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

Rajesh Kumar vs The State Of Bihar
2026 Latest Caselaw 504 Patna

Citation : 2026 Latest Caselaw 504 Patna
Judgement Date : 17 February, 2026

[Cites 15, Cited by 0]

Patna High Court

Rajesh Kumar vs The State Of Bihar on 17 February, 2026

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad
    IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL APPEAL (DB) No.339 of 2023
    Arising Out of PS. Case No.-77 Year-2020 Thana- DEEPNAGAR District- Nalanda
======================================================
Nitish Kumar @ Nimiya, Son of Late Dinesh Prasad, Resident of Village -
Biyawani, P.S.- Deepnagar, District - Nalanda at Biharsharif.
                                                               ... ... Appellant
                                    Versus
The State of Bihar
                                                            ... ... Respondent
======================================================
                                     with
                CRIMINAL APPEAL (DB) No. 376 of 2023
    Arising Out of PS. Case No.-77 Year-2020 Thana- DEEPNAGAR District- Nalanda
======================================================
Rajesh Kumar, Son of Dinesh Prasad, Resident of Village- Biyawani, PS-
Deepnagar, Distt- Nalanda at Biharsharif.
                                                         ... ... Appellant
                                   Versus
The State of Bihar
                                                      ... ... Respondent
======================================================
Appearance :
(In CRIMINAL APPEAL (DB) No. 339 of 2023)
For the Appellant  :      Mr. A.K. Thakur, Advocate
                          Mr. Abhimanyu Singh, Advocate
                          Mrs. Akrity Aishwarya, Advocate
For the Informant  :      Mr. Binay Kumar, Advocate
For the State      :      Mr. Bipin Kumar, APP
(In CRIMINAL APPEAL (DB) No. 376 of 2023)
For the Appellant  :      Mr. A.K. Thakur, Advocate
                          Mr. Abhimanyu Singh, Advocate
                          Mrs. Akrity Aishwarya, Advocate
For the Informant  :      Mr. Binay Kumar, Advocate
For the State      :      Mr. Bipin Kumar, APP
======================================================
CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
        and
        HONOURABLE MR. JUSTICE PRAVEEN KUMAR
ORAL JUDGMENT
(Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

 Date : 17-02-2026


           Heard learned counsel for the appellants, learned counsel

for the informant and learned Additional Public Prosecutor for the

State in both the appeals.
 Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026
                                           2/20




                    2. The appellants in these two appeals are seeking to set

       aside the judgment of conviction dated 19.01.2023 (hereinafter

       referred to as the 'impugned judgment') passed by learned Additional

       District and Sessions Judge-II, Nalanda at Biharsharif (hereinafter

       referred to as the 'learned trial court') in Sessions Case No. 297 of

       2020/ Trial No. 01 of 2021 arising out of Deepnagar P.S. Case No. 77

       of 2020 for the offences under Sections 302/34, 448/34, 504/34 and

       506/34 of the Indian Penal Code (in short 'IPC') and Section 27 of

       the Arms Act. The appellants are also praying for setting aside the

       order of sentence dated 28.01.2023 (hereinafter referred to as the

       'impugned order') by which the learned trial court has been pleased

       to award a sentence of life imprisonment for the offence punishable

       under Section 302/34 IPC and has further imposed a fine of

       Rs.1,00,000/- to each of the appellants, the trial court has awarded a

       sentence of five years rigorous imprisonment and imposed a fine of

       Rs. 25,000/- for the offence punishable under Section 27 of the Arms

       Act, for the offence punishable under Section 448/34 of the IPC, one

       year imprisonment and for the offence punishable under Section

       504/34 of the IPC, two years imprisonment with a fine of Rs. 5,000/-

       and for the offence punishable under Section 506/34 of the IPC, the

       trial court has awarded imprisonment of five years with a fine of Rs.

       10,000/-. All the sentences are to run concurrently.
 Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026
                                           3/20




                    Prosecution Story

                    3. The prosecution story is based on the fardbeyan of

       Mathur Mistri (PW-3) recorded by the Sub-Inspector of Police

       Anita Kumari (PW-6) of Deepnagar Police Station in Sadar

       Hospital, Biharsharif, Nalanda, on 09.03.2020 at about 22:50 hrs.

