High Court Patna High Court

Raju Singh @ Rajeev Ranjan Singh @ … vs State Of Bihar on 21 November, 2008

Patna High Court
Raju Singh @ Rajeev Ranjan Singh @ … vs State Of Bihar on 21 November, 2008
Author: Smt. Mridula Mishra
            DEATH REFERENCE No.17 OF 2007

                           ***

STATE OF BIHAR———————————-APPELLANT
Versus

1. BISHWANATH SINGH, SON OF LATE SARVAJEET SINGH

2. PARVATI DEVI, WIFE OF LATE JHURI KAHAR
BOTH RESIDENTS OF VILLAGE KARUP, P.S. KARGAHAR,
DISTRICT ROHTAS ——————————RESPONDENTS

With
CR. APP (DB) No.1463 of 2007
RAM PRIT SINGH, SON OF LATE SARVAJEET SINGH, RESIDENT OF
VILLAGE KARUP, POLICE STATION KARGAHAR, DISTRICT
ROHTAS —————————————–APPELLANT
Versus
THE STATE OF BIHAR—————————–RESPONDENT

With
CR. APP (DB) No.1480 of 2007
RAJU SINGH @ RAJEEV RANJAN SINGH @ RAJEEV RANJAN, SON OF
RAMPRIT SINGH, RESIDENT OF VILLAGE KARUP, P.S. KARGAHAR,
DISTRICT ROHTAS———————————APPELLANT
Versus
STATE OF BIHAR———————————RESPONDENT
With

CR. APP (DB) No.1481 of 2007
PRADEEP KUMAR @ PRADEEP KUMAR SINGH, SON OF VISWANATH
SINGH RESIDENT OF VILLAGE KARUP, P.S. KARGAHAR, DISTRICT
ROHTAS —————————————–APPELLANT
Versus
STATE OF BIHAR———————————RESPONDENT
With

CR. APP (DB) No.1499 of 2007

1.PARVATI DEVI, WIFE OF LATE JHURI KAHAR

2.BISHWANATH SINGH, SON OF LATE SARVAJEET SINGH,
BOTH RESIDENTS OF VILLAGE KARUP, P.S. KARGAHAR,
DISTRICT ROHTAS ——————————-APPELLANTS
Versus
STATE OF BIHAR———————————RESPONDENT

***

Reference made by Sri Umesh Chandra Mishra, Additional
District & Sessions Judge (Fast Track Court No.5), Rohtas
at Sasaram vide letter no.101 dated 4.12.2007 and Criminal
Appeals against the judgment dated 27.11.2007 and order
dated 30.11.2007 in Sessions Case No.251/1999/Trial
No.83/2007
***

For the Appellants: Mr. Kanhaiya Prasad Singh,
Sr. Advocate with
2

M/s Ashutosh Kumar, Atal Bihari &
Jyotasana, Advocates

For the State : Mr. Lala Kailash Bihari Prasad,
Sr. Advocate

For the Informant : Mrs.Anjana Prakash, Sr. Advocate with
Mr. Rakesh Kumar Sinha, Advocate
***

P R E S E N T

THE HON’BLE JUSTICE SMT. MRIDULA MISHRA
THE HON’BLE MR.JUSTICE SYED MD.MAHFOOZ ALAM
***

Mridula Mishra, J. Death Reference No.17 of 2007 has been referred by

the trial court to the High Court for confirmation of

death sentence awarded by Sri Umesh Chandra Mishra,

Additional District & Sessions Judge (Fast Track Court

No.5), Rohtas at Sasaram to appellants, namely, Parvati

Devi & Bishwanath Singh in Sessions Case No.251/1999

/Trial No.83/1999 for the offence under Section 302 of the

Indian Penal Code (in short, “I.P.C.”). Besides their

conviction and sentence under Section 302 of the I.P.C.,

these two appellants have also been convicted under

Section 364/34 and Section 201/34 of the I.P.C. but no

separate sentence has been awarded to them since they have

been awarded death sentence. Other criminal appeals have

also been preferred against the same judgment and order of

conviction and sentence by Ram Prit Singh (Cr. Appeal No.

