High Court Jharkhand High Court

Damu @ Dobai @ Ramrai Soren & Ors. vs State Of Bihar on 5 May, 2009

Jharkhand High Court
Damu @ Dobai @ Ramrai Soren & Ors. vs State Of Bihar on 5 May, 2009
                  Criminal Appeal No.19 of 1999 (R)
                                ---
            Against the judgment of conviction and order of sentence dated
            23.11.1998 passed by 1st Additional Sessions Judge, Chaibasa in
            Sessions Trial No.86 of 1996.
                                ----
            1. Damu @ Dobai @ Ramrai Soren
            2. Songa @ Dele Jamuda
            3. Jora Jamuda
            4. Roto Jamuda
            5. Pandu Jamuda..............................................................Appellants

                          VERSUS
            State of Bihar............................................................... Respondent

            For the Appellants: Mr.R.C.Khatri
            For the State      : Md. Azimuddin

                      P R E S E N T
            THE HON'BLE MR. JUSTICE AMARESHWAR SAHAY
             THE HON'BLE MR. JUSTICE R.R.PRASAD

By Court:         All the five appellants were put on trial to face charge under

Section 302/34 and 201/34 of the Indian Penal Code for committing

murder of Bandia @ Damu Jamuda in furtherance of their common

intention and for causing disappearance of the evidence of murder in

order to screen themselves for legal punishment. The trial court finding

the appellant no.5 Pandu Jamuda guilty for the offence under section

302 of the Indian Penal Code and other appellants for the offence

under section 302/34 of the Indian Penal Code sentenced them to

undergo imprisonment for life. Further all of them on being found

guilty for the offence under section 201 of the Indian Penal Code were

sentenced to undergo rigorous imprisonment for five years and to pay

a fine of Rs.2000/- and in default to undergo rigorous imprisonment

for two years. Both the sentences were ordered to be run

concurrently.

The case ofthe prosecution is that while the informant Durga

Jamuda (P.W.2) was sitting outside of his house on 27.8.1995 and his

younger brother Bandia @ Damu Jamuda was in the house, all the

appellants armed with Lathi and Pistol came over there and made

complaint as to why they do not provide chicken etc. at the time of
2

worship which is performed in the village. By saying so, they came

before Bandia @ Damu Jamuda and started assaulting with Danda.

Meanwhile, the appellant no.5 Pandu Jamuda brought a Tangi which

had been kept inside the house and inflicted injury by it, as a result of

which, his brother Bandia @ Jamu Jamuda died at the spot.

Thereafter Durga Jamuda (P.W.2) being frightened with the

scene of occurrence fled away and came before Village Munda,

namely, Maka Jamuda (P.W.1) at village Goalkera and told about the

occurrence to him. The next day, i.e, on 28.8.1995 the informant

Durga Jamuda (P.W.2) and also Maka Jamuda (P.W.1) came to

Chakradharpur Police Station and informed to the police about the

occurrence. Thereupon one Ramjee Singh, Sub-Inspector of

Chakradharpur Police Station came to village Goalkera at about 12

noon and recorded the Fardbeyan (Ext.3), upon which a formal first

information report (Ext.4) was drawn. The said Ramjee Singh on

taking up the investigation of the case, inspected the place of

occurrence and then came on the bank of river from where he

recovered a dead body which had been buried under the sand. On

holding inquest on the dead body, inquest report (Ext.5) was

prepared. Thereafter dead body was sent for post mortem examination

which was conducted by Dr. M.P.Singh (not examined) who, as per the

post mortem report (Ext.2), proved by another Doctor, namely, Dr.B

Deyal (P.W.6) found the dead body highly decomposed. However, one

incised injury on the right side of neck was noted. The cause of death,

according to Doctor, was due to shock and haemorrhage on account of

injury found on the person of the deceased which had been caused by

heavy sharp cutting weapon.

After completion of the investigation, police submitted charge

sheet against the appellants whereupon cognizance of the offence was

taken and in due course, when the case was committed to the court of
3

sessions, charges were framed to which the appellants pleaded not

guilty and claimed to be tried.

The prosecution in order to prove he charge examined

altogether 7 witnesses. Of them, the informant, Durga Jamuda

(P.W.2), and Jema Jamuda (P.W.3), daughter of the informant, have

claimed to have seen the occurrence whereas Village Munda, namely,

Maka Jamuda (P.W.1) is an hearsay witness who came to know about

the occurrence from Durga Jamuda (P.W.2).

The trial court having found the eye witnesses to be trust

worthy, recorded the order of conviction and sentence as aforesaid.

Being aggrieved with that, this appeal has been preferred by

the appellants.

Learned counsel appearing for the appellants submits that

though Durga Jamuda (P.W.2) as also Jema Jamuda (P.W.3) have

claimed to have seen the accused persons assaulting the deceased but

from the evidence of Jema Jamuda (P.W.3) elicited in the cross-

examination, it would appear that as soon as the accused persons

arrived at the house of the informant, Jema Jamuda (P.W.3) as well

as Durga Jamuda (P.W.2) fled away from there out of fear and,

therefore, their testimonies to the effect that the accused persons

assaulted the deceased are not worth reliable.

It was further submitted that the Investigating Officer has not

been examined and as such, place of occurrence can never be said to

have been established by the prosecution. In spite of that, the trial

court recorded the order of conviction and sentence which, in the facts

and circumstances as stated above, is fit to be set aside.

Heard learned counsel appearing for the State also.

Having heard learned counsel appearing for the parties and on

perusal of the record, we do find that, according to eye witnesses,

Durga Jamuda (P.W.2) and Jema Jamuda (P.W.3), while they were in
4

front of his house and the deceased Bandia @ Damu Jamuda was

sitting on the verandah of his house, the accused persons came over

there armed with lathi and expressed their anger for not providing

chicken at the time of village puja and then started beating the

deceased with danda. Meanwhile, Pandu Jamuda, appellant no.5

picked up a Tangi which had been kept in the house and gave Tangi

blow on the neck of the deceased, as a result of which, the deceased

died. Evidences of both the witnesses were sought to be impeached

by referring that piece of evidence of P.W.3 where she says that when

the accused persons came, she as well as P.W.2 ran away from the

place of occurrence but that piece of evidence cannot be read in

exclusion, rather if we consider the evidence of P.W.3 in totality, it

comes out that after she saw the entire occurrence, one of the

appellants pointed out pistol towards her and then she fled away and,

therefore, P.Ws. 2 and 3 cannot be said to have not seen the

occurrence. That apart, we do not find anything on the record to

disbelieve the testimonies of both the eye witnesses. From their

evidences the place of occurrence which is verandah of the house of

the deceased and informant (P.W.2) gets fully established and as such

non-examination of the Investigating Officer does not have any

adverse impact over the case of prosecution particularly when nothing

was shown to have caused prejudice to the defence on account of

non-examination of Investigating Officer. Moreover, testimonies of

both the eye witnesses get corroboration from the medical evidence

whereby Doctor has found cut injury over the neck caused by heavy

sharp cutting weapon.

However, in the facts and circumstances, it needs to be

considered as to whether all the persons were sharing common

intention ? We have already noted that accused persons being

annoyed with the act of the deceased of not providing chicken had
5

come to the house of the informant armed with lathi and not with any

dangerous weapon and the accused persons, as per the evidence of

P.W.3 as elicited in the cross-examination, never assaulted on the vital

part of the body. However, appellant no.5 Pandu Jamuda, as per the

evidence of eye witnesses, picked up the Tangi which was there in the

house of the informant and inflicted injury over the neck of the

deceased knowing fully that such act is so dangerous that it would in

all probability cause death or such bodily injury as is likely to cause

death. Thus, we do find that appellants 1 to 4 had had no intention to

commit murder and, therefore, they are acquitted for the offence

under section 302/34 of the Indian Penal Code. However, they are

found guilty for the offence under section 323/34 and also under

section 201/34 of the Indian Penal Code and are sentenced for the

period already undergone, whereas appellant no.5 Pandu Jamuda, in

the facts and circumstances of the case, has rightly been convicted

and sentenced for the offence under section 302 of the Indian Penal

Code and also under section 201/34 of the Indian Penal Code and

hence, judgment of conviction and order of sentence is hereby

affirmed.

Thus, this appeal stands dismissed with the aforesaid

modification in the order of conviction and sentence so far appellant 1

to 4 are concerned.

(Amareshwar Sahay, J.)

( R. R. Prasad, J.)

Jharkhand High Court, Ranchi,
The 5th May, 2009
NAFR/N.Dev