High Court Patna High Court - Orders

Gajadhar Yadav vs State Of Bihar &Amp; Ors on 24 June, 2010

Patna High Court – Orders
Gajadhar Yadav vs State Of Bihar &Amp; Ors on 24 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. REV. No.1200 of 2008

                    GAJADHAR YADAV, S/o Kanik Lal Yadav, Resident of
                    Village-Dharhara, Police Station-Raghopur, District-
                    Supaul.
                                                             .......... Petitioner
                                              Versus
                 1. The State of Bihar
                 2. Kamleshwari Yadav, S/o Bihari Yadav
                 3. Prabhu Yadav, S/o Kusum Lal Yadav
                 4. Permeshwar Yadav, S/o Kusum Lal Yadav
                 5. Kali Charan Yadav, S/o Bihari Yadav
                 6. Kusum Lal Yadav, S/o Munga Lal Yadav
                 7. Kameshwar Yadav, S/o Kali Charan Yadav.
                 All resident of village Dharahara, Police Station-Raghopur,
                 District-Supaul.
                                                   ..............Opposite Parties.

                   For the Petitioner   : Ms. Juhi Kumari, Advocate
                   For the State        : Sri Ram Priyasharan Singh, A.P.P.

                                           -----------

2 24-06-2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner, who is the informant of Raghopur

P.S. Case No. 64/94 is aggrieved by the judgment and

order of acquittal dated 27th June, 2008 recorded by the

learned 2nd Assistant Sessions Judge, Supaul in

Sessions Trial No. 3 of 1999 whereby the accused

(opposite Party Nos. 2 to 7 herein) have been acquitted

of the charge(s) framed under sections 341, 323, 447,

307, 324, and 34 of the Indian Penal Code.

In support of the prosecution case, the

prosecution got examined only three witnesses. PWs. 2

and 3 have been found highly interested witnesses.
2

Learned trial court on evaluation of their evidence, has

found and held that they are not trustworthy, as they

indulged in exaggeration of the prosecution case at

different stages in course of their respective depositions.

It has also noticed the fact that neither the informant

nor the Investigating Officer of the case has been

examined to support the case. The trial court is of the

view that non-examination of the Investigating Officer

has caused serious prejudice to the prosecution as

some of these witnesses had made contradictory

statements in course of investigation before the

Investigating Officer (under section 161 of the Code of

Criminal procedure). Learned counsel for the petitioner

is not able to demonstrate before this court that the

judgment suffers from any patent illegality and/or

perversity.

This court finds no reason to interfere with

the order.

Accordingly, this application is dismissed.

Sujit                                          (Kishore K.Mandal, J. )