1463 of 2007), Raju Singh @ Rajeev Ranjan Singh @ Rajeev

Ranjan (Cr. Appeal No.1480 of 2007) and Pradeep Kumar @

Pradeep Kumar Singh (Cr. Appeal No.1481). For their

conviction under Sections 302/34, under Section 364/34 and

under Section 201/34 of the I.P.C. all these appellants
3

have been sentenced to rigorous imprisonment for life and

fine of Rs.5000/-, for conviction under Section 363/34

they have been sentenced to R.I. for ten years and fine of

Rs.3000/- as well as for their conviction under Section

201/34 of the I.P.C. they have been sentenced to R.I. for

three years and fine of Rs.1000/-. In case of default in

payment of fine the appellants have been directed to

undergo simple imprisonment for six months and three

months, respectively.

2. Nandeshwar Singh (P.W.7) is the informant of

Kargahar P.S. Case No.77/95. His fardbeyan was recorded by

the Officer Inchrge of Kargahar P.S., Sri Ram Bharosha Das

(P.W.11) on 6.6.1995 at 8.15 A.M. The fardbeyan discloses

that the marriage of Arvind Singh younger brother of the

informant was going to be solemnized on 6.6.95. On this

occasion, his relatives and family members had assembled

in the evening of 5.6.95 and feast was going on in the

night of 5/6.6.1995. The wife of the informant Dahrmsheela

Devi (P.W.8) had made her son Vishal aged about two and

half years, sleep on the roof of the house after feeding

him milk and at least 6-7 children of other family members

were also sleeping on the roof of the house of the

informant. At about 11 P.M. when P.W.8 wife of the

informant again went to see her child she did not find him

on the roof of the house, and search was made here and

there; then she informed the informant but the child

Vishal aged about two and half years was not found. The

fardbeyan of the informant discloses that he suspected

that some unknown persons had kidnapped his child Vishal

with intention to kill him. On the basis of aforesaid

fardbeyan, Kargahar P.S. Case No. 77/95 was registered
4

under Section 364 of the Indian Penal Code. The fact of

the case discloses that subsequently, on the same day i.e.

6.6.1995 at 6 O’ clock in the evening, the dead body of

the son of the informant, namely, Vishal was found and

Sections 302 and 201 of the I.P.C. were added.

3. The police, who arrived at the place of occurrence,

during course of investigation, found the dead body of

child lying on the platform of Shiv Mandir near the well.

It was informed to the Investigating officer by the

villagers that the dead body was found in a well and it

was taken out. The inquest report prepared by the

Investigating Officer does not show that the dead body was

taken out in presence of the Investigating Officer rather

it was already on the platform of the Shiv Mandir. The

dead body of the child was sent for post mortem

examination. The post mortem was conducted by Dr. Srikant

Prasad, (P.W.10, who was posted as Assistant Professor of

Skin & V.D., N.M.C.H, Patna. The post mortem report which

has been marked as Ext.3 discloses that the dead body was

received for post mortem at 9.45 A.M. on 7.6.1995. It was

first seen by P.W.10 at 10.30 A.M. on the same day and

post mortem commenced at 11 A. M. on 7.6.1995. At the time

of post mortem examination it was found that the dead body

is of male child aged about two and half years. No rigor

mortis could be ascertained. The face of the deceased was

swollen, abdomen disturbed, greenish coloration of skin on

the face and abdomen was found. Blood was found oozing

through nostrils but no external injury was found on the

dead body. Since on dissection, the cause of the death

could not be ascertained by P.W.10, as such the viscera

was presented for forensic examination and it was sent to
5

the Forensic Science Laboratory. The report of Forensic

Science Laboratory has been marked as Ext.6. Ext.6

discloses that it was not a case of poisoning as no

metallic, alkaloidal, glycosidal, pesticidal or volatile

poison could be detected in the dark-brown fluid.

