High Court Patna High Court

Ramjee Mehta vs State Of Bihar on 20 May, 2011

Patna High Court
Ramjee Mehta vs State Of Bihar on 20 May, 2011
Author: Shyam Kishore Sharma
                    Criminal Appeal (DB) No.409 OF 2004
                    Against the judgment of conviction dated 16.04.2004
                    and order of sentence dated 17.04. 2004 passed by
                    Shri A.K.M.M.Qureshi, 3rd Addl. Sessions Judge,
                    Saharsa in Sessions Trial No. 53 of 1993(s).
                                  ---------------

                   Ramjee Mehta, son of Ram Kishun Mehta @ Bal
                   Kishun, resident of Village- Brahampur, P.S.Birpur,
                   District- Supaul (Saharsa).
                    .............................................(Appellant)
                                     Versus
                    The State of Bihar.
                   ...............................................(Respondent)
                                        WITH
                    Criminal Appeal (DB) No.411 of 2004
                    Against the judgment of conviction dated 16. 04. 2004
                    and order of sentence dated 17. 04. 2004 passed by
                    Shri A.K.M.M. Qureshi, 3rd Addl. Sessions Judge,
                    Saharsa, in Sessions Trial No. 53 of 1993(s).

                   1.  Umesh Mehta, son of Ramjee Mehta.
                   2.  Ramswarup Mehta, son of Munga Lal Mehta.
                   3.  Prabhu Mehta, son of Ram Kishun Mehta.
                   4.  Ramakant Mehta, son of Prabhu Mehta.
                       All are resident of Village- Brahampur, P.S.- Birpur,
                       District- Supaul (Saharsa).
                        ................. ..............................Appellants.
                                     Versus
                   The State of Bihar
                   .....................................................Respondent.

                   For the Appellants :- M/s Akhileshwar Pd. Singh, Sr. Advocate.
                                         And Girish Pd. Gupta, Advocate.
                   For the State      :- Shri Ashwani Kr. Sinha, Advocate.
                   For the Informant :- Shri O. P. Upadhyay, Advocate.
                                         Shri Manoj Kumar Singh, Advocate.
                                         Shri Mithilesh Kumar Upadhyay, Advocate.
                                           PRESENT

                    THE HON'BLE MR. JUSTICE SHYAM KISHORE SHARMA

                     THE HON'BLE MR. JUSTICE GOPAL PRASAD

Shyam Kishore                 Heard learned counsel for the appellants and
Sharma &
Gopal Prasad,JJ.

learned counsel for the State.

2. Two appeals i.e. Cr. Appeal No. 409 of 2004 and

411 of 2004 have heard together and being disposed by the
2

common order as both the appeals are against the judgment

and order passed in Sessions Trial No. 53 of 1993 which

arises out of Birpur P.S. Case No. 96 of 1991 (under

Saharsa District) for by which the appellants have been

convicted for offence under Sections 302/149, 307/149,

324/149 and 323/149 of the Indian Penal Code and have

been sentenced to undergo rigorous imprisonment for life

for offence under Section 302/149 of the Indian Penal Code

and has further sentenced to undergo rigorous imprisonment

for seven years for conviction under Section 307/149 of the

Indian Penal Code and further sentence to undergo Rigorous

Imprisonment for two years for offence under Section

324/149 of the Indian Penal Code and further sentence to

undergo rigorous imprisonment for one year under Section

323/149. However, it has been ordered that all the sentence

run concurrently. The appellant Ramjee Mehta has further

been found guilty for offence under Section 302 of the

Indian Penal Code and has been sentenced to undergo

Rigorous Imprisonment for life.

