Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bipin Yadav And Ors vs The State Of Bihar
2026 Latest Caselaw 663 Patna

Citation : 2026 Latest Caselaw 663 Patna
Judgement Date : 10 March, 2026

[Cites 10, Cited by 0]

Patna High Court

Bipin Yadav And Ors vs The State Of Bihar on 10 March, 2026

Author: Purnendu Singh
Bench: Purnendu Singh
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CRIMINAL APPEAL (SJ) No.227 of 2014
        Arising Out of PS. Case No.-27 Year-1996 Thana- SULTANGANJ District- Bhagalpur
     ======================================================
1.    Bipin Yadav Son of Shiv Shahi Yadav
2.   Shiv Shahi Yadav Son of Late Mohan Yadav
3.   Umesh Yadav Son of Shiv Shahi Yadav
     All resident of Village Mirhatti, P.S. Sultanganj, District Bhagalpur

                                                                      ... ... Appellant/s
                                           Versus
     The State Of Bihar
                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s     :        Ms.Pravina Kumari, Advocate
     For the Respondent/s    :        Mr. Abhay Kumar, APP
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE PURNENDU SINGH
     ORAL JUDGMENT


      Date : 10-03-2026

                      Heard Ms. Pravina Kumari, learned counsel

      appearing on behalf of the petitioner and Mr. Abhay Kumar,

      learned APP for the State.

                     2. The present appeal has been filed under Section

      374 (2) of the Code of Criminal Procedure challenging the

      judgment of conviction dated 11.03.2014 and order of sentence

      dated 14.03.2014 passed by the Adhoc Additional District and

      Sessions Judge, Bhagalpur in S.T. No.1403/04, arising out of

      Sultanganj P.S. Case No. 27/1996, whereby and whereunder the

      appellants have            been convicted for the offence punishable
 Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026
                                            2/12




         under Section 307 and 34 of the Indian Penal Code and have

         been sentenced to undergo Rigorous Imprisonment for three

         years along with a fine of Rs.2,000/- each and in default of

         payment of fine to further undergo simple Imprisonment for six

         months. Further appellant no.3 has been convicted for the

         offence punishable under Section 27 of the Arms Act and has

         been sentenced to undergo rigorous imprisonment for two years

         and a fine of Rs.1,000/- and in default of payment of fine to

         further undergo imprisonment for three months.

                      3. During the pendency of this appeal, the appellant

         no.2 namely, Shiv Shahi Yadav had died and as such the

         present appeal stood abated as against him and therefore,

         now, this appeal is restricted only with respect to appellants

         no.1 and 3.

                      4. Being aggrieved by and dissatisfied with the

         aforesaid judgment of conviction and order of sentence, the

         appellants have preferred the present appeal before this Court.

         The appellants have assailed the impugned judgment primarily

         on the ground that the learned trial court failed to appreciate the

         evidence available on record in its proper perspective and has

         wrongly recorded the conviction of the appellants despite the

         existence of serious contradictions and deficiencies in the
 Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026
                                            3/12




         prosecution case.

                      5. Prosecution case in brief is that on 31.1.1996, at

         about 5:30 a.m., while the informant after tying his cattle to the

         manger and was sitting near the bonfire, the accused persons,

         namely, Umesh Yadav (appellant no.3), Bipin Yadav (appellant

         no.1), and Shivshahi Yadav (deceased appellant no.2) came and

         complained that your elder brother/Surendra Yadav has uprooted

         their crops and thereafter the accused persons started abusing

         the informant and his own brother Sundar Yadav. When the

         informant stopped them to to abuse, then Shivshahi Yadav gave

         order for assaulting him, upon which Umesh Yadav (appellant

         no.3) fired upon the informant. The bullet hit the right paw of

         the informant. On hearing the noise, Naresh Kumar Yadav,

         Adhori Yadav, Tuntun Yadav and other people from the vicinity

         came and saw the incident. Seeing the people, the accused run

         away from the place of occurrence. Regarding the above

         incident, the fardebyan of the informant was recorded on

         31.01.1996

at 07:00 a.m. at Referral Hospital, Sultanganj.

6. On the basis of the statement of the informant, the

F.I.R being Sultanganj P.S. Case No. 27/1996 was registered for

the offences under sections 324, 307, 504/34 of the I.P.C and

under section 27 of the Arms Act. After institution of the FIR, Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

the police proceeded with the investigation and after completion

of investigation, charge-sheet was submitted. Thereafter, the

trial court took cognizance against the appellants and the case

was committed to the Court of Sessions for trial.

