High Court Patna High Court

Arun Kumar Mandal vs State Of Bihar on 6 April, 2011

Patna High Court
Arun Kumar Mandal vs State Of Bihar on 6 April, 2011
Author: Smt. Anjana Prakash
                        Criminal Appeal (SJ) No.370 OF 1994
                   [Appeal against the judgment and order dated
                   27.9.1994 passed by the 1st Additional Sessions
                   Judge, Muzaffarpur in Sessions Trial No.198 of 1993/
                   8 of 1994]

          ARUN KUMAR MANDAL SON OF RAMDEO MANDAL, RESIDENT OF
          MOHALLA TELI TOLA, NAEI BAZAR, MUZAFFARPUR, P.S. TOWN
          MUZAFFARPUR, DISTRICT MUZAFFARPUR
                       ..........................                           Appellant
                             Versus
           1. THE STATE OF BIHAR
           2. SHIV SHANKAR THAKUR S/O SRI JAGDISH PD. THAKUR,
              MOHALLA NAI BAZAR, TELI TOLA, P.S. TOWN MUZAFFARPUR,
              DISTRICT MUZAFFARPUR                .............. Respondents

                    For the Appellant :   Mr. Deep Nr. Dubey, Advocate
                                           Mr. Shailendra Kumar, Advocate
                    For the Respondents : Mr. Jitendra Kr. Singh No.1, Addl. P.P.
                                          ---------

PRESENT

THE HON’BLE JUSTICE SMT. ANJANA PRAKASH

Anjana The appellant has been convicted u/s. 304 Part II/149
Prakash, J:

I.P.C. and sentenced to R.I. for ten years by a judgment dated

27.9.1994 passed by the 1st Additional Sessions Judge,

Muzaffarpur in Sessions Trial No.198 of 1993/ 8 of 1994.

The case of the prosecution is that on 18.1.1992 when

the informant was in his shop, his son informed him that the

accused persons were threatening his father to withdraw the

case and when he refused to do so, he was thrashed. When he

went there, he learnt that the accused persons have taken

away his father from the house and later he found his father in

injured condition, on account of which he was admitted in the
-2-

Hospital on 18.1.1992. The present First Information Report

was instituted on 20.1.1992 initially for offences u/ss.147, 452,

323 and 307 I.P.C., but later on Section 302 I.P.C. was added

after the death of the deceased.

During trial the prosecution has examined nine

witnesses in all even though there were only five witnesses

named in the charge sheet. It appears from the analysis of

evidence that P.W.1 is the informant, whereas the P.W.2 and

P.W.3 are his sons and P.W.6 and P.W.7 are the wife and

mother of the informant respectively, whereas the P.W.4, P.W.5

and P.W.9 are formal and P.W.8 is the doctor, who held the

postmortem examination.

From the evidence adduced on behalf of the

prosecution, I find that not a single independent witness has

been examined nor is there any explanation as to why the fard

beyan was given two days after the occurrence. It also appears

that all the witnesses have merely stated about the first part of

the occurrence that the deceased had been thrashed by the

accused persons. The doctor, four days after the occurrence,

found abrasions on the external parts of the body of the

deceased and some fractures, which were all allegedly caused

by hard and blunt substance. Since it is difficult to conclude that

the appellant alone had caused the death of the deceased

more so because there is no allegation that the deceased was

assaulted by the appellant with hard and blunt object.
-3-

In the result, the appellant deserves to be acquitted on

benefit of doubt and thus this appeal is allowed and the order of

conviction and sentence passed against the appellant on

27.9.1994 by the 1st Additional Sessions Judge, Muzaffarpur in

Sessions Trial No.198 of 1993/ 8 of 1994 is set aside.

( Anjana Prakash, J. )

Patna High Court
Dated, 6th April, 2011.

NAFR/ Narendra/