High Court Patna High Court

Bijendra Singh vs State Of Bihar on 3 March, 2011

Patna High Court
Bijendra Singh vs State Of Bihar on 3 March, 2011
Author: Rakesh Kumar
                CRIMINAL APPEAL (DB)No.347 OF 2003
                                ----

Against the judgment and order dated 31.07.2003
Passed by Sri Nirmalesh Chanda Lala (Ad-hoc
Sessions Judge), Presiding Officer, Additional
Court No.2, Patna (Fast Track) in Sessions Trial
Case No.432/1986/513 of 2001.

—-

1. BABU RAM TIWARY, S/O LATE RAM LAKHAN TIWARY

2. SUBHAS SINGH, S/O LATE KAMLA SINGH

3. SURESH SINGH, S/O RAJGIR SINGH

4. DEVENDRA SINGH S/O LATE KAMLA SINGH

5. RAMJI TIWARY, S/O LATE RAM LAKHAN TIWARY

6. JANARDAN TIWARY, SON OF LATE RAM PRAVESH TIWARY

7. VIJAY SINGH SON OF LATE CHANDESHWAR SINGH

8. DINESH TIWARY SON OF LATE RAM PRAVESH TIWARY
ALL RESIDENTS OF VILLAGE MAKDUMPUR, POLICE STATION
BIHTA, DISTRICT PATNA.

                ...                      ...   APPELLANTS.
                              Versus
       THE STATE OF BIHAR ...            ...   OPPOSITE PARTY.
                                WITH

CRIMINAL APPEAL (DB) No.353 OF 2003

—-

ARUN KUMAR @ ARUN KUMAR SINGH, SON OF LATE RAMANAND
SINGH, RESIDENT OF VILLAGE MAKDUMPUR, POLICE STATION
BIHTA, DISTRICT PATNA.

                ...                      ...   APPELLANT.
                             Versus
       THE STATE OF BIHAR ...            ...   OPPOSITE PARTY.
                               ----
                               WITH

CRIMINAL APPEAL (DB) No.368 OF 2003

—-

BIJENDRA SINGH SON OF LATE KAMLA SINGH, RESIDENT OF
VILLAGE MAKDUMPUR, POLICE STATION BIHTA, DISTRICT
PATNA.

                ...                      ...    APPELLANT.
                             Versus
       THE STATE OF BIHAR ...            ...    OPPOSITE PARTY.
                               ----
For   the Appellants      : M/S Akhileshwar Prasad Singh,Advocate
                                  Ramesh Prasad Singh, Advocate
For   the Informant       : Mr. Shiv Shankar Prasad Singh,Advocate
For   the State           : Mr. Ashwini Kumar Sinha, A.P.P.
                               ----
                          P R E S E N T

THE HON’BLE SHRI JUSTICE DHARNIDHAR JHA
THE HON’BLE MR. JUSTICE RAKESH KUMAR

—-

-2-

Rakesh Kumar,J. All the three appeals arise out of the

same judgment of conviction and sentence and as

such all the three appeals were heard together

and are being disposed of by this common

judgment.

2. The aforesaid appeals have been

preferred against judgment and conviction dated

31.7.2003 passed in Sessions Trial

No.432/1986/513 of 2001 by Shri Nirmalesh Chandra

Lala (Ad-hoc Sessions Judge), Presiding Officer,

Additional Court No.2, Patna.

3. The appellant Bijendra Singh in Cr.

Appeal No.368 of 2003 was convicted under

Sections 302, 307 and 201 of the Indian Penal

Code and was sentenced to undergo rigorous

imprisonment for life for the offence under

Section 302 of the Indian Penal Code, rigorous

imprisonment for five years for the offence under

Section 307, rigorous imprisonment for five years

under Section 307/34 of the Indian Penal Code and

rigorous imprisonment for two years under Section

201 of the Indian Penal Code. It was directed

that sentence would run concurrently.

4. All the appellants in rest of two

appeals were convicted under Section 307/34 of

the Indian Penal Code and sentenced to undergo
-3-

rigorous imprisonment for five years under

Section 307/34 of the Indian Penal Code.