ARGUMENT ON BEHALF OF THE APPELLANTS

7. Learned counsel appearing on behalf of the

appellants submitted that so far as appellant no.1 is concerned,

from the allegation as alleged in the FIR, as well as, material

which has surfaced during the course of trial, it appears that

there is no specific allegation against appellant no.1 rather the

main allegation is against appellant no.3, who is alleged to have

fired upon the informant/PW4, who sustained firearm injury.

Learned counsel placing the evidence of the PW 4/the

informant, who is also the victim and he has alleged that he has

sustained injury, in support of her argument, has referred to the

evidence of PW/5 (investigating officer) to contend that the

investigating officer has not prepared any seizure list on the spot

and in his examination, he has admitted that he has not found

any bloodstain from the place of occurrence, at the same time,

he has denied that he has collected any empty cartridges or

pellets to corroborate the prosecution story. Learned counsel

further submitted that there is no eye-witness, which falsifies the Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

entire prosecution story. Even considering the version of PW 4,

who is the informant and has sustained injury that he is the one

who has seen the entire occurrence with his own eyes is also

falsified on the ground that Naresh Yadav / PW 1 had come to

the place of occurrence after he had heard the noise of firearm,

while his own brother, Sundar Yadav, who was sitting along

with the informant near the bonfire had not been examined by

the trial court, which creates doubt. Learned counsel submitted

that no witnesses have given any information regarding any

overt act of the appellant no.1, against whom, there is general

and omnibus allegation on the basis of hearsay witnesses. Even

the informant/PW4 has not alleged anything against him in his

cross-examination. Learned counsel informs that the appellants

have remained in custody for 18 months and conviction is for

three years and in absence of any evidence, the appellants

deserve to be acquitted. In such circumstances, it was argued

that the prosecution failed to prove the charges beyond

reasonable doubt and the trial court has miserably failed to

appreciate the evidence, leading to failure of justice and

therefore the conviction of the appellants under Section 307/34

of the Indian Penal Code and Section 27 of the Arms Act is

liable to be set aside.

Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

ARGUMENT ON BEHALF OF THE STATE

8. Per contra, Mr. Abhay Kumar, learned APP appearing

on behalf of the State submitted that there is ample evidence of

the eye-witnesses, who have seen the occurrence. Naresh

Yadav/PW1 has supported the prosecution story. He is the one

who has seen the entire incidence with his own eyes and it is not

a case that the trial court has not appreciated the evidence of

Naresh Yadav/PW1, who is the eye-witnesses. In these

backgrounds, learned counsel submitted that the trial court has

well appreciated all the evidences and the materials on record

and has also taken into consideration the Ext.2/1, the medical

report, which was prepared by the medical officer, who had

attended the PW 4 and in his medical examination report, has

found several charred injury and who later referred him to be

treated at Jawaharlal Nehru Chiktisa Mahavidaylya, Bhagalpur,

where he remained under treatment for one month after the

removal of bullet. The assault as per the PW 1 and PW 4 and

other witnesses goes to prove beyond reasonable doubt that the

appellants with an intention to kill the PW 4 had fired upon him

in a planned manner.

ANALYSIS AND CONCLUSION

9. Heard the parties.

10. I have perused the lower court records and Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

proceedings and also taken note of the arguments canvassed by

learned counsel appearing on behalf of the parties.

11. The learned trial court, on the basis of materials as

collected during the course of investigation, passed the

Judgment of conviction dated 11.03.2014 and order of sentence

dated 14.03.2014 for the offences under Section 307/34 of the

IPC and Section 27 of the Arms Act.

12. During the trial, the prosecution has examined

altogether seven witnesses, namely:

(i) (P.W.-1),- Naresh Yadav

(ii) (P.W.-2),- Aghori Yadav

(iii) (P.W.-3),- Sakaldeo Yadav

(iv) (P.W.-4/ ,- Upendra Yadav/informant

(v) (P.W.-5),- Mundrika Singh/investigating officer

(vi) (P.W.-6),- Dr. Ajay Kumar Singh

vii) (P.W.-7).- Harendra Prasad Das/formal witness

13. The prosecution has also relied upon following

document exhibited during the course of trial:-

(i) Fardebyan (Exhibit-1),

(ii) injury report (Exhibit-2),

(iii) medical report (Exhibit-2/1),

14. On the basis of materials surfaced during the trial, Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

the appellants/accused was examined under Section 313 of the

Cr.PC by putting incriminating circumstances/evidences

surfaced against them, which they denied and shows their

complete innocence.

15. It would be apposite to discuss the

oral/documentary evidences as available on record to re-

appreciate the evidences for just and proper disposal of the

present appeal.