4. P.W.10 doctor, who conducted post mortem examination

of the dead body, has stated in his deposition that since

cause of death, in his opinion, could not be ascertained,

viscera was preserved for forensic examination. He

assessed that time elapsed since death to post mortem

examination as within 32 to 72 hours. P.W.10 has further

stated that time in vanishing the entire rigor mortis was

complete within 36 hours. It starts disappearing from six

hours of death. Since, in sum and substance, the evidence

of P.W.10 is that cause of death could not be ascertained,

as such he could not mention – whether it was a case of

homicidal death. Considering Exts. 3 and 6 and the

evidence of the doctor (P.W.10)), it is difficult to hold

that it was a case of homicidal death.

5. The prosecution, in order to prove charges framed

against the accused persons, examined altogether 11

witnesses. The evidence of the doctor (P.W.10) has already

been discussed above. P.W.1 Md. Ahsamuddin Khan, who is a

formal witness, has proved Ext.1 formal F.I.R; other

witnesses examined by prosecution are P.W.2 Amrendra

Singh, P.W.3 Shyamji Singh, P.W.4 Harendra Singh, P.W.5

Shankar Dayal Singh, P.W.6 Chandradeo Singh, P.W. 7

Nandeshwar Singh and P.W.8 Dharmsheela Devi. P.W.7 and

P.W.8 are parents of deceased, the unfortunate boy Vishal.

P.W.7 is informant of this case.

6

6. P.W.2 has admitted in paragraphs 2 and 10 of his

evidence about his relationship with the informant. P.W.3

has also admitted in paragraphs 2 and 21 of his evidence

about his relationship with the deceased as well as the

informant. P.W.8 is none else than mother of the deceased

and wife of the informant. P.W.4 has also admitted his

relationship with informant in paragraph 6 of his

evidence. P.W.5 Shyamji Singh has admitted his

relationship with the informant and the wife of the

informant. He is maternal uncle of P.W.8. P.W.4 is cousin

of the informant. P.W.4 has admitted in paragraph 6 of his

deposition that he is related as brother of the informant.

P.Ws. 5 and 6 are own brothers. They also have admitted in

paragraph 6 and paragraph 1, respectively, of their

evidence about their relationship. Their evidences go to

show that they are very closely related to the informant.

P.W.7 is father and P.W.8 is the mother of the deceased.

7. The first contention of the counsel appearing for the

appellants is that this is a case in which there is no

direct evidence either on the point of taking away the

victim from the roof of the informant’s house by anyone or

giving the child to the accused persons by Parwati Devi

who has been awarded death sentence for her conviction

under Sections 302 and 364/34 of the Indian Penal Code. No

other person than family members closely related to the

informant has come forward to support the case of the

prosecution on the point of circumstance to show

involvement of the accused persons. Even the

circumstances, which have been brought by the prosecution

by way of evidence of the witnesses, suggest that there

are so many missing links in between the alleged taking
7

away of the victim boy from the roof and finally in

recovery of the dead body on the next day. There is

admitted enmity between the witnesses and the accused

persons. In paragraph 11 of his evidence, P.W.2 has

admitted enmity with appellant Bishwanath Singh. P.Ws. 7

and 8 have admitted enmity in paragraphs 10 and paragraph

7 of their respective evidence. All these witnesses have

admitted that Bishwanath Singh was made accused in a

criminal case under Section 377 I.P.C. Victim was Jitendra

Singh and P.W.7 was the informant of the case. Other

persons were named as witnesses in this case. In that

case, Bishwanath Singh was finally acquitted of the

charge. Subsequently, Bishwanath Singh’s son was killed in

which criminal case was instituted by Bishwanath Singh and

these witnesses were named as accused in the case.

8. Mr. Kanhaiya Prasad Singh, Senior Advocate appearing

for the appellants has stated that in the given background

of the case where all the prosecution witnesses are

partisan and closely related to each other and that also

when they have deposed in the background of admitted

enmity with the accused persons, how reliance can be

placed on their evidence for conviction of the appellants,

when circumstances have not been proved by them, beyond

reasonable doubt.

9. The evidence of P.W.2 is that in the evening of

5.6.1995 pre-marriage celebrations were being solemnized

of his cousin Arbind Singh. In that connection he went on

the roof of Nandeshwar Singh. He had gone there to spread

carpet along with Rameshwar Singh to make space for

dinner. Children who were sleeping at that time on the

eastern side of the roof of the house were brought to
8

the western sides. Carpet was being spread over the roof

for the feast of the guests. After completion of the Ist

round of feast, Parwati Devi had removed the plates for

cleaning the ground. She continued to do her work, for

sometime, but subsequently, when searched, she was found

missing. Dinner completed at 11 P.M. and then mother of

Vishal came on the roof of the house and searched him, but

he was not found. She informed her husband P.W.7 about

missing of the child. P.W.7 along with others started

searching the child here and there but he was not found.

It has been admitted by P.W.2 that on disappearance of the

child, they had suspicion against Bishwanath Singh and

others, who are inimical to the informant but out of fear,

their names were not disclosed, even before the police.

Evidence of P.W.2 is that in the night of occurrence,

there were near about 100 persons assembled for dinner.

This has been admitted by P.W.2 that he came down from the

roof only when dinner completed at 11 O’ clock but till

then he had no knowledge about the disappearance of the

child. It has also come in the evidence of this witness

that the place from where the dead body of the child was

recovered, is also within the temple premises. He had also

admitted that he did not disclose names of the accused

persons to any one due to apprehension that the child

might be killed.

10. P.W.3 Shyamji Singh is the maternal uncle of P.W.8

i.e. mother of the deceased. His evidence is that at about

9.30 P.M. he had gone to ease himself. When he was

returning back he saw Bishwanath Singh, Ramprit Singh,

Raju Singh and Pradeep with a child on the shoulder of

Bishwanath Singh. They were going towards north of the
9

village. He enquired from Bishwanath Singh as to where he

was going and he replied that the child is being taken for

some treatment. Thereafter he came at the Dalan of the

informant (P.W.7), took his dinner and after taking dinner

he went to sleep. When he was at his house he heard the

alarm that Vishal has disappeared. He has admitted in his

evidence that he took dinner in the last batch near about

11 O’ clock. After coming to his house, he did not meet

anyone. On the next day in the morning he remained at his

residence till 11 O’ clock and only when Investigating

Officer came he went at the door of Nandeshwar Singh. This

witness, who is maternal uncle of P.W.8 and very close to

the informant, did not go to enquire about the child till

11 A.M. on the next date even after hearing the rumour

about disappearance of the child and also having seen

accused Bishwanath Singh with a child at 9 O’ clock. He

did not disclose this fact to anyone that he has seen

Bishwanath going with a child. In court he has not

disclosed that the dead body of the child which was

discovered on the next day in the evening, was of the same

child whom he had seen on the shoulder of Bishwanath

Singh.

11. P.W.4 Harendra Singh is another eye-witness who had

also claimed to have seen Bishwanath and other accused

with a child in the night of occurrence. P.W.4 has deposed

that on 5.6.1995 at 9.00 P.M. when he was going to ease

out, he saw Ramprit Singh, Bishwanath Singh, Raju Singh

and Pradeep Singh going towards north in haste. Bishwanath

Singh had a child on his shoulder. The child was wrapped

in a cloth. On that very night at about 11 O’ clock alarm

was raised regarding disappearance of the child of
10

Nandeshwar Singh. On the next day the dead body of the

child was recovered from well in his presence. The Inquest

report was prepared by the Sub-Inspector on which he and

one Sant Bilash Singh put their signatures, (Exts. 2 and

2/4). The evidence of this witness P.W.4 is that

Nandeshwar Singh is related to him as brother, as per

village relationship. He went to the house of Nandeshwar

Singh at 8 O’ clock to attend the feast. Thereafter he

came from his house. In paragraph 1 of his deposition

P.W.4 has stated that he saw Bishwanath Singh and others

at about 9 P.M. with the child, when he was going to ease

out. This goes to show that after taking dinner he went to

ease out and seen Bishwanath and others with child. P.W.4

has further deposed that he had seen the accused persons

in the flash of the torch light. What makes his statement

doubtful that even though he came to know about the

disappearance of the child in the night itself he did not

go to the house of accused persons to verify as to who was

that child and where the child was taken away. He did not

disclose this fact to anyone that he had seen Bishwanath

Singh carrying a child. In paragraph 11 he has stated that

in that very night at 11.30 P.M. he met Nandeshwar Singh

(P.W.7) but he did not disclose this fact to him. In

paragraph 12 of his deposition he has stated that for the

first time he made such statement before the Investigating

Officer after one and half months of the occurrence. In

paragraph 6 P.W.4 has admitted that during this period he

has remained in the village itself. This witness has also

not stated that the child whose body was recovered on the

next day was same whom he saw in the company of the

accused. In sum and substance, on consideration of the
11

evidence of P.Ws. 3 and 4 it transpires that the identity

of the child who was seen in the company of the accused

persons has not been established.

