangal Swami was never found to be together. The learned

senior counsel has next referred to paragraph no. 69 of the

evidence of PW-7 Sanjay Kumar (I.O.) with a view to discredit

the testimony of PW-7 Sanjay Kumar (I.O.) and show that he is

not a truthful witness inasmuch as PW-7 has stated in the said

paragraph that after he had recovered the mobile phone of

deceased Mantu Kumar, he had called for the documents of the

said mobile phone from the wife of the deceased and had

compared the IMEI number and established the identity of the

said mobile, whereafter the documents were returned back to the

wife of the deceased, however surprisingly he has admitted that

he had not noted the said facts in the case diary.

8. At this juncture, the learned senior counsel for the

appellant of the third case has referred to a judgment rendered in

the case of Aghnoo Nagesia vs. State of Bihar, reported in AIR Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

1966 SC 119 to submit that the Hon'ble Apex Court has held

therein that the provisions contained in Sections 25, 26 and 27 of

the Indian Evidence Act, 1872 seem to proceed upon the view

that confessions made by an accused to a police officer or made

by him while he is in the custody of a police officer are not to be

trusted and should not be used in evidence against him. The

learned senior counsel for the appellant has next referred to a

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

Abdul Nassar vs. State of Kerala & Anr, reported in AIR 2025

SC 691, paragraph no. 30 whereof is reproduced herein below:-

"30. We deem it essential to enunciate the principles that courts must adhere to while appreciating and evaluating evidence in cases based on circumstantial evidence, as follows:

(i). The testimony of each prosecution and defence witness must be meticulously discussed and analysed.

Each witness's evidence should be assessed in its entirety to ensure no material aspect is overlooked.

(ii). Circumstantial evidence is evidence that relies on an inference to connect it to a conclusion of fact. Thus, the reasonable inferences that can be drawn from the testimony of each witness must be explicitly delineated.

(iii). Each of the links of incriminating circumstantial evidence should be meticulously examined so as to find out if each one of the circumstances is proved individually and whether collectively taken, they forge an unbroken chain consistent only with the hypothesis of the guilt of the accused and totally inconsistent Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

with his innocence.

(iv). The judgment must comprehensively elucidate the rationale for accepting or rejecting specific pieces of evidence, demonstrating how the conclusion was logically derived from the evidence. It should explicitly articulate how each piece of evidence contributes to the overall narrative of guilt.

(v). The judgment must reflect that the finding of guilt, if any, has been reached after a proper and careful evaluation of circumstances in order to determine whether they are compatible with any other reasonable hypothesis."

9. Thus, it is submitted by the learned senior counsel that the

links of the incriminating circumstantial evidence should be

examined so as to find out if each one of the circumstances has

stood proved individually and whether collectively taken, they

forge an unbroken chain consistent only with the hypothesis of

the guilt of the accused and totally inconsistent with his

innocence. It is submitted that as far as the present case is

concerned, the link in the chain of circumstances is missing and

none of the circumstances have stood proved independently,

hence the circumstantial evidence is not enough to prove the

guilt of the appellants beyond all reasonable doubt. It is next

submitted that the motive behind the occurrence in question is

also absent as is apparent from the evidence of the prosecution's

witnesses, which also points towards the missing link in the

chain of circumstances. It is also argued that a bare perusal of Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

the statement of the appellant of the third case, recorded under

Section 313 of the Code of Criminal Procedure would show that

firstly the incriminating evidence available against the said

appellant has not been put to him and secondly he has in his

defence stated that the police used to come repeatedly at his

house and used to harass him and his family members leading to

him surrendering before the Court on 27.07.2016, however he

was not remanded since the Court told him that there is no

evidence against him, whereafter he had gone to Jehanabad

Town Police Station and had told the police that if there is no

evidence against him then why he and his family members are

being harassed, whereupon the police personnel had caught him

and had forcibly got his signature made on a blank sheet of paper

but he had not given any confessional statement before the

police. In this regard, reference has been made by the learned

senior counsel for the said appellant to a judgment reported in

AIR 2020 SC 4535 (Maheshwar Tigga vs. State of Jharkhand),

paragraph no. 9 whereof is reproduced herein below:-

"9. This Court, time and again, has emphasised the importance of putting all relevant questions to an accused under Section 313 CrPC. In Naval Kishore Singh vs. State of Bihar [(2004) 7 SCC 502], it was held to be an essential part of a fair trial observing as follows:-

Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

"5. The questioning of the accused under Section 313 CrPC was done in the most unsatisfactory manner.

Under Section 313 CrPC the accused should have been given opportunity to explain any of the circumstances appearing in the evidence against him. At least, the various items of evidence, which had been produced by the prosecution, should have been put to the accused in the form of questions and he should have been given opportunity to give his explanation. No such opportunity was given to the accused in the instant case. We deprecate the practice of putting the entire evidence against the accused put together in a single question and giving an opportunity to explain the same, as the accused may not be in a position to give a rational and intelligent explanation. The trial Judge should have kept in mind the importance of giving an opportunity to the accused to explain the adverse circumstances in the evidence and the Section 313 examination shall not be carried out as an empty formality. It is only after the entire evidence is unfurled the accused would be in a position to articulate his defence and to give explanation to the circumstances appearing in evidence against him. Such an opportunity being given to the accused is part of a fair trial and if it is done in a slipshod manner, it may result in imperfect appreciation of evidence."

10. Therefore, it is submitted by the learned senior counsel,

appearing for the appellant of the 3rd case that the incriminating

circumstances having not been put to the said appellant, the

same cannot be used to convict the said appellant. The other

issue raised by the Ld. senior counsel is that the call detail

records have not stood proved in absence of certification under

Section 65B of the Indian Evidence Act, 1872. Reference in this Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

connection has been made to a judgment rendered by the

Hon'ble Apex Court in the case of Arjun Panditrao Khotkar vs.

Kailash Kushanrao Gorantyal & Ors., reported in (2020) 7

SCC 1. The Ld. Sr. counsel for the appellant has next submitted

that there should be no if and but and the evidence must be

pointing towards the guilt of the accused persons and only then it

can be said that their guilt has been proved beyond all reasonable

doubt. Reference in this connection has been made to a judgment

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

vs. State of Assam, reported in AIR 2013 SC 3817 to contend

that suspicion, however grave it may be, cannot take the place of

proof and there is a large difference between something that

"may be" proved and something that "will be" proved. Thus, it is

submitted that in a criminal trial, suspicion no matter how

strong, cannot and must not be permitted to take place of proof

since the mental distance between "may be" and "must be" is

quite large and divides vague conjectures from sure conclusions.

It is thus submitted that as far as the present case is concerned,

barring suspicion there is no concrete proof to substantiate the

guilt of the accused persons/appellants.

11. The learned counsel appearing for the appellant of the

first case namely Raja Kumar Goswami, has though adopted the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

arguments advanced by the learned senior counsel appearing for

the appellant of the third case, however in addition it has been

submitted that the link in the chain of circumstances is not

complete, hence the said appellant cannot be convicted on the

basis of circumstantial evidence and as far as ocular evidence is

concerned, there is no eye witness to the occurrence in question,

especially with regard to killing of the deceased. The learned

counsel has referred to paragraph no. 110 of the deposition of the

Investigating Officer (PW-7) to submit that he has stated that no

communication was made from the mobile of Raja Goswami

bearing no. 9097265546 to the mobile number of the deceased as

has been observed from the call detail records. In any view of

the matter, it is submitted that the call detail records have not

stood proved in absence of certification under section 65B of the

Indian Evidence Act. Thus, it is submitted that the evidence on

record does not prove the guilt of the said appellant beyond all

reasonable doubt.

12. The learned senior counsel appearing for the appellants of

the second case and fourth case, namely Manish Kumar and

Prince Kumar @ Nepali has submitted that the dead body found

in the present case has itself not been identified and there is no

evidence on record to connect the identity of the said dead body Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

with that of the deceased brother of the informant. It is next

submitted by referring to paragraph No. 53 of the evidence of the

Investigating Officer (PW-7) that the articles which were given

by the informant to the Investigating Officer at the time of

cremation and were seized by the Investigating Officer (PW-7)

do not match with the articles found on the body of the deceased

at the time of preparation of the inquest report, as has been

mentioned in column nos. 5 and 7 thereof. Thus, the same also

goes to show that the identity of the dead body has not stood

established. The Ld. senior counsel has referred to paragraph

nos. 3, 9, 99 and 100 to 102 of the evidence of PW-7 (IO) to

submit that there is no connection in between the mobile number

of the present appellants and the calls made to the deceased

Mantu Kumar, hence even the call detail records do not prove

that the said appellants and the deceased had been together at the

time of the alleged occurrence.

13. The learned senior counsel appearing for the appellants of

the 2nd and 4th case has next submitted by referring to the

evidence of PW-7 (IO), specially paragraph no. 67 thereof that

even if it is accepted for a moment that the confession of the

appellant Manish Kumar had led to recovery of the parts of a

motorcycle, nonetheless the fact remains that it is yet to be Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

ascertained as to whether the said parts belonged to the

motorcycle being used by the deceased. Reference is also made

to paragraph no. 69 of the evidence of the PW-7 (IO) to submit

that after the mobile phone of the deceased was recovered, the

Investigating Officer had called for its documents from his wife

which she had produced and then the identity of the mobile

phone was tried to be established by matching the IMEI number,

however, the I.O. has stated that neither he had recorded the said

factum in the case diary nor the said document was retained by

him, hence it is submitted that the identity of the mobile phone

has also not stood established. It is next contended that as far as

the appellant Manish Kumar is concerned, the ingredients of

Section 201 of the IPC do not stand established inasmuch as

knowledge being foundation of the same, is completely missing.

