High Court Patna High Court

Ram Chandra Yadav vs State Of Bihar on 14 July, 2011

Patna High Court
Ram Chandra Yadav vs State Of Bihar on 14 July, 2011
Author: Smt. Anjana Prakash
                                         1




                         Criminal Appeal (SJ) No.223 of 1997

                    [Appeal against the judgment and order dated
                    29.7.1997 and 30.7.1997 passed by the 6 th Additional
                    Sessions Judge, Gaya in Sessions Trial No.107 of
                    1993/ 590 of 1992]

              1. Ram Chandra Yadav S/o Jitan Yadav
              2. Sanjay Yadav S/o Ram Chandra Yadav
              3. Prabhu Sao S/o Munshi Sao, all residents of village
                 Nagwagarh, Tola Bhuiya Bigha, P.S. Gurua, District Gaya
                                           .......................... Appellants
                                          Versus
               The State of Bihar           .............. Respondent

                  For the Appellants : Mr. S. Rizwanul Haque, Advocate
                  For the Respondent : Mr. Choubey Jawahar, Addl. P.P.
                                            ---------

PRESENT

THE HON’BLE JUSTICE SMT. ANJANA PRAKASH

Anjana All the appellants have been convicted u/s.307/34 I.P.C.
Prakash, J:

and sentenced to R.I. for seven years and appellant no.1 has

further been convicted u/s.324 I.P.C. and sentenced to R.I. for

three years as also the appellant no.2 has been convicted u/s.325

and sentenced to R.I. for five years whereas appellant no.3 has

been convicted u/s.323 I.P.C. and sentenced to R.I. for one year

by a judgment dated 29.7.1997 and 30.7.1997 passed by the 6 th

Additional Sessions Judge, Gaya in Sessions Trial No.107 of

1993/ 590 of 1992.

2. The case of the prosecution according to P.W.4

Kauleshwar Rajak is that on 6.10.1991 while he was at his paddy

fields, he saw the accused persons draining out irrigational water

from his field by making a hole in the ridge, at which he attempted

to stop them. At this, all the accused persons got enraged and
2

assaulted him. Ram Chandra Yadav is said to have welded a

farsa blow, which hit him on his left fore arm, whereas appellant

Sanjay Yadav is said to have hit him over his arm and leg and

when the informant fell down Prabhu Sao also assaulted him with

a lathi. The informant was then removed to the Hospital. It was

mentioned in the First Information Report that there was land

dispute between the parties.

3. On behalf of the prosecution ten witnesses were

examined during trial. Out of whom, P.W.5, P.W.9 and P.W.10 are

formal witnesses. P.W.1 Rampati Choudhary even though

attempted to depose as an eye witness conceded in his cross

examination that when he reached the place of occurrence, he

saw the informant having fallen down and, therefore, evidently he

was not an eye witness. P.W.2 Dhananjay Narain Singh used to

reside in the adjacent village and he conceded in his cross

examination that he had deposed in favour of the informant in an

earlier criminal case. P.W.3 Shyam Sundar Kumar is the son of

the informant, whereas P.W.8 Muneshwar Rajak is his brother.

4. From the evidence of P.W.3, P.W.4 and P.W.8, I find

that they have consistently stated that while the informant was

standing in his field, he saw the accused persons cutting the ridge

of his field and irrigating their lands, to which the informant

protested and that the three accused persons variously assaulted

him. Dr. Pramod Kumar Singh, who deposed as P.W.6, stated that

he found two injuries on the person of the informant but while one

of them was simple the other was grievous. No doubt he did not
3

fully corroborate the prosecution case since there was an

allegation of at least three assaults having been made by the

appellants. The background of the land dispute is conceded even

on the date of occurrence a dispute had taken place with regard to

irrigational facility.

5. On a careful consideration of the evidence and

circumstances of the case brought on record by the prosecution,

there is no manner of doubt and the appellants had participated in

the assault on the informant but the way the occurrence took place

in the background of land dispute and altercation between the

parties as also that there was no repetition of assault and only two

injuries were sustained by the injured, I am not inclined to uphold

the conviction of the appellants u/s.307/34 I.P.C. Hence they are

acquitted of the charge u/s.307/34 I.P.C. However, the appellants

are convicted u/s.324/34 and 325/34 and 323/34 I.P.C. but the

period of sentence is modified to the one they have already

undergone during trial.

5. In the result, the appeal is dismissed with the aforesaid

modifications in conviction and sentence.

( Anjana Prakash, J. )
Patna High Court
Dated, 14th July, 2011.

NAFR/ Narendra/