5. Short fact of the case as per the

fardbeyan of Smt. Lalmati Devi (P.W.5) is that on

2.4.1985, the accused persons started to cut

Mahua tree, which was standing on the land of

informant through labourer. It was alleged that

the occurrence regarding cutting of the tree

started from 12.00 Noon on 2.4.1985. At the

relevant time, as per informant, Murari (P.W.1)

and Tungnath (not examined), both sons of the

informant had gone to Bihta and Neora and

informant had gone to Khagaul for bringing

medicine for daughter-in-law. The informant at

about 3.00 P.M. got down from a train at Neora

Railway Station and thereafter, she started to

move towards her house. In the meanwhile, she met

her daughter Renuka Devi (P.W.2) and son Murari

(P.W.1). She was informed by Murari that the tree

was being cut by the accused persons and while

Murari went there, he was chased by the accused

persons. Thereafter, the informant along with her

son and daughter proceeded towards their house

and on way, they met Tungnath. Tungnath also

informed the informant that their ancestral

khatiyani tree was being cut by the accused
-4-

persons. However, all the four persons went to

their house. It was further disclosed by the

informant that at about 5.00 P.M., Tungnath

proceeded towards the place of occurrence where

the tree was being cut. He was followed by Murari

and thereafter, the informant and Renuka Devi

with her one month child also moved to the place

of the occurrence. After their arrival, they saw

accused Bijendra Singh (appellant in Cr. Appeal

No.368 of 2003) armed with gransa. Arun Kumar @

Arun Kumar Singh (appellant in Cr. Appeal No.353

of 2003) armed with gransa, Sriram Tiwari armed

with farsa, Babu Ram Tiwari, Janardan Tiwary

armed with farsa, Ramanand Singh armed with

gransa, Suresh Singh, Devendra Singh, Subhash

Singh, all armed with gransa, Chandeshwar Singh

armed with lathi, Bijay Singh armed with farsa

along with Ram Ratan Singh and Ram Nagina Singh.

After noticing the informant and her family

members, accused Ram Ratan Singh and Nagina Singh

instigated other accused persons for assaulting

the informant. Thereafter, accused Bijendra Singh

hurdled gransa blow on the informant. However,

she saved herself from the blow but the gransa

blow struck the one month baby, who was in the

lap of informant. Thereafter, second blow of
-5-

gransa was given to the informant which hit her

forehead as well as below her eye brow portion.

It was alleged that after getting the farsa blow,

one month old baby fell down from the lap of

informant and she died. Thereafter, the informant

lifted the child, but she was no more by that

time. Subsequently, accused Bijendra snatched the

dead child from her and fled away with her dead

body. The informant further disclosed that in the

said occurrence, accused Suresh Janardan Tiwari

and others assaulted Tungnath and accused Babu

Ram Tiwari, Sriram Tiwari and others assaulted

Murari. As per in formant, the said occurrence

continued for about one hour. In the meanwhile,

hundreds of villagers assembled there and then

accused persons fled towards western Badhar in

the same direction to which accused Bijendra

Singh had fled. The villagers took the injured

sons and daughter of the informant to Neora

hospital. It was disclosed by the informant that

since in her house, there was no body, the

informant could not go for her treatment at that

time. On the same date at 20.45 hours fardbeyan

of informant Lalmati Devi was recorded by Shri

D.N. Raju, the Sub Inspector of Police-cum-

Officer-in-charge, Bihta Police Station. The
-6-

fardbeyan was recorded in the house of the

informant. On the basis of fardbeyan of Smt.

Lalmati Devi, a formal first information report

was drawn on 3.4.1985 at 00.30 hours. After

registering the F.I.R., police investigated the

same and thereafter, charge sheet was submitted.

Subsequently, cognizance in a case was taken for

the offence under Sections 307, 302, 324, 147,

148, 149, 323 and 201 of the Indian Penal Code.

The case was committed to the court of Session by

order dated 14.3.1986 passed by Judicial

Magistrate, Danapur. Finally, the aforesaid

appellants were put on trial.

6. In this case, against all the accused

persons, charges were framed for the offence

under Sections 307, 302 and 149 of the Indian

Penal Code. However, in addition to aforesaid

charges, the appellant Bijendra Singh was further

charged for the offence under Sections 302, 201

and 307 of the Indian Penal Code. During the

trial to prove the prosecution case, prosecution

examined altogether ten witnesses. During the

trial, the accused persons also got some

witnesses examined as defence witnesses and

altogether four witnesses were examined as

defence witnesses. Out of ten P.Ws., P.Ws.1, 2, 4
-7-

and 5 have been examined as eye witnesses to the

occurrence. P.W.6 Bhagwan Singh and P.W.9 Lal

Babu Singh were seizure witnesses. P.W.9 has

turned hostile. P.W.7 Dr. B.N. Choudhary had

examined the injuries of the witnesses. P.W.8

Shri Ramashish Raut is the Investigating Officer

of the case and P.W.10 Rajdeo Singh has also

turned hostile during the trial.

