Supreme Court of India

Adalat Pandit & Anr vs State Of Bihar on 14 May, 2010

Supreme Court of India
Adalat Pandit & Anr vs State Of Bihar on 14 May, 2010
Author: V Sirpurkar
Bench: V.S. Sirpurkar, Mukundakam Sharma
                                          1


                                              `Reportable'


                 IN THE SUPREME COURT OF INDIA

             CRIMINAL APPELLATE JURISDICTION

           CRIMINAL APPEAL NOS. 716-717 OF 2008


Adalat Pandit & Anr.                          ... Appellants

                             Versus

State of Bihar                                ... Respondent

                              With

           CRIMINAL APPEAL NOS. 119-122 of 2009

Thakur Singh & Ors.                           ... Appellants

                           Versus

State of Bihar                                ... Respondent

                              With

                 CRIMINAL APPEAL NO. 833 of 2008

Gorakh Nath Singh                             ...Appellant
                           Versus

State of Bihar                                ...Respondent

                              With
                                   2



               CRIMINAL APPEAL NO. 1907 of 2009

Shri Thakur Ojha                                      ...Appellant

                              Versus
The State of Bihar                                    ...Respondent


                          JUDGMENT

V.S. SIRPURKAR, J.

1. This judgment will dispose of Criminal Appeal Nos. 716-717 of 2008,

Criminal Appeal Nos. 119-122 of 2009, Criminal Appeal No. 833 of 2008

and Criminal Appeal No. 1907 of 2009. All these appeals are against the

common judgment passed by the High Court, whereby the appeals filed by

the appellants herein came to be dismissed. Initially, as many as 10

accused persons came to be tried for the offences punishable under

Sections 147, 148, 302, 302 read with Section 34 as also read with

Sections 109 and 149 of the Indian Penal Code (“IPC” for short

hereinafter) and Section 27 of the Arms Act. The prosecution alleged that

on the fateful day, i.e. 5.7.1973, at about 7 a.m., the accused persons

formed an unlawful assembly and committed the murder of one Shambhu

Nath Singh and his brother Prabhu Nath Singh, both deceased persons, in

pursuance of their common object. The First Information Report (FIR) was

lodged by one Baijnath Singh and it was alleged therein that one Thakur
3

Ojha (A-4), Patiram Ojha (now dead), Akhilesh Ojha (A-5), Jitendra Singh

(A-6), Raj Nath Singh (A-7), Gorakh Nath Singh (A-3), Keshav Singh (A-9),

Bachcha Singh (A-8), Adalat Pandit (A-10), Thakur Singh (A-1) and Ram

Pravesh Singh (A-2) went to his Mango orchard standing on Plot No. 4905,

situated in Mauza – Mohammadpur, P.S. Gorkha, Distt. Saran, which was

situated at a distance of about three furlong from village for forcibly

plucking mango fruits.

2. It was further stated by Baijnath Singh that he alongwith his two

sons namely Shambhu Nath Singh and Prabhu Nath Singh went to his

orchard and protested against the act of the accused persons in plucking

the mangoes. It was stated that Pati Ram Ojha (the dead accused)

ordered Thakur Ojha (A-4) to attack on those three persons, on which

Thakur Ojha (A-4) fired two shots aiming at Shambhu Nath Singh, who

was injured due to fire and tried to run away towards his house, but fell on

the ground at some distance in the nearby orchard of one Arjun Singh. It

was then contended that Gorakh Nath Singh (A-3) went after him and gave

spear blow on the back of Shambhu Nath Singh while Shambhu Nath

Singh was still lying on the ground. In the meantime, Thakur Ojha (A-4)

again fired two shots on the elder son of Baijnath namely Prabhu Nath

Singh, who also fell on the ground in the orchard of Arjun Singh. After he

fell down, Raj Nath Singh (A-7), Bachcha Singh (A-8) and Adalat Pandit
4

(A-10) rushed to Prabhu Nath Singh and indiscriminately assaulted him by

means of spear and his body was dragged by Raj Nath Singh (A-7) and

Ram Pravesh Singh (A-2). It was further stated in the FIR that on seeing

this, Baijnath Singh asked himself to be killed; however, Patiram Ojha

(dead accused) said that it was useless to cause the death of an old

person like him and that he should better be left to flee. It was suggested

that one Laxman Singh (PW-8), Arjun Singh, Bhrigunath Singh (PW-7),

Ram Prasad Singh (PW-4) and others were present on the spot and had

seen the entire incident. There was a fierce enmity between the two sides

though they were related to each other, on account of ownership and

possession of the said orchard and a civil dispute was pending in the Court

of 3rd Additional District Judge, Saran.

3. The FIR was recorded by A.S.I. Abdul Malik of Garkha Police Station

and the investigation ensued. The Investigating Officer arrested the dead

accused Patiram Ojha, Thakur Ojha (A-4), Jitendra Singh (A-6), Raj Nath

Singh (A-7), Keshav Singh (A-9), Bachcha Singh (A-8), Thakur Singh (A-1)

and Ram Pravesh Singh (A-2) from the house of Raj Nath Singh (A-7).

The Investigating Officer effected the search of the house and recovered a

double barrel gun kept on the cot under the bed. Two spears were also

recovered during the investigation, the blades of which were stained with

blood. The seizures were effected and arrests were made. In the
5

meantime, one Shantruhan Singh (PW-15), the Officer-in-charge, Garkha

Police Station reached the spot and took charge of the investigation from

A.S.I. Abdul Malik. He carried out the further investigation; effected

Seizure Memo and Spot Panchnama etc. and recorded the statement of

the witnesses. On 21.9.1974, he made over the charge of investigation to

one S.D. Ghos, who made over the investigation to one Madhav Kant and

it was Madhav Kant who submitted the chargesheet against, in all, 11

accused persons (including the dead accused Patiram Ojha). The

accused persons were committed to Sessions Court. The Sessions Court

framed the charges. The accused having abjured the guilt, the trial

proceeded and after the trial was over, the accused persons came to be

convicted for the various offences i.e. offences punishable under Sections

147, 148, 302, 302 read with Section 34 as also read with Sections 109

and 149 IPC and Section 27 of the Arms Act. Patiram Ojha (the dead

accused) was not convicted as he died during the trial itself. Out of all

these accused persons, Thakur Singh (A-1) and Ram Pravesh Singh (A-2)

were held guilty by the Sessions Court for the offence punishable under

Section 147 while the remaining 8 accused persons were held guilty under

Section 148 IPC. Thakur Ojha (A-4) and Gorakh Nath Singh (A-3) were

convicted for the substantive offence under Section 302 IPC for committing

the murder of Shambhu Nath Singh while Thakur Ojha (A-4), Raj Nath

Singh (A-7), Bachcha Singh (A-8) and Adalat Pandit (A-10) were convicted
6

for the offence punishable under Section 302 IPC for causing the death of

Prabhu Nath Singh. The remaining 5 accused persons namely Akhilesh

Ojha (A-5), Jitendra Singh (A-6), Keshav Singh (A-9), Ram Pravesh Singh

(A-2) and Thakur Singh (A-1) were booked under Section 302 read with

Section 149 IPC. Separate appeals were filed by these accused persons

before the High Court. While the appeals of the other accused persons

were dismissed, the appeal filed on behalf of Bachcha Singh (A-8) was

allowed, giving him the benefit of the provisions of Juvenile Justice Act.

The other appeals were dismissed and that is how 9 accused persons

have come up before us in the present appeals.

4. It is significant to note that Gorakh Nath Singh (A-3) had raised a

plea of alibi and examined as many as 11 defence witnesses in support of

that plea. That plea was of course rejected by the Trial Court. There were

some defence witnesses examined on behalf of Adalat Pandit (A-10) also,

raising the plea of alibi even in his case. But even that contention was

rejected by the Trial Court. The other accused persons had merely made

a plea of denial and their defence was also rejected. The High Court has

taken stock of evidence of all the witnesses in great details. In fact, the

evidence of practically each witness of the prosecution as well as the

defence was examined.

7

5. Shri Nagendra Rai, Learned Senior Counsel has appeared for the

appellants Thakur Singh (A-1), Ram Pravesh Singh (A-2), Akhilesh Ojha

(A-5), Jitendra Singh (A-6) and Keshav Singh (A-9) in Criminal Appeal

Nos. 119-122 of 2009 and addressed on various aspects of the matter.

