High Court Patna High Court

Sikander Ansari vs State Of Bihar on 11 September, 2008

Patna High Court
Sikander Ansari vs State Of Bihar on 11 September, 2008
Author: Shiva Kirti Singh
               DEATH REFERANCE No.10 OF 2007



  STATE OF BIHAR--------------------------(Appellant)
                         Versus
  SIKANDER ANSARI-----------------------(Respondents)

With
CR. APP (DB) No.1228 oF 2007
SIKANDER ANSARI————————–(Appellant)
Versus
STATE OF BIHAR————————-(Respondents)
_____

Reference made by Sri Umesh Chandra Mishra, Additional
Sessions Judge, Fast Track Court No-5, Rohtas at Sasaram
vide letter No.83 dated 05.09.2007 and appeal against
the judgment and order dated 30 th August, 2007 in
Sessions Trial No. 311 of 1999.

_____

Counsel for the appellant:- Mr. Amish Kumar, Advocate
Counsel for the State:- Mr. Ashwini Kumar, APP
_____

P R E S E N T

THE HON’BLE MR. JUSTICE SHIVA KIRTI SINGH
THE HON’BLE MR. JUSTICE SYED MOHAMMAD MAHFOOZ ALAM

Shiva Kirti Singh, J. By the judgment

under appeal the learned Additional District &

Sessions Judge, FTC. No-5, Rohtas at Sasaram has
2

convicted the sole appellant under Sections 302,

364,376 and 201 of the Indian Penal Code

(hereinafter referred to as IPC) and awarded death

sentence for the offence under Section 302 IPC and

in that view of the matter has not awarded any

separate sentence for the other offences. He has

also made a reference under Section 366 of the Code

of Criminal Procedure for confirmation of the death

penalty. The Reference and the Criminal Appeal

preferred by the appellant have been heard together

and will be governed by this common judgment.

2. In the night between 5 th and 6th March,

1999 a musical programme described as Chaita was

organized in Pathantoli of village, Koath, PS-

Dawath, District- Rohtas. The programme started at

about 10:00 P.M. near the house of the informant,

Abdul Bari Khan (PW-5) who is father of the

deceased girl, Guria aged about five years. There

was a gathering of about 60-70 persons, all of the

same village. At about 12:30 in the night the

informant went to sleep in his house. His daughter,

Guria went out to hear the programme and sat with
3

women folk. At about 1:30 in the night a commotion

took place on account of crying sound of a child

from south of the house of a co-villager, Nanhak

Sao situated in the east of the village. Even on

search the informant could not locate his daughter.

The information regarding cries of the child was

given by Chandrama Yadav (PW-6). On this

information 8-10 villagers went towards the east

and near bushes they heard the crying sound and a

search started in and around the bushes. Allegedly,

the appellant Sikander Ansari stood up amongst the

bushes and threatened Chandrama Yadav to return

otherwise he will shoot him. On this, the villagers

fled away and the informant also came back to his

house. Thereafter with his family members and more

villagers he began a search but nothing could be

found. In the morning of 6.3.1999 from bushes

across the canal a pink half pant of his daughter

was found. Thereafter, the villagers came to know

that Sikander Ansari has lifted the deceased child.

Many persons of the village with a view to help the

informant went to the house of the appellant. There
4

they met father of the appellant and enquired about

him and the missing child. The appellant’s father

gave a terse and laconic reply that “as you have

done so you will get, you may quarrel”.

3. It appears that on hearing rumours, in

the morning of 7.3.1999 at about 9:00 hours the

Officer Incharge of Dawath PS, Arun Kumar Kesari

(PW-8) reached the place of occurrence and recorded

the Fardbeyan of informant to the aforesaid effect.

On that basis the formal FIR of Dawath PS case

No.12 of 1999 was recorded at 14:30 hours and

investigation was conducted by PW-8, Officer

Incharge himself. On 7.3.1999 at 9:45 A.M. the I.O.

seized pink colour half pant of the victim girl and

prepared a seizure list (Exhibit-9) witnessed by

two persons including PW-4. On 8.3.1999 he seized a

blue colour small frock of the victim girl and

prepared another seizure list (Exhibit-9/1) which

was witnessed by the informant and another person.

He inspected the place of occurrence i.e. the place

where Chaita was being performed. The place was a

junction of main road and two galis. On the east of
5

that place was the house of the informant

intervened by the house of one Shakeel Khan. Dead

body of the victim girl was found out at about 8:00

P.M. on 9.3.1999 at a distance of about 100 yards

from Pathantoli in a Government Baha (Water

Channel) in which there was some water. The dead

body was without clothes and smeared in mud. He

prepared inquest report (Exhibit-8) and sent the

body for post mortem examination. According to I.O.

the dead body showed blood coming out of the mouth

and also from the private parts and it appeared

that the girl had been killed by pressing of neck

after rape. After recording the statement of

witnesses and completing investigation the I.O.

submitted charge sheet against the appellant and

his father who has been ultimately acquitted by the

judgment under appeal.