12. So far as P.W.5 Shankar Dayal Singh is concerned,

his evidence is that till 11 O’ clock in the night of

5.6.1995 he was on the roof of Nandeshwar Singh where

child was sleeping. In the night when Parvati was not

found on the roof of the house, he went to her house

because she had left without taking meal. His evidence is

that when the dinner was going on, Parvati Devi was

frequently coming from downstairs to upstairs because she

was engaged for cleaning work. Except this, there is

nothing in the evidence of P.W.5 to connect Parvati with

kidnapping of victim child.

13. P.W.6 Chandradeo Singh in paragraph 10 of his

evidence has admitted that in the night of the occurrence

no one had seen the child being taken away by anyone. It

has been admitted by him that immediately after

disappearance police was not informed. This question was

put to him as to whether child was on the roof when he had

gone to take the meal his answer was that he did not

notice it. So there is no specific evidence in deposition

of P.W.6 that either he had seen Parvati Devi taking away

the child or doing any suspicious act to connect her with

disappearance of the child, except that in between the

completion of dinner she disappeared. For the first time

disappearance of child was noticed when P.W.8 had gone to

feed milk to her child, till then no suspicion was made

against Parvati that she kidnapped the child.

14. P.W.7 Nandeshwar Singh is the informant of this

case. His evidence is that till the dinner was finished no
12

one had taken notice of disappearance of the child. At 11

O’ clock in the night when his wife came on the roof for

feeding the child Vishal and he was not found, then only

search was made at several places. He has also admitted

that children sleeping in the eastern side of the roof of

the house were removed to the western side but it has not

been stated that Parvati, in any manner participated in

removing children from eastern to western side. The

evidence of P.W.7 is that Parvati, while on the roof was

collecting plates when dinner was going on. He has also

stated that since Parvati Devi without informing his

family members left the place, he had confirm opinion that

she had taken away the child and given him to Bishwanath

Singh, with whom he has enmity. P.W.7 has not stated in

his evidence that Parvati was seen either in lifting or

taking away the child and giving the child to the accused

persons or to any one in conspiracy with other accused.

There is no evidence to show that there was any

consultation in between Parvati and Bishwanath for

kidnapping of the child.

15. P.W.8 Dahrmsheela Devi, mother of the deceased is

also not specific on the point of kidnapping. She has

stated that she laid her son to sleep on the roof at 7 O’

clock in the night. Thereafter, she became engaged in

other works. Thereafter she went on the roof to feed the

child at about 11 P.M. and then only she detected that her

child was not present. She has stated that search was made

in the village in the night but has not disclosed the

places where search was made. From the evidence of P.W.8

as well evidence of P.W.4 and P.W.3 it transpires that in

spite of disappearance of a child, the normal activities
13

were going on in the family peacefully. P.W.8 has

admitted that on 6.6.95 in the evening Barat of his

bother-in-law went for solemnization of marriage, and

family members joined the Barat party.

16. Counsel for the appellants has submitted that the

evidence of P.Ws. 3 and 4 that they saw the accused

persons in the company of a “child” at 9 P.M. to 9.30 P.M.

in the night of 5.6.95 is not sufficient to fasten the

accused persons with the charge of Section 364 of the

Indian Penal Code for the reason that these witnesses have

not stated even in the court that the child with whom they

saw accused persons was the child who disappeared and

subsequently whose dead body was recovered from well.