3. The prosecution case as alleged in the Fardbeyan

by the informant Rajendra Mahto that on 24. 11. 1991 at

about 14.00 hours ( 2 P.M.) the father of the informant
3

Sewak Mehta, Sriprasad Mehta, Mishrilal Mehta and

Mahendra Mehta went to work in the field of radish,

cauliflower and potato which they have grown. Then the

accused Ramjee Mehta, Prabhu Mehta, Ramakant Mehta,

Umesh Mehta, Ramswarup Mehta, Koa Mandal, Trideo

Gupta, Jagdish Gupta, Shatrudhan Gupta came forming an

unlawful assembly armed with Bhala, Farsa, Hansa and

lathi. They surrounded the prosecution party and assaulted

them by Bhala, Hasa and Farsa. Ramjee Mehta assaulted

Sewak Mehta with Hansa on the abdomen causing intestine

bulge out from stomach. Later on Prabhu Mehta gave

ballam blow on the neck and shoulder of Sewak Mehta.

Ramakant gave Hansa blow on the head of Sriprasad Mehta

by which he also got injury and Umesh Mehta assaulted by

Lathi to the informant. The motive of the occurrence as

alleged that accused persons claim the land in which radish,

cauliflower and pototato was grown. The witnesses of the

occurrences are Gugli Mehta, Ram Chandra Mehta, Dwarka

Mehta and Ram Prasad Mehta.

4. The Fardbeyan of Rajenda Mehta was recorded

before Shri R. D. Singh, Daroga, Birpur at 4 P.M. on

24.11.1991. On the Fardbeyan , F.I.R. was lodged on 25.
4

11. 1991. However, after investigation, the charge sheet

submitted, cognizance was taken and the case was

committed to the court of sessions and after commitment,

the charges were framed under Section 302 of the Indian

Penal Code against Shri Ramjee Mehta and further charges

were framed against five accused persons Ramakant Mehta,

Umesh Mehta, Ramswarup Mehta, Koa Mandal and Trideo

Gupta for offence under Sections 302/149, 307/149,

324/149 and 323/149 of the Indian Penal Code.

5. After submission of the charge sheet the

prosecution adduced eleven witnesses. Where P.W. 1 Ram

Prasad Mehta, P.W. 2 Gugli Mehta, P.W.3 Rameshwar

Mehta, P.W. 4, Sri Prasad Mehta, P.W.5 Jagdish Mehta,

P.W.6 Ram Chandra Mehta, P.W. 7 Mishrilal Mehta, P.W.

8 Mahendra Mehta, P.W.9 Rajendra Mehta, P.W. 10 Dr.

Krishna Chandra Jha, P.W. 11 Dr. M. K. Singh. However,

I.O. of this case has not been examined.

6. The Documentary evidence adduced on behalf of

the prosecution is Ext. 1, Signature of Gugli Mehta on

Fardbeyan, Ext. 2, is the Fardbeyan, Ext. 3 is the original

sale deed executed by P.W. 4, Deep Narain Pd. Gupta in

favour of Rajendra Mehta, Ext. 4 is the rent receipt, Ext. 5 is
5

the petition of the informant dated 29. 04. 1992, Ext. 6 is the

injury report of Mishrilal Mehta, Ext. 6/1 is the injury

report of Mahendra Mehta, Ext. 6/2 is the injury report of

Rejendra Mehta, Ext. 6/3 is the injury report of Sewak

Mehta, Ext. 6/4 is the injury report of Mishrilal Mehta, Ext.

6/5 is supplementary injury report of Shri Prasad Mehta,

Ext. 7 is the Postmortem Report, Ext. 8 is the formal F.I.R.,

Ext. 9 is the Fardbeyan of Rajendra Mehta, Ext. 10 is the

certified copy of the judgment of G.R. No. 593/91 and Ext.

11 is the inquest report.