14. As far as the 5th case, i.e the case of Hare Ram Yadav is

concerned, the learned counsel appearing for the said appellant

has referred to paragraphs no. 115 and 117 of the evidence of

PW-7 to submit that the Investigating Officer has stated in his

evidence that none of the witnesses have named the said

appellant and no conversation had taken place in between the

said appellant and the deceased. In fact, upon a court question,

PW-7 (IO), in paragraph no. 119 has stated that no witness has Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

alleged or for that matter seen the said appellant taking the

deceased in his car. Thus, it is submitted that no evidence is

available on record to prove the guilt of the said appellant. As

far as the appellant of the sixth case, namely Rahul Kumar is

concerned, reference has been made to paragraph no. 106 of the

evidence of PW-7 (I.O.) to submit that none of the eight

witnesses have taken the name of the said appellant to be having

any role in the alleged occurrence. Therefore, it is submitted that

the said appellant is not guilty of the offences alleged much less

there being any evidence on record to prove his guilt.

15. Per contra, the learned APP for the State Km. Shashi

Bala Verma has submitted that admittedly there are no eye

witnesses to the alleged occurrence, however there is enough

circumstantial evidence to pin the aforesaid appellants and

prove their guilt beyond all reasonable doubt. The Ld. APP for

the State has referred to call detail records of the various

appellants, as has been detailed in the evidence of the

Investigating Officer i.e. PW-7 to submit that the complicity of

the appellants of all the aforesaid appeals stands proved beyond

all reasonable doubt. It is also submitted that the confessional

statement of the appellants has led to various recoveries as can

be culled out from the evidence of PW-7 i.e. the Investigating Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Officer, thus invoking the principles, as contained in Section 27

of the Indian Evidence Act, 1872 the said circumstance would

be enough to prove the guilt of the appellants beyond all

reasonable doubt. Thus, it is submitted that the judgment of

conviction and order of sentence rendered by the Ld. Trial Judge

is fit to be upheld.

16. Besides hearing the learned senior counsels/counsels for

the parties, we have minutely perused both the evidence i.e.

ocular and documentary. Before proceeding further, it is

necessary to cursorily discuss the evidence led by the

prosecution.

17. PW-1 Ram Chandra Prasad has stated in his evidence that

the occurrence dates back to one year at about 9:00 - 9:30 in the

night when he was at his home and his son had gone to purchase

vegetable but he did not return back, whereafter they had started

searching for him. PW-1 has further stated that at the time his

son was leaving the house, he had said that he has been called

by Mithilesh Kumar at ICICI Bank for giving money to him.

PW-1 has next stated that his son could not be found and

ultimately his dead body was found near Masaurhi on the next

day whereafter, postmortem examination was conducted. PW-1

has stated that Mithilesh Kumar along with Sangal Swami, Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Rahul Kumar and other accused persons hatched a conspiracy

together and killed his son as also one Goswami of Udwantchak

is an accomplice as well. PW-1 has recognized the accused

persons standing in the dock. In cross-examination PW-1 has

stated that he had made his statement before the Police, the

name of his son is Mantu and his wife has filed the case. PW-1

has further stated that he had not seen the killing taking place

with his own eyes. We find that nothing substantial has emerged

out of the further cross examination of the present witness.

18. PW-2 Bablu Kumar has stated in his examination-in-chief

that the occurrence dates back to more than one year at about

08:00 p.m. in the night when he was at his home and at that time

wife of Mantu rang him and told him that Mantu was called by

Mithilesh Kumar by ringing him on his mobile phone and he

had told Mantu that he would give money. After the deceased

did not return, PW-2 had gone to the market but he could not

find the deceased and when the deceased did not return back

even on the next day, he along with others had gone to the

police station and given information, whereafter police had told

them that one dead body is lying at Dhanarua Police Station,

whereupon they had gone to the police station and found the

dead body of Mantu lying there. He had recognized Prince and Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Sangal, however he declined to recognize others. PW-2 has also

stated that he had given his statement before the police and wife

of Mantu suspects that Mithilesh Kumar has killed Mantu in

connivance with other accused persons. He has also stated that

the teeth of the deceased had broken and his entire body had

been burnt. In cross examination, PW-2 has stated that he had

not seen Mantu going along with Mithilesh, however Mantu had

left house at 08:00 p.m. which was disclosed to him by the

family members of Mantu. He has also stated that he had

himself not seen the killing of the deceased taking place by his

own eyes. He has next stated that he had not seen the accused

persons before, however he has recognized them because of

their photographs having become viral. He has also stated that

he is neighbor of Mantu and his cousin brother in relation.

19. PW-3 Kumkum Devi is wife of the informant and sister-

in-law of the deceased who has stated in her examination-in-

chief that the occurrence dates back to more than one year i.e.

22.06.2016 at about 08:00 p.m. in the night when she was at her

house and her brother-in-law Mantu Kumar had gone outside

the house near ICICI bank upon being called by the Mithilesh

Kumar, however he did not return back. She has stated that

Mithilesh Kumar had called Mantu for giving money and the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

deceased had disclosed about the same at his home. On the next

day at about 10:00 pm in the night wife of deceased told PW-3

that Mantu's phone is switched off and he has not returned,

whereafter search was made and Mithilesh was called over

phone, after which he said that he had given money to Mantu

and then Mantu had gone away. On 24.06.2016, the dead body

of the deceased was found under the jurisdiction of Dhanarua

Police Station, where the same was kept by the Police and when

they received information, they went to the Police Station. PW-3

has stated that she came to know about the persons who had

killed her brother-in-law from the newspaper, wherein the

names of the appellants were printed & the deceased was killed

by Mithilesh Kumar in connivance with the other appellants.

20. PW-4 Sheela Kumari i.e. the wife of the deceased has

deposed on similar lines as that of PW-3 Kumkum Devi, hence

the same is not being repeated again for the sake of brevity. In

addition PW-4 has stated in her evidence that after her husband

had gone upon being called by Mithilesh Kumar and had not

returned back she rang Nilesh Kumar and asked him about her

husband, whereupon he said that the deceased was not with him,

whereafter PW-4 had gone to the house of Mithilesh Kumar in

the morning and had asked the wife of Mithilesh Kumar as to Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

why her husband was called by Mithilesh Kumar, whereupon

she told her that he is not at home. PW-4 had then gone to

Bachpan Kids School where brother of Mithilesh Kumar,

namely Nishi Kumar told her, upon being asked about the

whereabout of Mithilesh Kumar that she should search for her

husband. PW-4 has further stated that on 24.06.2016, at about

10:00 a.m. in the morning she came to know that one dead body

has been recovered at Dhanarua, whereafter she along with her

family members had gone there and seen the dead body as also

had identified the same, where she came to know that the

appellants have killed her husband. PW-4 has also stated that

Mithilesh Kumar and Nilesh Kumar along with other accused

persons have given effect to the occurrence in question. PW-4

has also stated that she had given her statement before the

police. She has though not identified the accused persons

standing in the dock but has said that Sangal Swamy along with

two other accused persons are present. PW-4 Sheela Kumari has

also stated that the accused persons have confessed their crime

before the Police. Upon a court question being put to PW-4 as to

whether she had disclosed the name of the accused before the

Police, she did not reply. In paragraph-9 of her cross-

examination PW-4 has stated that Mithilesh Kumar and Nilesh Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Kumar had taken away her husband after calling him, however

there is no prior enmity amongst them. PW-4 has also stated that

she does not recognize Rahul and Hare Ram.

21. PW-5 Sandeep Patel is the Judicial Magistrate, 1 st Class

who had recorded the statement of the accused persons under

Section 164 Cr.P.C. He has stated that on 20.07.2016 he was

posted as Judicial Magistrate-1st Class, Jehanabad Civil Court

and on that day he had recorded the statement of Raja Kumar

Goswami U/s. 164 Cr.P.C. PW-5 has stated that Raja Kumar

Goswami had disclosed in his statement made before him that

he used to run a vending shop near Matkori Kuan in front of

Amit Recharge and Cold Drink shop and there only the house of

Sangal Swami is situated and 15 days prior to the incident

Sangal Swami had told him that he would bring one person who

shall be possessing a sum of Rs. 8,00,000/- and if they are able

to extract the said money, they would derive lot of benefit as

also they would torture him at the house of Raja Kumar

Goswami which is vacant. Raja Kumar Goswami has further

stated that at first, he was not willing to give effect to the said

occurrence, however upon him being offered money he became

ready to do so. As per the pre-plan, on 20.6.2016 Sangal Swami

got a new mobile of Micromax company from A-One Mobile Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Centre situated at Matkori Kuan, Hospital Road as also had

obtained one fake sim card from a shop situated next to ancient

Shiva Temple at Jehanabad and on 20.06.2016 at about 7/8:00

p.m. in the evening he rang on mobile no. 7519391443 and

8083588035 and called the said person near Matkori Kuan and

as per the plan Prince Kumar @ Nepali, Bholu @ Ravi and

Rohit Kumar had also come along with him to his room.