Since identification of the child itself has not been

established, the accused persons cannot be held guilty of

kidnapping of the child whose dead body was recovered on

the next day. For roping the accused persons with the

charge of Section 364/34 of the Indian Penal Code, it was

essential that identity of the kidnapped child should have

been established. It has been submitted by the counsel for

the appellants that this is a case where there is no

direct evidence either on the point of kidnapping or on

the point of murder of child Vishal. This is a case in

which conviction is based on circumstantial evidence. So

far as conviction under Section 302 of the I.P.C. is

concerned, for that there was no evidence on record as

none of the witnesses has stated that the appellants have

killed the child. The evidence of the doctor (P.W.10) as

well as Exts. 3 and 6 on record shows that the cause of

death was not ascertained. Unless it is proved that it was

a case of homicidal death in which the appellants
14

participated, they could not have been convicted under

Section 302 of the I.P.C. The trial court has convicted

the appellants merely on conjectures, surmises and

presumptions. There being no legal evidence to connect the

appellants with the death of the child, the judgment of

the trial court for their conviction under Section 302 of

the I.P.C. is against the evidence on record and such

judgment must be set side by this Court.

17. Counsel for the appellants has further submitted

that so far as Section 364 of the I.P.C. is concerned it

is based on circumstantial evidence. In a case of

circumstantial evidence, it is well settled that the

circumstance from which conclusion of guilt is drawn

should be fully proved and such circumstance must be

conclusive in nature. All the circumstances should be

complete and there should be no lacuna in the chain of

circumstance. The circumstances must be consistent and

pointing towards only hypothesis of the guilt of the

accused and are totally inconsistent with their innocence.

In the present case, there are many gaps in the chain of

the circumstances. The first gap is that no one had seen

Parwati Devi taking away the child. Second gap is that no

one had seen Parvati Devi either before or after the

occurrence in the company of the accused. No one had seen

Parvati giving child to any one or to accused persons.

The fact is that Parwati was arrested from her house on

the next day. This conduct of Parwati shows that she did

not have any knowledge about occurrence. A case which is

based on circumstantial evidence if there are so many

missing links to connect the accused with kidnapping of
15

the victim and finally with his murder, there cannot be

any conviction.

18. Mr. Lala Kailash Bihari Prasad, counsel for the

State has stated that the conduct of Parvati is first

circumstane to show her involvement in the disappearance

of the child. Parvati, as per evidence of the prosecution

witness and the prosecution case, was engaged for throwing

away the eaten-plates. She worked for some time and in the

mid way she disappeared without informing anyone. This

conduct indicates that both child and Parvati disappeared

simultaneously. It has further been submitted that this

circumstance against Parvati connects her with Bishwanath

Singh who was seen by P.W.3 and P.W.4 with a child. These

circumstances which surfaced in the evidence of

prosecution witnesses, were put to the accused persons

when their statement was recorded under Section 313 of the

Cr.P.C. but they failed to explain these circumstances.

Except simple denial no explanation came from the accused.

This is also a circumstance to connect them with crime.

19. I find that the circumstances on which reliance is

being placed by State Counsel were, in fact, not placed

before the accused when their statements were being

recorded under Section 313 of the Cr.P.C. This

circumstance was not put to Parvati Devi as to why she

left the place without informing family members, when she

was engaged for doing the cleaning work and throwing away

the eaten-plates. The circumstance which was put to the

accused at the time of recording statements under Section

313, Cr.P.C. was that they participated in killing of the

child though this circumstance has not come in the

evidence of any of the prosecution witnesses. None of the
16

prosecution witnesses have stated that they saw the

accused persons participating in the murder of the

deceased. In case, circumstance would have been legally

placed to the accused persons then only non-explanation

could have been taken as a circumstance against them.

Circumstance relied upon by State Counsel in order to show

their guilt, is insufficient and chain of circumstances is

not complete.

20. Mrs. Anjana Prakash, Senior Advocate, who appeared on

behalf of the informant, has based her submission on

motive. She has stated that in a case of circumstantial

evidence, motive of the accused persons plays a vital

role. On account of admitted enmity accused persons had

motive to commit offence. The enmity is so strong that

P.W.2, P.W.3, P.W.4 and P.W.5 were again made accused in a

subsequent case filed by Bishwanath because of this

motive, disappearance of the child connects the accused

with the alleged occurrence specially when P.Ws. 3 and 4

had seen Bishwanath Singh with the child in the night of

occurrence and immediately thereafter the child was found

missing in continuation of the chain of circumstances on

the next day the dead body was found. I do not find this

submission convincing for the reason that the motive or

enmity, if accepted, it cuts both ways. There can be

motive for false implication also.