7. The defence has also adduced both oral and

documentary evidence. Oral evidence has been adduced on

the defence, D.W. 1 Budhi Lal Mehta, D.W. 2 Kishundeo

Mehta, D.W.3 Hriday Mehta, D.W. 4 Sitaram Mehta and

D.W.5 Ramdeo Mehta. The defence has also adduced

documentary evidence. The documentary evidence adduced

is Ext. A is the sale deed, Ext. B is the rent receipt, Ext. C is

the certified copy of formal F.I.R. with Fardbeyan of Birpur

P.S. Case No. 97/91, Ext. D is the injury report, Ext. E is the

certified copy of the charge sheet, Ext. F is depositions of

witnesses in G.R. Case No. 593/91, Ext. F/1 is certified

copy of deposition of Kishundeo Mehta, Ext. G is certified
6

copy of charge sheet of case bearing G.R. No. 446/91, Ext.

H is certified copy of the judgment of G.R. Case No.

446/91.

8. The defence of the accused persons as apparent

from the trend of the cross examination and suggestion to

prosecution witnesses that witnesses have not seen the

occurrence and have falsely deposed and this case is a

counter blast to the occurrence about looting the house of

Rajendra Mehta for which a counter case has been filed

bearing Birpur P.S. Case No. 97/91.

9. The further case of the defence that P.O. land was

being cultivated by the accused persons as ‘Bataidar’ and

disputed land is in their possession since last 20 to 25 years

prior to the occurrence and the land was a joint property of

Deep Narain and Adhojee. Further that Ramjee Mehta was

also received injury but injury not explained by prosecution

and the defence witness also examined about assault and

injury by the witnesses of this case.

10. Hence after considering the oral and documentary

evidence and taking into consideration the submissions and

defence of the accused persons, the Trial Court convicted

the accused persons and sentenced as mentioned above.
7

Two appeals were filed, one by Ramjee Mehta bearing Cr.

Appeal No. 409 of 2004 and other by rest of convict Umesh

Mehta, Ram Swaroop Mehta, Prabhu Mehta and Ramakant

Mehta bearing Cr. Appeal No. 411 of 2004.

11. Learned counsel for the appellants has however

contended that I.O. has not been examined has caused

prejudice as place of occurrence has not established and

contradiction could not be recorded for the attention drawn

to prosecution witnesses. It has further been contended that

the admitted case of prosecution that accused persons were

in possession of the land since nine years prior to the

occurrence as Bataidar of Ayodhi whereas prosecution

claim to have purchased the land from Deep Naryan, son of

Ayodhi but neither the vendor Deep Narayan nor any of the

co-sharer of vendor has come to depose that they

dispossessed the accused Ramjee from the land mere on sale

deed or rent receipt it can not be inferred possession of the

prosecution party.

12. It has further been contended death of Ram

Sevak is not the immediate cause of the injury but the cause

of death is due to mediastenal sepsis the victim was not

properly treated and hence the injury on deceased cannot be
8

attributed for murder. It has also been contended that

statement under Section 313 Cr.P.C. of accused is cryptic

and amounts to non-compliance of 313 Cr.P.C. and hence

prosecution has not proved the charges beyond reasonable

doubt.

13. The learned counsel for State however, contend

that the prosecution has proved the case beyond reasonable

doubt.

14. On the respective submission of the parties,

question for consideration whether prosecution has not been

able to proof the charges beyond reasonable doubt to

maintain the conviction and sentence.

15. However, prosecution case as alleged in the

Fardbeyan that on 24.11.1991 at about 2 P.M., Sewak

Mehta, Sri Prasad Mehta, Mishri Lal Mehta, Mahendra

Mehta were working in the field near the house in which

radish, cauliflower and potato was grown At that time

Ramjee Mehta, Prabhu Mehta, Ramakant Mehta, Umesh

Mehta, Ram Swaroop Mehta, Koa Mandal, Indradeo Gupta,

Ramanand Gupta, Jagdish Gupta, Shatrudhan Gupta,

resident of Hriday Nagar and Brahmpura came armed with

spear, Farsa and Fasa and surrounded the prosecution party
9

Ramjee Mehta gave Hasa blow on the abdomen of Sewak

Mehta, Prabu Mehta gave ballam blow on the neck of the

informant and also gave ballam blow on the shoulder.