Similarly, Shri S.B. Sanyal, Learned Senior Counsel has appeared for the

appellant Gorakh Nath Singh (A-3) in Criminal Appeal No. 833 of 2008 and

addressed on various aspects, while Shri M.P. Jha, Shri Ram Ekbal Roy,

Shri Harshvardhan Jha and Shri Bhattacharjee, Learned Counsel (acted

as Amicus Curiae) addressed on behalf of other appellants/accused

persons, namely Thakur Ojha (A-4), Raj Nath Singh (A-7) and Adalat

Pandit (A-10). Ms. Kumud Lata Das and Shri Gopal Singh, Learned

Counsel have appeared for the State in all the cases and supported the

conviction of the accused persons. We will, therefore, consider the matter

as per the appeals.

6. Shri Nagendra Rai, learned Senior Counsel, who represented the

appellants Thakur Singh (A-1), Ram Pravesh Singh (A-2), Akhilesh Ojha

(A-5), Jitendra Singh (A-6) and Keshav Singh (A-9) in Criminal Appeal

Nos. 119-122 of 2009, addressed firstly on behalf of Thakur Singh (A-1),

Akhilesh Ojha (A-5) and Keshav Singh (A-9). The learned Senior Counsel

was at pains to point out that no witness has attributed any overt act to any

of these accused persons and that they were mere mute bystanders. Shri
8

Rai invited our attention to the evidence of the eye-witnesses, they being

Sukeshwar Singh (PW-2), Ram Prasad Singh (PW-4), Badrinath Singh

(PW-5), Bhrigunath Singh (PW-7) and Laxman Singh (PW-8). He was at

pains to point out that the High Court has specifically referred to each of

these witnesses individually considering their evidence who were almost

unanimous that they saw eleven accused persons when they came to the

orchard of the informant (Baijnath Singh). The witnesses stated that

Baijnath Singh alongwith his two sons Shambhu Nath Singh and Prabhu

Nath Singh had come a little later in the said orchard and the accused

persons who wanted to pluck the mangoes, were stopped from doing so by

Baijnath and in that the exchange of hot words took place. The witnesses

claimed that thereafter, on the orders of Patiram Ojha (the dead accused),

Thakur Ojha (A-4) fired two shots with his gun hitting Shambunath Singh

who ran towards the West and fell down in the orchard of Arjun Singh.

Thereafter, he was assaulted by Gorakh Nath Singh (A-3) on the back with

a spear. When Prabhu Nath Singh ran towards Shambhu Nath Singh,

Thakur Ojha (A-4) again fired two shots on Prabhu Nath Singh and he also

fell down in the orchard of Arjun Singh, whereafter, he was assaulted by

Raj Nath Singh (A-7), Bachcha Singh (A-8) and Adalat Pandit (A-10). It is

to be seen that beyond this version, nothing more has come in the

evidence. It is further to be seen that the witnesses Ram Prasad Singh

(PW-4), Badrinath Singh (PW-5), Bhrigunath Singh (PW-7) and Laxman
9

Singh (PW-8) had seen the occurrence. The witnesses then saw the

accused persons running away from the spot towards the house of Raj

Nath Singh (A-7). Almost same story was repeated by Ram Prasad Singh

(PW-4) who claimed that he was present, as he had to cut bamboos from

the place which was near the orchard of the informant Baijnath Singh. He

also admitted about the litigation between the parties. There was omission

about Thakur Ojha (A-4) having ordered for dragging the dead body to the

orchard of the informant.

7. Badrinath Singh (PW-5) also claimed that he had accompanied Ram

Prasad Singh (PW-4) for cutting bamboos and he has also given almost

the same version. Bhrigunath Singh (PW-7) and Laxman Singh (PW-8)

also have repeated the same story but without attributing any overt act to

the aforementioned three accused persons, namely, Thakur Singh (A-1),

Akhilesh Ojha (A-5) and Keshav Singh (A-9). After appreciating the

evidence of these witnesses, the High Court recorded a finding in Para 20

of its judgment that the genesis of the incident lied only in the fact that

when the accused persons insisted on plucking the mangoes, the same

was objected to by the complainant and his sons. The High Court,

undoubtedly, is correct in recording the finding that it is on that point of

time when the exchange of words took place between the parties that the

seeds of the further incident were sown. Ultimately, the High Court
1

recorded the finding that the identity of the accused persons was fully

established by the prosecution witnesses and that all the appellants had

gone to the place of occurrence alongwith their respective arms as

members of an unlawful assembly with a common object of asserting right

of harvesting the mango crops in the orchard of the informant and were

prepared for meeting any resistance with the help of arms carried by the

accused persons and that was the common object behind the firing on the

two deceased, who met their instantaneous death. It was on this basis

that the High Court proceeded to convict the accused persons against

whom there was specific evidence.