16. It would be appropriate to reproduce the provision

of Section 307 of IPC for the sake of convenience and better

understanding of the facts, which is as under:-

"307. Attempt to murder.--Whoever does any act with such intention or knowledge, and under such circumstances that, if he by that act caused death, he would be guilty of murder, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine; and if hurt is caused to any person by such act, the offender shall be liable either to [imprisonment for life], or to such punishment as is hereinbefore mentioned.

Attempts by life-convicts.--[When any person offending under this section is under sentence of [imprisonment for life], he may, if hurt is caused, be punished with death]."

17. An attempt to commit murder must be clearly

distinguished from a mere intention to commit the offence or

from acts that amount only to preparation for its commission.

The law recognizes that the existence of a guilty intention alone

is not sufficient to constitute an attempt. There must be Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

something more than planning or arranging the means to

commit the crime. Therefore, in order to secure a conviction

under Section 307 of the Indian Penal Code, the prosecution

must prove the presence of a definite intention or knowledge to

cause death, accompanied by some overt act that directly moves

towards the execution of that intention. In other words, the

accused must not only possess the intention to commit murder

but must also perform an act that clearly demonstrates the

commencement of the offence.

18. Law in this regard is well settled by the Apex Court

in case of Sivamani v. State, reported in, 2023 SCC OnLine

SC 1581, wherein in paragraph no. 9, the court held as under:

" 9. In State of Madhya Pradesh v. Saleem, (2005) 5 SCC 554, the Court held that to sustain a conviction under Section 307, IPC, it was not necessary that a bodily injury capable of resulting in death should have been inflicted. As such, non-conviction under Section 307, IPC on the premise only that simple injury was inflicted does not follow as a matter of course. In the same judgment, it was pointed out that '...The court has to see whether the act, irrespective of its result, was done with the intention or knowledge and under circumstances mentioned in the section.' The position that because a fatal injury was not sustained alone does not dislodge Section 307, IPC conviction has been reiterated in Jage Ram v. State of Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

Haryana, (2015) 11 SCC 366 and State of Madhya Pradesh v. Kanha, (2019) 3 SCC 605. Yet, in Jage Ram (supra) and Kanha (supra), it was observed that while grievous or life-

threatening injury was not necessary to maintain a conviction under Section 307, IPC, 'The intention of the accused can be ascertained from the actual injury, if any, as well as from surrounding circumstances. Among other things, the nature of the weapon used and the severity of the blows inflicted can be considered to infer intent."

19. Having heard the rival submissions made on

behalf of the parties and considering the evidence on record, it

appears that the prosecution has miserably failed to support any

evidence collected against the appellant no.1.

20. So far as the appellant no.3 is concerned, against

whom there is allegation that he had fired upon the

informant/PW4 in presence of his own brother/Sundar Yadav,

while they were sitting near the bonfire, the said Sundar Yadav

has not been examined. Prosecution has not been able to prove

that appellant no. 3, acting together with appellant nos. 1 and 2

(now deceased), had the intention to commit the murder of

PW4. Furthermore, the allegation that he had fired upon PW4

with the intention of causing his death, thereby inflicting a

firearm injury, has not been supported by reliable evidence on Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

record. The prosecution evidence does not satisfactorily

demonstrate that any such act was carried out with the requisite

intention. Additionally, the medical evidence does not

corroborate the prosecution's version. The opinion of the doctor

fails to support the claim that the injury sustained by PW4 was

caused by firearm discharge in the manner alleged. In the

absence of convincing ocular evidence and supportive medical

testimony, the prosecution's allegation that the accused

attempted to murder PW4 remains unsubstantiated. The injury

caused by the firearm is also not established on the basis of the

medical evidence and at the same time, the investigating officer,

who has been examined as PW 5, has also not found any

bloodstain and question of seizing any firearm from the place

of occurrence has been denied by him, which falsifies the entire

prosecution story.

21. Accordingly, the present appeal is allowed.

22. The impugned judgment of conviction dated

11.03.2014 and order of sentence dated 14.03.2014 passed by

the Adhoc Additional District and Sessions Judge, Bhagalpur in

S.T. No.1403/04, arising out of Sultanganj P.S. Case No.

27/1996 is hereby set aside. Consequently, the above-named

appellants Bipin Yadav (appellant no.1) and Umesh Yadav Patna High Court CR. APP (SJ) No.227 of 2014 dt.10-03-2026

(appellant no.3) are acquitted from all the charges levelled

against them. Since the aforesaid appellants are on bail, they are

discharged from the liability of their bail bond. The fine

deposited by the appellants, if any, shall be refunded to them.

(Purnendu Singh, J) Sanjay/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          11.03.2026
Transmission Date       11.03.2026
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter