High Court Patna High Court

Kuldip Pandit vs State Of Bihar on 20 April, 2010

Patna High Court
Kuldip Pandit vs State Of Bihar on 20 April, 2010
Author: Birendra Prasad Verma
                           CRIMINAL APPEAL(DB) No.82 OF 2003
                                             With
                           CRIMINAL APPEAL(DB) No. 159 of 2003
                                         -----------

Against the Judgment of conviction dated 13.2.2003and order of
sentence dated 14th February 2003, passed by the IInd Additional
Sessions Judge, Banka in Sessions Case No. 481 of 2000

——-

In Criminal Appeal No. 82 of 2003

1. BHOLA PANDIT

2.KHUSHI LAL PANDIT

3. GITA DEVI………………………………………………Appellants
Versus
STATE OF BIHAR———————————————Respondent

In Cr.. APP (DB) No.159 oF 2003
KULDIP PANDIT————————————————Appellant
Versus
STATE OF BIHAR———————————————Respondent

————-

For the Appellants : Shri Jagdish Prasad Bhagat,
Sri D.N. TiwaryAdvocates.

For the Respondent: Sushri Shashi Bala Verma,
Additional P.P.

PRESENT

THE HOB’BLE SHRI JUSTICE DHARNIDHAR JHA
THE HON’BLE SHRI JUSTICE BIRENDRA PRASAD VERMA

B.P. Verma, J The appellants of the above two appeals have been

convicted under section 302/34 of the Indian Penal Code by the

impugned judgment of conviction dated 13.2.2003 passed in

Session Case No. 481 of 2000 by the learned 2nd Additional

Sessions Judge, Banka and they have been accordingly sentenced

to undergo R.I. for life by the impugned order of sentence dated

14.2.2003. Appellants, being aggrieved by the impugned judgment

of conviction and order of sentence, have preferred the aforesaid

two criminal appeals.

-2-

2. The prosecution case, as unfolded by the

Fardbeyan (Ext.2) of P.W.6 Jaldhar Pandit, in short, is that the

informant and appellant Kuldip Pandit are agnates and they are

having their houses adjacent to each other. Appellant Kuldip

Pandit had put up wooden beam (Bareri) of his house on the wall

of the informant. House of appellant Kuldip Pandit had started

falling because of rain and due to its old construction, as a result of

which the house of the informant was also being damaged.

Deceased Guru Dayal Pandit, father of the informant, in order to

save his own wall cut some part of wooden beam of the accused

persons on 13.9.1999 at about 10 A.M. in the day, where-after

appellant Geeta Devi, armed with sickle, came over there and

protested. On hearing altercation appellants namely Kuldip

Pandit armed with Garasa, Bhola Pandit armed with sword and

Khushi Lal Pandit armed with Lathi came over there and asked

as to who had cut the aforesaid wooden beam ? Deceased Guru

Dayal Pandit admitted to have cut the aforesaid wooden beam

,where-after appellant Kuldip Pandit uttered that he would be also

cut in the same manner and rushed towards the father of the

informant with Garasa and other appellants were following him.

Deceased father of the informant could flee to a distance of 60 to

70 yards, but he was apprehended by the accused persons, where-

after appellant Kuldip Pandit cut the neck of deceased Gurudayal
-3-

Pandit as a result of which he died on the spot. Thereafter all the

accused persons rushed towards the house of the informant.

While Maniya Devi, mother of the informant, had come over

Darwaja to flee from there, she was caught hold by all the four

accused persons and appellant Kuldip Pandit again killed her at

her Darwaja itself by using Garasa.

3. Aforesaid fardbeyan (Ext.2) of P.W.6 was

recorded by P.W.7 Chandrika Rajak, S.I. of Belhar P.S., giving

rise to Belhar P.S. case No. 85 of 1999 dated 30.9.1999 under

section 302/34 of the Indian Penal Code. P.W.7 has not conducted

the investigation of the present case. He has simply recorded the

fardbeyan of P.W.6 and seized the blood stained Garasa, and,

thereafter investigation was taken up by P.W.9 Jaipal Yadav.

During the course of investigation, the witnesses supported the

factum of death of deceased Gurudayal Pandit (father of the

informant-P.W.6) and deceased Maniya Devi (mother of the

informant-P.W.6). Witnesses also supported about the role

played by appellant Kuldip Pandit for committing the murder of

deceased persons. But the independent witnesses did not support

the prosecution allegation about participation of other three

appellants namely Bhola Pandit, Khusi Lal Pandit and Geeta Devi.