8. In our opinion, at least insofar as the aforementioned three accused

persons, namely Thakur Singh (A-1), Akhilesh Ojha (A-5) and Keshav

Singh (A-9) are concerned, it cannot be said that they had the intentions to

commit the murder and they cannot be said to be the members of the

unlawful assembly on account of their mere presence at the place of

occurrence and cannot be convicted of the offence under Section 302 read

with Section 149 IPC. We have closely seen the evidence of the

witnesses. These three accused persons were undoubtedly referred to

and all that has been stated by Sukeshwar Singh (PW-2) is that Akhilesh

Ojha (A-5) was carrying a lathi. The witness has not referred to even

Thakur Singh (A-1) and Keshav Singh (A-9) having any arms. As regards
1

Ram Prasad Singh (PW-4), he has attributed Thakur Singh (A-1) and

Akhilesh Ojha (A-5) carrying a lathi while Keshav Singh (A-9) carrying a

bhala (spear). However, he has not referred to any overt act on part of

these accused persons or use of the same by them. Badrinath Singh (PW-

5) has mentioned about Thakur Singh (A-1) and Ram Pravesh Singh (A-2)

having lathi. He has made a general statement that all other accused

persons were holding a bhala. However, this witness also has not referred

to any overt act on the part of the above accused persons, namely Thakur

Singh (A-1), Akhilesh Ojha (A-5) and Keshav Singh (A-9). As regards

Ram Lakhan Singh (PW-6), he has turned hostile. Bhrigunath Singh (PW-

7) has also stated that these three accused persons were carrying lathi.

The story is no different in respect of Laxman Singh (PW-8). His evidence

is extremely general. Some of the witnesses have also not referred to the

exhortation given by Patiram Ojha (the dead accused). At least insofar as

the present accused persons are concerned, the role played by these

three accused persons, namely Thakur Singh (A-1), Akhilesh Ojha (A-5)

and Keshav Singh (A-9) appears to be that of the bystanders. There was

a dispute between the parties on account of the possession of the field.

Even the Court litigation was on between the parties. Therefore, merely

because the accused persons went to the field carrying lathis and arms, at

least till such time when the exchange of words started and the shot was

fired, it cannot be said that the whole assembly had become unlawful. The
1

assembly would become unlawful when Patiram Ojha (the dead accused)

allegedly gave the firing orders to Thakur Ojha (A-4) and who in pursuance

of that, fired on Shambhu Nath Singh. Undoubtedly, these three accused

persons [Thakur Singh (A-1), Akhilesh Ojha (A-5) and Keshav Singh (A-9)]

acted as mere mute bystanders, as there is no evidence also that they

took part in the exchange of words. Under such circumstances, it would

be difficult to attribute a common object to these accused persons on

account of their presence even if they were armed with lathis. There is no

evidence about Akhilesh Ojha (A-5) carrying a spear. Under such

circumstances, benefit of doubt must go to these three accused persons.

They would be entitled to acquittal as the prosecution has failed to prove

that they had a common intention to commit murder.

9. Insofar as the rest of the accused persons are concerned, Shri

Nagendra Rai, learned Senior Counsel insisted that admittedly Ram

Pravesh Singh (A-2) and Jitendra Singh (A-6) had only dragged the body

of Prabhu Nath Singh. That would certainly amount to the active

participation of these two accused persons. Their continuance even after

the firing in doing overt act of dragging the body from the field would

certainly make them the part of the unlawful assembly, which had the

common object of eliminating Shambhu Nath Singh and Prabhu Nath

Singh. The part played by these two accused persons of dragging the
1

body of Prabhu Nath Singh is clearly referred to by the witnesses. We,

therefore, reject the contention raised by Shri Rai, learned Senior Counsel

that these two accused persons would also be entitled to be acquitted for

the same reasons as we have acquitted Thakur Singh (A-1), Akhilesh Ojha

(A-5) and Keshav Singh (A-9) for. The appeals of these two accused

persons would be liable to be dismissed as we are satisfied on the point

that they were the members of the unlawful assembly.

10. Similar is the case as regards Thakur Ojha (A-4) who had actually

fired the guns, Raj Nath Singh (A-7) and Adalat Pandit (A-10). The

evidence is against them as accepted by both the Courts below. They

were certainly the members of the unlawful assembly and specific overt

acts have been attributed to them by almost all the witnesses. As regards

Thakur Ojha (A-4), all the witnesses are unanimous that he was the one

who had fired. His appeal will, therefore, have to be dismissed.