       In his fardebyan, the informant alleged that on 09.03.2020 during

       evening time he was in his house, at that time about 7:30 P.M., his

       co-villagers (1) Rajesh Kumar, (2) Nitish Kumar @ Nimiya and

       (3) Dinesh Prasad armed with pistol in their hands entered into his

       house hurling abuses and shot at his son Mahesh Mistri. As a result

       of this, his son died at the place of occurrence, then he and his

       family members concealed themselves. The informant further

       alleged that all the three accused persons left the place by giving

       life threatening. The informant has given the reason behind the

       occurrence as purchase of 3 ½ decimal of land by him in the

       month of November, 2019. He alleged that since the said purchase,

       the accused persons were harassing him.

                    4. On the basis of the fardbeyan of Mathur Mistri,

       police registered Deepnagar P.S. Case No. 77 of 2020 dated

       09.09.2020

for the offences punishable under Sections 302/34,

448/34, 504/34 and 506/34 IPC. Upon completion of the

investigation, police submitted a charge sheet bearing Chargesheet

No. 138 of 2020 dated 09.06.2020 against the accused persons, Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

whereafter cognizance of the offences were taken by the learned

Additional Chief Judicial Magistrate-V, Biharsharif, Nalanda.

Finding that the case is exclusively triable by the Court of

Sessions, the learned Magistrate committed the records on

14.12.2020.

5. Upon registration of the case as Sessions Trial No.

297 of 2020, charges were explained to the accused persons who

denied the charges and claimed to be tried.

6. The Learned trial court, thereafter, framed the charges

on 28.02.2022 under Sections 302, 448, 504 and 506 of the IPC. It

was later noticed by the learned trial court that inadvertently at the

time of framing of charge with all the Sections of the IPC, Section

34 of the IPC and Section 27 of the Arms Act could not be

recorded. The trial court noted the fact that the accused persons

had fired upon the deceased by pistol was well within the

knowledge of the accused persons and this is mentioned right from

the beginning in the FIR till the filing of the chargesheet and in

such condition, it is in the interest of justice to exercise the power

under Section 216 of the Code of Criminal Procedure (in short

'CrPC'). Thus, on the date fixed for the delivery of judgment, the

trial court passed the order dated 19.01.2023 and the charges were Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

altered as under Sections 302/34, 448/34, 504/34, 506/34 and

Section 27 of the Arms Act.

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

as 10 witnesses and produced some documentary evidences which

have been marked as Exhibit '1' to Exhibit '5' on behalf of the

prosecution. On behalf of the defence, no witness has been

examined, however, two material exhibits i.e. the seized empty

cartridges (Material Exhibit '1') and pellet ( Material Exhibit '2')

were brought. The description of prosecution witnesses and the

exhibits are given hereunder in tabular form:-

List of Prosecution Witnesses

PW-1 Sunita Devi PW-2 Mahesh Prasad PW-3 Mathur Mistri PW-4 Brijnandan Thakur PW-5 Chhote Mahto @ Rajkumar Prasad PW-6 Anita Kumari (Sub-Inspector of Police) PW-7 Dr. Dharam Prakash PW-8 Dharmendra Kumar PW-9 Murlidhar Ray PW-10 Sher Singh Yadav

List of Exhibits on behalf of the Prosecution

Exhibit '1' Signature of Mahesh Prasad on inquest report Exhibit '1/1' Writing and Signature of Sub-Inspector Anita Kumari on carbon copy of inquest report Exhibit '2' Signature of witness Rishu Kumar on fardbeyan Exhibit '2/1' Writing and signature of witness Anita Kumari on fardbeyan Exhibit '3' Signature of witness Brijnandan Thakur on Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

seizure list Exhibit '3/1' Signature of Chhote Mahto on seizure list Exhibit '3/2' Signature of Chhote Mahto on production-cum-

seizure list Exhibit '3/3 Signature of Brijnandan Thakur on production-

                                 cum-seizure list
              Exhibit '3/4       Writing and signature of Anita Kumari on entire
                                 seizure list
              Exhibit '4'         Production-cum-seizure list
              Exhibit '4/1'      Signature of Mahesh Prasad on inquest report
              Exhibit '4/2'      Signature of Rishu Kumar on inquest report
              Exhibit '4/3'      Signature of Anita Kumar on inquest report
              Exhibit '5'        Post-mortem report in writing of PW-7/Doctor
                                 Dharam Prakash.



                    Findings of the Learned Trial Court

8. Having examined the evidences adduced on behalf of

the prosecution and the defence, the learned trial court came to a

conclusion that Mahesh Mistri a man of 27 years was killed one

day before the Holi festival inside his house at the second floor.

The learned trial court has held that the father of the deceased who

is informant in this case and has appeared as PW-3 has made it

clear that he was at the ground floor of the house when Dinesh

Prasad, Rajesh Kumar and Nitish Kumr @ Nimiya armed with

pistol entered into the house, they were hurling abuses while going

upstairs and they were saying that why he had purchased the land.

On the direction of Dinesh, Rajesh Kumar had fired which hit on

the right side of the face of the deceased and died thereafter.

9. The trial court has held that the wife of the informant

(PW-1) and Mahesh Prasad (PW-2) have partly corroborated the Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

evidences of PW-3. The I.O. has identified the place of occurrence

which is the house of the deceased and this place of occurrence is

not in dispute.

10. Learned trial court further found that the post-

mortem report made by the Doctor (PW-7) corroborates the ocular

evidence of PW-1, PW-2 and PW-3. One pellet was taken out from

his head which has been produced as Material Exhibit '2'. The

learned trial court has also found that from the place of occurrence

0.315 bore empty cell of the fired arms cartridges was seized. The

learned trial court found that the reason behind the killing has also

been disclosed by the prosecution witnesses. The FIR was lodged

within 4-5 hours of the occurrence at the Sadar Hospital, seizure

list-cum-production has been prepared, the inquest report and the

post-mortem report were also prepared, therefore, there is no

chance of any embellishment over the prosecution story.

11. The learned trial court found that there is no

independent witness of this occurrence but this cannot be a ground

to disbelieving the statement of the mother and father of the

deceased because they were very much present in the house at

7:30 P.M. The learned trial court has held that the offences for

which the appellants were charged have been duly proved beyond

all reasonable doubts.

Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

Submissions on behalf of the Appellants

12. Mr. Ajay Kumar Thakur, learned counsel for the

appellants assisted by Mr. Abhimanyu Singh, learned Advocate

and Mrs. Akrity Aishwarya, learned Advocate, has submitted that

in this case, the prosecution has suppressed the first version. It is

submitted that police had reached the place of occurrence

immediately and had seized the empty shell of the cartridges at the

staircase of the house. The police officer Anita Kumari (PW-6) has

deposed that she had recorded the fardbeyan of Mathur Mistri and

had explained the same to him whereafter he had put his left

thumb impression on the same.

13. It is submitted that PW-6 has stated that she had

prepared the production-cum-seizure list in the Sadar Hospital

showing recovery of one pellet from the head of the deceased

(Mahesh Mistri), it was kept in a sealed plastic dabba. She had

also prepared the inquest report on which Mahesh Prasad (PW-2)

and Rishu Kumar in examination stood witnesses, their signatures

have been exhibited- 4/1 and exhibited- 4/2 respectively on the

inquest report. This witness identified his signature on the inquest

which has been marked as Exhibit-4/3. In paragraph No. 7 of her

deposition, PW-6 has stated that at the time of preparation of the

inquest report nobody had given any statement, it was said that Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

they will later give it in writing. It is submitted that the evidence of

PW-6 would show that the prosecution side withheld the

lodgement of the FIR and the fact that the FIR has though been

shown to have been lodged on 09.03.2020 at 23:15 hrs, it reached

the court of learned Judicial Magistrate only on 11.03.2020. It is,

therefore, submitted that the delay in lodging of the FIR and

sending the same to the Court of the learned Judicial Magistrate,

would prove fatal to the prosecution.

14. Learned counsel further submits that in this case,

nothing was found at the place of occurrence when the I.O.

reached there for the first time. In this regard, the evidence of the

I.O. (PW-8) has been pointed out. PW-8 has said in paragraph '8'

on his deposition that on the next day of the occurrence, when he

had inspected the place of occurrence, he had not found any blood.

This witness has stated that when he reached the place of

occurrence, wife of the deceased was present but at that time, her

statement was not recorded.