In the aforesaid back ground, on close of investigation charge

sheet no. 93/99 dated 30.12.1999 under section 302 of the Indian
-4-

Penal Code was submitted only against appellant Kuldip Pandit.

The other three appellants were not sent up for trial. However, by

order dated 3.1.2000, learned C.J.M disagreed with the police

report and took cognizance against all the accused persons under

section 302/34 of the Indian penal Code and the case was

committed to the court of session for trial.

4. Charge was framed against all the appellants

under section 302/34 of the Indian Penal Code on 4.1.2001. The

appellants denied the charge and claimed to be innocent and their

false implication in the present case. According to them no

occurrence in the manner, as alleged, has ever taken place and the

entire prosecution version is full of concoction and fabrication.

5. In order to prove its case, the prosecution has

examined 9 witnesses , out of them P.W.1 Binay Kumar Pandit ,

son of the deceased persons and brother of the informant, P.W.2

Rina Devi, wife of the informant , P.W.4 Janardan Pandit , P.W.5

Bhagwatia Devi as also P.W.6 Jaldhar Pandit ,the informant,

claimed to be eye witnesses of the occurrence in question. P.W.3

Baldeo Pandit is a hear say witness. P.W.8 Dr. Shiva Narayan

Singh is Civil Assistant Surgeon, who was posted at Banka Sadar

Hospital at the relevant time and had conducted postmortem

examination on the dead body of the deceased Gurudayal Pandit as

also of Maniya Devi and aforesaid postmortem reports have been
-5-

marked as Ext.6 and 6/1 respectively. As stated earlier P.W.7

Chandrika Rajak was S.I. of Police, who recorded fardbeyan

(Ext.2) of P.W.6 and seized blood stained Garasa of the accused

Kuldip Pandit. P.W.9 Jaipal Yadav is the I.O. of the case.

6. From the side of appellants neither any defence

witness nor any documentary evidence was produced in support of

their defence version.

7. Shri Jagdish Prasad Bhagat, Learned counsel

appearing on behalf of the appellants took us to the evidence of

witnesses and submitted that the prosecution has not been able to

prove the entire manner of occurrence and further P.O. has not

been conclusively proved and, therefore, the appellants are entitled

to have a benefit of doubt and are entitled to be acquitted by this

Court. Alternatively, it was submitted that even according to the

eye witness account of P.Ws.4 and 5, who are the independent

witnesses in the present case, the participation of appellant Bhola

Pandit, Khushi Lal Pandit and Geeta Devi in the occurrence in

question is not established and only Kuldip Pandit can be said to

have committed the crime in question. By referring to postmortem

report of deceased persons vide Ext.6 and 6/1, it was submitted

that though appellant Khushilal Pandit and Geeta Devi are alleged

to have assaulted on chest of deceased Gurudayal Pandit , but no

corresponding injuries were found on his body and this creates
-6-

grave doubt about the manner of occurrence as also about the eye

witness account of the prosecution witnesses.

8. Sushri Shashi Bala Verma, Learned Addl. P.P.

appearing on behalf of the State, submitted that the prosecution

has been able to prove its case beyond all reasonable shadow of

doubts and on the basis of some minor contradictions either in

ocular evidence of the prosecution witnesses or in the medical

evidence of doctor the accused persons cannot be acquitted.

9. In order to appreciate the rival submissions

made on behalf of the parties, it is necessary to examine the

evidence of the witnesses available on record.

10. It is relevant to mention here that though the

case was instituted under section 302/34 of the Indian Penal Code

and all the four appellants were named in the FIR as accused, but

on close of investigation accusations against the appellants Bhola

Pandit, Khushi Lal Pandit and Geeta Devi were found to be false

and they were not sent up for trial. Charge sheet was submitted

only against the appellant Kuldip Pandit under section 302 of the

Indian Penal Code.

11. In the Fardbeyan (Ext.2) of P.W.6 the allegations

of killing the deceased Gurudayal pandit and deceased Maniya

Devi are mainly against the appellant Kuldip Pandit. According

to the prosecution case murder of deceased Gurudayal Pandit had
-7-

taken place in the field of one Sachidanand Lal. P.W.9 Jaipal

Yadav (I.O.) in paragraph 2 of his deposition has given a

description of aforesaid P.O. According to which one Lalu Pandit,

father of P.W.4 and husband of P.W.5, was having his house

adjacent west to the aforesaid P.O. Therefore, p.w.4 and 5, who

are the eye witnesses of the alleged occurrence and are having

their house just west of the alleged P.O., are most competent

witnesses to say about the manner of assault upon the deceased

Gurudayal Pandit. P.W.4 Janardan Pandit in paragraph -1 of his

deposition has stated that appellant Kuldip Pandit had alone cut

the neck of deceased Gurudayal Pandit in the field of Sachidanand

and thereafter he alone committed the murder of deceased Maniya

Devi. In paragraph -7 at page 18 of the paper book he has

categorically deposed that appellant Kuldip Pandit was alone at

the P.O. and other appellants were not present there. Similarly

P.W.5 Bhagwatia Devi, wife of Lalu Pandit and mother of P.W.4,

has deposed in paragraph 1 of her deposition that appellant Kuldip

Pandit cut the neck of the deceased Gurudayal Pandit,as a result of

which he died and thereafter appellant Kuldip Pandit went to the

house of P.W.6 and killed the deceased Maniya Devi there. In her

cross-examination in paragraph-6 of her deposition, she has stated

that it was the appellant Kuldip Pandit alone responsible for the

killing of deceased Gurudayal Pandit and his wife deceased
-8-

Maniya Devi and other appellants did not participate in the

commission of the crime in question.

12. P.W.1 Binay Kumar Pandit, son of the

deceased, has tried to support the entire prosecution case, but in

paragraph -1 of his deposition he has stated that appellant Kuldip

Pandit cut the neck of his father by sword , which is contrary to the

consistant case of the prosecution that the appellant Kuldip Pandit

assaulted the deceased Gurudayal Pandit by Garasa and not by

sword. P.W.2 Rina Devi, wife of the informant, has also tried to

support the prosecution version. Admittedly P.W.3 Baldeo Pandit

is a hear say witness having heard about the killing of deceased

persons by Kuldip Pandit from one Lalu Pandit . In absence of

examination of Lalu Pandit, the evidence of P.W.3 cannot be

relied upon. P.W.6 Jaldhar Pandit, the informant, has not only

tried to support rather tried to improve the prosecution version

by stating that appellant Khushilal Pandit was armed with Khanti

fitted Lathi, though in the fardbeyan he had stated that he was

armed with Lathi only. According to him apart from Kuldip Pandit

appellant Khushi Lal Pandit and appellant Geeta Devi also

assaulted the deceased Gurudayal Pandit by their respective

weapons on his chest. However, according to him primal role for

committing the murder of the deceased persons was played by

appellant Kuldip Pandit.

-9-

13. The statements of the aforesaid witnesses

have been contradicted and falsified by the deposition of I.O.

namely P.W.9 Jaipal Yadav . In his cross-examination, on his

attention being drawn, P.W.9 in paragraph 4 stated that P.W.1

Binay Kumar Pandit had disclosed the name of appellant Kuldip

Pandit alone as the person who had killed the deceased, and P.W.1

had not disclosed the name of other accused persons to have

participated in the assault. In paragraph 5 of his deposition, P.W.9

has stated that P.W.2 Rina Devi had not stated before him that all

the accused persons had assaulted the deceased Gurudayal Pandit.

In paragraph 7 of his cross-examination, P.W.9 has deposed that

P.W.5 Bhagwatia Devi had named only appellant Kuldip Pandit as

assailant of the deceased and she had claimed to have seen the

occurrence by her own eyes. Similarly in paragraph 8 of his

deposition, P.W.9 at page 47 of the paper book has deposed that

P.W.6 had disclosed the name of appellant Kuldip Pandit alone to

have killed the deceased persons. He had not disclosed the name

of other appellants to have assaulted the deceased Gurudayal

Pandit by their respective weapons.

14. From the discussion of the ocular evidence of

the eye witnesses, referred to above, it is apparent that witnesses

have consistently stated about the role of Kuldip Pandit for killing

the deceased Gurudayal Pandit and Maniya Devi. P.W.1, P.W.2,

– 10 –

P.W.4, P.W.5 and P.W.6 all have consistently stated that appellant

Kuldip Pandit firstly killed the deceased Gurudayal Pandit in the

field of Sachidanand Lal and thereafter killed Maniya Devi at the

Darwaja of the informant, while she was attempting to flee away

from there. However, about participation of other three appellants

in the crime in question, there are contradictory evidence. P.Ws 4

and 5 have clearly stated that other three appellants namely Bhola

Pandit, Khushi Lal Pandit and Geeta Devi had not participated in

the crime in question. Though P.Ws 1, 2 and 6 have tried to

support the prosecution case that even these appellants had

played some role for committing the crime in question, but their

evidence stands falsified and contradicted by the evidence of I.O.

(P.W.9), as according to him the aforesaid witnesses had not

disclosed before him about the role played by these three

appellants for committing the crime in question.

15. P.W.8 Dr. Shiva Narayan Singh had held

autopsy on 30.9.1999 on the dead body of the deceased Gurudayal

Pandit and deceased Maniya Devi . Post mortem reports have

been marked as Ext.6 and 6/1 respectively. The postmortem

report of deceased Gurudyal Pandit is quoted herein below :

(a) Incised wound of size 2″ x ½” x ½” on the
occipital area.

(b)Incised wound of size 2.1/2″ x ½” x ½” on the
left parietal area of the scalp.

– 11 –

(c)Incised wound on the neck cutting of the
structures of the neck causing amputation of the
head from the neck.

(d) Incised wound 2″x ½” x ½” on the left
scapular area.

(e)Little finger of left hand amputated from its
proximal phalanx.

Cause of death;- shock and haemorrhage due to
above mentioned injuries.

The postmortem report of deceased Maniya Devi was

as follows:

(i)Incised wound of size 3″x 1½” x deep to
survical vertebra cutting the skin , blood vessels ,
nerves, muscles on the left side of the neck.

(ii)Incised wound of the size 2″ x 1″ x deep to
baccal cavity cutting the left chunk with
mandible.

(iii)Incised wound size 1½” x 2″ x ½” on the right
palm.

Cause of death;- shock due to above mentioned
injuries.

16. According to the prosecution case appellant

Khushi Lal Pandit is alleged to have assaulted deceased Gurudayal

Pandit on his chest either by lathi or by Khanti fitted lathi.

Similarly appellant Geeta Devi is said to have assaulted the

deceased Gurudaual Pandit on his chest by sickle. On scrutiny of

the postmortem report of deceased Gurudayal Pandit, it is apparent

– 12 –

that there was no injury found on his chest. However, the

allegation of assault against the appellant Kuldip Pandit of cutting

the neck of the deceased persons by Garasa has been fully

supported. Thus it is apparent that the allegation of assault against

the appellant Khushi Lal Pandit and appellant Geeta Devi by their

respective weapons does not find support even from the

postmortem report of the deceased.

17. Thus on examination of ocular evidence of

witnesses and medical evidence of doctor, it is apparent that the

prosecution has succeeded in establishing beyond all reasonable

shadow of doubt that appellant Kuldip Pandit killed the deceased

Gurudayal Pandit and his wife deceased Maniya Devi and,

therefore, no interference in the judgment of conviction and order

of sentence, so far appellant Kuldip Pandit is concerned, is at all

warranted.

18. For the reasons stated above judgment of

conviction and order of sentence passed against appellant Kuldip

Pandit , are hereby affirmed and the appeal filed on his behalf is

dismissed.

19. However, on examination of ocular evidence

of witnesses and medical evidence of doctor participation of other

three appellants namely Bhola Pandit, Khushi Lal Pandit and Gita

Devi appears to be doubtful and they are entitled to have the

– 13 –

benefit of doubt. Admittedly P.W. 4 and 5, both independent eye-

witnesses, have completely ruled out the participation of these

three appellants in the murder of the deceased persons. Other

three eyewitnesses namely P.W.1, 2 and 6, though tried to support

the prosecution allegation against these three appellants also, but

their evidence stands contradicted and falsified by the evidence of

P.W.9 (I.O.) Further more the postmortem report-Ext. 6 does not

support the manner of assault as attributed to the appellant Khushi

Lal Pandit and Geeta Devi. In view of the aforesaid contradictory

ocular and medical evidence available on record, these three

appellants are entitled to have the benefit of doubt and are entitled

to be acquitted from the charge levelled against them on that

ground. Therefore, judgment of conviction and order of sentence

passed against them are hereby set aside. They are acquitted from

the charge levelled against them. The appeal filed on their behalf

is allowed. They are on bail, therefore, they are discharged from

the liabilities of their bail bonds.




                                             (Birendra Prasad Verma, J)



                      Dharnidhar Jha, J.      I      agree.

                                                        (Dharnidhar Jha, J)
Patna High Court
The 20th April,2010
Rahman(NAFR)
 - 14 -