11. Insofar as Raj Nath Singh (A-7) and Adalat Pandit (A-10) are

concerned, they took active part in assaulting Prabhu Nath Singh while the

body of Prabhu Nath Singh was dragged by Ram Pravesh Singh (A-2) and

Jitendra Singh (A-6). The witnesses have specifically attributed the overt

acts regarding assaulting of Prabhu Nath Singh to these accused persons.

We are satisfied with the evidence led on behalf of the prosecution in

respect of these accused persons, which has been accepted by both the
1

Courts below and we have no reason to disbelieve the witnesses who

have attributed specific overt acts as regards the assault on Prabhu Nath

Singh to these accused persons. Insofar as Adalat Pandit (A-10) is

concerned, the plea was that of alibi, which plea has been rejected by the

Trial Court and the High Court. Very heavy reliance was placed on the

evidence of Rajiv Ranjan Shrivastava (DW-20), Praduman Dubey (DW-

21), A.B. Prasad (DW-22), Col. Pritam Singh (DW-25) and Col. Amrik

Singh (DW-26) for his alibi. Rajiv Ranjan Shrivastava (DW-20) was a

handwriting expert for proving the signatures of Adalat Pandit (A-10) over

the postal receipt Exhibit-6. His evidence has rightly been disbelieved on

the ground that he had prepared his report on the previous evening after

taking fees. Praduman Dubey (DW-21) was a Head Clerk in the Sainik

Office, Danapur and he proved the leave register of Adalat Pandit (A-10)

as Exhibit O. A.B. Prasad (DW-22) was also an employee in the Pay &

Accounts Office, Sainik Office, Danapur. He proved the pay book of

Adalat Pandit (A-10) as Exhibit P and his acquittance roll as Exhibit Q. It

was suggested that Adalat Pandit (A-10) was on leave from 11.6.1973 till

2.7.1973 and that he received the payment on 26.5.1973 as also on

3.7.1973. The High Court has disbelieved this evidence on the ground that

the document did not show the date 3.7.1973. Col. Pritam Singh (DW-25)

was a commanding officer of 10, Bihar Regiment at the relevant time and

he had admitted that he had no personal knowledge regarding actual
1

presence of Adalat Pandit (A-10) on the said date. Similarly, Col. Amrik

Singh (DW-26) had claimed that by an order dated 26.1.1973, the leave of

Adalat Pandit (A-10) was extended for 14 days from 6.4.1973 to 19.4.1973

because Adalat Pandit (A-10) did not resume his duty on 6.4.1973. The

High Court has rejected his evidence and for good reasons. The assertion

of Col. Amrik Singh (DW-26) that Adalat Pandit (A-10) was present in the

unit on 3.7.1973 was only on the basis of Exhibits P and Q being the pay

book and acquittance roll of Adalat Pandit (A-10) respectively. Exhibits P

and Q have rightly been disbelieved by the High Court giving good

reasons. The High Court has rightly held that Exhibits P and Q were

casually maintained by the Havildar and a poor attempt had been made to

show that Adalat Pandit (A-10) had reported for duty on 3.7.1973. We are

convinced that the plea of alibi by Adalat Pandit (A-10) cannot be accepted

and has to be disbelieved as has been done by the Trial Court and the

appellate Court. We would accept the evidence of the prosecution

witnesses, more particularly the eye-witnesses, who had specifically

attributed an active role to this accused person. The appeals of Raj Nath

Singh (A-7) and Adalat Pandit (A-10) will, therefore, have to be dismissed

holding that they were members of the unlawful assembly. We, therefore,

confirm the judgments of the Trial Court and the appellate Court convicting

Raj Nath Singh (A-7) and Adalat Pandit (A-10) with the aid of Section 149

IPC.