15. It is submitted that PW-8 has stated in his deposition

(paragraph 8) that when he reached the place of occurrence for the

first time, he found that the victim was lying in the varanda, he

claimed that he had lifted the victim and sent him to hospital in his

police vehicle. He could not ascertain as to whether before sending Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

the victim to the hospital, he was alive or dead. From the place of

occurrence, he along with the Sub Inspector Anita Kumari, had

gone to the Sadar Hospital. It is submitted that contrary to the

claim of PW-8 that he had sent the victim to the hospital, the father

of the victim (PW-3) has stated that after hearing the sound, it was

Mahesh who had entered the house for the first time, thereafter,

several people came and they lifted away the dead body to the

hospital. Prior to taking the dead body to the hospital, no family

members of this witness has given any information to police. It is,

thus, submitted that while PW-8 claims that he had sent the victim

to the hospital in his police vehicle, the informant claims that he

along with other villagers had taken the victim to the hospital and

no information in this regard was given to police. On the date of

occurrence, he had returned with the dead body from the hospital

at 11:00 P.M.

16. It is submitted that the mother of the victim has been

examined as PW-1. In her examination-in chief, she claims to be a

witness to the occurrence but in the cross-examination, she has

stated in paragraph no. '6' that she heard the sound of firing when

she was sleeping on the ground floor and when she got awaken,

she saw her son dead and in fallen condition. It is stated that PW-1

is not an eye-witness to the occurrence.

Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

17. Mahesh Prasad (PW-2) is a hearsay witness. He has

signed the inquest report, his signature has been marked as

Exhibit-'1' and this witness has stated in his cross-examination

that police had recorded his statement after 10-15 days in the

village itself. He has also stated that he had made his statement on

the basis of the hulla in the village that Mahesh Mistri has been

shot dead by the younger son of Dinesh Prasad and he had died. It

is, thus, submitted that even PW-2 is only a hearsay witness.

18. It is submitted that so far as PW- 4 and PW-5 are

concerned, they are the signatories to the seizure list. PW-4 has

been declared hostile while PW-5 has not supported the

prosecution case.

19. P.W.6 is the police officer who had prepared the

inquest report, had recorded the fardbeyan of the informant and

prepared the production-cum-seizure list. Learned counsel submits

that Dr. Dharam Prakash (P.W.7) was examined on behalf of the

prosecution, who has proved the post-mortem report of Mahesh

Mistri, which has been marked Exhibit-5. The doctor had found

entry wound on right side of forehead 1 inch x ½ inch, bleeding

from occipital region of head and the cause of death was due to the

said injury caused by fire-arm. Bullet was extracted and sealed and

handed over to hawaldar. It is submitted that Dharmendra Kumar Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

(P.W.8) was the then S.H.O. of Deepnagar police station who had

put his signature on the formal FIR. P.W. 8 has stated that he had

not tried to know anything by sending the empty shell and the

recovered pellet from the body of the deceased to the FSL as to

whether the pellet found from the body was fired at the place of

occurrence.

20. P.W.9 is said to be a formal witness who had

produced the Material Exhibit '2' and identified the signature of

the Chief Judicial Magistrate put on the seal of the dabba. Sher

Singh Yadav (P.W.10) is a formal witness who has stated that even

prior to his investigation, the Sub-Divisional Police Officer had in

his progress report dated 30.05.2020 directed for submission of

charge-sheet against the accused. He has also stated that all those

witnesses whose statements were recorded on 07.06.2020 and

steps were taken in this case by the previous I.O. This witness had

not recorded statement of any of the witnesses earlier.

21. Learned counsel for the appellant has relied upon the

judgments of the Hon'ble Supreme Court in the case of Takhaji

Hiraji vs. Thakore Kubersing Chamansing and Others

reported in (2001) 6 SCC 145, Kanhai Mishra Alias Kanhaiya

Misar v. State of Bihar reported in AIR 2001 SC 1113

(paragraphs 7 and 18), Mohan Lal and Others v. State of Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

Rajasthan reported in 2000 Criminal Law Journal 2982 SC,

Nallabothu Ramulu Alias Seetharamaiah and Others v. State

of Andhra Pradesh reported in (2014) 12 SCC 261 (paragraph 17

to 21) and Deny Bora v. State of Assam reported in (2014) 14

SCC 42 to submit that if material witnesses were not examined, an

adverse inference is required to be drawn by the learned trial court.

On these grounds, learned counsel for the appellant submits that

the impugned judgment and order are liable to be set aside.

Submissions on behalf of the State and the Informant

22. The judgment of the learned trial court has been

defended by learned Additional Public Prosecutor for the State and

learned counsel for the informant. It is submitted that the

informant who is the father of the deceased was present in the

house and both father and son had returned home after closing

their shops at about 07:00 PM. It is submitted that the informant

(P.W.3) had withstood the test of cross-examination, the star

witness of this case and his testimony is a wholly reliable piece of

evidence in terms of Section 134 of the Indian Evidence Act.

23. Learned counsel submits that even as the wife of the

deceased happened to be a material witness but her non-production

would not result in drawing of any adverse inference because in

presence of more than one material witnesses if the prosecution has

brought some of them and has proved its case beyond all reasonable Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

doubts, then no adverse inference may be drawn only because some

of them have been left out and not examined in trial.

24. Learned counsel further submits that the ocular

evidence of the prosecution witnesses are getting fully corroborated

from the post-mortem report proved by the doctor (P.W.7). It is

submitted that the S.H.O. of Deepnagar police station who has

deposed as P.W.8 seems to have committed some negligence in the

matter of conduct of investigation and had made certain statements

which are indicative that P.W.8 had not visited the place of

occurrence on the very first day and it was Anita Kumari (P.W.6)

who had reached the place of occurrence and from there, she had

gone to the Sadar Hospital. It is submitted that the prosecution has

been able to establish its case beyond all reasonable doubts on the

strength of the evidence of P.W.3 alone which is getting

corroborated from the post-mortem report. The defence has not

taken out any contradiction in the statement of P.W.3 recorded at

the stage of Section 161 CrPC and then in course of trial. P.W.3 has,

therefore, remained consistent.

Consideration

25. Having heard learned counsel for the appellants,

learned counsel for the informant and the learned Additional

Public Prosecutor for the State as also on going through the

records which we have taken note of hereinabove, we find that in Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

this case the informant made his fardbeyan in the Sadar Hospital

on 09.03.2020 at 22:50 hours. The informant has stated

categorically that when he was on the ground floor of the house,

the three named accused persons who were armed with pistol

entered into the house, hurling abuses and shot at his son Mahesh

Mistri, as a result whereof Mahesh Mistri died, whereafter he and

his family members concealed themselves as all the three had gone

giving threat that whosoever will speak or lodge a case shall be

killed. The informant has given the reasons about the occurrence

as according to him he had purchased three and half decimal of

land in the month of November 2019, since then the accused

persons were harassing him and his family members.

26. In course of trial, the informant has been examined

as P.W.3. He has stated in his examination-in-chief that Dinesh

Prasad, Rajesh Kumar and Nitish Kumar all the three had pistol in

their hands and they were going on the stairs of the house hurling

abuses and were saying that why he had purchased the land. This

witness has stated that on the asking of Dinesh Prasad, Rajesh

Kumar shot at the deceased Mahesh which hit on the right side of

his face. This witness has further stated that when they were

returning from the second floor of the house then they said that

whosoever will lodge a case or will stop them they would be Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

killed. This witness has identified all the accused in the dock. In

his cross-examination this witness has stated that his statement

was recorded in Sadar Hospital and at that time his wife was not

there in the hospital. In his village hospital Mahesh ji, Chandan

Sipahi and 8-10 persons were there, who had brought the dead

body to the hospital. His son had died in the village itself and in

the house the female members, who are wife of the deceased and

the wife of the informant had remained. He was aware that when

he had gone to the hospital, in his absence police had come to the

house and had enquired. In paragraph-5 of the deposition, he has

stated that when police had come in his absence in the village,

statement of the wife of the deceased was taken. At that time,

police had not enquired from the wife of the informant. On that

very day in the night, he had returned with the dead body from the

Sadar Hospital in the village whereafter police had not come,

police came after two days.

