High Court Patna High Court

Shailesh Kumar vs State Of Bihar on 23 September, 2011

Patna High Court
Shailesh Kumar vs State Of Bihar on 23 September, 2011
Author: Shyam Kishore Sharma
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                      Criminal Appeal (DB) No.407 of 2005

Against the judgment of conviction and order of sentence dated 29.4.2005
passed by 7th Addl. Sessions Judge, Gaya in Sessions Trial
No.89/2003/136/2003
===========================================================
Shailesh Kumar                                      .... .... Appellant
                                 Versus
State of Bihar                                      .... .... Respondent

===========================================================
Appearance :

For the Appellant : Mr. Abhimanyu Sharma,Advocate
Mr. Shishir Kumar 1, Advocate
For the State : Mr. Ashiwini Kumar Sinha, APP
===========================================================
CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA
and
HONOURABLE MR. JUSTICE VIKASH JAIN

ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA)

In this appeal the appellant Shailesh Kumar has challenged the

judgment of conviction and order of sentence dated 29.04.2005 passed by the

learned 7th Additional Sessions Judge, Gaya in Sessions Trial

No.89/2003/136/2003 whereby and whereunder the appellant has been

convicted under Section 302/34 IPC and 27 of the Arms Act and has been

sentenced to undergo R.I. for life term for the offence under Section 302 IPC

and he has been further sentenced to undergo R.I. for three years for the

offence under Section 27 of the Arms Act. The sentences have been ordered to

run concurrently.

2. Fardbeyan (Exhibit 4 ) relates to an occurrence dated 1.5.2002

which was recorded against one unknown male and one unknown female on

the basis of fardbeyan of Havildar Bandan Oraon (not examined) by Inspector

Raj Kumar Singh officer-in-charge, Kotwali P.S., Gaya(not examined) at 3.30
Patna High Court CR. APP (DB) No.407 of 2005 dt.23-09-2011

2

A.M. on 1.5.2002 wherein the informant has stated that he was at patrolling

duty along with Home Guard Constable No.14559 Baldeo Yadav (deceased),

Home Guard Constable No.11673 Jagdeo Yadav( not examined ) and Home

Guard Constable No.11445 Baleshwar Yadav and the said Home Guards in

course of patrolling arrived at Jehanabad More at 3.00 A.M. in the night. At

that time Jagdeo Yadav went towards east of the road whereas Baldeo Yadav

went towards west of the road and Baleshwar Yadav remained on the road.

In the meanwhile, a boy and a girl came up on the road and Baldeo Yadav

signaled them to stop and wanted to know their identity and their

relationship and Baldeo Yadav (deceased) went towards the boy. The boy

and girl wanted to escape and Baldeo Yadav tried to catch him. On this the

boy took out a pistol from his waist and fired at Baldeo Yadav and Baldeo

Yadav fell down. Again the boy wanted to fire, but he was chased and so he

escaped. Balehswar Yadav fired from his rifle, but the boy and girl went

towards North and they were chased to some distance. Despite all efforts,

they could not be located. Baldeo Yadav was injured. He was taken to

hospital. The boy appeared to be the age of 20-22 years. Fardbeyan resulted

in Kotwali P.S.Case No.119 of 2002 under Sections 307/314/333/353/34

IPC and 27 of the Arms Act. Formal FIR (exhibit 5) and seizure list were

prepared. The seized articles including the empty cartridge and bloodstained

sample were sent for examination to Forensic Science Laboratory,

Bihar,Patna and reports were received. A test identification parade was

organized and T.I. parade chart (Exhibit-1) was prepared by PW4 Sri

Mritunjay Kumar Singh, Judicial Magistrate. In course of treatment the

injured Home Guard Constable Baldeo Yadav died and Section 302 IPC was

added on 3.5.2002. The case was investigated into and after completion of
Patna High Court CR. APP (DB) No.407 of 2005 dt.23-09-2011

3

investigation, charge sheet was submitted against this appellant and one

Rupa.

3. The case of the co-accused Rupa Kumari in the midst of trial was

transferred to Juvenile Justice Board. Trial was faced only by the appellant.

The charge was framed under Section 302, 304 IPC and 27 of the Arms Act.

4. After framing of charges evidences of altogether six witnesses

have been recorded, out of whom PW1 Rekha, PW2 Munni are the members

of a brothel where allegedly the appellant on the previous night stayed with

co-accused Rupa and further they were found missing from the brothel. PW3

Baleshwar Prasad Yadav, a Home Guard Constable has stated that he was on

patrolling duty in the night of the alleged occurrence along with the

deceased. PW4 Shri Mritunjay Kumar Singh is the Judicial Magistrate of Gaya

who have conducted the T.I. parade of the accused Shailesh Kuamr. PW5 Dr.

Arvind Kumar, Professor and Head of Department of Forensic Medicine,

Magadh Medical College, Gaya, who on 1.5.2002 has conducted the post

mortem examination of the dead boy of the deceased Baldeo Yadav and

found a wound of injury 5″ x 2 ½” and oral cavity present at the left side of

the face with exposed oral cavity. It has also been indicated that the death is

caused on account of fire arm injury. From the neck of the deceased a

metallic bullet was recovered and the factum of death further supported

from the inquest report (Exhibit -7). Death of Baldeo Yadav caused by

firearm has not been even challenged.