1

12. That leaves us with the case of Gorakh Nath Singh (A-3). It must be

appreciated that Gorakh Nath Singh (A-3) has been mentioned practically

by all the witnesses. All the eye-witnesses have also referred to the

specific overt act of this accused of following Shambhu and hitting him with

spear on his back. Sukeshwar Singh (PW-2) is very specific in his

evidence insofar as the said act of the accused was concerned. Some

cross-examination was directed to suggest that Gorakh Nath Singh (A-3)

would have no reason or motive to take part in the assault. However, the

main claim in the evidence of this witness regarding the overt act remained

unshaken. Similar is the story of Ram Prasad Singh (PW-4). The cross-

examination of Ram Prasad Singh (PW-4) is also of no consequence

insofar as the main incident is concerned. Badrinath Singh (PW-5) also

repeated the same story without any substantial challenge to this version

in the cross-examination. A typical suggestion was given to all the

witnesses as if Gorakh Nath Singh had issued a warrant for lagan (tax) on

these witnesses. Bhrigunath Singh (PW-7) also repeated the same story

and there is very little or no cross-examination on the main incident. In the

cross-examination of this witness itself, the same stereotyped suggestion

was given that Gorakh Nath had issued a lagaan against the father of this

witness, thereby suggesting an enmity. Laxman Singh (PW-8) is the only

exception, who though referred to the presence of this accused duly

armed, has not referred to the overt act of this accused of piercing
1

Shambhu with a spear. We will not attach much importance to the

evidence of this witness in view of the evidence of the other eye-witnesses.

It is again to be seen that the evidence of the eye-witnesses in respect of

the spear injuries on Shambhu Nath Singh and Prabhu Nath Singh is

further corroborated by the medical evidence inasmuch as both Shambhu

Nath Singh and Prabhu Nath Singh had suffered penetrating wounds and

incised wounds in addition to the wounds caused by pellets. The Post

Mortem Report was prepared by Dr. B.M. Srivastava (dead) as proved by

Dr. J.C. Brahmo, who has proved all the injuries which are to be found in

the Post Mortem Report (Exhibits 5 and 5/1). Therefore, there is very little

scope for the argument that Gorakh Nath Singh (A-3) was not a part of the

unlawful assembly and had not caused the wound to Shambhu Nath Singh

with spear after he was fired at. The argument of Shri S.B. Sanyal,

Learned Senior Counsel, appearing on behalf of the appellant/accused

Gorakh Nath Singh (A-3) that this accused was not concerned and has

been falsely implicated, cannot, therefore, be accepted. Finding this, the

learned Senior Counsel heavily relied on the evidence of defence

witnesses, who were examined in support of the plea of alibi of this

accused as also the evidence of Sultan Ahmad (PW-14).

13. Sultan Ahmad (PW-14) was a Block Development Officer (BDO) of

the said area. He deposed that Gorakh Nath Singh was a Gram Sewak in
1

his block and was working in Devariya Panchpariya village Panchayat.

Regarding the fateful day, the witness deposed that he went on that day to

Devariya to collect levy of wheat crops and reached Devariya at about 1 o’

clock in the afternoon. He stated that Gorakh Nath Singh reached after

half an hour later when he reached there. He also suggested that there

was a Special Planning for levying wheat in those days. The witness

suggested that one Umashankar was Block Agriculture Officer and he

alongwith Gorakh Nath Singh (A-3) and other witnesses like one Kuldeep

Singh, Karamchari (DW-8), Ram Sewak, Jan Sewak and Mukhiya and

Sarpanch of the Panchyat (DW-7) were levying wheat at that time. Shri

Sanyal, learned Senior Counsel, while trying to taking advantage of the

evidence of this witness, also asserted that his claim that Gorakh Nath

Singh (A-3) reached there at about 1 o’ clock, was not correct. The

learned Senior Counsel relied on an omission in that behalf. The learned

Senior Counsel also heavily relied on the evidence of Kapil Narayan Sinha

(DW-1), a Deputy Superintendent of Police, who proved the carbon copy of

a report which he had prepared in pursuance of the orders passed by the

Superintendent of Police. This was on account of an application having

been made by Gorakh Nath Singh (A-3), claiming that he was in fact not

present at the spot and was busy in the activity of wheat levy in the other

village. The witness also proved the application of Gorakh Nath Singh at

Exhibit C. It is to be seen that he had to admit that even after preparing
1

the said so-called report, the Superintendent of Police had ordered to file

the chargesheet against Gorakh Nath Singh (A-3).

14. The other witness relied on by the learned Senior Counsel was

Kailash Singh (DW-2), who deposed that the levy was being collected from

6 o’ clock in the morning at the door of Mukhiya Ram Barai Singh and the

payment of the levied wheat was being paid after taking its weight there.