Chandrakant gave Farsa blow on the head to Shri Prasad

and Umesh gave lathi blow. Ram Sewak Mehta died after 7-

8 days during his treatment in private nursing home.

16. However, out of eleven persons, examined as

prosecution witnesses, P.W. 1, 4, 7, 8 and 9 are from same

family that is descendent of common ancestor. P.W. 3 is

tender, P.W. 5 and 6 are not eye witness. P.W. 10 is the

Doctor who have examined the injured and P.W. 11 is

Doctor who conducted Postmortem examination of the

deceased Ram Sewak Mehta who died after 6-7 days of the

occurrence.

17. Now I proceed to consider evidence of

prosecution, P.W. 9 is informant. He has stated that at the

time of occurrence his father Sewak Mehta, Mahendra

Mehta, Sriprasad Mehta and Mishrilal Mehta were present

in the field of raddish, potato. The appellants came armed

with weapon and surrounded them. Thereafter, Ramjee

Mehta assaulted Ram Sevak (deceased) by ‘Hansa’ on the

abdomen. Prabhu Mehta also assaulted Ram Sevak by
10

‘Bhala’. Hence, P.W.9 supported the prosecution case as

alleged in the Fardbeyan. He has further stated that his

father was treated at Birpur then to Purnea and finally at

Private Nursing Home where he died during treatment on

01. 12. 1991 at 8.45 P.M. He has further stated that the

disputed land is at Plot No. 122, Khata No. 132 which

belongs Deep Narain Gupta, son of Ayodhi Gupta which

was purchased by his father on 28. 10. 1991 by registered

sale deed. The said land used to be cultivated by Ramjee

Mehta in BATAI. Ayodhi Gupta has taken back the said

land from Ramjee Mehta. Deep Narain Gupta agreed to sale

the land for consideration of Rs. 5,000/- and handed the

possession of land to prosecution party. The prosecution

have grown potato, raddish and cauliflower. He has further

stated that after purchase of the land he got the land mutated

in his name after execution of the sale deed proved as sale

deed (Ext.3) and rent receipt (Ext.4) However, this witness

has admitted in para 33 of his cross-examination that

accused Ramjee Mehta was in possession of the land since

last eight-nine years till three months prior to the occurrence

and denied the suggestion in para 34 of his deposition that

Ramjee Mehta was in possession of the land since last
11

twenty five years and prosecution party was never

possession in the land.

18. However, attention has been drawn of this

witness regarding statement before the Police in this context

of the evidence made before the Police.

19. P.W. 4 in his evidence has stated in para 1 that

at the time of occurrence he was at his house which is

situated north-west to the place of occurrence at the distance

of five to six lagga and after hearing the hulla he went to the

place of occurrence then saw Ramjee Mehta Prabhu Mehta,

Ramakant Mehta and Umesh Mehta armed with variously

weapons were assaulting the Sewak Mehta, Mishrilal

Mehta, Mahendra Mehta and Rajendra Mehta and has stated

that when he tried to save them he was also assaulted by

Ramakant and he got unconscious and supported

prosecution case as mentioned in Fardbeyan. The attention

of this witness drawn to record contradiction in para 22 of

Case Diary regarding occurrences as well as assault.

20. P.W. 7 has further stated in his evidence that at

the time of occurrence he was at his house and on hearing

the hulla he went to the filed of Rajendra Mehta, growing

radish, cauliflower and brinjal. He has further stated that at
12

the distance of seven to eight lagga south from the said field

and he saw Sewak, Rajendra,Sriprasad, Mehendra and also

saw the accused persons armed with various weapons and

saw that accused persons were assaulted as specifically

mentioned in Fardbeyan. The attention of this witness has

been drawn in para 13 of his deposition drawn to record

contradiction but I.O. not examined to take contradiction.

