High Court Patna High Court

Ram Lal Singh & Anr vs State Of Bihar on 4 August, 2011

Patna High Court
Ram Lal Singh & Anr vs State Of Bihar on 4 August, 2011
Author: Gopal Prasad
                              Criminal Appeal (SJ) No.2 of 1996
                    Against the judgment dated 14. 12. 1995 and order of
                    sentence dated 15. 12. 1995 passed by Shri Manohar
                    Prasad, 6th Additional Sessions Judge, Bhagalpur,
                   in Sessions Trial No. 90 of 1987/88 of 1988.

                   1. Ram Lal Singh, son of Late Janki Singh.
                   2. Pramod Singh alias Chutus Singh,
                       Son of Ram Lal Singh, both residents of Village-
                       Nasrat Khani, Police Station- Nath Nagar,
                       District- Bhagalpur.
                                                     .... .... Appellants.
                                         Versus
                   The State Of Bihar
                                                       .... .... Respondent.

:

For the Appellants : Mr. Rama Kant Sharma, Sr. Advocate.

Mr. Rajesh Kumar, Advocate.

Mr. Arun Kumar Pandey, Advocate.

                   For the Respondent
                   State               : Mr. Sujit Kumar Singh, A.P.P.


                                     PRESENT

THE HONOURABLE MR. JUSTICE GOPAL PRASAD

Gopal Prasad, J. Heard learned counsel for the appellants and

learned counsel for the State.

2. The appellants have been convicted under

Section 307/34 of the Indian Penal Code. Appellant No. 1,

Ram Lal Singh has been sentenced to undergo rigorous

imprisonment for five years and Appellant No. 2 Pramod

Singh alias Chutus singh has been sentenced to undergo

rigorous imprisonment for seven years.

3. The prosecution case as alleged by the
2

informant Bhudeo Prasad Yadav that he heard the sound of

cry and then family members ran there and saw his

nephew Sunil Yadav fallen injured state. He disclosed that

Ram Lal Singh and Pramod Singh have assaulted by

Hasua and Pathria. Thereafter, he got unconscious till

today of Fardbeyan. There is injury on his ear, nose,

mouth and neck. On the basis of Fardbeyan, F.I.R. was

lodged. After investigation, charge sheet submitted. On

submission of the charge sheet, cognizance taken and the

case was committed to the Court of Sessions where the

charge was framed under Section 307/34 of I.P.C.

4. During trial ten witnesses were examined, who

are P.W.1, Bisundeo Yadav, P.W. 2, Govind Mandal, P.W.

3, Rajendra Yadav, P.W.4, manoj Yadav, P.W.5, Radha

Devi, P.W.6, Sunil Kumar Yadav, P.W. 7, Bhudeo Yadav,

P.W. 8, Dr. N. K. Choudhary, P.W.9, Deep Narain Singh

and P.W. 10, Ram Narain Singh. On considering both

oral and documentary evidence, the order of conviction

was recorded.

5. Learned counsel for the appellants however,

contends that in the prosecution case, there is contradiction

in weapon used and in the Fardbeyan there is mentioned
3

that weapon is Hasua and Pathria, bur during the trial it

has developed Pasiyani Hasua and the injury report is

copied and hence copy of injury report has not been

proved and the evidence of the Doctor on the basis of copy

alleged to be original is not sustainable and in the

secondary evidence it has not been established and no step

has been taken for bringing the original and original injury

report has not been brought to prove the injury and the I.O.

has also not been examined and there is contradiction in

the evidence of the evidence of the witnesses who are

interested and inimical and hence, there could not be

brought to be reliable. Hence, prosecution has not been

able to prove the charges.

6. However, the prosecution in the Fardbeyan of

the informant, Bhudeo Yadav, P.W. 7 stated that on cry of

Sunil Yadav, he along with other family members ran and

found his nephew Sunil Yadav is injured state fallen there

who disclosed on inquiry that Ram Lal Singh and Pramod

Singh have assaulted by Hasua and Pathria, but he could

not speak out why he was assaulted and got unconscious

and is still unconscious so Fardbeyan of Bhudeo Yadav

was recorded by A.S.I. on 27. 03. 1986 at about 11 hours,
4

though, occurrence alleged to quarters to 12 mid night in

the preceding night.