7. P.W.1 Murari Singh, who is son of

the informant (P.W.5) stated during the trial

that on the date of occurrence at 12.00 Noon, he

noticed that in his orchard accused persons had

surrounded his Mahua tree and some labourers were

cutting the tree through axe. It was further

stated that accused persons were armed with

farsa, gransa and lathis. P.W.1, when enquired

from accused persons then he was chased by the

accused persons and thereafter, any how, he

rushed to his house and from his sister Renuka

Devi (P.W.2) about his mother and also disclosed

regarding the occurrence to his sister.

Subsequently, he along with his sister Renuka

Devi went to railway station with an object to

meet their mother i.e. informant and on way, they

met with her mother and disclosed all the episode

to her. Thereafter, they were returning to their
-8-

house and on way P.W.1 met with his brother

Tungnath and he was also informed about the

occurrence. On listening the said fact Tungnath

said that he will ask the accused persons as to

why they are cutting his tree. Again all the four

persons came out from their house. At that very

time, the sister of P.W.1 Renuka Devi was

carrying her one month old female baby in her

lap. However, on the way, the mother of P.W.1

took the baby from his sister’s lap and

thereafter, they reached near his tree at about

5.00 P.M. The mother of P.W.1 when enquired from

the accused persons as to why they were cutting

the tree, immediately thereafter, the appellant

Bijendra Singh picked up his gransa and inflicted

the same on his mother. However, the said blow

hit the nephew of P.W.1 on her neck. The nephew

of P.W.1 was in the lap of his mother (informant)

and thereafter, the baby fell down. While his

mother was going to lift the baby, the appellant

Bijendra Singh again gave gransa blow which hit

on left forehead of her mother and she received a

cut injury and appellant Bijendra Singh snatched

the nephew of P.W.1 from his mother (informant).

In the said occurrence, his brother Tungnath was

assaulted by Suresh Singh, Jagdeo, Sriram Tiwari,
-9-

Babu Ram Tiwari, Ravindra Prasad Singh through

farsa and gransa and thereafter, they also

assaulted P.W.1. It was specifically stated by

P.W.1 that he was also brutally assaulted. He

claimed that the accused persons were also

assaulting his sister. He categorically stated

that the accused persons brutally assaulted them

and thereafter, they threw them, but none of the

villagers, who had assembled there, saved him.

After the accused persons had fled away, the

villagers and Chaukidar carried them to Neora

hospital. He stated that his nephew was taken

away by appellant Bijendra Singh and thereafter,

she become traceless. Almost in the same term,

P.Ws.2, 4 and 5 have supported the prosecution

case.

8. Shri Akhileshwar Prasad Singh,

learned counsel appearing on behalf of appellants

Bijendra Singh, Subhash Singh, Devendra Singh,

Bijay Singh and Arun Kumar @ Arun Kumar Singh

submitted that the appellants were falsely

implicated in the case. It was submitted that the

Mahua tree, which was the cause of the alleged

occurrence, was actually appellants’ tree. The

said tree was standing over a peace of land,

which was purchased by the grand father of the

– 10 –

appellants long back in the year 1927 through a

sale deed. He has also taken a defence that the

entire prosecution case is liable to be set aside

only on the ground that the prosecution has

suppressed the fact regarding injuries caused on

the person of the appellants. He submits that

while the member of prosecution side were opposed

by the appellants from cutting the Mahua tree,

the occurrence had taken place and in the said

occurrence, one of the appellants, namely, Ramji

Tiwari received serious injuries. His fardbeyan

was recorded, while he was admitted in a hospital

at Patna City and on the basis of his fardbeyan,

an F.I.R. vide Bihta P.S. Case No.76 of 1985 was

registered. He submits that even injuries

received by the appellants in the said occurrence

were completely suppressed by the prosecution and

on the ground of suppression of material fact, he

submits that entire prosecution case has become

doubtful. The F.I.R., which was registered as per

instance of the appellants was got exhibited as

Ext.F. He further submits that in view of

evidences which have been brought on record in

the present case, offence under Section 307 of

the Indian Penal Code is not made out. He has

taken the stand that it is the prosecution case

– 11 –

that about 13 accused persons variously armed

with farsa, gransa and lathis had surrounded the

prosecution parties, who were very less in

number. Virtually, out of five prosecution

witnesses, P.Ws.2 and 5 were female. P.W.3 was a

child aged about 3 or 4 years and P.W.5 Phalendra

Sharma was also of the age in between 12 and 14

years. He submits that had there been intention

to kill any member of the prosecution party there

was no hurdle to achieve their object. The

prosecution witnesses have categorically stated

that said occurrence continued for about one

hour. Shri Singh submits that having such weapon

in their hand in such a long duration, the

appellants would have killed all the five members

of the prosecution team, had there been any

intention to commit murder in the case. He

further submits that injury reports which have

been brought on record, though not admissible,

itself indicates that none of the injuries can be

considered to be an injury given with intent to

kill any of the injured person. So far as injury

report, which has been brought on record in

relation to injury sustained by Tungnath is

concerned, he submits that in absence of

Tungnath, his injury report has got no relevance.

– 12 –

He submits that with some oblique motive, the

prosecution has intentionally with hold injured

Tungnath and he was not produced to support the

prosecution case. Shri Singh further submits that

though the informant and other witnesses have

claimed that the said occurrence was witnessed by

several villagers, but during the trial, none has

come forward to support the prosecution case. In

the present case, P.Ws.1, 2, 4 and 5 are family

members and as such they were interested

witnesses. P.Ws.1 and 4 are sons of P.W.5 Lalmati

Devi. Similarly, P.W.2 is daughter of P.W.5

Lalmati Devi. He further submits that only with a

view to illegally grab the land of appellants,

the prosecution has built up the present case

against the appellants, who are real title holder

of the land in question over which the Mahua tree

was standing.

9. Shri Singh has also questioned the

prosecution case on the ground that at the place

of occurrence, blood stain was not found in the

quantity as it was expected from the alleged

place of occurrence. It was the case of

prosecution that one month old baby, who was in

the lap of informant, received gransa blow and

thereafter, she fell down from the lap. It was

– 13 –

expected that on the place of occurrence, a huge

quantity of blood stain would have been found,

but same was not found during the investigation.

In the said occurrence, besides killing of one

month old baby, it was also alleged that almost

all the family members of the informant, who were

present at the place of occurrence, had received

serious injuries, but no such blood mark was

found at the place of occurrence.

10. While challenging the judgment of

conviction and sentence, Shri Akhileshwar Prasad

Singh has further submitted that the story built

up by prosecution regarding the killing of one

month old baby in the occurrence is completely

doubtful and not believable. By referring to the

evidence of P.W.5 and particularly P.W.2, he has

argued that it is not probable that in case of

forcefully snatching of a baby of one month from

the lap of her mother or her grand mother, the

mother or grand mother will not behave in a

manner as has been noticed during the

investigation as well as during the trial of the

present case. Though, the mother of said deceased

baby had received injuries, which were simple in

nature, instead of rushing to the police for the

search/recovery of the dead body of her baby, she

– 14 –

preferred to go to the hospital. Similarly, grand

mother (P.W.5) of the deceased baby has also

returned to her house on the plea that she

remained at her house since there were no other

family members at her house.

11. Shri Singh has also referred to

paragraph-23 of the deposition of P.W.2, Renuka

Devi and stated that P.W.2, who was mother of the

deceased baby herself, has admitted that no one

tried to kill the baby. Of course, she had taken

the plea that in the occurrence, all the members

of the prosecution party were being assaulted.

P.W.2 has also stated in paragraph-23 of her

deposition that her mother was not given even a

single blow from the gransa. However, P.W.5 and

other witnesses have stated regarding blow being

inflicted on P.W.5 by gransa.

12. Shri Singh, learned counsel for

the appellants has further referred to paragraph-

3 of deposition of P.W.5 and submits that p.W.5

herself had admitted that after the occurrence,

co-villagers and Chaukidar carried her son and

daughter to Neora Hospital. However, she remained

at her house since there were none in her house.

He submits that in a situation where a one month

old baby had received injuries from farsa in the

– 15 –

occurrence and thereafter, the accused forcibly

took the baby and fled away from the occurrence

in a natural course, the conduct of mother of the

baby i.e. P.W.2 as well as grand mother of the

baby (P.W.5) shows that the story of false

killing of so-called one month old baby was

concocted by the prosecution with an evil eye to

grab the land of the appellants.

13. Learned counsel for the appellants

has also taken a plea that the entire prosecution

case becomes doubtful only on the ground that the

prosecution side has suppressed the fact that on

the alleged date of occurrence, son of P.W.5,

namely, Tungnath and P.W.1, Murari were forcibly

cutting the Mahua tree, which was standing over

the land of the appellants side and while

Appellant No.4 in Cr. Appeal No.347 of 2003

objected, he was brutally assaulted by Tungnath

and P.W.1 and he received serious injuries on his

person along with Ramji Tiwary, his servant, Sri

Pandit was also assaulted in the said occurrence

and thereafter, he was admitted in a hospital

where his fardbeyan was recorded and on the basis

of his fardbeyan, an F.I.R. vide Bihta P.S. Case

No.76 of 1985 was registered. The copy of F.I.R.

was got exhibited at the defence stage vide

– 16 –

Ext.E. In Ext.E, Tungnath and P.W.1 were named

along with 10-15 unknown accused persons by the

appellant Ramji Tiwary. The said F.I.R. was

registered for the offences under Sections 147,

148, 149, 307 and 323 of the Indian Penal Code.

14. Shri Singh, learned counsel

appearing on behalf of the appellants aforesaid

has also submitted that in view of the evidences,

which have been brought on record besides the

case under Section 302 of I.P.C. relating to

murder of one month old alleged baby of P.W.2 has

become suspicious and doubtful. Injuries, which

were received by the members of prosecution

party, does not make out a case warranting

application of Section 307 of the Indian Penal

Code. Learned counsel has referred to injury

reports, which have been marked as Ext.1 relating

to injuries of Smt. Lalmati Devi (P.W.5),

Ext.1/1, injury report of Krishna Murari (P.W.2)

and Ext.1/3, injury report of Renuka Devi

(P.W.2). He submits that the injuries, which were

noticed by the doctor i.e. P.W.7, is itself

sufficient to prove that the appellants never

intended to kill any one in the occurrence.

Referring to injury report of P.W.2, learned

counsel has submitted that the injuries were

– 17 –

found as simple in nature. Similarly, injury

report of P.w.1 makes it clear that he had

received only two injuries, one of which was

incised wound and second was swelling. The injury

report of P.W.5 further makes it clear that all

the injuries, which were found on the person of

P.W.5, were simple in nature. So far as injury

report of one Tungnath, which has been marked as

Ext.1/2 is concerned, learned counsel for the

appellants has argued that in absence of evidence

of Tungnath, the injury report of Tungnath has

got no relevance in the present case. Moreover,

he submits that the prosecution has purposely

with hold the evidence of Tungnath. Accordingly,

on the basis of nature of injuries, which were

found on the person of members of prosecution

party, learned counsel has submitted that all the

appellants have been incorrectly and wrongly

convicted and sentenced for the offence under

Section 307/34 of the Indian Penal Code. In the

present case Section 307 of I.P.C. is not

applicable.

15. Shri Akhileshwar Prasad Singh, on

the basis of evidence brought on record, has

argued that the appellant Bijendra Singh was

incorrectly held guilty for the offence under

– 18 –

Sections 302 and 201 of the Indian Penal Code. He

has argued that none of the witnesses have come

out with reliable evidence regarding the

existence of so-called one month old baby at the

time of occurrence. He submits that D.W.3,

Mewalal pandit, who was Compounder of Dr.

Rameshwar Lal had specifically deposed that in

the clinic of Dr. Rameshwar Lal, the P.W.2,

Renuka Devi never delivered any child. However,

in her cross examination, P.W.2 had taken a plea

that she had delivered a female child in the

clinic of Dr. Rameshwar Lal.

16. Shri Ramesh Prasad Singh, learned

counsel appearing on behalf of the appellants

Babu Ram Tiwary, Janardan Tiwary and Dinesh

Tiwary in Cr. Appeal No.347 of 2003, while

challenging the impugned judgment and conviction

has taken the following defence : (i) No

occurrence has taken place in the present case as

has been alleged by the prosecution, (ii) The

prosecution has miserably failed to prove the

genesis of the case, (iii) The injury reports

which have been brought on record by the

prosecution side are indicative of the fact that

it was not even a case for offence under Section

307 of the Indian Penal Code, (iv) In absence of

– 19 –

evidence of local witnesses, the trial court was

required to refrain from relying on the evidence

of only family members of informant i.e. P.W.5,

(v) The story, which has been built up by the

prosecution in the present case, is completely

absurd and it cannot be reasonably believed as

true, (vi) The prosecution purposely with hold

the blood stain cloth during the trial and (vii)

The conduct of Investigating Officer, who has

been examined as P.W.8, was not fair.

17. Shri Ramesh Prasad Singh, while

creating doubt in respect of conduct of P.W.8

i.e. Investigating Officer, has mainly referred

to paragraphs 28, 29, 34, 35, 36 and 37 of the

evidence of P.W.8. He has argued that the

distance, which was covered by the Investigating

Officer within the time mentioned in the case

diary after receiving the information and

arriving at the place of occurrence, creates a

reasonable doubt on the conduct of P.W.8. He has

doubted that it was not possible for the

Investigating Officer to reach the place of

occurrence which was not motorable and was at

very long distance from the police station. He

further submits that injury report makes it clear

that it was not a case of an attempt to murder

– 20 –

any member of the prosecution party. He has

argued that since Tungnath was with hold by the

prosecution and he was not examined as a witness,

on the basis of his injury report i.e. Ext.1/2,

the appellants cannot be held guilty for the

injuries of Tungnath. The injury report in

respect of P.Ws.1, 2 and 5 are not sufficient to

attract the provision under Section 307 of the

Indian Penal Code and the learned trial Judge has

committed an error by convicting and sentencing

the appellants for the offence under Section

307/34 of the Indian Penal Code.

18. Shri Ramesh Prasad Singh, while

referring to paragraphs 20 and 22 of evidence of

P.W.7 submits that the injury report, which have

been got exhibited, were not admissible in

evidence. He submits that the said injury reports

were copied from the injury register and in

absence of production of injury register it was

not correct to accept the copy of said injury

reports as Ext. and, accordingly, the injury

reports were inadmissible in evidence. He has

further argued that injury report of P.W.5,

Lalmati Devi (Ext.1) does not bear any

certificate of the Investigating Officer and as

such the injury report of P.W.5 was liable to be

– 21 –

ignored. However, the learned trial Judge, while

passing the impugned judgment of conviction and

sentence, has relied upon all such evidences,

which were inadmissible and as such the impugned

judgment of conviction and sentence is liable to

be set aside.

19. Shri Ashwini Kumar Singh, learned

Additional Public Prosecutor refuting the

argument of Shri Ramesh Prasad Singh, learned

counsel appearing on behalf of the appellants,

submits that injury reports, which have been

exhibited, are original and it cannot be termed

as in admissible.

20. In the present case, I have also

heard Shri Shiv Shankar, learned advocate, who

had appeared on behalf of the informant (P.W.5).

Learned counsel, while opposing the aforesaid

appeals, has argued that after the occurrence,

police reached to the place of occurrence. The

police had found blood mark on the earth, which

was also seized by the police. In respect of

applicability of Section 307 of the Indian Penal

Code in the present case, learned counsel for the

informant has argued that the evidence of P.W.2

at paragraph-5, P.W.5 at paragraph-2 is itself

sufficient to prove that the accused persons had

– 22 –

brutally assaulted the member of prosecution

party and only when they felt that the members of

prosecution party had died, they left the place

of occurrence. He submits that this evidence is

sufficient to attract Section 307 of the Indian

Penal Code in the present case and, accordingly,

the learned trial Judge has rightly convicted and

sentence the appellants for the offence under

Section 307/34 of the Indian Penal code.

21. After hearing learned counsel for

the parties and examining the evidence, I am of

the view that prosecution has not proved the case

beyond all reasonable doubts. In the case, the

conduct of P.W.2, who has claimed to be mother of

so-called deceased one month old baby is

completely doubtful. In the alleged occurrence,

one month old baby of P.W.2 had received a farsa

blow on her neck and thereafter, her dead body

was forcibly taken by one of the appellants,

namely, Bijendra Kumar Singh and he fled away

along with dead body, but the mother of the baby

instead of searching for her baby preferred to

remain in hospital even though she had received

injuries, which were all simple in nature, which

is evident from Ext.1/3. It is difficult to

swallow that a mother after being snatched with

– 23 –

one month old baby will not make hue and cry for

the baby and she will prefer to remain in

hospital without any serious injury. Similarly,

the evidence of P.W.5, who is mother of P.W.2 and

grand mother of alleged deceased baby also

creates serious doubt on the prosecution story of

killing of one month baby in the occurrence. She

has stated that after the occurrence, the

villagers and Chaukidar carried her sons and

daughter to hospital, but since there were no

other family members in her house, she stayed at

her house where in the night after the police

arrived her fardbeyan was recorded by the police

whereas the occurrence had taken place at about

5.00 P.M. (evening). In normal course, one cannot

expect that a grand mother will behave in such a

manner in such a situation. Besides this non

availability of sufficient quantity of blood

stain at the place of occurrence also makes the

prosecution case doubtful. Accordingly,

conviction and sentence of appellant Bijendra

Singh in Cr. Appeal No.368 of 2003 for the

offence under Sections 302 and 307 of the Indian

Penal Code is not sustainable.

22. During the entire evidence, it has

not come as to whether any of family members of

– 24 –

the prosecution party took initiative to inform

the police regarding the occurrence. The conduct

of the member of the family of P.W.5, who are

also witnesses in the present case, is sufficient

to create doubt in the entire prosecution case.

In any event on the basis of injury reports,

which have been brought on record, during the

trial, it was not appropriate to convict and

sentence for the offence under Section 307/34 of

the Indian Penal Code coupled with the fact that

in the alleged occurrence, the appellants were

about 13 in number armed with deadly weapons

whereas the number of member of prosecution party

was very less. At the time of occurrence, P.W.1

(son of P.W.5), P.W.2(daughter of P.W.5) and

P.W.5 herself were present besides P.W.3 and

P.W.4. On the date of recording of evidence age

of P.W.3 was six years. She was produced by the

prosecution for her evidence on 27.8.1988. In the

case, the alleged occurrence had taken place on

2.4.1985. Meaning thereby that on the date of

occurrence, P.W.3 was below three years.

Similarly, P.W.4 was examined in the year 1989

and on the date of his deposition, he was about

14 years old. Meaning thereby that on the date of

occurrence, he was about 10-11 years old. P.W.2

– 25 –

and P.W.5 were family members. Had there been any

intention on the part of the appellants to kill

even a single member of the prosecution party,

there were no hurdle to achieve their object.

However, in the said occurrence, the injury

report shows that most of the injuries were

simple in nature. Accordingly, I am of the view

that in such a situation, it was not warranted to

convict and sentence any of the appellants for

the offence under Section 307/34 of the Indian

Penal Code. In the present case, the defence in

respect of title and possession over the land in

question where the alleged Mahua tree was

standing, may not be ignored. At the defence

stage, the appellants have brought on record a

sale deed, which has been marked As Ext.H, which

shows that the land was purchased on 15.6.1927.

Similarly, the F.I.R. (Ext.E), which was lodged

by one of the appellants against P.W.1 and his

brother Tungnath along with 10-14 unknown

persons, has also got some relevance which

creates serious doubt on the prosecution case.

This shows that the prosecution has not come out

with clean hand, but the fact regarding injuries

received by one of the appellants, was suppressed

by the prosecution.

– 26 –

23. Accordingly, I am of the considered

opinion that the prosecution case is doubtful and

as such in view of the facts and circumstances

benefit of doubt can be extended to the

appellants. Accordingly, judgment of conviction

and sentence dated 31.7.2003 passed in Sessions

Trial No.432/1986/513 of 2001 by Shri Nirmalesh

Chandra Lala, (Ad-hoc Sessions Judge), Presiding

Officer, Additional Court-2, Patna is hereby set

aside. The appellant Bijendra Singh in Cr. Appeal

No.(DB)368 of 2003 is discharged from the

liability of his bail bond and is directed to be

released forthwith. So far as other appellants,

who are on bail, are hereby discharged from the

liability of their bail bond.

24. Accordingly, all the three appeals

are allowed.

( Rakesh Kumar,J.)

Dharnidhar Jha,J. I agree.

(Dharnidhar Jha,J.)

PATNA HIGH COURT
Dated the 3rd March,2011
A.F.R./N.H.