21. P.W. 8 has stated in his evidence that wife of

Ramjee Mehta was uprooting the radish from the field

which they have purchased and then he went to protest on

which there was verbal altercation which converted in

physical altercation and thereafter, his brother, Rajendra

Mehta, his father Sewak Mehta, Sriprasad Mehta, Mishrilal

Mehta also came to the field and in the meantime accused

persons also came variously armed and assaulted as

specific in the Fardbeyan and stated that wife of Ramjee

Mehta uprooted 10-12 radish and attention drawn in para 21

and 23 of his deposition.

22. P.W.1 has supported in his evidence as

mentioned in Fardbeyan, but attention has drawn toward

earlier statement before the Police under Section 161

Cr.P.C. for taking contradiction and has stated in para 24
13

and 25 of the deposition that he has not stated before the

Daroga that after occurrence of assault he ran to the place of

occurrence and stated before the Daroga that he only gave

hearsay version. Hence, attention has been drawn towards

contradiction that he has not seen the occurrence, but has

not been examined to record contradiction.

23. P.W. 2, has also supported the prosecution in

his deposition in Court about the occurrence, but attention

has been drawn in para 20 and 21 of his evidence to record

contradiction. He has stated in para 21 that he can not say

who (i.e. which accused) assaulted whom (injured).

However, P.W. 3 has been tendered. Similarly, P.W. 5 has

stated that by the time he reached to the place of occurrence,

the occurrence of assault was over, so not an eye witness.

24. However, P.W. 6 in his evidence has stated

that on hearing hulla, he went to the place of occurrence and

there he saw Dukha Mahato and Ramesh Mahto and also

saw that Sewak Mehta, Sriprasad Mehta and Mahendra

Mehta, Mishrilal Mehta were injured and saw the accused

persons. Hence, this witness has not also eye witness to the

occurrence.

25. Prosecution case in the Fardbeyan that the
14

informant (P.W.9) along with Sewak Mehta (deceased)

Sriprasad Mehta (P.W.4), Mishrilal Mehta (P.W.7) and

Mahendra Mehta (P.W.9) were working in the field and

then accused persons came surrounded and assaulted them

by Hansa. P.W. 9 supported the prosecution case. Whereas

P.W.4, 7 and 8 have not supported the prosecution case as

alleged in the Fardbeyan about the genesis of occurrence.

P.W. 4 and 7 have stated that at the time of occurrence they

were at their respective house and on hulla they came to the

place of occurrence and then saw the occurrence and P.W. 8

develop the prosecution story that wife of Ramjee was

uprooting the radish then there was verbal and physical

altercation and then hulla accused persons and witnesses

came is against the prosecution case alleged in the

Fardbeyan as well as deposed by P.W. 9 the informant.

However, the genesis of occurrence that when P.W. 4, 7, 8,9

with deceased working in the field then accused persons

came and surround the prosecution party and assault

whereas P.W. 8 says that wife of Ramjee was uprooting the

radish then there was verbal and physical altercation then

accused and witness came. P.W. 4 and 7 also stated that on

hulla they came to the field, the place of occurrence and
15

hence not supported the genesis of occurrence as alleged in

Fardbeyan.

26. P.W. 9 the informant has stated in his

evidence that the land belong to Deep Narain Gupta, son of

Ayodhi Gupta and the land was purchased by his father on

28. 10. 1991 by a registered sale deed (Ext. 3) got mutated

and has admitted mutation was done and rent was paid and

rent receipt issued. However, P.W. 9 has accepted in his

evidence in para 33 that the said land was used to be

cultivated by Ramjee Mehta in BATAI, though, stated that

Ayodhi has taken back the land from Ramjee Mehta and

Deep Narain Gupta gave in the possession. However,

neither Ayodhi has examined as witness to support or

corroborate the evidence of taking back the land from

Ramjee Mehta nor Deep Narain Gupta has been adduced

evidence to support over possession of the land to the

informant. Moreover, the execution of the sale deed and

rent receipt and even mutation of the land in the name of the

petitioner is not in evidence on the basis of which the

possession can be inferred or established.

27. However, the P.W. 3, 5 and 6 have also not

supported the prosecution case and evidence of P.W. 1, 4, 7
16

and 8, though, supported prosecution case but attention of

the witness has been drawn with regard to their statement

before Police as well as in Court, but I.O. has not been

examined to record contradiction and hence cause

prejudiced to the defence both for recording contradiction

and establishing the place of occurrence.

28. However, P.W. 10 is the Doctor who has come

to prove the injury and has stated that on 24. 11. 91 at 4

P.M. examined Mishrilal Mehta and found three injuries on

his person at scalp, shoulder and head. However, all the

injuries are found to be simple in nature. He has also

proved injury on the person, Mahendra Mehta and found (i)

incised wound over left shoulder in 1/1/2″ x ¾” bone deep.

(ii) incised wound over upper portion of left cheek in ½” x

¼” and said to refer to Purnea Hospital for specialized

treatment and opinion regarding nature of injury was

reserved. He also examined Rajendra Mehta and found two

injuries (i) defused swelling over left shoulder, (ii) defused

swelling over the right upper arm and both injuries are

found to be simple in nature. He also examined Shriprasad

Mehta and found three injuries on his person (i) incised

wound over posterior and inferior portion of right upper arm
17

in 2.5″x 05″ (ii) incised wound over left side of head,

extending upto mid ion 5″ x ½” bone deep and (iii) incised

wound over left supra scapular region in 1″ X ½”.

However, nature of injury has been reserved and has

referred to Purnea Hospital. He has further stated on 08. 12.

1991 x-ray place of Sriprasad Mehta was shown to him and

x-ray plate examination shown the fracture of frontal bone

and has opined that injury no. ii was grievous in nature.

However, in cross-examination that x-ray plate of Sriprasad

Mehta is not placed before him today and he has not

mentioned the fact as to who had brought the same. He has

further stated he has not prescribed for x-ray of the injured

of Sriprasad. Hence, opinion about grievous injury no. 2 of

Sriprasad without proving the x-ray report and it has neither

been established that x-ray place on which opinion was

given. Hence on the said basis, it can not be said that injury

on the person of Sriprasad was grievous in nature and hence

none of the injury either on Mishrilal or Mahendra or

Rajendra or Sriprasad is not as such either simply or

cumulative effect of all injury on the injured is as such to

infer that they were inflicted with intention to kill and hence

offence under Section 307 of Indian Penal Code is not made
18

out.

29. However, P.W.10 has also proved the injury

on the person of Sewak Mehta and referred three injures on

Sewak Mehta (i) incised wound over left groin, in 2″ x 1″

intestine bulged out from the injury, (ii) incised wound over

upper portion of left thigh in 1″ x ½” x ¼” and (iii) incised

wound over left side of neck 1/1/2″ x ½” muscle deep.

Injury no. (i) was shown to be grievous while remaining

injuries, opinion reserved and was referred to Purnea

Hospital. However, except Sewak Mehta, all the injuries

found on the persons of the victim Mishrilal Mehta,

Mahendra Mehta, Rajendra Mehta and Sriprasad Mehta has

been reported to be simple except one of the injury on the

person of Sriprasad shown to be grievous on the basis of x-

ray report which was, though, not advised by this witness

and x-ray plate has also not been proved in evidence and

hence opinion of Doctor that said injury was grievous is

without a basis and hence not acceptable. Hence, injury on

the person of accused persons except Sewak Mehta can not

be said to be inflicted with intention to kill as the injuries

pointed out are all simple and superficial and most of them

are not on vital part.

19

30. So far injury on the person of Sewak Mehta

one of the injury, injury no. (i) is said to be grievous.

However, injured Sewak Mehta was reported to send

Purnea Hospital and finally he was treated in Private

Nursing home and died after six-seven days during

treatment. Though, P.W. 10, Doctor has stated in his

deposition at para 13 of examination report that injured

Sewak Mehta was conscious when he was sent to Purnea

Hospital and during his treatment at Nandan Nursing Home

and after undergoing treatment of six-seven days he died.

P.W. 11 is the Doctor has conducted autopsy on the person

of Sewak Mehta and found injury (i) on neck of 2″ x 2″

muscle deep, (ii) surgical emphysema in the neck, (iii) cut

injury on left iliac fossa= 3″ x 2″ x muscle deep, (iv)

omentum plus loop of intestine outside the wound and (v)

right para medium operative wound 4″ stitched wound.

However, Doctor has further opined that (i) left lung

collapses, right lung contain full of pus, (ii) Oesophagus-

therasic part ruptured size = 2″ X 1″ through and through

(iii) Mediastinum- contains pus-incised wound on left sixde

chest with drainage to in it, (iv) heart- both chambers full,

but pale, (v)liver pale, congested, (vi) spleen, kidney-
20

congested, (vii) scalp – abrasion- 3″ x 1″ meninges not torn,

(viii) abdomen- multiple stitch on small intestine (ix)

bladder full, stomach empty and cause of death in his

opinion is due to mediastenal sepsis leading to shock and

haemorrhage. Though, he has opined that all the injuries

taken together are sufficient to cause death, but the neck

injury was individually sufficient to cause death. However,

the deceased survived for six-seven days and the immediate

cause of death was mediastenal sepsis. However, the

Doctor in his further cross-examination in para 16, has

stated that he has not mentioned the age of the injuries and

what medicine were given to the injured. However, he has

opined in para 16 of his deposition that injured could have

been survived if he had been given specialized treatment for

which he had no equipment. However, this Doctor was

associated with Hospital also runs a Nursing Home and as

per his evidence since there was strike in the hospital and so

he admitted the injured in his Nursing Home on request and

has opined that if the mediaternal sepsis was properly

treated deceased could have been survived, but he had no

such specialized equipment. He has further stated that

injury no. (i) mentioned in Postmortem report is muscle
21

deep and sepsis can be caused by simple injury and if such

sepsis not properly treated it can be fatal.

31. Hence, in view of evidence of the doctor that

deceased could have been survived, but in view of the fact

specialized treatment was not given then he died due to

mediasternal sepsis.

32. The prosecution during his evidence has

admitted in para 33 of P.W.9 that accused persons were

cultivating the land as Bataidar of co-sharer Ayodhi. The

defence case also as per suggestion in para 33 of the

evidence of P.W. 9 that defence is in cultivating possession

of the land since last 20-25 years. However, the prosecution

made out a case that Ayodhi got the possession of land

from accused Ramjee Mehta. Deep Narain Gupta, son of

Ayodhi sold the land by a registered deed of Sale on

24.10.1991 to prosecution party and gave the possession

three months before sale deed, but neither Adho nor Deep

Narain came to prove that they actually took the possession

of the land from Ramjee and handed over the land to the

prosecution. However, the prosecution have proved the sale

deed (Ext.3) the mutation order and rent receipt (Ext.4) but

these documents are not the evidence of possession and
22

reliance placed on 2009 (7) SCC 614 is well established

principle in facts and circumstance the sale by one co-

sharer regarding undivided share in joint family property

where purchaser has only acquire the right to partition and

not possession and hence the possession of the prosecution

can not be inferred on sale deed and rent receipt whereas

the possession of Ramjee coming in possession can well be

inferred and probable. Moreover, the case of prosecution

that the informant went in the field with deceased as well as

P.W. 4, 7 and 8, then accused persons came surrounded, but

P.W. 8 in his evidence given a go bye to prosecution case in

Fardbeyan and develop a case that wife of Ramjee uprooted

the radish lead to verbal and physical altercation lead to the

occurrence and P.W. 4 and 7 also deposed that on hulla they

came to the place of occurrence given a complete go bye to

prosecution case that P.W. 4, 7, 8, 9 along with deceased

had gone in the field to work in the filed then accused

persons came surrounded and assaulted the prosecution.

33. During statement under Section 313 Cr.P.C.

only two questions have been asked from each of the

accused persons. First question is that they have killed

Sewak Mehta and second question is that they have
23

intention to kill and assaulted Mahendra Mehta and

Rajendra Mehta but no question has been asked about their

being member of unlawful assembly and they shared

common object to murder or attempt to murder the deceased

Ram Sewak and others. Hence, no opportunity was given to

the accused persons to explain the circumstance regarding

their being member of unlawful assembly with a common

object to kill Sewak Mehta or to attempt to kill other in

pursuance of common object or common intention of said

unlawful assembly. Though, this circumstance was not

brought to the notice to explain the circumstance conviction

under Section 302/149 is not sustainable. Hence it appears

that the compliance of 313 has not been properly done and

mere formalities has been observed.

34. Hence taking into consideration that the

genesis of occurrence that occurrence took place while

prosecution party were working in the field then accused

persons came surrounded and assault, but during trial the

prosecution develop the case that they purchase the land and

occurrence took place for uprooting the radish by wife of

Ramjee causing verbal and physical altercation. Thereafter,

the accused persons and witnesses came. Though, P.W. 9
24

supported the prosecution case in Fardbeyan that P.W. 4,

7, and 8 while working in the field then accused surrounded

and assault. However, P.W.8 came with story of uprooting

the radish by wife of accused Ramjee which led to cause

verbal and physical altercation and on hulla P.W. 4 and 7

came. P.W. 4 and 7 has also deposed that they came on

hulla. The genesis of the occurrence has changed. The

prosecution admitted that Ramjee was in possession of land

since 8-9 years prior to occurrence as Bataidar of the co-

sharer just few days prior to occurrence claiming that the

co-sharer of his vendor dispossessed Ramjee and gave him

the possession, but neither the co-sharer or vendor of

prosecution of the said land came to depose about

dispossession of Ramjee nor about possession to

prosecution party and it is well settle that sale deed and rent

receipt is not an act of possession. Hence the possession of

prosecution over land under the facts and circumstances

becomes doubtful. Though P.W. 1, 2, 4, 7 and 8 have come

to support the prosecution case about the occurrence but the

attention of the witness has been drawn with regard to their

statement in court as well as before Police but I.O. has not

been examined has caused prejudice to prosecution to
25

record contradiction and establish the place of occurrence.

Moreover, the medical evidence about the injury on person

of prosecution party except Ram Sewak are simple and none

of the injuries either single or cumulative effect of which

can be said to have been inflicted with intention to kill. The

immediate cause of death of deceased Ram Sewak is sepsis

as the specialized treatment could not be given. Hence,

injury on deceased by accused is not the immediate cause of

death. The statement recorded under Section 313 Cr.P.C. is

mere formalities. P.W. 3 and 6 not supported the

prosecution and no independent witness came.

35.Hence under the facts and circumstances,

the accused persons are entitled for benefit of doubt as the

prosecution party has not been able to prove the charges

beyond all the reasonable doubt and hence the order of

conviction and sentence is set aside. Both appeals are

allowed. The appellants are acquitted. Appellant, Ramjee

Mehta (in Cr. Appeal No. 409 of 2004) in jail is ordered to

be released forthwith if not required in any other case. The
26

other appellants (in Cr. Appeal No. 411 of 2004) are

discharged from the liabilities of their respective bail bonds.

(Gopal Prasad, J.)

Shyam Kishore Sharma, J.

I agree.

(Shyam Kishore Sharma,J.)

Patna High Court,
The …20th May, 2011,
NAFR/m.p.