Thereafter, Sangal Swami brought the said person on his

motorcycle to the room of Raja Kumar Goswami and as soon as

they arrived at the room, all the accused persons had pushed

Mantu, caught hold of his hands and legs, whereafter they had

shut his mouth and then Sangal Swami had made him sniff

powder as also had injected an injection. The plan was that

when Mantu regains consciousness, they would ask him about

the password of his ATM card and then they would take out

money and kill him, however Raja Kumar Goswami has said

that he did not know about the plan of killing Mantu. He has

also stated that on account of the doses of powder and injection

being excessive Mantu did not regain consciousness and he

died, whereafter call was made and one Hare Ram Yadav was

called along with a vehicle, whereupon the dead body of Mantu

was wrapped in a bedsheet and loaded on a Tavera vehicle and Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

taken to Moriyawa-Dhanarua, after which the dead body was

thrown towards the southern side at a distance of one kilometer,

after which the accused persons had sprinkled oil over the dead

body and burnt it. PW-5 has next stated that the said

confessional statement made by Raja Kumar Goswami was read

over to him and upon finding the same to be correct he had put

his signature which has been identified and marked as Exhibit-1.

22. PW-5 has further stated in his testimony that on

30.07.2016 he had recorded the statement of Rahul Kumar @

Fuggi under Section 164 Cr.PC wherein he has stated that on

23.06.2016, he had made available one black colour Pulsar

motorcycle to Manish Kumar and he was told that the same

belongs to one person who is resident of Jehanabad, whose

murder has been committed by his relative, hence the said

vehicle is required to be hidden. Thereafter, Manish Kumar had

dismantled the parts of the said motorcycle and buried it on the

banks of Punpun river in the sand near Middle School, Tiskhora,

which was recovered by the police. PW-5 has stated that Rahul

Kumar had read over his statement and upon finding the same to

be correct had put his signature, which has been marked as

Exhibit-1/1. In cross-examination, PW-5 has stated in paragraph

no. 3 that before recording the statement he had told the accused Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

persons that their statements can also be used against them and

after having told them about the repercussions, he had written

whatever was stated by the accused persons. In paragraph no. 5

of his cross-examination, PW-5 has stated that he had given

enough time to the accused persons to understand the things,

prior to recording of their statements. In paragraph no. 6 of his

cross-examination, PW-5 has stated that before recording the

statement he had satisfied himself that the accused persons had

been produced before the Chief Judicial Magistrate and

according to his direction they were being produced before him.

He has also stated that he had recorded the statement of Raja Kr.

Goswami and had made him understand that his statement can

be used against him and this fact has though not been written at

the beginning of the statement of the said persons, however the

same has been mentioned after recording of the statement. In

paragraphs no. 8 and 9, PW-5 has stated that only after the

accused persons were satisfied and had requested to record the

statement, he had recorded their statement U/s. 164 Cr.P.C.

23. PW-6 Vidhi Kumar (informant) has stated in his evidence

that the occurrence dates back to 22.06.2016 and Mantu Kumar

is his younger brother who has been killed. On 22.6.2016 Mantu

Kumar had left the house at 08:00 p.m. in the night and he came Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

to know about Mantu Kumar being killed on 24.6.2016. PW-6

has stated that Mithilesh Kumar had rang his younger brother

and called him to give money since he was in possession of the

money of Mantu and when his younger brother did not come

back, he first rang Mithilesh but on that day his mobile was

switched off and then he rang his brother, whereupon he had

requested him to get Mithilesh to talk to him, after which

Mithilesh had talked with him at 11:00 p.m. and had told him

that he had called his younger brother at ICICI bank and given

him a sum of Rs. 25,000/-, whereafter he had left him at

Mallahchak. PW-6 has next stated that on 23.06.2016, he had

filed a written report at the police station which he has identified

and has stated that the same is in his writing and bears his

signature, which has been marked as Exhibit-2. He has also

stated that he came to know about his younger brother being

killed from the newspaper and that his dead body is lying near

Moriyawa village under Dhanarua Police Station, whereafter he

had gone to the Dhanarua Police Station and identified the dead

body of his brother. The dead body was brought to Jehanabad

and postmortem was conducted. PW-6 has also stated that

conspiracy pertaining to killing of his brother was hatched by

Mithilesh Kumar and Sangal Swami as also Prince Kumar @ Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Nepali and Raja Kumar Goswami. PW-6 has identified Sangal

Swami standing in the dock who used to come often with his

brother, however PW-6 could not recognize the other five

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

6 has stated that the place where the dead body of his brother

was recovered is at a distance of about 35 kilometers from

Jehanabad. In paragraph no. 5 of his cross-examination, PW-6

has stated that he had not seen anyone killing his brother and he

does not know Prince Kumar @ Nepali from before as also he

does not recognize him. In para no. 12 of his cross-examination,

PW-6 has stated that the police had made enquiries from him

even on second occasion but he has not named any accused

person in his second statement. In para no. 13, PW-6 has stated

that he is making statement regarding Sangal Swami for the first

time. In para no. 14 of his cross-examination, PW-6 has stated

that he had never contacted Sangal Swami and he and his family

members had never made any statement against Sangal Swami

before the police but one boy had given such statement. In

paragraph no. 16 of his cross-examination, PW-6 has stated that

he had not seen the occurrence with his own eyes and one

mobile was recovered from the house of Raja Kumar Goswami.

In paragraph no. 18 of his cross-examination, PW-6 has stated Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

that he has not stated before the police, in his re-statement that

conspiracy was hatched and his brother was killed.

24. PW-7 Sanjay Kumar is the Investigating Officer of the

present case and he has stated in his evidence that on

23.06.2016, he was posted at Jehanabad Police Station as Sub-

Inspector of Police and had assumed the investigation of

Jehanabad P.S. Case No. 296 of 2016, whereafter he had

mentioned the F.I.R. in the case diary and then he had gone to

the first place of occurrence i.e. the house of the informant

situated at Mallahchak from where Mantu Kumar had gone to

collect money from Mithilesh Kumar after disclosing about the

same to his wife (PW- 4). PW-7 had recorded the statement of

the informant wherein he had supported the case of prosecution

and had stated that the friends of the deceased namely, Santosh,

Nilesh, Bunty, Abhishek and Mithilesh Kumar are involved in

the occurrence in question and Mithilesh Kumar has made

Mantu to disappear. PW-7 has stated that he had recorded the

statement of the wife of the deceased (PW-4) who had

supported the contents of the F.I.R. and had expressed her

suspicion regarding involvement of Mithilesh Kumar @ M.

Kumar, Abhishek Kumar, Nilesh Kumar @ Bablu, Santosh

Kumar & Bunty Kumar. PW-7 had also recorded the statement Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

of the father of the deceased, i.e PW-1, wherein he has named

Mithilesh Kumar and Nilesh Kumar @ Bablu to be responsible

for abducting Mantu Kumar. PW-7 had recorded the statement

of PW-3 as well, who has named Mithilesh Kumar and

Abhishek Kumar as the persons who had abducted Mantu

Kumar. PW- 7 had next recorded the statement of PW- 2 and

made inquiries from the local residents, whereafter he had

obtained CDRs of mobile number of Mantu Kumar bearing

mobile nos. 7091204544 and 8083588035 as also that of mobile

numbers of Mithilesh Kumar i.e. 9939744805 and 7654142270.

25. PW-7 has next stated that he found from the call detail

records that deceased had made last call on 22.06.2016 at

8:20:37 p.m. on the mobile phone of Mithilesh Kumar and at

that time the location of Mantu (deceased) was at Mallahchak

Pani Tanki Road i.e. near his house. PW-7 (I.O.) has further

stated that the last location of Mantu's second mobile Number

i.e. 8083588035 was found west of Teeneri Nadaul, P.S.

Masaurhi. PW-7 has next stated that from analysis of the call

detail records, it has been found that the mobile phone of

Mithilesh Kumar was generally on at night but on the date of

incident i.e. 22.06.2016, it was found to be switched off at 21:36

hours as also was found to be switched on at 08:02 a.m. of Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

23.06.2016. In fact, the second mobile number of Mithilesh

Kumar was found switched off after he had received a call at

20:40 hours in the night, whereafter it was switched on at 08:42

a.m. on the next day. PW-7 has also stated that though Mithilesh

Kumar was summoned but he did not appear at the police

station. The newspaper reports had revealed that a dead body

was recovered matching the description of the deceased at a

place situated under the jurisdiction of Dhanarua Police Station.

Thereafter, the Sub-Inspector of Police, Jehanabad Police

Station, namely Banarsi Chaudhary was sent to Dhanarua P.S.

along with the informant to identify the dead body and conduct

further investigation, whereafter the dead body was identified

by the informant and his family members. The inquest report

was then prepared and the same was entered in the case diary,

whereafter the dead body was handed over to the family

members of the deceased. PW-7 has also stated that during

cremation the informant had given the following items,

recovered from the dead body of the deceased:-

(i) a small burnt piece of red bed sheet.

(ii) a white colour handkerchief.

(iii) burnt red colour thread used for making a locket.