5. The prosecution has examined six witnesses, they are PW1

Rekha, PW2 Munni, PW3 Baleshwar Prasad Yadav, PW4 Shri Mritunjay

Kumar Singh, Judicial Magistrate, Gaya, PW 5 Dr. Arvind Prasad and PW 6

Indradeo Singh, Advocate’s Clerk. The prosecution has not able to prove the
Patna High Court CR. APP (DB) No.407 of 2005 dt.23-09-2011

4

culpability of the evidence brought on record. The prosecution is also not

able to prove the culpability of the co-accused in the offence. Neither the

informant nor the Investigating officer has been examined.

6. In the present case, T.I. parade of the accused was conducted

on 8.5.2002 by PW4. PW 4 at that time was posted as Judicial Magistrate, Civil

Courts, Gaya and he was deputed by the Chief Judicial Magistrate to conduct

test identification parade of Shailesh Kumar, the accused of Kotwali P.S.Case

No.119/20002. For that purpose he went to Jail and after completing all

formalities for holding T.I.parade he asked the witnesses to identify the

accused persons. PW3 Baleshwar Prasad Yadav identified the accused person

as assailant. Rekha PW1, Munni PW 2 have identified the accused. The

identification of accused by Rekha and Munni was in the capacity that

Shailesh Kumar visited the brothel which was run by PW1 and in that

capacity they have attended the T.I. parade.

7. The prosecution case is in two parts. On one part the

evidence has been brought that just in the night of occurrence Shailesh

Kumar gone to the brothel of PW1 and 2 and Rekha ( PW1) has made her

statement that on the night of occurrence the accused visited the brothel

and stayed with Rupa and in the night he fled away with Rupa and

therefore, PW 1 and PW 2 identified the accused only in the capacity of

brothel visitor. PW 4 Sri Mritunjay Kumar Singh, Judicial Magistrate, Gaya

has formally proved the T.I.Parade. PW 6 has proved certain documents and

on the basis of his evidence Inquest Report, FIR etc., have been marked.

Thus the prosecution has been relied upon PW 3, who has stated that on

1.5.2002 during patrolling he was on duty at 3.00 P.M. and at that time

Bandhan Oraon, informant (not examined), Jagdeo Yadav (not examined)
Patna High Court CR. APP (DB) No.407 of 2005 dt.23-09-2011

5

and Baldeo Yadav ( deceased) were also there and they were on duty. At

that very moment the boy and girl came there and PW 3 wanted to ascertain

their identity. when the boy tried to escape, Baldeo Yadav made effort to

overpower him, then he was retaliated by the boy who tried to escape and

the boy fired causing injury to Baldeo Yadav. PW 3 came to know later on

that it was the appellant who has fired and the girl was Rupa.

8. PW 3 has identified the accused in Court and his deposition

was recorded on 23.2.2004 and the occurrence is of 1.5.2002. This PW 3 had

earlier failed to identify the accused when he has participated in the T.I.

Parade on 8.5.2002 and that was just after a week of occurrence. In front of

the Judicial Magistrate (PW 4), PW 3 failed to identify the accused Shailesh

Kumar. He had identified the accused in the dock. Such identification cannot

be considered true identification in view of the contrary nature of

identification by the witnesses. Identification for the first time in Court needs

support from the identification at the T.I. parade. When both are in

contradiction, then a doubt is created regarding the manner of identification.

In the present case, the doubt has further compounded from the fact that PW

3 was given an earlier opportunity to identify, but there he has failed to

identify and this fact has been noted by the Judicial Magistrate. Hence, his

identification in Court cannot be evidence which can be relied upon. Except

the evidence of PW3 who has not identified the accused in T.I. parade there is

no evidence at all on the basis of which it can be said that the appellant in any

manner has participated in the occurrence.

9. Learned counsel for the appellant has drawn our attention towards

an error of record committed by the trial court where he has noted that PW 3

has identified the accused. T.I. Chart has been fully discussed by PW 4 and he
Patna High Court CR. APP (DB) No.407 of 2005 dt.23-09-2011

6

in paragraph 1 of the judgment has detailed the manner of identification

where he has stated that Baleshwar Prasad Yadav has not identified the

accused. This oral version of the witness PW 4 is supported by the T.I. chart.

Hence, it appears that the noting in the judgment regarding identification by

PW 3 is nothing but an error of record. On this very error of record only order

of conviction has been based. Except this there is no evidence at all by which

the appellant can be linked with the offence. Thus, the judgment of conviction

is held to be improper and illegal.

10.In the result the judgment of conviction and order of sentence is

set aside and the appeal is allowed. The appellant is acquitted of the charges.

Let the appellant be released from custody forthwith, if not wanted in any

other case.

Patna High Court                                          (Shyam Kishore Sharma, J.)
Dated, the 23rd September, 2011
NAFR
Chandran
                                                                 (Vikash Jain, J.)