According to him, other witness namely Ram Sewak Roy was weighing the

wheat. According to him, the weight of his wheat was also taken and the

receipt for that was written and signed by Gorakh Nath Singh (A-3) and the

payment was also made to him after obtaining his signatures on the

receipt. He produced Exhibit D being a receipt written and signed by

Gorakh Nath Singh (A-3) on that day. In his cross-examination, however,

he was unable to show any notice having been given by BDO to him and

had to admit that BDO had never asked for levy to him. Similar was the

evidence of Munshilal Roy (DW-3), who spoke about his reaching the spot

at about 6 o’ clock in the morning to the house of Ram Barai, Mukhiya with

wheat of levy. He also spoke that Ram Sewak Roy was weighing the

wheat and Gorakh Nath Singh (A-3) was writing on the receipts (Exhibit D-

1) for that. He could not produce the notice which was allegedly given to

him by the Department for levy. He did not even know how much levy

wheat was required to be given by him. The witness also could not show
2

anything to suggest that the levy was being collected from a particular

house. He frankly admitted that he never met BDO.

15. To the same effect was the evidence of Ram Pravesh Singh (DW-4),

who generally spoke about the levy activity and asserted that it was

Gorakh Nath Singh (A-3) who was writing the receipts and was distributing

the amounts on that day and that the levy work was started at 6 o’ clock in

the morning and Gorakh Nath Singh was with the Group of levy since that

time. Similar was the evidence of Fulkan Manjhi (DW-5), who was a

Chowkidar at Madhupur, P.S. Gorkha, District Saran. He also spoke about

the said activity of levy and the fact that Gorakh Nath Singh (A-3) was

present writing the receipt and paying money to the farmers. Ram Barai

Singh (DW-7) was Mukhiya of Devariya, Panchpariya Gram Pranchayat,

who asserted that it was at his door that the special levy collection was

going on, which exercise started at 6 o’ clock in the morning. The witness

further asserted that Gorakh Nath Singh (A-3) was paying the cost of levy

wheat after making receipts of that and he had done this work from 6 o’

clock in the morning to 11 o’ clock in day time on that day. The witness,

however, could not produce any documentary evidence to show that the

levy work was done at his place. The evidence of Kuldeep Narayan Singh

(DW-8) was to the same effect. He was a Karamchari and said that there

was a levy going on on 5.7.1973. He also suggested that Gorakh Nath
2

Singh (A-3) was present for the levy and was continuously working from 6

o’ clock in the morning till 12 o’ clock in the day time on that day. The

evidence of Ram Lal Manjhi (DW-9) was to the same effect, so also the

evidence of the landlord of Gorakh Nath Singh (A-3), namely Vidya

Narayan Singh, who as DW-10 claimed that Gorakh Nath Singh (A-3) had

taken room in his house and had gone for the levy work at 5.45 a.m. The

evidence of Adya Narayan Singh (DW-11), who was a Panchayat Sewak

in the Gorkha Block, was also to the same effect. He proved a document

as Exhibit DF, which was a carbon copy of the slip (receipt), as also

Exhibits 3/2 and 3/3 being the registers bearing the signatures of Gorakh

Nath Singh (A-3). Ram Nagina Singh (DW-16) and Sona Lal Sah (DW-17)

also asserted about the levy. Both the Courts had chosen to accept the

evidence of the eye-witnesses and have rejected the evidence led on

behalf of the defence.

16. It is to be noted that these witnesses were all interested witnesses in

the sense that they were the colleagues of Gorakh Nath Singh (A-3).

Before we venture to appreciate this evidence, it must be noted that the

distance between the spot where the incident took place and the place

where the accused Gorakh Nath Singh claimed to have been present is

extremely short. Admittedly, it is 3 or 4 kilometers. When all the witnesses

claimed that the work of levy began from 6 o’ clock in the morning, it is a
2

very difficult claim to be accepted. In the first place, there is nothing

proved by way of documentary evidence to show that the levy of wheat

was to be collected at the house of Ram Barai Singh, Mukhiya (DW-7) or

that the levy was proposed to be held at village Devariya Panchpariya on

that day. We cannot accept that there would be no documentary evidence,

particularly if it was an exercise of levy. There is bound to be some

records somewhere. We are not much impressed by the receipts, which

have been filed by the witnesses because there is nothing on those

receipts as to when they were actually prepared. In fact, the evidence of

Sultan Ahmad (PW-14) could not be demolished when he said that he had

reached the place where the levy work was going on and it was at about 1

o’ clock that Gorakh Nath Singh (A-3) arrived there alongwith others. The

Trial Court thoroughly discussed this evidence and held it to be not

reliable. In view of the very short distance of 4 kilometers between the two

places i.e. the place of incident Mauza – Mohammadpur and the village

Devariya Panchpariya, the evidence appears to be extremely doubtful. We

are also not impressed by the evidence of Kapil Narayan Sinha (DW-1),

Deputy Superintendent of Police, as nothing would turn open the so-called

report prepared by him in view of the direct evidence led by the

prosecution. In our opinion, the Trial Court and the appellate Court were

right in rejecting the defence of alibi.

2

17. A few decisions were referred to during the debate, which are as

follows:-

(i) Satbir Singh & Ors. Vs. State of Uttar Pradesh [2009 (13)

SCC 790]. This decision was relied upon to show that the

non-examination of the concerned medical officer would affect

the prosecution case. This was probably in order to show that

the original Doctor (Dr. B.M. Srivastava) who had done the

Post Mortem, had expired and the Post Mortem Report had to

be proved by another Doctor namely Dr. J.C. Brahmo. We do

not find anything wrong with the Report having been proved

by the other Doctor.

(ii) Maranadu & Anr. Vs. State by Inspector of Police, Tamil

Nadu [2008 (16) SCC 529]. This decision is on the question

of law under Section 149 IPC. This Court has cautioned

against the acceptance of the evidence of the partisan

witnesses, particularly in case involving Section 149 IPC. We

do not find this case to be of any support to the prosecution.

However, while stating the principles of appreciation of

evidence, this Court relied on the decision in Masalti Vs.

State of U.P. [AIR 1965 SC 202], wherein it was observed

that:-

2

“it would be unreasonable to contend that evidence
given by witnesses should be discarded only on the
ground that it is evidence of partisan or interested
witnesses. The mechanical rejection of such evidence
on the sole ground that it is partisan, would invariably
lead to failure of justice.”

We are quite convinced in this case that the evidence of

the eye-witnesses, though they were somewhat partisan, was

liable to be accepted, excepting against the three accused

persons who were acquitted. We have given the reasons for

acceptance of that evidence and also for the acquittal of three

accused persons, who could not be held to be the part of the

unlawful assembly.

(iii) Yunis alias Kariya Vs. State of M.P. [2003 (1) SCC 425].

This decision was relied upon to suggest that when eight

accused persons armed with deadly weapons, attacked the

deceased in broad daylight in a marketplace causing his death

and the same was witnessed by several persons, three of

whom were eye-witnesses and where the testimony of the

eye-witnesses was tallying with each other, the oral testimony

of the eye-witnesses as well as the medical and other

evidence established the commission of crime. In fact, the

decision in this case is completely against the defence. This
2

was also a case under Section 149 IPC, which was held to be

established on the basis of evidence and for good reasons.

(iv) Ramesh & Anr. Vs. State of Uttar Pradesh etc. etc. [2009

(15) SCC 513]. This is also a decision by this Court on the

appreciation of evidence. In this case also, it was held that

the minor contradictions, inconsistencies, exaggerations and

embellishments in the testimonies of the eye-witnesses were

bound to be there, however, they, by themselves, did not

decide the credibility of the witness which has to be tested by

the Court.

The other decisions referred to are Akhtar & Ors. Vs. State of

Uttaranchal [2009 (13) SCC 722], Ram Dular Rai & Ors. Vs. State of

Bihar [2003 (12) SCC 352] and Munshi Prasad & Ors. Vs. State of

Bihar [2002 (1) SCC 351], which are of no consequence either for the

prosecution or the defence.

18. In the result, the appeals of Thakur Singh (A-1), Akhilesh Ojha (A-5)

and Keshav Singh (A-9) are allowed and that of Ram Pravesh Singh (A-2),

Gorakh Nath Singh (A-3), Thakur Ojha (A-4), Jitendra Singh (A-6), Raj

Nath Singh (A-7) and Adalat Pandit (A-10) are dismissed for the reasons

as stated above. The acquitted appellants/accused shall be released
2

forthwith unless required in any other matter. The bail bonds, if any, shall

stand cancelled.

………………………………….J.

(V.S. Sirpurkar)

…………………………………….J.
(Dr. Mukundakam Sharma)

New Delhi;

May 14, 2010
2