7. However, P.W. 7, the informant has

supported the prosecution case in the Fardbeyan, but that

one difference is there that he has stated on enquiry Sunil

Yadav disclosed that Ram Lal Singh and Pramod Singh

assaulted by Pasiyani Hasua and he was taken to Medical

College Hospital, Bhagalpur where Daroga recorded in his

statement since the victim was still unconscious.

8. However, P.W. 1 has also supported the

prosecution case and has stated that on hulla he along with

three persons P.W. 1, 7 and 4 ran to the place where Sunil

was lying injured and disclosed about assault by Pramod

Singh and Ram Lal Singh by Pasiyani Hasua. P.W. 4 has

also supported. However, has developed that he identified

two persons fleeing away were Ram Lal Singh and

Pramod Singh. However, P.W. 1 has stated that he along

with P.W. 5 and 4 went to the place of occurrence, P.W.1

and 7 have not stated about fleeing away of two persons.

9. P.W. 6 is the victim. However, he has stated in

his evidence that he was singing holy song at the darwaja

of Mukhiyaji. Pramod also singing holy son and Pramod
5

asked to follow him to his dinner. Then he went there. He

has further stated he took meal and sat in a room on cot

then it is alleged that Pramod came with a rope and tied

with his neck or try to pull it and Ram Lal assaulted by

Pasiyani Hasua on his neck then he start fleeing and fell

down on the back of his house. Both accused persons also

chased him and assaulted him on fallen state and on hulla

inmate of the house came then accused persons flee away

then they carried him and he disclosed about assault. His

statement was recorded after 2-3 days. However, he has

stated that there is enmity with the accused persons with

regard to the land. He has further stated that there was

enmity. He has further stated that house of Mahesh is at a

distance of 5-7 katha in the west and house of the accused

persons about 15 to 20 steps from the house of Mahesh.

He has further stated he was singing holy song and there

are several people, but he did not remember who was

drumming Dhol and who was on Jhal. He has further

stated that he was singing song and from the house of

Mukhiyaji even to take dinner and he had made hulla at

the dawarja of the Mahesh.

10. P.W. 7, Bhudeo Yadav has stated in his
6

evidence that at the time he ran to the place of occurrence

at that time also singing of the village was going on, but

none came there. He has further stated that he went to the

persons who were singing, but none came. He has further

stated that Police Chouki at a distance about 1/4 k.m. and

Jawahar Talkies House at a distance of 40 yards and Fari is

at distance of 250 yards, but they did not go to the Fari.

He has further stated that several people of the village

came to the dawarja, but he can not say the person came

was his friend or not ?

11. However, P.W. 8, is the Doctor, who

examined in the case has proved the injury of Sunil Yadav

and has stated that the following injuries;

1. Incised wound 8″ x 2-1/2″ mandible has been
incised extending from cheek sharing to left
side cutting of occipital region with loss of
lobula.

2. Incised wound 5″x 3-1/4″ muscle deep
antsialy and bone incised postriaty. Left side
of face above injury no. 1 exticing across the
pinne of left ear to the mastoid region of left
temporal bone.

3. Incised wound 1″ x ¾” skin deep left
shoulder.

4. Incised wound 2″ x 1″x muscle deep- Left
7

side of upper part of neck.

5. Incised wound 3″x 3/4″ bone exposed- Left
side of cheek extending from filtrum to left
rygomatic region.

6. Incised wound 5″x 3″ bone exposed- Rt.
Deltoid region.

Pulse was not fill at the time of admission.
B.P. was also not recorded and has proved
injury report in his pen as Exhibit-3.

