Thursday, 16, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baij Nath Vs. State of U.P [1998] INSC 162 (16 March 1998)
1998 Latest Caselaw 162 SC

Citation : 1998 Latest Caselaw 162 SC
Judgement Date : Mar/1998

    

Baij Nath Vs. State of U.P [1998] INSC 162 (16 March 1998)

G.T. Nanavati, Syed Shah Mohammed Quadri Nanavati. J.

ACT:

HEAD NOTE:

Leave granted.

Heard learned counsel for the parties. The appellant - Baij Nath has been convicted under Section 304 Part II read with Section 149 IPC . It was alleged against him that he had provoked his co-accused to kill Devi Charan.

After perusing the evidence, we find that all the witnesses had made consistent improvements regarding the role played by Baij Nath. In the FIR, the only role alleged to have been played by him was that he had provided others to kill Devi Charan. Before the court, all these witnesses stated that Baij Nath had also given blows to Devi Charan.

There was no other evidence against him except the evidence of those three witnesses who, as stated above, had made material improvement regarding the role played by Baij Nath.

There was no corroborative evidence to show that Baij Nath was present at the time of the incident. The courts below were therefore in error in convicting the appellant for the offence punishable under Section 304 Part II read with Section 149 IPC .

As we are of the view that his presence at the time of the incident has not been satisfactorily established, he deserves to be given benefit of doubt. We, therefore, allow this appeal, set aside his conviction under Section 304 Part II read with Section 149 IPC (Indian Penal code, 1860) and acquit him of the charge levelled against him.

His bail bonds are ordered to be cancelled.

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 : IDRC

 
 
Latestlaws Newsletter