26. PW-7 has stated that the informant had told him that it is Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

possible that M. Kumar @ Mithilesh Kumar might have

murdered his brother at his house situated at Mallahchak or at

his coaching center and then he would have taken away the

deceased by wrapping him in a bedsheet. PW-7 has also referred

to the second place of occurrence i.e. the agricultural field

situated on the road side, south of village-Moriyawa which is

situated south of Sai Bazar, Patna-Gaya Road and the same

belongs to one Ashok Mahto. PW-7 had reached the D.I.O.

Office at Jehanabad to inquire about the suspect mobile number

7519391443 by which repeated calls were made to the deceased,

whereupon it was found that the same was issued by one Vikas

STD, Unta Bazar on 20.06.2016 and the owner of the said STD

shop accepted that though the sim card of the said mobile

number was issued by him but he did not know as to who had

taken the same. However, the register maintained by the shop

owner shows that the same was issued in the name of one

Kamlesh Kumar. PW-7 has also stated that on the day of

incident i.e. on 22.06.2016 at around 8:30 pm, the deceased

Mithilesh Kumar and Sangal Swami had met and talked with

one another and after some time all the three had sat on a

motorcycle belonging to the deceased and had proceeded

towards the market but on the way Sangal Swami had alighted Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

on account of difficulty in sitting on the motorcycle, whereafter

the deceased had dropped Mithilesh Kumar and returned back to

Hospital More. PW-7 has next stated that the suspect mobile no.

7519391443 was used only to call the deceased. In paragraph

no. 12, PW-7 has given an analysis of the suspect mobile no.

9122822273 vis-a-vis its call detail records.

27. PW-7 has also stated that he had reached the D.I.O. office

and examined the CDR/SDR of mobile numbers 9905909212

and 9097265546, whereupon it transpired that both the mobile

numbers were connected to the occurrence in question inasmuch

as the same were used from beginning till the end of the said

occurrence i.e. from 08:00 p.m. on 22.06.2016 to 08:00 a.m. on

23.06.2016 and multiple conversations had taken place with the

following mobile numbers:-9122822273 (Sangal Swami),

7274979182, 7033713507, 9835726904 and 9905909212

(Sangal Swami @ Vinay Kumar). PW-7 has mentioned about

the third place of occurrence, i.e. the house of Raja Goswami

situated at Kutubanchak, located 100 meter north of Arwal

More, Jehanabad. PW-7 has stated that he had recorded the

confessional statement of Sangal Swami who has admitted

regarding his involvement in the alleged crime and the mobile

of the deceased was recovered based on the information Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

provided by Sangal Swami. PW-7 has also stated that based on

the information given by Manish Kumar about the whereabout

of the parts of the motorcycle of the deceased and his mobile

phone, the same were recovered. PW-7 had recorded the

confessional statement of the aforesaid appellants as also he had

recorded the statements of the witnesses. PW-7 has proved

various documents produced during the course of his

examination-in-chief including the confessional statements,

seizure list, inquest report, formal F.I.R., Fardbeyan etc. PW-7

had submitted chargesheet qua the aforesaid appellants on

30.09.2016. He has recognized all the accused persons standing

in the dock. PW-7 has next stated that he had tried to recover the

Sim number of mobile number 7519391443 (issued in the name

of Kamlesh Kumar) during the course of investigation but could

not succeed. PW-7 has stated that he had not recorded the

statement of Kamlesh Kumar. PW-7 has also stated that PW-4

Sheela Kumari i.e. the wife of the deceased has admitted that

there was some pre-existing money dispute in between her

husband and Mithilesh Kumar.

28. In para no. 49, PW-7 has stated that it is clear from the

inquest report and statement of S.H.O., Dhanarua Police Station,

namely Lal Mohan Singh that the deceased had received 100% Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

burn. In paragraph no. 53, PW-7 has stated that all the articles

which were given to him by the informant during the cremation

of the deceased were not seized by him, however the said items

do not match with the items prescribed in column nos. 5 and 7

of the inquest report as also with the articles mentioned in the

fardbeyan of Lal Mohan Singh, SHO, Dhanarua Police Station.

In paragraph no. 57, PW-7 has stated that the tower location of

the mobile number of the deceased and Sangal Swami were

never found together and location of mobile number

9905909212 (that of Sangal Swami) was not found at Jehanabad

in between the period 20.06.2016 to 24.06.2016. In paragraph

no. 65, PW-7 has stated that on 27.07.2016 at 07:05 pm a raid

was conducted at the house of Manish Kumar, however he was

absconding and while the police force was returning back to the

police station, they had recovered one Sony company mobile

phone from the drain as was disclosed by Sangal Swami in his

confessional statement, whereafter on 30.07.2016 at 07:00 a.m.

parts of motorcycle of the deceased were seized. In paragraph

no. 69, PW-7 has stated that when the aforesaid Sony company

mobile phone, allegedly belonging to the deceased was

recovered, the wife of the deceased was asked for the document

which she had produced and the same was used to identify the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

mobile phone by matching the IMEI number and then the said

documents were returned back to PW-4, however PW-7 has

admitted that he had not recorded the said factum in the case

diary. In paragraph no. 70, PW-7 has stated that the SDR of

mobile number 9905909212 shows that the same is registered in

the name of one Vinay Kumar, son of Vinod Kr and the sim was

activated on 20.6.2016, however he had not further investigated

regarding the shop from where the said sim was obtained.

29. In paragraph no. 77 of his cross-examination, PW-7 has

stated that no evidence has been found with regard to abduction

and killing of the deceased by the accused person, namely

Manish Kumar and in paragraph no. 78 of his cross-

examination, PW-7 has stated that no witness has mentioned

regarding Manish Kumar having either abducted or killed the

deceased. In paragraph no. 80 of his cross-examination, though

PW-7 has stated that mobile phone used by Manish to

communicate with Sangal has been seized, however the details

of conversation have not been recovered/recorded. In paragraph

no. 82 of his cross-examination PW-7 has stated that the house

of Manish Kumar is at Ganga Chak, Masaurhi and the parts of

motorcycle of the deceased were recovered from the bank of

Punpun river as also two mobile phones were recovered from Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Manish Kumar. PW-7 had seized parts of the motorcycle from

the banks of Punpun river as per the location disclosed by

Manish Kumar. In paragraph no. 87 of his cross-examination

PW-7 has stated that Rahul Kumar @ Fuggi has stated in his

confessional statement that he had dismantled the motorcycle of

the deceased into parts and thrown the same in the Punpun river.

In paragraph no. 93 of his cross-examination PW-7 has stated

that upon ascertaining the name and address of the holder of

mobile no. 9102391649, belonging to Prince Kumar @ Nepali,

the sim card was found to have been issued in the name of one

Dhananjay Kumar whose statement has not been recorded. In

paragraph No. 103, PW-7 has stated that PW-1, PW-3, PW-4

and PW-6 have not named any other accused persons during the

course of investigation and during the course of investigation

statement of eight witnesses were recorded, all of whom have

not taken the name of Rahul Kumar @ Furri @ Fuggi.

30. In paragraph no. 110 of his cross-examination, PW-7 has

stated that there was no communication in between the mobile

number of Raja Goswami i.e. 9097265546 with the mobile

number of the deceased, as is apparent from the CDR. He has

also stated that no witness has taken the name of Raja Goswami

to be the person who had abducted and murdered the deceased. Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

In para nos. 115 to 119 of cross-examination of PW-7, though

PW-7 has stated that Hare Ram is stated to have taken the dead

body of the deceased from the place of occurrence by vehicle,

however he has admitted that neither of the eight witnesses have

named Hare Ram Yadav to be having any role in the alleged

occurrence nor there was any conversation between Hare Ram

and the deceased but as per the CDR several conversations had

taken place in between the mobile number of Raja Goswami and

Hare Ram on the alleged date and time of occurrence,

nonetheless the CDR of the mobile number of Hare Ram was

not obtained and his location could not be identified apart from

PW-7 having admitted that no witness has seen Hare Ram

Yadav taking the deceased in his car. In paragraph no. 124 of his

cross-examination, PW-7 has stated that the owner of the car is

Shashi Ranjan, however his statement has not been recorded and

the vehicle which was seized after several days of the alleged

occurrence was never sent for FSL examination.

31. PW-8 Munna Kumar is the Inspector of Police and he has

stated in his examination-in-chief that the Superintendent of

Police, Jehanabad had directed him to retrieve the CDR and

SDR of mobile number in question for the purposes of

investigation, whereafter the same including CAF records were Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

generated from the system available in the office and then the

same were retrieved and provided by him in connection with

Jehanabad P.S. Case No. 296 of 2016, which he has identified

and the same have been marked as exhibit-16 with objection. In

cross examination, PW-8 has stated that the aforesaid CDR/

SDR/CAF system generates reports and requires no signature.

Upon the Court having put a question to PW-8 as to whether the

aforesaid CDR/SDR/CAF documents have been attested by him

or by the Superintendent of Police or by any competent official

of the concerned telecom company, he has stated that the same

were generated by the relevant mobile company through our

office system. Upon a question being put to the said witness as

to whether the CDR reveals the user of the said mobile number

at that time, PW-8 has stated that the analysis of CDR was done

by the Investigating Officer.

32. PW-9 Ganesh Das is a formal witness, at whose behest

three seized mobile phones have been exhibited and in his cross-

examination, he has stated that he has no knowledge as to where

the said mobile phones were kept. He has also stated that the

papers relating to the seizure of the said mobile phones were not

prepared in his presence nor sealed and signed by any official as

also the said mobile phones were not seized in his presence and Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

the same neither bears any special mark nor have been sealed

rather, they have been just wrapped in a plastic sheet.

33. PW-10 Ram Dhyan Sharma has stated that he knows Dr.

Anil Singh of Patna Medical College, Patna and he has seen him

writing and reading. He has exhibited a copy of the post mortem

report dated 23.06.2016 and has stated that he recognizes the

writing and signature of Dr. Anil Singh present on the same and

the same has been marked as Exhibit-X (with objection). In his

cross-examination PW-10 has stated that he never got an

opportunity to work with Dr. Anil Singh and the said post

mortem report was not prepared in his presence.

34. After closing the prosecution evidence, the learned Trial

Court recorded the statement of the aforesaid appellants on

04.12.2019 under Section 313 Cr.P.C. for enabling them to

personally explain the circumstances appearing in the evidence

against them, however they claimed to be innocent.

35. The learned Trial Court upon appreciation, analysis and

scrutiny of the evidence adduced at the trial has found the

aforesaid appellants guilty of the offence and has sentenced

them to imprisonment and fine as stated above, by the impugned

judgment and order.

36. We have perused the impugned judgment of the learned Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Trial Court, the entire materials available on record including

the evidence led by the prosecution and have given thoughtful

consideration to the rival submissions made by the learned

senior counsels/counsels for the appellants and learned APP for

the State.

37. Having perused the evidence on record we find that there

are no eye witnesses to the alleged occurrence, hence the case of

the prosecution in the present matter is based on circumstantial

evidence, thus we would examine whether the crucial

circumstances as appearing from the case of the prosecution/the

prosecution story are sufficient to establish the guilt of the

appellants in connection with the alleged crime apart from

examining whether all the alleged circumstances have been

proved by cogent and sufficient evidence of the prosecution and

whether all the links to constitute the complete chain of all

alleged material circumstances are complete so as not to give

any reasonable ground for the conclusion consistent with the

innocence of the accused and the same must show that in all

human probability the act must have been done by the accused.

38. At the outset, we would like to delve upon the law laid

down by the Hon'ble Apex Court in the case of Sharad

Birdhichand Sarda vs. State of Maharashtra, reported in Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

(1984) 4 SCC 116, wherein five golden principles have been

enunciated and in this regard it would be relevant to reproduce

paragraphs no. 152, 153 and 154 herein below:-

"152. Before discussing the cases relied upon by the High Court we would like to cite a few decisions on the nature, character and essential proof required in a criminal case which rests on circumstantial evidence alone. The most fundamental and basic decision of this Court is Hanumant v. State of Madhya Pradesh [(1952) 2 SCC 71]. This case has been uniformly followed and applied by this Court in a large number of later decisions up-to- date, for instance, the cases of Tufail (Alias) Simmi v. State of Uttar Pradesh [(1969) 3 SCC 198] and Ramgopal v. State of Maharashtra [(1972) 4 SCC 625]. It may be useful to extract what Mahajan, J. has laid down in Hanumant case:

"It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused."

153. A close analysis of this decision would show that the following conditions must be fulfilled before a case against an accused can be said to be fully established:

"(1) the circumstances from which the conclusion of Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

guilt is to be drawn should be fully established.

It may be noted here that this Court indicated that the circumstances concerned "must or should" and not "may be" established. There is not only a grammatical but a legal distinction between "may be proved" and "must be or should be proved" as was held by this Court in Shivaji Sahabrao Bobade v. State of Maharashtra [(1973) 2 SCC 793] where the observations were made:

"Certainly, it is a primary principle that the accused must be and not merely may be guilty before a court can convict and the mental distance between 'may be' and 'must be' is long and divides vague conjectures from sure conclusions."

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty, (3) the circumstances should be of a conclusive nature and tendency, (4) they should exclude every possible hypothesis except the one to be proved, and (5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.

154. These five golden principles, if we may say so, constitute the panchsheel of the proof of a case based on circumstantial evidence."

39. Now coming back to the present case, we would like to

examine the circumstances which are material herein. We have

to find out whether all the material/ incriminating circumstances

appearing from the prosecution story have been sufficiently Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

proved by the prosecution or not. It is an admitted position that

there is no direct evidence in the present case and none has

claimed to have seen the commission of the alleged killing of the

deceased by the appellants. From the prosecution story as also

from the evidence which we have referred to herein above, the

relevant circumstances which according to the prosecution,

shows commission of the alleged offence by the appellants have

been culled out by us & are being dealt with hereunder one by one.

40. The first circumstance which can be culled out from the

prosecution story is that the deceased namely Mantu Kumar had

left his house on 22.06.2016 at about 08:00 p.m. in the night

after informing his wife Sheela Kumari (PW-4) that he has been

called on telephone by one Mithilesh Kumar for taking money,

however when he did not return late in the night, his wife had

informed the informant of this case, namely Vidhi Kumar (PW-

6), whereupon all the family members started searching for the

said Mantu Kumar but he could not be found and his mobile

phones were also switched off. On 24.06.2016 one dead body

was found lying near Marhoura village under Dhanarua Police

Station, whereafter the informant had gone to Dhanarua Police

Station and identified the dead body as that of his brother.

Having perused the evidence of PW-1 Ram Chandra Prasad Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

(father of the deceased), PW-2 Babloo Kumar (maternal brother

of the deceased), PW-3 Kumkum Devi (wife of the informant

and sister-in-law of the deceased), PW-4 Sheela Kumari (wife of

the deceased) and PW-6 Vidhi Kumar (informant and brother of

the deceased), who are the main witnesses of the prosecution, we

find that they have not seen the actual killing of the deceased

with their own eyes, nonetheless they suspect that Mithilesh

Kumar had hatched a conspiracy in connivance with the

appellants and killed the deceased. Moreover, the said witnesses

have all denied to have last seen the deceased in the company of

the aforesaid appellants much less in the company of Mithilesh

Kumar. We further find that most of the said witnesses had come

to know about the killing of the deceased from newspaper. In

fact, the informant (PW-6), in his testimony has admitted that

even in his second statement made before the police, he had not

named any accused person whom he suspected to have killed his

brother as also he had not disclosed the names of the accused

persons who had hatched conspiracy and killed his brother.

Thus, we find that the circumstance of last seen pertaining to the

deceased having left his house either with the appellants or the

said Mithilesh Kumar, much-less the deceased having been last

seen in their company has not stood proved. We also find that the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

place of occurrence has also not stood proved, which is apparent

from a bare perusal of the evidence on record.

41. The second circumstance which has emerged from the

case of the prosecution is regarding identification of the dead

body of the deceased. In this regard, we would refer to the

evidence of PW-2 Babloo Kumar, who has stated that entire

body of the deceased was burnt. Even the Investigating Officer

i.e. PW-7 has stated in his evidence that the deceased had

sustained 100% burn injuries. Moreover, the Investigating

Officer i.e. PW-7 has also stated that all the articles given to him

by the informant during cremation of the deceased were not

seized, however they did not match with items mentioned in

Clause No. 5 and 7 of the inquest report as also with the articles

mentioned in the fardbeyan of the S.H.O., Dhanarua Police

Station. Hence, we find that even identification of the dead body

of Mantu Kumar has not been properly done and there is no

conclusive proof of the fact that the dead body recovered by the

police is that of Mantu Kumar. Thus, this circumstance has also

not stood fully established.

42. The third circumstance which can be gathered from the

evidence on record is regarding the tower location of the mobile

phones of the appellants, Mithilesh Kumar and the deceased Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Mantu Kumar as also the CDR/SDR/CAF of the said mobile

phones. In this regard, we find that the CDR/SDR/CAF have not

stood proved in absence of certification under Section 65B of the

Indian Evidence Act, 1872. Reference in this connection be had

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

Arjun Panditrao Khotkar (supra). Nonetheless, even if the CDR

of the mobile phones of the deceased and the appellants are

taken into consideration, as has been detailed in the evidence of

the Investigating Officer i.e. PW-7, we find that the deceased

had made last call on the mobile of Mithilesh Kumar at 08:20:37

P.M. and the tower location of his mobile was near his house.

Moreover, repeated calls were made to the mobile phones of the

deceased from one suspect mobile number bearing 7519391443,

which upon investigation was found to have been issued on

20.06.2016 in the name of one Kamlesh Kumar, however the

said Kamlesh Kumar could not be traced out by the police. PW-7

has stated in paragraph no. 56 of his evidence that the tower

location of the mobile number of the deceased and that of Sangal

Swami (appellant of the third case) was never found together and

the tower location of the mobile phone of Sangal Swami was in

fact not found at Jehanabad in between 20.06.2016 to 24.6.2016,

hence the complicity of Sangal Swami in the alleged occurrence Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

appears to be remote. In paragraph no. 110 of his cross-

examination, PW-7 has stated that there was no communication

in between the mobile phone of Raja Kumar Goswami (appellant

of the first case) and the deceased. Thus, we find that no

conclusive finding has been arrived at upon analysis of the

CDR/SDR/CAF of the mobile phones of the deceased and the

appellants and moreover, there is no proof of any

communication having taken place in between the mobile phone

of the appellants and the deceased, thus all such circumstances

do not lead to any conclusion. Therefore, the circumstances

emanating out of CDR/SDR/CAF of the mobile phones of the

deceased and the appellants are inconclusive and of no worth to

prove the guilt of the appellants beyond all reasonable doubt

inasmuch as the link regarding the appellants having made calls

to the deceased Mantu Kumar is completely missing.

43. The fourth circumstance is regarding the place of

occurrence. In this regard we find that the Investigating Officer

has stated in paragraphs no. 16, 17, 20 and 22 of his evidence

that the house of Raja Kumar Goswami was though inspected,

which is stated to have been used for the purposes of

accidentally killing the deceased as can be culled out from the

confessional statement of Raja Kumar Goswami recorded by Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

PW-5 under Section 164 Cr.P.C. on 20.07.2016, however no

incriminating articles were recovered therefrom. Thus, even the

place of occurrence has not stood proved.

44. The fifth circumstance is existence of motive behind the

occurrence in question. We find that in a criminal case based on

circumstantial evidence, motive assumes great significance as it

is considered to be a crucial link for establishing the

prosecution's allegation, however we find from the evidence of

PW-1 to PW-4 and PW-6 that no motive whatsoever has been

disclosed much-less alleged and in fact PW-4 i.e. the wife of the

deceased has stated in her evidence that the deceased had no

prior enmity either with Mithilesh Kumar or with his brother

Nilesh Kumar. Thus, motive which is an important link in the

chain of circumstances, has not been proved.

45. The sixth circumstance is recovery of the mobile phone of

the deceased upon disclosure made by Sangal Swami (appellant

of the 3rd case), in his confessional statement. The Investigating

Officer (PW-7) has though deposed that upon disclosure made

by Sangal Swami in his confessional statement, the mobile

phone of the deceased was recovered but we find that PW-7 has

stated in para no. 69 of his evidence that when the police had

recovered one Soni company mobile phone from the drain, Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

belonging to the deceased, the wife of the deceased was asked

for the documents which she had produced and the same were

used to identify the mobile phone by matching the IMEI number

and then the said documents were returned back to PW-4,

however, PW-7 has admitted that he had not recorded the said

factum in the case diary. Thus, we find that there is no evidence

on record to prove that the said recovered mobile phone is that of

the deceased, hence the said circumstance has also not stood

proved.

46. The seventh circumstance is recovery of the parts of the

motorcycle of the deceased upon disclosure made by Rahul

Kumar @ Fuggi (appellant of the 6th case), in his confessional

statement as also upon the Investigating Officer having extracted

information from Manish Kumar (appellant of the 2 nd case). In

this regard, we may refer to the evidence of the Investigating

Officer i.e. PW-7, who has stated that based on the information

given by Manish Kumar the parts of the motorcycle of the

deceased were recovered, however we find from the evidence on

record that there is no proof of the fact that the parts of the

motorcycle recovered by the police are those of the motorcycle

of the deceased apart from the fact that neither Test identification

of the said parts was conducted nor the Investigating Officer had Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

made any effort to link the said parts with the motorcycle of the

deceased, hence the said circumstance also does not lead to any

inference regarding the guilt of the appellants.

47. At this juncture, we may state that it is a well settled law

that so much of the information received from an accused person

in custody of the police, whether in the nature of confession or

otherwise, as related distinctly to the fact thereby discovered,

may be admissible, thus not all information disclosed by a

person in police custody is required to be proved as against the

accused person and only that part which distinctly relates to the

discovery of a fact is admissible and can be proved. Reference in

this connection be had to a judgment rendered by the Hon'ble

Apex Court in the case of Rajendra Singh & Ors. vs. State of

Uttranchal etc., reported in (2025) SCC online SC 2148,

paragraphs no. 27 to 36 whereof are reproduced herein below:-

"27. Now, what remains before us is the recovery of the weapons of crime to establish the identity of the appellants as the persons involved in the crime. On the basis of the recovery of the said weapons, we have to determine if the said recoveries are good enough to connect the appellants with the crime.

28. Undoubtedly, the recovery of one of the swords was made from a garage, and the recovery of another sword and the Kanta was made from bushes in sugarcane field, which was an open space. The weapons were no doubt recovered allegedly on the pointing out of the appellants. Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

However, no effort was made to match the blood on the said weapons with that of the deceased. The weapons were sent for forensic examination but no report of the forensic laboratory was produced to establish that the weapons so recovered were smeared with the blood of the deceased to prove that they were actually used in the murder of the deceased.

29. We are afraid that the submission of the State counsel, that as the appellants themselves stated that they took the police to the place where they hid the weapons, by which they committed the offence indicates that the appellants admitted to have committed the offence with the above weapons, cannot be accepted. The statement of the appellants that the weapons recovered were the weapons of crime cannot be read against them in view of Sections 25 and 26 read with Section 27 of the Indian Evidence Act, 1872. Only that part of the statement which leads the police to the recovery of the weapons is admissible, and not the part which alleges that the weapons recovered were actually the weapons of crime.

30. The above three provisions of the Evidence Act are beneficial to bring home the point. They read as under:

"25. Confession to police officer not to be proved.-- No confession made to a police officer, shall be proved as against a person accused of any offence.

26. Confession by accused while in custody of police not to be proved against him.-- No confession made by any person whilst he is in the custody of a police officer, unless it be made in the immediate presence of a Magistrate, shall be proved as against such person. Explanation.-- In this section "Magistrate" does not include the head of a village discharging magisterial functions in the Presidency of Fort St. George or elsewhere, unless such headman is a Magistrate exercising the powers of a Magistrate under the Code of Criminal Procedure, 1882 (10 of 1882) Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

27. How much of information received from accused may be proved.-- Provided that, when any fact is deposed to as discovered in consequence of information received from a person accused of any offence, in the custody of a police officer, so much of such information, whether it amounts to a confession or not, as relates distinctly to the fact thereby discovered, may be proved."

31. A simple reading of all the three provisions conjointly reveals that the first two provisions are substantive, whereas Section 27 is in the nature of an exception. Sections 25 and 26, at one hand, provide that no confession made to a police officer or to any person while in custody of the police, shall be admissible against a person accused of any offence, on the other hand, Section 27 provides an exception to the above provisions. It states that so much of the information, received from an accused person in custody of the police, whether in the nature of confession or otherwise, as related distinctly to the fact thereby discovered, may be admissible. This means that not all information disclosed by a person in police custody is required to be proved as against the accused person; only that part which distinctly relates to the discovery of a fact is admissible and can be proved.

32. In Pulukuri Kottaya v. The King Emperor, the Privy Council while analysing the aforesaid three provisions of the Evidence Act, held that the fact of discovery, on information supplied by the accused is a relevant fact except in a case in which the possession or concealment of an object constitute the gist of the offence charged. Information supplied by a person in custody such as "I will produce a knife concealed in the roof of my house", only leads to the discovery of the knife concealed in the house of the informant, but whether the knife is proved to have been used in the commission of an offence is another question. So if the above information is followed by the words, "with which I stabbed A", those words would be inadmissible since they do not relate to the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

discovery of the knife from the house of the informant, but are rather independent in nature, amounting to confession of the crime which cannot be used against the person making it i.e. the accused, in view of prohibition contained under Sections 25 and 26 of the Evidence Act.

33. The aforesaid decision has recently been followed with approval by the Division Bench of this Court in Manjunath v. State of Karnataka, wherein it has been said that only "so much of the information" as relates distinctly to the fact thereby discovered is admissible, and the rest of the information stands excluded. In other words, the information leading to the recovery of the weapons of crime is admissible, but not the information that the crime was actually committed by the said weapons.

34. In view of the aforesaid facts and circumstances, the identity of the appellants as the persons involved in the offence has not been established either by any ocular evidence or from the recovery of the weapons of crime.

35. It is important to note that the order of acquittal passed by the Trial Court was not open to interference by the First Appellate Court until and unless the findings recorded by the Trial Court were per se perverse or erroneous. It is safer and more appropriate to rely upon the findings of the Trial Court which has seen the demeanor of the witnesses rather than to rely upon the findings of the First Appellate Court. In our opinion, the High Court erred in reversing the finding of the Trial Court without coming to the conclusion that the findings of the Trial Court were perverse.

36. Thus, in the aforesaid facts and circumstances of the case, we are of the view that High Court manifestly erred in interfering with the findings of acquittal recorded by the Trial Court and reversing the judgment so as to convict the appellants. It is doubtful whether the offence has been committed by the appellants. The conviction of the appellants is accordingly set aside. The appeals are Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

allowed, and the appellants are acquitted of the alleged offence by granting them the benefit of doubt."

48. We may also gainfully refer to a judgment rendered by

the Hon'ble Apex Court in the case of Jafarudheen & Ors vs.

State of Kerala reported in (2022) 8 SCC 440, paragraphs no. 37

to 43 whereof are reproduced herein below:-

"37. Section 27 of the Evidence Act is an exception to Sections 24 to 26. Admissibility under Section 27 is relatable to the information pertaining to a fact discovered. This provision merely facilitates proof of a fact discovered in consequence of information received from a person in custody, accused of an offence. Thus, it incorporates the theory of "confirmation by subsequent facts" facilitating a link to the chain of events. It is for the prosecution to prove that the information received from the accused is relatable to the fact discovered. The object is to utilise it for the purpose of recovery as it ultimately touches upon the issue pertaining to the discovery of a new fact through the information furnished by the accused. Therefore, Section 27 is an exception to Sections 24 to 26 meant for a specific purpose and thus be construed as a proviso.

38. The onus is on the prosecution to prove the fact discovered from the information obtained from the accused. This is also for the reason that the information has been obtained while the accused is still in the custody of the police. Having understood the aforesaid object behind the provision, any recovery under Section 27 will have to satisfy the court's conscience. One cannot lose sight of the fact that the prosecution may at times take advantage of the custody of the accused, by other means. The court will have to be conscious of the witness's credibility and the other evidence produced when dealing with a recovery under Section 27 of the Evidence Act. Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

39. Kusal Toppo v. State of Jharkhand [(2019) 13 SCC 676] as hereunder:

"25. The law under Section 27 of the Evidence Act is well settled now, wherein this Court in Geejaganda Somaiah v. State of Karnataka [(2007) 9 SCC 315] has observed as under:

'22. As the section is alleged to be frequently misused by the police, the courts are required to be vigilant about its application. The court must ensure the credibility of evidence by police because this provision is vulnerable to abuse. It does not, however, mean that any statement made in terms of the aforesaid section should be seen with suspicion and it cannot be discarded only on the ground that it was made to a police officer during investigation. The court has to be cautious that no effort is made by the prosecution to make out a statement of the accused with a simple case of recovery as a case of discovery of fact in order to attract the provisions of Section 27 of the Evidence Act.'

26. The basic premise of Section 27 is to only partially lift the ban against admissibility of inculpatory statements made before the police, if a fact is actually discovered in consequence of the information received from the accused. Such condition would afford some guarantee. We may additionally note that, the courts need to be vigilant while considering such evidence.

27. This Court in multiple cases has reiterated the aforesaid principles under Section 27 of the Evidence Act and only utilised Section 27 for limited aspect concerning recovery (refer Pulukuri Kotayya v. King Emperor [1946 SCC OnLine PC 47]; Jaffar Hussain Dastagir v. State of Maharashtra [(1969) 2 SCC 872]. As an additional safeguard we may note that reliance on certain observations made in certain precedents of this Court without understanding the background of the case may not be sustainable. There is no Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

gainsaying that it is only the ratio which has the precedential value and the same may not be extended to an obiter. As this Court being the final forum for appeal, we need to be cognizant of the fact that this Court generally considers only legal aspects relevant to the facts and circumstances of that case, without elaborately discussing the minute hyper technicalities and factual intricacies involved in the trial."

40. Navaneethakrishnan v. State [(2018) 16 SCC 161] as hereunder : (SCC p. 168, para 23) "23. The learned counsel for the appellant-accused contended that the statements given by the appellant- accused are previous statements made before the police and cannot be therefore relied upon by both the appellant-accused as well as the prosecution. In this view of the matter, it is pertinent to mention here the following decision of this Court in Selvi v. State of Karnataka [(2010) 7 SCC 263] wherein it was held as under : (SCC p. 334, para 133) '133. We have already referred to the language of Section 161CrPC which protects the accused as well as suspects and witnesses who are examined during the course of investigation in a criminal case. It would also be useful to refer to Sections 162, 163 and 164CrPC which lay down procedural safeguards in respect of statements made by persons during the course of investigation. However, Section 27 of the Evidence Act incorporates the "theory of confirmation by subsequent facts" i.e. statements made in custody are admissible to the extent that they can be proved by the subsequent discovery of facts. It is quite possible that the content of the custodial statements could directly lead to the subsequent discovery of relevant facts rather than their discovery through independent means. Hence such statements could also be described as those which "furnish a link in the chain of evidence" needed for a successful Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

prosecution."

41. H.P. Admn. v. Om Prakash [(1972) 1 SCC 249] as hereunder : (SCC p. 259, para 8) "8. ... We are not unaware that Section 27 of the Evidence Act which makes the information given by the accused while in custody leading to the discovery of a fact and the fact admissible, is liable to be abused and for that reason great caution has to be exercised in resisting any attempt to circumvent, by manipulation or ingenuity of the investigating officer, the protection afforded by Section 25 and Section 26 of the Evidence Act. While considering the evidence relating to the recovery we shall have to exercise that caution and care which is necessary to lend assurance that the information furnished & the fact discovered is credible."

42. Aghnoo Nagesia v. State of Bihar [(1966) 1 SCR 134:

AIR 1966 SC 119] as hereunder:(AIR pp. 122-23, para 9) "9. Section 25 of the Evidence Act is one of the provisions of law dealing with confessions made by an accused. The law relating to confessions is to be found generally in Sections 24 to 30 of the Evidence Act and Sections 162 and 164 of the Code of Criminal Procedure, 1898. Sections 17 to 31 of the Evidence Act are to be found under the heading "Admissions".

Confession is a species of admission, and is dealt with in Sections 24 to 30. A confession or an admission is evidence against the maker of it, unless its admissibility is excluded by some provision of law. Section 24 excludes confessions caused by certain inducements, threats and promises. Section 25 provides: 'No confession made to a police officer, shall be proved as against a person accused of an offence'. The terms of Section 25 are imperative. A confession made to a police officer under any circumstances is not admissible in evidence against the accused. It covers a confession made when he was free and not in police custody, as also a confession made before any Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

investigation has begun. The expression "accused of any offence" covers a person accused of an offence at the trial whether or not he was accused of the offence when he made the confession. Section 26 prohibits proof against any person of a confession made by him in the custody of a police officer, unless it is made in the immediate presence of a Magistrate. The partial ban imposed by Section 26 relates to a confession made to a person other than a police officer. Section 26 does not qualify the absolute ban imposed by Section 25 on a confession made to a police officer. Section 27 is in the form of a proviso, and partially lifts the ban imposed by Sections 24, 25 and 26. It provides that when any fact is deposed to as discovered in consequence of information received from a person accused of any offence, in the custody of a police officer, so much of such information, whether it amounts to a confession or not, as relates distinctly to the fact thereby discovered, may be proved. Section 162 of the Code of Criminal Procedure forbids the use of any statement made by any person to a police officer in the course of an investigation for any purpose at any enquiry or trial in respect of the offence under investigation, save as mentioned in the proviso and in cases falling under sub-section (2), and it specifically provides that nothing in it shall be deemed to affect the provisions of Section 27 of the Evidence Act. The words of Section 162 are wide enough to include a confession made to a police officer in the course of an investigation. A statement or confession made in the course of an investigation may be recorded by a Magistrate under Section 164 of the Code of Criminal Procedure subject to the safeguards imposed by the section. Thus, except as provided by Section 27 of the Evidence Act, a confession by an accused to a police officer is absolutely protected under Section 25 of the Evidence Act, and if it is made in the course of an investigation, it is also protected by Section 162 of the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

Code of Criminal Procedure, and a confession to any other person made by him while in the custody of a police officer is protected by Section 26, unless it is made in the immediate presence of a Magistrate. These provisions seem to proceed upon the view that confessions made by an accused to a police officer or made by him while he is in the custody of a police officer are not to be trusted, and should not be used in evidence against him. They are based upon grounds of public policy, and the fullest effect should be given to them."

43. K. Chinnaswamy Reddy v. State of A.P. [(1963) 3 SCR 412 : AIR 1962 SC 1788] as hereunder: (AIR pp. 1792- 793, para 9) "9. Let us then turn to the question whether the statement of the appellant to the effect that "he had hidden them (the ornaments)" and "would point out the place" where they were, is wholly admissible in evidence under Section 27 or only that part of it is admissible where he stated that he would point out the place but not that part where he stated that he had hidden the ornaments. The Sessions Judge in this connection relied on Pulukuri Kotayya v. King Emperor [1946 SCC OnLine PC 47] where a part of the statement leading to the recovery of a knife in a murder case was held inadmissible by the Judicial Committee. In that case the Judicial Committee considered Section 27 of the Evidence Act, 1872 which is in these terms:

'27. How much of information received from accused may be proved.--Provided that, when any fact is deposed to as discovered in consequence of information received from a person accused of any offence, in the custody of a police officer, so much of such information, whether it amounts to a confession or not, as relates distinctly to the fact thereby discovered, may be proved.' Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

This section is an exception to Sections 25 and 26, which prohibit the proof of a confession made to a police officer or a confession made while a person is in police custody, unless it is made in immediate presence of a Magistrate. Section 27 allows that part of the statement made by the accused to the police "whether it amounts to a confession or not" which relates distinctly to the fact thereby discovered to be proved. Thus even a confessional statement before the police which distinctly relates to the discovery of a fact may be proved under Section 27. The Judicial Committee had in that case to consider how much of the information given by the accused to the police would be admissible under Section 27 and laid stress on the words "so much of such information ... as relates distinctly to the fact thereby discovered" in that connection. It held that the extent of the information admissible must depend on the exact nature of the fact discovered to which such information is required to relate. It was further pointed out that "the fact discovered embraces the place from which the object is produced and the knowledge of the accused as to this, and the information given must relate distinctly to this fact.""

49. Now coming to the confessional statement made by Raja

Kumar Goswami (appellant of the 1st case) and Rahul Kumar @

Furri @ Fuggi (appellant of the 6 th case) under Section 164

Cr.P.C. before the learned Magistrate i.e. PW-5 Sandeep Patel,

we find that before acting upon the confession it will have to be

judged as to whether the confession is reliable or not and one test

which is useful in most cases for evaluating a confession, as has

been held by the Hon'ble Apex Court in the case of Sankaraiya Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

vs. State of Rajasthan, reported in (1978) 3 SCC 435, is that the

Court should carefully examine the confession and compare it

with the rest of the evidence in the light of surrounding

circumstances and probabilities of the case and upon such

examining and comparison, if the confession appears to be a

probable catalogue of events and naturally fits in with the rest of

the evidence and the surrounding circumstances, it may be taken

to have satisfied the test of the confession being true and

trustworthy.

50. It is a well settled principle of law that a confession

recorded under Section 164 Cr.P.C. is generally admissible as

evidence and can be used to establish the guilt but such

confessional statement is not considered as a substantive piece of

evidence on its own. It can only be used to corroborate or

contradict the statements made in Court and is generally

considered only when it has been recorded after having

complying with all the mandatory provisions of Section 164

Cr.P.C. In this regard, we would gainfully refer to a judgment

rendered by the Hon'ble Apex Court in the case of S. Arul Raja

vs. State of Tamil Nadu, reported in (2010) 8 SCC 233. It is

equally a well settled law that the extra judicial confession is

considered to be a weak evidence by itself and the same has to Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

be examined with greater care and caution. Reference in this

connection be had to the principles laid down by the Hon'ble

Apex Court in a judgment passed in the case of Sahadevan and

Another vs. State of Tamil Nadu, reported in (2012) 6 SCC 403,

which have also been reiterated by the Hon'ble Apex Court in a

recent judgment passed in the case of Ramu Appa Mahapatar

vs. State of Maharashtra, reported in (2025) 3 SCC 565. It

would be relevant to reproduce para No. 16 of the judgment

rendered in the case of Sahadevan & Anr. (supra) herein below:-

"16. Upon a proper analysis of the above referred judgments of this Court, it will be appropriate to state the principles which would make an extra-judicial confession an admissible piece of evidence capable of forming the basis of conviction of an accused. These precepts would guide the judicial mind while dealing with the veracity of cases where the prosecution heavily relies upon an extra- judicial confession alleged to have been made by the accused:

(i) The extra-judicial confession is a weak evidence by itself. It has to be examined by the court with greater care and caution.

(ii) It should be made voluntarily and should be truthful.

(iii) It should inspire confidence.

(iv) An extra-judicial confession attains greater credibility and evidentiary value if it is supported by a chain of cogent circumstances and is further corroborated by other prosecution evidence.

(v) For an extra-judicial confession to be the basis of conviction, it should not suffer from any material discrepancies and inherent improbabilities.

Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

(vi) Such statement essentially has to be proved like any other fact and in accordance with law."

51. Reference in this regard be also had to the judgments

rendered by the Hon'ble Apex Court in the following cases: -

(i) Judgment rendered in the case of Ratnu Yadav vs. State of Chhattisgarh, reported in 2024 SCC Online SC 1667;

(ii) Judgment rendered in the case of Pawan Kumar Chourasia vs. State of Bihar, reported in (2023) 18 SCC 414;

(iii) Judgment rendered in the case of Sanjay vs. State of Uttar Pradesh, reported in 2025 SCC Online SC 572.

52. Now coming back to the present case, as far as the

confessional statements of Raja Kumar Goswami and Rahul

Kumar @ Fuggi, recorded by PW-5 under Section 164 Cr.P.C.

are concerned, such statements have to be proved like any other

fact and in accordance with law, the same should not suffer from

any material discrepancies and should be supported by a chain of

cogent circumstances as also should be further corroborated by

other prosecution evidence. However, we find from the evidence

on record that the confessional statement made by the said two

appellants under Section 164 Cr.P.C. before PW-5 have not stood

substantiated in absence of the circumstances from which the

conclusion of guilt is to be drawn, having been proved Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

independently as also the link in the chain of circumstances

being not complete and there being several missing links. Thus,

the said extra judicial confession does not inspire confidence so

as to form the sole basis for proving the guilt of the appellants

beyond all reasonable doubt.

53. We find upon perusal of the evidence of the Investigating

Officer i.e. PW-7, especially paragraphs no. 77, 78, 106, 110,

112, 115 and 119 that PW-7 has stated therein that none of the

eight witnesses have either named Rahul Kumar or Raja Kumar

Goswami or Hare Ram Yadav or Manish Kumar to be having

any complicity in the killing of the deceased, there is no

evidence regarding them having abducted and murdered the

deceased and moreover, there is neither any evidence nor

anybody has seen Hare Ram Yadav (appellant of the 5 th case)

carrying the dead body of the deceased in his car. In fact, PW-7

has also not deposed regarding there being any communication

from the mobile phones of the appellants with that of the

deceased. Thus, we find that there is absolutely no evidence on

record to prove the guilt of the aforesaid appellants in the alleged

occurrence beyond all reasonable doubt.

54. Now, we deem it apt to refer to the well settled principle

of law laid down by the Hon'ble Apex Court in a catena of Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

judgments to the effect that conviction can be based solely on

circumstantial evidence if the circumstances so established are

consistent only with the hypothesis of the guilt of the accused

and also conclusive in nature leaving no room of any hypothesis

of innocence of the accused in the alleged crime and the entire

chain of circumstances, is complete. In this regard, we would

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

in the case of SK. Yusuf vs. State of West Bengal, reported in

(2011) 11 SCC 754, relevant paragraph whereof being paragraph

no. 32, is being reproduced herein below: -

"32. Undoubtedly, conviction can be based solely on circumstantial evidence. However, the court must bear in mind while deciding the case involving the commission of serious offence based on circumstantial evidence that the prosecution case must stand or fall on its own legs and cannot derive any strength from the weakness of the defence case. The circumstances from which the conclusion of guilt is to be drawn should be fully established. The facts so established should be consistent only with the hypothesis of the guilt of the accused and they should not be explainable on any other hypothesis except that the accused is guilty. The circumstances should be of a conclusive nature and tendency. There must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability that the act must have been done by the accused."

55. We find from the evidence on record of the present case

that material/ incriminating circumstances from which the Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

conclusion of guilt of the appellants is to be drawn have not

stood proved much less established and the evidence on record

does not lead us to draw an inference that the link in the chain of

circumstances is so complete, so as not to leave any reasonable

ground for the conclusion consistent with the innocence of the

accused. Moreover, all the facts/circumstances/evidence, as

discussed hereinabove cumulatively stitched together do not lead

to the sole hypothesis of the guilt of the appellants herein. We

also find that the test laid down by the Hon'ble Apex Court in

the case of Sharad Birdhichand Sarda (supra) is not satisfied so

as to warrant sustaining of conviction based on scratchy and

disjointed evidence. Consequently, we also find that the essential

ingredients to constitute an offence under section 201 IPC are

completely missing as also have not stood proved. Thus,

considering the evidence available on record, we are of the

opinion that it will be extremely unsafe to sustain a conviction

qua the appellants inasmuch as the prosecution has failed to

establish its case beyond all reasonable doubts, hence we are

constrained to come to a conclusion that the appellants are not

guilty of the offences for which they have been charged.

Therefore, taking into account an overall perspective of the

entire case, emerging out of totality of the facts and Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

circumstances, as indicated hereinabove and having perused the

entire evidence on record as also for the foregoing reasons, we

find that the impugned judgment of conviction and order of

sentence does not stand to scrutiny, hence the same requires

interference, thus the appellants of the aforesaid appeals deserve

to be acquitted of the charges levelled against them.

56. Accordingly, the judgment of conviction and order of

sentence dated 12.12.2019 and 13.12.2019 respectively, passed

by the learned court of 1st Additional District and Sessions

Judge, Jehanabad in Sessions Trial No. 76 of 2017/14 of 2017

(arising out of Jehanabad P.S. Case No. 296 of 2016) are hereby

set aside. Consequently, all the appellants of the aforesaid six

appeals are acquitted of the charges levelled against them.

57. The appellant of Criminal Appeal (DB) No. 53 of 2020,

namely Raja Kumar Goswami @ Raj Kumar Goswami @ Raja

Goswami, who is in custody, is directed to be released from the

jail forthwith, if not required in any other case.

58. As far as the appellants of Criminal Appeal (SJ) No. 5775

of 2019 (Manish Kumar), Criminal Appeal (DB) No. 16 of 2020

(Sangal Swami @ Vinay Kumar), Criminal Appeal (DB) No.

314 of 2020 (Prince Kumar @ Nepali), Criminal Appeal (DB)

No. 359 of 2020 (Hare Ram Yadav) and Criminal Appeal (DB) Patna High Court CR. APP (DB) No.53 of 2020 dt.17-02-2026

No. 566 of 2021 (Rahul Kumar @ Furri @ Fuggi) are

concerned, they are on bail, as such they are discharged from the

liabilities of their bail bonds.

59. In the result, all the aforesaid six appeals bearing

Criminal Appeal (DB) No. 53 of 2020, Criminal Appeal (SJ) No.

5775 of 2019, Criminal Appeal (DB) No. 16 of 2020, Criminal

Appeal (DB) No. 314 of 2020, Criminal Appeal (DB) No. 359 of

2020 and Criminal Appeal (DB) No. 566 of 2021 stand allowed.

(Mohit Kumar Shah, J)

(Soni Shrivastava, J) S.Sb/-

AFR/NAFR                AFR
CAV DATE                13.11.2025
Uploading Date          17.02.2026
Transmission Date       17.02.2026
 

 
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