12. However, he has stated in his cross-

examination that at what time he examined the patient is

not mentioned in his report. He has not further stated that

at what time he was on duty that he can not say without

taking to his duty card., He has further stated that the

patient has directly appeared and was informed by him.

He was on duty, but no Incharge of the emergency ward

was there when the patient turned then he examined the

patient on that day. He has further stated that at the

moment there is not record at what time of admission and

examination and discharge of the patient. However, injury

report Exhibit-3 has been proved which bears signature on

27. 06. 1986.

13. However, injury report Exhibit 3, is dated

27. 06. 1986 whereas Doctor in his evidence stated that he
8

examined on 23. 03. 1986 in his evidence and time of

examination has not been mentioned neither in his

evidence nor in the injury report. However, six injuries

were mentioned. Out of six, two injuries have been shown

to be grievous and rests are simple. However, injury

shows grievous are sharp cutting but there is no reason

assigned for. However, Injury No. 1 shown to be grievous

due to loss of lobule.

14. However, during argument, it has been

impressed that the Doctor may have copied out injury

from the injury register. However, injury report itself

appears to be doubtful when the date of occurrence is 27.

03. 1986 and injury report is dated 27. 06. 1986 and there

is no mentioned in the reason about change of date either

in his evidence or in the injury report and even learned

counsel for the appellants has contends that if it is copied

out any original then it is secondary evidence and does not

at all shown where original is lying and no attempt was

made for bringing the original injury register to prove the

injury.

15. However, having regard to the fact, Doctor

gave evidence on the basis of Exhibit-3 injury report
9

which does not mention the time. Doctor in his evidence

has stated that he did not remember when he examined the

patient and time has not been mentioned in his report and

hence time of occurrence not mentioned when there is no

mentioned when he examined the patient in the injury

report does not mention the date and time of examination.

16. Hence, taking into consideration of

evidence of the Doctor and injury report, the injury report

does not inspire confidence. The I.O. has also not been

examined.

17. Taking into consideration the facts and

circumstances, though, P.W. 1, 3, 4 and 7 has supported

the prosecution case about assault, though, P.W. 1, 4, 6

and 7 have supported the prosecution about assault, but

P.W. 1, 3, 4 and 7 are interested witnesses and there is

contradiction about weapons. Further development, P.W.4

says that he saw two persons fleeing away and victim also

says that he saw two persons came and assaulted him,

however, in the prosecution case that appellants singing

holy song in the village and he went with accused to take

dinner on the request of Pramod. However, there is prior

enmity between the parties. Further, about the occurrence,
10

P.W. 7 has stated that several persons came. He has also

stated at the time of singing holy song in the village going

on he went and informed the persons who singing song,

but they did not turn up. He has also stated that there are

houses of several persons who are follows, but none turn

up. No independent witness has turn up in the prosecution

case to depose and evidence of the Doctor does not inspire

confidence neither original injury report has been brought

and the injury report proved Exhibit 3 is dated 27. 06.

1986 whereas occurrence is dated 27. 03. 1986 and there is

no explanation by the Doctor about date. Further evidence

of the Doctor that he did not record the time, hence

evidence of the Doctor stated above does not inspire

confidence. The I.O. has also not been examined in this

case and no independent witness has turn up to support the

prosecution case when the prosecution case is that victim

was singing holy song in the village, but none turned up.

P.W. 7 though, has stated that several persons came in the

house after occurrence. Further it has come in evidence

that Fari and T.O.P. at a distance of few yards/ at a quarter

mile, but matter not reported in the night and F.I.R. drawn

on the next date itself cast doubt.

11

18. Hence, under the facts and circumstances, I

find and hold that in this case, accused persons are entitled

to benefit of doubt as the prosecution has not been able to

prove the charges beyond all reasonable doubt. Hence

order of conviction and sentence recorded by the lower

court is hereby set aside and the appeal is accordingly

allowed. Appellants shall discharge from liability to bail

bond if any.

Patna High Court                      ( Gopal Prasad, J.)
The 4th August, 2011.
NAFR/m.p.