4. After cognizance the case was

committed to the court of sessions. The appellant

and his father, the co-accused denied the charges

and faced trial wherein the appellant has been

convicted and sentenced to death, as noted earlier.
6

Although, the defence has not examined any witness

nor filed any documentary evidence, from the trend

of cross-examination and arguments the defence plea

appears to be of false implication.

5. The prosecution in order to prove the

charges has examined altogether eight witnesses.

PW-1, Vijay Kumar Singh @ Vijay Kumar was examined

under Section 164 Cr.P.C. also. He is a co-

villager of the informant and has deposed that

after the Chaita programme was over at about 1:30

in the night, Chandrama (PW-6) went towards his

house and came back within ten minutes and reported

that from the bushes sound of crying was audible.

This witness along with about 10 others went that

side and heard sound of crying. They found a pant

there. A boy informed that he saw a person in the

bushes. This witness in course of search heard a

sound coming from the side of bushes threatening

Chandrama to run away otherwise he would be shot.

He and others could make out that the voice was of

the appellant, Sikander. However, they had to

retreat. In cross-examination the attention of this
7

witness was drawn to some of his statements before

the I.O. and the I.O. has stated in paragraph-28

that this witness had not disclosed to him about

the threatening sound from the bushes that

Chandrama should run away otherwise he will be shot

or that the voice appeared to be of Sikander or

that a boy had claimed to have seen a person in the

bushes.

            6.     PW-2,       Ranjeet     Singh    is    a   hearsay

witness.    He    has    claimed    that    in     the    morning   he

heard about the occurrence from one Ajay Chaudhary

that Sikander Ansari had taken Guria in the bushes

and when Ajay Singh, Vijay Singh, Chandrama Singh

and others went in search then in the torch light

they had seen Sikander Ansari with Guria in the

bushes and Guria was crying and Sikander threatened

Chandrama to run away otherwise he would start

shooting. The villagers came back due to fear. He

has disclosed that during search the pant and frock

of the girl was found and it had blood marks. He is

a witness of the seizure of frock. He has claimed

that he had gone with villagers to the house of the
8

appellant. He first said that Sikander Ansari and

his father were there and Sikander Ansari said -“as

you have done so you have received” but he

corrected himself and said that this was spoken by

father of Siakander. He has also deposed that dead

body of Guria was found in the Baha. He identified

the appellant as well as the other accused, Jiru

Ansari, father of the appellant in dock. In cross-

examination his attention was drawn to his earlier

statement before the I.O. and the I.O. has stated

in Paragraph-29 that this witness had not stated to

him that dead body of Guria was found in Baha. From

the statement of this witness in cross-examination

it appears that he does not have good sense of date

and time and has claimed that Sub Inspector of

Police had arrived in the village in the night of

occurrence itself. Hwever, he has further stated in

the next paragraph that he met the Sub Inspector of

Police again after 4-5 days from the date of

occurrence.

             7.      PW-3,        Abdul    Ahad    Khan    is   also    a

hearsay       witness         who         has     corroborated         the
                               9




prosecution         story         that        the     daughter       of     the

informant disappeared in the night of 5.3.1999. In

the morning the informant had come to his house and

disclosed that the appellant had abducted his

daughter while chaita was performed near his house.

He was also told about crying sound of the child in

the bushes where the appellant was seen in the

light of torch and he had threatened the persons

present there to run away otherwise he would shoot

them. He has also deposed that some persons went to

the house of the appellant where his father, Jiru

Ansari informed them that the appellant was not

there and also gave a reply that as they had done

so they will get. He has disclosed that during

search the pant and frock of the victim girl were

found and on 9.3.1999 they saw brother and brother-

in-law of Jiru Ansari near the Government Baha.

They became suspicious and on further search they

found the dead body of the girl in the mud of that

Baha. He is a witness on the inquest. Although his

attention was drawn to several statements made

before the I.O. but no contradiction was obtained
10

from the I.O. (PW-8).

8. PW-4, Sarfaraz Ahmad Khan is a formal

witness. He has proved his signature as Exhibit-2

on the seizure list relating to half pant of the

victim girl.

            9.        P.W.5,       Abdul       Bari      Khan        is    the

informant.        He    has    proved        his   signature         on    the

fardbeyan (Exhibit-3). He has disclosed that when

he went with Chandrama he heard his girl’s voice

coming from the bushes but from a distance the

appellant threatened from the bushed to return

otherwise he will shoot. Then they came back. Again

thereafter he and others went in search towards

east for a long distance but could not find anyone.

In the morning Chandrama informed him that he had

seen the appellant with Guria in the bushes. They

made search for the missing girl for some days. On

4th day the dead body of the girl was found in the

Baha. Her frock was also found from a ditch. Her

pink coloured half pant was also found and the

clothes had been seized by the police. He has

identified his signature on both the seizure lists
11

which have been marked as Exhibit-1/1 and 2/1. He

could not know the reason for the occurrence. His

attention has been drawn to his earlier statement

before the police but no contradictions have been

obtained from the I.O.

10. PW-6, Chandrama Yadav has fully

supported the prosecution case relating to hearing

of cries of a child from the bushes by him. He went

back with 10 persons toward bushes and started

searching with a torch but in the mean time

appellant came out of the bushes and threatened him

to shoot and then they fled away. Again they went

with 15-20 persons but they did not find the

appellant or the missing girl in the bushes. The

pink coloured half pant of the girl was recovered

near the bushes. After three days the dead body of

the girl was recovered from a Nala on the north of

the village. He has alleged that the appellant

committed rape and murder of the girl. He has

identified the appellant. He has claimed in cross-

examination that he had disclosed to the I.O. that

Chaita was being performed near the house of the
12

informant and he had a three cell torch with which

he was searching in the bushes but he did not give

that torch to the I.O. His attention was drawn to

his earlier statement before the I.O. but no

contradiction has been obtained from the I.O.

Nothing worthwhile has been elicited in the cross-

examination of this material witness. He has denied

that there was any enmity on account of any land

etc with the appellant.

11. PW-7 is the doctor, Shankar Kumar

Jha. He conducted autopsy on the dead body of Guria

aged about 5 years on 10.3.1999 at 11:45 A.M. He

found the whole body swollen, decomposed, fowl

smelling and soiled with mud. He found that skin

had peeled off over whole body. The mouth was open

with tongue protruding and the eyes were open with

bulging of eye balls. Blood clots were seen over

the vaginal orifice and perineal region. Vulva

found swollen. There was no ligature mark over

neck. He found (i) lacerated wound 2″X ½” X ¼” on

posterior vaginal wall extending up to perineum

just above anal orifice, (ii) Anterior vaginal wall
13

also found lacerated (iii) hymen found ruptured,

blood clot present in vaginal canal and the

perineal region. On dissection of thorax he found

hametoma in subtutaneous tissues and muscles with

laceration of muscles over 3rd, 4th and 5th inter

costal space of chest on right onterior side. 3rd,

4th and 5th ribs were found fractured anteriarly on

the same side. Right lung was lacerated. Blood clot

was present in right thoracic cavity. On dissection

of abdomen, abdominal cavity was found filled with

blood, liver found ruptured and blackish. Stomach

contained undigested food including rice. Small

intestine was ecchymosed and contained fluid and

gas.

All the injuries were ante mortem and caused by

hard and blunt substant. Time since death was 3

to 5 days. He found the injuries as cause of

death. On account of finding over genital

organ, there was possibility of rape. There is

nothing material in the cross examination of

PW-7.

12. PW-8, Arun Kumar Kesari, as noted
14

earlier is the Investigating officer. He has

deposed that the fardbeyan of the informant is in

his writing. He has proved the fardbeyan as

Exhibit-5, his endorsement thereupon as Exhibit-6

and the formal FIR as Exhibit-7. As noted earlier

he has deposed regarding recovery of the dead body

and other materials, and preparation of the inquest

report (Exhibit-8) by him. He has also proved the

seizure list. He has deposed that he recorded the

statement of witnesses during investigation and got

the statements of PW-1 and 6 recorded under Section

164 of the Code of Criminal Procedure. He has

deposed in cross-examination that he went to the

place of occurrence on hearing rumour. He has also

deposed that it took two days to search and locate

the dead body. He had got the autopsy done by

doctor. The statements of PW-1 and 6 under Section

164 of the Code of Criminal Procedure are also on

record and they disclose and corroborate that on

hearing the cries of a child from the bushes some

of the witnesses and co-villagers had gone in

search and the appellant was seen in the bushes and
15

he threatened Chandrama to return otherwise he

would shoot.

13. On behalf of the appellant it has

been argued that the prosecution case is doubtful

because of delay of about 24 hours in reporting the

matter to the police. It was further submitted that

identification by PW-6 in the light of torch and

identification by PW-1 by voice is not believable.

It was further argued that there is no direct

evidence in respect of charges because there is no

eyewitness to claim that this appellant had

committed rape and then murdered the victim girl.

It was also argued that according to PW-1 a boy had

claimed to have seen a person in the bushes but he

has not been examined and according to the I.O. a

Chaukidar was present when the I.O. went to the

place of occurrence and effected seizure of clothes

but the said Chaukidar has also not been examined.

It was also suggested that the informant is guilty

of making some exaggerations in court by claiming

that he was also with Chandrama and heard sound of

crying of child coming from bushes; therefore the
16

informant should be disbelieved.

14. No doubt, there is no eyewitness in

this case in respect of either rape or murder by

the appellant. However, the evidence on record

shows that soon after the deceased girl disappeared

in the village, cries of a child were heard coming

out from bushes at some distance. At least PW-1 and

6 have corroborated the prosecution case that this

appellant threatened PW-6 to return or else he

would shoot him and the voice of the appellant was

identified by PW-1 who was also engaged in search

in the near vicinity around the bushes. There is no

dispute that witnesses are co-villagers and they

are capable of identifying the appellant by face as

well as by voice.

15. From the evidence of large number of

prosecution witnesses it is clear that in the next

morning when some persons of the village went to

enquire about the missing girl at the house of the

appellant, he was not there and no satisfactory

explanation for his absence was given by his father

who was also tried with the appellant but has been
17

acquitted of the charges under Section 120B of the

IPC. Some confusion has been created by hearsay

witness PW-2 but on a careful reading of his

evidence it is clear that he is not reliable on the

point of his claim that he had also accompanied the

co-villagers to the house of the appellant in the

next morning. First he replied that on queries the

appellant gave a reply but he corrected himself

immediately and then claimed that appellant’s

father had given a reply that as they had done so

they would receive.

16. From the recovery of the clothes of

the deceased and her dead body from places within

the village it is further clear that the offence

was committed by a resident of that village only.

17. There is no explanation from the

defence which could show either that the appellant

was not present in the village on the night of the

occurrence or that he had not disappeared from the

village soon after occurrence. There is no material

to show any enmity on account of which the

appellant could be falsely implicated in such a
18

heinous crime. Lastly, there is no good reason to

disbelieve the prosecution case particularly the

evidence of PW-1 and 6 which clearly show the

involvement of the appellant in the crime. These

witnesses had disclosed their version to the co-

villagers who have corroborated the same as hearsay

witnesses and they had also deposed accordingly

before the Investigating Officer as well as in

their statements recorded under Section 164 of the

Code of Criminal Procedure.

18. The submissions advanced on behalf of

the defence that a boy mentioned by PW-1 and a

Chaukidar mentioned by the I.O. ought to have been

examined as witnesses is found to be without any

substance. It is not the case of PW-1 that the boy

named the appellant. It is only claimed that the

boy saw a person in the bushes. So far as Chaukidar

is concerned, he was merely accompanying the I.O.

during investigation and as disclosed by the I.O.

Chaukidar’s statement was never recorded under

Section 161 of the Code of Criminal Procedure.

Hence, Chaukidar was not at all a witness of any
19

material facts and not required to be examined by

the prosecution. The exaggerations alleged against

the informant, in the facts of the case are also of

no consequence. The witnesses are rustic villagers

and the informant in particular had suffered severe

trauma on account of a heinous crime against his

five years old daughter. Hence, such witnesses

cannot be expected to recall each and every

incident in detail or to give exactly similar

version of the occurrence. The material aspects of

the case have been deposed by the witnesses

including the informant in a reliable manner. They

have not made any false claim of posing to be

eyewitnesses. Since there is no enmity between the

appellant and the informant and other witnesses,

there is not reason why they would depose falsely

against him. The witnesses are therefore found

reliable and trustworthy. The delay of one day in

lodging the FIR stands explained by the nature and

circumstances of the case. The shocked father of

the victim girl was bound to disbelieve the ill

fate of the victim till all hopes of her safe
20

return vanished.

19. In view of the aforesaid discussions

and findings I am of the considered opinion that

the trial court has rightly found the charges

proved against the appellant beyond any reasonable

doubts.

20. Coming to the question of sentence,

it is noticed that the appellant was aged about 27

years at the time of alleged occurrence and

although it is established by circumstantial

evidence as discussed above that he was the person

involved with the offence, the lack of any direct

evidence persuades me not to opt for the extreme

penalty of death sentence. The offence was barbaric

and against a hapless child but without

premeditation and any motive because the

prosecution has also denied any previous enmity.

There is nothing on record to show that the

appellant is incapable of reform in future. Hence,

Considering the aforesaid aspects, I am not

inclined to award death sentence to the appellant.

21. In the facts of the case, following
21

the Supreme Court judgment in the case of Swami

Shraddanand @ Murali Manohar Mishra Vs. State of

Karnataka, J.T. 2008 (8) SC 27, I direct that the

appellant shall not be released from prison till he

completes 20 years of actual imprisonment. The

reference is answered in negative. The appeal is

dismissed with the aforesaid modification in

sentence.

(Shiva Kirti Singh, J)

(S.M. Mahfooz Alam,J)

(S.M. Mahfooz Alam,J)

Patna High Court
Date the….September, 2008
NAFR/PERWEZ
22