27. This Court finds that Anita Kumari (P.W.6) and the

S.H.O. (P.W.8) have stated that they had gone to the place of

occurrence and according to S.H.O. (P.W.8), he had sent the victim

to the hospital in the police vehicle, however, in course of her

examination-in-chief, the S.I., Anita Kumari (P.W.6) has not stated

that she had gone to the place of occurrence with the S.H.O. Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

(P.W.8). P.W.6 has stated that she had recorded the fardbeyan of

Mathur Mistri and had explained him. She has stated that she had

prepared the seizure list on 09.03.2020 showing recovery of the

empty shell of the cartridge on which Chhote Mahto and Brij

Nandan Mahto had stood as witnesses. It is evident from the

statement of P.W.6 that she does not say that she had gone to place

of occurrence with P.W.8, therefore, this Court is of the opinion

that the statement of P.W.8 saying that he had gone to the place of

occurrence and had sent the victim to the hospital is not believable.

To this Court, it appears that after the dead body of the victim had

already been taken away to the Sadar Hospital, Bihar Sharif,

Nalanda, behind the back of the informant and other male

members, Anita Kumari (P.W.6) had come, she had prepared the

seizure list of the empty shell and, thereafter, she had left for the

Sadar hospital, Bihar Sharif, where she had recorded the

fardbeyan of the informant. In her cross-examination, P.W.6 has

stated that when she had gone to the place of occurrence, family

members were present inside the house but who were those family

members inside the house she had not recorded and she had not

made any of the family members of the house a witness to the

seizure list. She had called the two seizure list witnesses at the

time of seizure. It is evident from the evidence of P.W.6 that she Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

does not talk about even meeting with the wife of the deceased or

with the wife of the informant at the time of preparation of the

seizure list. It is evident that she had not asked for any statement

by the female members of the family when she had gone to the

place of occurrence. In such circumstance, this Court is of the

opinion that the plea that the prosecution has suppressed the first

version of the prosecution case and that would give a blemish to

the FIR is liable to be rejected.

28. To this Court, it appears that P.W.3 is the star witness

of this case, his presence in the house has not been questioned and

he seems to be natural in saying that because of the threat of life,

he and his other family members had concealed themselves. He

had seen the three accused persons armed with pistol going

upstairs in his house and then on the order of Dinesh Prasad, the

appellant Rajesh Kumar shot at the deceased, which proved fatal

to his life. P.W.3 has withstood the test of cross-examination and

this Court does not find any material contradiction in his evidence.

29. Learned counsel for the appellants has relied upon

several judgments of the Hon'ble Supreme Court, which we have

taken note of, to strengthen his submission that if the material

witnesses were not examined, an adverse inference is required to

be drawn by the learned court. We have carefully gone through the Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

judgments of the Hon'ble Supreme Court. It is well settled that if

the prosecution has brought some of the material witnesses and has

proved its case beyond all reasonable doubt, then no adverse

inference may be drawn only for the reason that one of them has

not been examined in trial. Therefore, in the facts of this case, we

are not impressed with this submission of the learned counsel for

the appellants.

30. The ocular evidence of P.W.3 is getting fully

corroborated from the medical evidence brought on the record. Dr.

Dharam Prakash (P.W.7) has proved the postmortem report of the

deceased, which has been marked Exhibit '5'. The doctor has

found entry wound on the right side of the forehead 1"×1/2",

bleeding from the occipital region of head and the cause of death

was due to the said injury caused by firearm. The bullet was

extracted and sealed and the same has been produced as a material

exhibit in course of trial through P.W.9.

31. We have noticed that in this case, the S.H.O.

Dharmendra Kumar (P.W.8) has himself stated that he had not

tried to know anything by sending the empty shell and the

recovered pellet from the body of the deceased to the FSL. This is

indicating that P.W.8 was not taking appropriate steps as required

in course of investigation, from his deposition itself, it is evident Patna High Court CR. APP (DB) No.339 of 2023 dt.17-02-2026

that he had gone for inspection of the place of occurrence on the

next day of the occurrence. Learned counsel for the defence has

tried to take advantage of this lapse on the part of P.W.8, however,

we are of the considered opinion that this delay on the part of

P.W.8 in inspecting the place of occurrence and then in sending of

the FIR would not endure benefit to the accused-appellant. The

prosecution has proved its case beyond all reasonable doubts and

we find no reason to interfere with the judgment of the learned

trial court.

32. Both the appeals are dismissed.

33. Let the trial court's records along with the copy of

the judgment be sent down to the learned trial court.

(Rajeev Ranjan Prasad, J)

(Praveen Kumar, J) Jyoti/-

AFR/NAFR
CAV DATE
Uploading Date              24.02.2026
Transmission Date           24.02.2026
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter