High Court Jharkhand High Court

Sukat Bhuiyan @ Rameshwar Bhuiya vs State Of Jharkhand on 14 May, 2009

Jharkhand High Court
Sukat Bhuiyan @ Rameshwar Bhuiya vs State Of Jharkhand on 14 May, 2009
                         CRIMINAL APPEAL (DB) NO. 435 OF 2003

                  Against the judgment of conviction and order of sentence dated
            4.2.2003 and 7.2.2003 respectively passed by Shri Awadhesh
            Nandan, Additional Sessions Judge, Fast Track Court No. 1 ,
            Palamau at Daltonganj in Sessions Trial No. 485 of 1998.

            Sukat Bhuiya @ Rameshwar Bhuiya                -----------Appellant


            The State of Jharkhand               -----------Respondent

            For the Appellant:           Mr. A.K. Kashyap, Sr. Advocate
                                         Ms. Lina Shakti
            For the State:               Mr. V.S. Jha, APP

                                 PRESENT
                  HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                  HON'BLE MR. JUSTICE PRASHANT KUMAR


By Court:         Sole appellant Sukat Bhuiya @ Rameshwar Bhuiya has filed

this appeal challenging the judgment of conviction and order of sentence

dated 4.2.2003 and 7.2.2003 respectively passed by Additional Sessions

Judge, FTC-1, Palamau at Daltonganj in S. T. No. 485 of 1998 whereby

and whereunder he was convicted under section 302 of the IPC and

sentenced to undergo imprisonment for life.

2. The case of prosecution, in short, as per the fardbeyan of

P.W. 1, is that in the evening of 3.8.1997 at about 5 p.m. she along with her

husband was sitting at their door. The appellant Sukat Bhuiya @

Rameshwar Bhuiya alongwith Raju Pandey and Suresh Bhuiya came

armed with tangi (axe). They caught hold of her husband and took away

abusing and alleging him involved in black magic practice ( OJHAI). It was

further alleged that they had assaulted her husband with the wooden part of

Tangi ( axe) and behind the house of Janeshar and Bhageshar they

pushed him on the ground and severed his head by inflicting tangi blow on

his neck. The informant had followed the accused persons while they were

taking away her husband and witnessed the occurrence. After finishing her

husband, the accused persons fled away. She raised alarm but no body

was there to listen her, as that was the day of Aashehar bazaar and the

villagers had gone for marketing.

2

3. On the basis of aforesaid fardbeyan, the police instituted Panki

P.S. Case No. 24 of 1997 dated 4.8.1997 under section 302/34 of the IPC

and took up investigation. After completion of investigation, police submitted

charge sheet against the appellant under section 302/34 of the IPC showing

co-accused Raju Pandey and Suresh Bhuiya as absconder. Cognizance of

the offence was taken and the case was committed to the court of sessions

as the offence is exclusively triable by the court of sessions.

4. The charge was framed against the appellant under section

302/34 of the IPC and the same was read over and explained to him to

which he pleaded not guilty and claimed to be tried.

5. Prosecution had examined altogether four witnesses in support

of its case. The statement of accused was recorded under section 313

Cr.P.C. in which his defence is of total denial. The defence had also

examined one witness in support of its case.

6. The court below in conclusion of trial convicted and sentenced

the appellant as aforesaid.

7. Mr. A.K. Kashyap learned senior counsel for the appellant

urged that in the instance case, the unexplained delay of three days in

sending the FIR to the court of CJM casts a serious doubt in the

correctness of the FIR, particularly the time and date of its recording. It

goes to show that name of this appellant had been introduced in the case

subsequently on due deliberation. He further submitted that though

independent witnesses were present but they have not been examined.

P.W. 2 is not named in the FIR as an eye witness of the occurrence and

therefore the claim of P.W. 2 that she witnessed the occurrence cannot be

believed. It is further submitted that the evidence of P.W. 1 is not wholly

reliable and acceptable and therefore her sole testimony cannot be the

basis for convicting the appellant. Learned court below wrongly convicted

and sentenced the appellant by the impugned judgment. The same cannot

sustain in law.

3

8. On the other hand, learned Additional P.P., appearing for the

State, submitted that the evidence of P.W. 1 and 2, who are the eye

witnesses of the occurrence, is wholly reliable and free from any infirmity. It

is not necessary that each and every fact be incorporated in the FIR. Only

because the name of P.W. 2 does not find place in the FIR, her evidence

cannot be discarded and/or excluded from the arena of consideration. He

further submitted that it is true that the FIR was received in the court of

Chief Judicial Magistrate on 7.8.1997 i.e. after three days of institution of

FIR but that by itself does not go to suggest false implication. He submitted

that the inquest was prepared on 4.8.1997 and in the said inquest report;

the P.S. case number was mentioned. The defence had not brought

anything on record to show that the P.W. 1 or 2 had any personal grudge

against the appellant to falsely implicate him. No suggestion was given to

these witnesses that the FIR was lodged later on with a view to falsely

implicate the appellant. The delay in sending the FIR to the magistrate,

thus, is not a material factor and it can be ignored. He submitted that in the

FIR itself, it is mentioned that though the informant had raised alarm non

had turned up as the day of occurrence was a market day and the villagers

had gone to market. There was no other person available to witness the

occurrence. Under the said circumstance there was no independent eye

witness who could have be examined by the prosecution. There is no

illegality and/or infirmities in the judgment of court below warranting

interference by this court.

9. Having heard the submission, we have gone through the

record of the case. P.W. 3 is the doctor who conducted the P.M.

examination on the dead body of Kailash Bhuiya and found that the neck of

the deceased was cut and the head was completely separated from the rest

of the body. The doctor opined that the injury was ante mortem in nature

and caused by heavy sharp cutting weapon such as tangi. The doctor also

opined that the death was caused due to haemorrhage and shock due to

the above mentioned injury. There is nothing in the cross examination of
4

this witness to disbelieve his testimony Thus, by the said medical evidence

the prosecution has proved that the deceased Kailash Bhuiya died because

his head was cut and severed from the rest of his body by inflicting injury

from a heavy sharp cutting weapon.

10. Now the question remains to be decided as to whether the

appellant was the author of the said crime ? P.W. 1 (informant) and P.W. 2

(daughter of informant) had claimed themselves to be the eye witnesses of

the occurrence. Both the aforesaid witnesses had stated that on the date of

occurrence in the evening at 5 p.m. they were sitting at their door alongwith

the deceased. At that time the appellant along with Suresh Bhuiya and Raju

Pandey arrived with tangi in their hands and they caught hold of the

deceased and dragged him on the village road. Witnesses further stated

that they followed them and witnessed the accused persons thrashing and

pushing him on the ground and giving heavy tangi blow on the neck of the

deceased and severing his head from the body. From perusal of cross

examination of these witnesses, we find that their evidence remains intact

and the defence could not elicit anything on which their evidence can be

discarded.

11. The submission of learned counsel for the appellant that the

evidence of P.W. 2 be excluded from the arena of consideration, because

she was not named in the FIR as an eye witness is not aceptable. It is well

settled that FIR is not the encyclopedia of entire prosecution case. Even if

some important fact is not mentioned in the FIR, the same can not be a

ground to exclude it from consideration. The said fact can be considered

with other evidence for coming to a right conclusion. Only because P.W. 2

has not been named in the FIR as an eye witness, in our view, her evidence

cannot be discarded. Moreover, from perusal of cross examination of P.W.

2, we find that the defence had not challenged her presence at the place of

occurrence. Even no suggestion was given to this witness that she was not

present at the place of occurrence or she had not witnessed the

occurrence. Under the aforesaid circumstance, we find that the evidence of
5

P.W. 2 remained unchallenged and, therefore, there is no ground to

exclude her evidence from the arena of consideration.

12. Now, coming to the next submission of learned counsel for the

appellant that no independent witness was examined by the prosecution, it

is relevant to mention that the informant P.W. 1 categorically stated that

though she raised alarm, none had come as the persons residing in the

locality were not present. P.W. 2 had also stated that except them no other

person arrived at the place of occurrence, even after raising alarm by them.

Under the aforesaid circumstance, in our view, non examination of any

independent witness, is not an infirmity in the instant case. It is submitted

that even the witnesses in whose presence fardbeyan was recorded, had

not been examined. In our view, since the aforesaid two witnesses had not

seen the occurrence, therefore, non examination of those witnesses have

no fatal consequence. It is well settled that it is not necessary to examine all

the witnesses. It is the quality not the quantity of evidence that matters.

Reference in this connection may be made to a decision of Hon’ble

Supreme Court in Sarwan Singh and others Vs, State of Punjab

reported in AIR 1976 SC 2304.

13. The next contention of learned counsel for the appellant that

there is inordinate delay in sending the FIR in the court of magistrate and

there is reasonable doubt of false implication of the appellant after due

deliberation is also not acceptable. From the perusal of record, we find that

the defence has not brought anything on record to show that P.W. 1 and 2

have any malice to falsely implicate the appellant. Even no suggestion was

given to P.W. 1 (informant) that the FIR was lodged later on with a view to

falsely implicate the appellant. We, further find that the inquest report was

prepared by the I.O. on 4.8.1997 just after the recording of fardbeyan and in

the said inquest report; the P.S. number of the case was mentioned. In the

inquest report the cause of death was also mentioned. The decision of the

Apex Court in Thanedar Singh Vs. State of M.P. reported in (2002) 1

SC 487 has no application to the facts of this case. In the aforesaid decision
6

number of FIR and crime number were not mentioned in the inquest report,

whereas in this case P.S. number was given in the inquest report. In that

case specific suggestion was given to the witnesses that the FIR was

prepared after 2 or 3 days of the occurrence, but in the instant case no such

suggestion was given to any witness. Under the said circumstance the law

laid down in the aforesaid case is not applicable in this case. It has been

held by the Supreme Court in Sarwan Singh and others Vs, State of

Punjab reported in AIR 1976 SC 2304 that delay in dispatch of FIR to a

magistrate is not a circumstance to throw out the prosecution case in its

entirety.

14. As noticed above, we find that the evidence of P.W. 1 and 2

is trustworthy and acceptable. There is nothing in their evidence on which

their credibility can be impeached. The presence of these witnesses, at the

place of occurrence, has not been challenged by the defence. Their

evidence further finds full corroboration from the medical evidence. There is

nothing on record to show that the aforesaid two witnesses have any

personal grudge and/or enmity to falsely implicate the appellant. In that

view, delay in dispatching the FIR to the magistrate has no impact on the

case of prosecution.

15. We, accordingly, come to the conclusion that the prosecution

has been able to establish the charge leveled against the appellant beyond

the shadow of all reasonable doubt and he has been rightly convicted by

learned court below. There is no illegality and/or infirmities in the impugned

judgment warranting any interference by this Court.

16. In the result, this appeal fails and is accordingly, dismissed.

(Narendra Nath Tiwari, J.)

(Prashant Kumar, J.)
Jharkhand High Court, Ranchi
Dated 14 /05 /2009
Sharda/NAFR