High Court Patna High Court

Umakant Bhar @ Bideo vs State Of Bihar on 26 July, 2010

Patna High Court
Umakant Bhar @ Bideo vs State Of Bihar on 26 July, 2010
Author: Smt. Mridula Mishra
                                                                                   1




                 CRIMINAL APPEAL No.413 OF 2004
                             - - - -
             Against the judgment of conviction and order of
         sentence dated 8.4.2004 and 15.4.2004 passed by the Ist
         Additional Sessions Judge, Buxar, in Sessions Trial No.
         190 of 2000.
                                     - - - -
            UMAKANT BHAR @ BIDEO son of Daroga Rai alias Daroga
         Bhar, resident of Bichala Tola, Jalilpur, P.S. Rajpur,
         District Buxar
                                   ...         ...  Appellant
                                   Versus
         THE STATE OF BIHAR    ...         ...     Respondent

For the appellant: Shri Binod Kumar Singh
Shri Subhash Kumar
For the State : Shri Ashwini Kumar Sinha, A.P.P.

P R E S E N T
THE HON’BLE JUSTICE SMT. MRIDULA MISHRA
THE HON’BLE MR. JUSTICE DHARNIDHAR JHA

– – – –

Mridula Mishra &
Dharnidhar Jha, JJ.- The sole appellant was convicted for

committing offence under Section 376 of the Indian

Penal Code and sentenced R.I. for 12 years by the

judgment and order dated 8.4.2004 and 15.4.2004 passed

by the Ist Additional Sessions Judge, Buxar, in

Sessions Trial No. 190 of 2000.

2. The prosecution case as disclosed in the F.I.R.

was that the informant, father of the victim, on

29.6.2000 had gone in the early morning to do the work

of labourer in the nearby Village. On the same day at

about 5 P.M. he came to know from his co-villager that

appellant Umakant Bhar alias Bideo had committed rape

upon his daughter who was aged about five years. When

he came back to his house he found his daughter lying

unconscious and blood was oozing out from her private
2

part, her pant was blood stained. When the victim girl

regained consciousness she narrated the incident

stating that, when she was playing with the children of

the school, the appellant came and took her towards the

dilapidated portion of the school and committed rape

upon her by putting cloth in her mouth. The daughter of

the informant came to her house and narrated this to

her aunt. The informant gave an information to the

local Dafadar who informed the police. Thereafter, the

F.I.R. of Rajpur P.S.Case No.46 of 2000 was registered

under Section 376 of the Indian penal Code.

3. After completing investigation the police

submitted charge sheet, cognizance was taken and the

case was committed to the court of Sessions for trial.

Ultimately, the trial ended in the conviction and

sentence awarded as indicated in the first paragraph of

the present judgment.

4. 11 witnesses were examined by the prosecution

in support of the charge. P.W. 3 is the informant who

has supported the case of the prosecution. P.W.4, Fula

Devi is the aunt of the victim girl. P.W. 5 Saraswati

Devi, P.W. 6 Budhia Devi and P.W. 7 Lalita Devi who

were the ladies of neighbourhood of the informant have

also supported the prosecution case. P.W. 9 Sumitra

Kumari is the victim girl who has fully supported the

case of the prosecution and also deposed that after the
3

offence was committed she went o her house and narrated

the incident to her aunt, P.W. 4 Fula Devi. P.W. 11 Dr.

Hari Narain Pandey who was one of the member of the

Medical Board consisting of Dr.Babita Kumari, Dr.

Deepak Prasad, had examined the victim girl, and proved

injury report Ext. 5. The Medical Board’s report

disclosed that Undergarments of the vagina was found

stained with blood. Hymen was ruptured margin ragged,

no bleeding. The report of the Medical Board was

sufficient to prove that it was a case of rape.

Considering the evidence on record, the trial court

convicted the appellant under Section 376 of the Penal

Code and sentenced him to undergo R.I. for 12 years.

5. It was submitted by learned counsel for the

appellant that the appellant was arrested on 29.6.2000

and since then he has continuously remained in custody

till date. He has completed ten years and twenty six

days in custody and as the appellant has completed

almost the period of sentence as sukch he should be

released.

6. Considering the facts and circumstances of the

case and the evidence on record of the trial court, we

do not find any reason to interfere with the judgment

of conviction passed against the appellant. So far the

sentence is concerned, considering that the appellant
4

has remained in custody for over ten years, it is

modified to the period already undergone by him.

7. In the result, the appeal is dismissed with the

above modification in sentence. The appellant, who is

in custody, is directed to be released forthwith, if

not wanted in any other case.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)

Patna High Court
The 26th July, 2010
Kanth/N.A.F.R.