21. Now the next question which arises for consideration

is whether it was a fit case in which death sentence could

have been awarded to Parvati and Bishwanath. Only

evidence which has come against appellant Parwati is that

she was engaged for cleaning and throwing away the eaten-

plates on 5.6.95. P.W.8 in her evidence has stated that
17

normally, she was not working as house-maid but for that

very day she was engaged for doing the cleaning work. This

is also a circumstance which raises suspicion regarding

presence of Parvati in the house on 5.6.95. Even if the

evidence of the prosecution witnesses is accepted that

Parvati was engaged for cleaning work, then the question

which falls for consideration is as to whether the fact

that she simply left the work without completing it, can

connect her with the kidnapping of the child as well as

for killing of the child. There is no eye-witness on this

point. It has come in the evidence of the prosecution

witnesses that Parvati was more than 50 years of age at

the time of occurrence and if there is such lapses

attributed to her – whether this can be considered as

circumstance to connect her with disappearance of the

child or alleged killing of the child. The evidence

against appellant Bishwanath Singh which connects him with

disappearance of the child is in deposition of P.W.3 and

P.W.4. P.W.3 is very much close to the informant and his

wife. He has even admitted that after he saw Bishwanath

Singh going with child and he remained in the house of

informant till 11 O’ clock, when alarm was raised

regarding disappearance he did not disclose this fact to

anyone. He came to his house, remained sitting in his

house on the next day till 11 A.M. For the first time on

the next date when he came to informant’s house, on

arrival of the I.O. he did not disclose this fact to

anyone. So far as P.W.4 is concerned, in the night when

he heard alarm he went to the house of the informant and

till 11.30 P.M. he remained in the company of P.W.7. He

did not disclose that he had seen the accused persons
18

carrying a child. He disclosed this fact for the first

time after one and half months that he had seen Bishwanath

Singh in the night of occurrence going with a child. How

relying on such evidence anyone can be convicted and

sentenced to death. I am conscious of the fact that for

proving the crime, it is not necessary that it must have

been seen being committed by witnesses but it is very much

essential that all the circumstances must be proved by

direct or ocular evidence by the persons who have seen

either full or any part of the commission of the

occurrence. What is required that if vital evidence is not

disclosed immediately, it creates doubt and the benefit of

this doubt always goes to the accused. Considering these

aspects of the matter, specially when the evidence is not

sufficient even for conviction, it cannot be held that the

accused persons could have been awarded death sentence. By

no stretch of imagination, present case on account of

fragile and scanty evidence can be brought in the category

of “rarest of the rare cases”. The circumstances are

tilted towards the innocence of the accused.

22. For the reasons aforementioned, I hold that the

prosecution has not been able to prove the charges framed

against the appellants either under Section 302 or 302/34

of the I.P.C. as well as under Section 364/34 of the

Indian Penal Code. Not being found guilty of the charges

framed against the appellants, they are acquitted of the

charges framed by the trial court. As a result, Death

Reference No.17 of 2007 is answered in the negative.

Criminal Appeal Nos. 1463 of 2007 (DB), 1480 of 2007 (DB),

1481 of 2007 (DB) and 1499 of 2007 (DB) are allowed and

the conviction and sentence passed against the appellants,
19

namely, Ram Prit Singh, Raju Singh @ Rajeev Ranjan Singh @

Rajeev Ranjan, Pradeep Kuamr @ Pradeep Kumar Singh,

Parvati Devi and Bishwanath Singh are set aside. The

appellants who are on bail, are discharged from the

liability of their bail bonds. Since Parvati Devi and

Bishwanath Singh, who are in custody, have been awarded

death sentence, they are directed to be released

forthwith, if not wanted in any other case.

(Mridula Mishra, J.)

Syed Md. Mahfooz Alam, J. I agree.

(Syed Md. Mahfooz Alam, J.)

Patna High Court, Patna
The 21st November, 2008
A.F.R. (B.T.)