High Court Patna High Court

Deo Rai vs State Of Bihar on 12 August, 2011

Patna High Court
Deo Rai vs State Of Bihar on 12 August, 2011
Author: Gopal Prasad
                             Criminal Appeal (SJ) No.336 of 1998

                                                ****

Against the judgment, dated 17.08.1998, passed by Shri Ravi Nath
Verma, Additional Sessions Judge, Vi, Chapra, in S. Tr. No. 267 of
1997

****

Deo Rai, son of Bhagwan Rai, resident of village Bramhpur (Naya
Basti) P.s. Bhagwan Bazar, district Saran (Chapra)
.. Appellant

Versus

The State Of Bihar .. Respondent

****

For the Appellant .. M/S Umesh Kumar Verma, Munna
Prasad Singh & Chandrashekhar
Sharma, Advs.

For the Respondent .. Mr. Sujit Kumar Singh, APP

****

PRESENT

THE HON’BLE MR. JUSTICE GOPAL PRASAD

Gopal Prasad, J. Heard the counsel for the appellant and the State.

2. The appellant has been convicted under Section 364/34

of the Penal Code and sentenced to undergo rigorous imprisonment for

seven years.

3. The prosecution case as alleged in the fardbeyan by the

informant, Brahmdeo Mahto, P.W. 6, that on 08.09.1996 at 12.00 in the

noon ten persons armed with pistol and gun came on a boat. They

came to the darwaza of the informant and abducted Hardeo Mahto,
2

younger brother of the informant, aged twenty years, at the point of

pistol. They threatened to kill if any one comes in the way. They

kidnapped his brother on the boat to the south. The informant and

others could not speak anything out of fear. The informant identified

amongst the miscreants Kamal Rai, Lal Babu Rai, Inder Rai,

Deonandan Rai, Sri Krishun Rai, Deo Rai and Jita Rai, four were

armed with country made pistol and the informant could not identified

three persons who were armed with gun. The, further, case is that co-

villagers Paras Mahto (not examined), Chandrika Mahto (P.W. 3),

Ramnandan Mahto (P.W. 2), Dhurva Mahto (P.W. 4), and the father of

the informant (not examined) saw the occurrence. Informant believed

that they have abducted the brother of the informant to kill, reported the

matter to police to take steps.

4. On the fardbeyan the first information report lodged and

after investigation the charge sheet submitted, cognizance taken and

case committed to the Court of sessions and after commitment the

charge was framed and trial proceeded.

5. During the trial eight persons were examined as

witnesses, who are P.W. 1 Lal Bahadur Mahto, P.W. 2, Ramnandan

Mahto, P.W. 3, Chandrika Mahto, P.W. 4 Dhruva Mahto, P.W. 5,

Urmila Devi, P.W. 6, Brahmdeo Mahto, P.W. 7, Raj Kumar Mahto and

P.W. 8, Shashi Shekhar Sharma, who is the investigating officer. P.W.

6 is the informant. The trial Court after considering the evidence of

P.W. 6, the informant, having supported the prosecution case along

with evidence of P.Ws. 1, 2, 3 and 5 and further considering the
3

evidence of P.W. 7, who scribed the written report on the basis of

which first information report lodged and the evidence of investigating

officer, who has given a graphic description of the place of occurrence

and confirmed the area surrounded by water of river and, further,

taking into consideration the consideration of oral and documentary

evidence of the defence and convicted and sentenced the appellant, as

stated above.

6. The learned counsel for the appellant, however,

contended that five persons have been named by the informant as

witness in the fardbeyan out of which Paras Mahto and father of the

informant has not been examined as witness. It has, further, been

contended that all the persons who examined are members of same cast

and no person of other community has come to support the prosecution

case and placed reliance upon 1985 P.L.J.R., 341 (Prabhu Rai & Ors.

Vrs. The State of Bihar) and also suggested that motive and intention

has not been established and has placed reliance on A.I.R. 1940 Cal,

561 (Upendra Nath Ghose Vrs. Emperor). It has, further, been

contended that there are contradiction in the evidence of the witnesses.

It is, further, contended that P.W. 1 has stated that he has come to

depose at the information of the Advocate, P.W. 2 has stated that he

come to depose without notice, at the instance of Kailash and, hence,

the prosecution has not been able to prove it’s charge beyond

reasonable doubt.

7. The learned counsel for the State, however, contends

that motive is relevant with the case is for circumstantial evidence and
4

when the evidence of the witnesses says are clearly inspire confidence

and, further, non-examination of the independent witnesses, which is

not rule of law that the evidence of interested or inimical witnesses are

to be rejected outright. The persons of other group normally does not

come to the Court and the contradiction pointed out are minor and not

go to the root of prosecution case to disbelieve the prosecution story.

8. Hence, under respective submissions, I perused the

records. P.W. 1 has supported the prosecution case and has specifically

mentioned that he identified seven persons out of ten. However, in

cross examination he stated that he has come to depose in the case on

the intimation send by the Advocate. P.W. 2 has also supported the

prosecution case and has named seven persons out of ten, who had

came and abducted and also identified Deo Rai. P.Ws. 3 and 4 are the

witnesses who were named in the first information report and have also

supported the prosecution case and they have also stated that they have

identified seven persons. P.W. 4 has also stated that his brother has

called him for giving the evidence. P.W. 5 is Urmila Devi, the wife of

the victim. He has also supported the prosecution case and stated that

out of ten persons seven came and kidnapped her husband and three

remained on the boat. P.W. 6 is the informant and he has also

supported the prosecution case and has stated that after abduction his

brother is traceless. P.Ws. 6 and 7 have also supported the prosecution

case. P.W. 8 is the investigating officer and has also supported the

prosecution case and stated that the place of occurrence is at a distance

of 500 yards from Naka no. 2 and this village Nawitola is the eastern
5

tola and all the area is surrounded by the river,

9. Hence, taking into consideration the entire evidence

P.W. 6 has supported the prosecution case and there is allegation that

the accused persons came on boat and kidnapped. The investigating

officer has also stated that there is river water, hence, there is no road.

10. The defence has also adduced oral and documentary

evidence. D.W. 1 is the witness, who has formally proved the

fardbeyan and the said fardbeyan is with regard to the murder of

Subhash Rai and the witnesses have adduced that the appellant has

falsely been implicated.

11. However, the learned counsel for the appellant has

pointed out the various contradictions that though the prosecution case

in the fardbeyan that ten persons came on darwaza and kidnapped the

victim. However, P.W. 5 has stated that only seven persons got down

from the boat armed with pistol, but, three persons armed with gun

remained on boat. P.W. 1 has also stated that ten persons came and

kidnapped, but, Urmila Devi, P.W. 5, the wife of the victim has not

stated and has stated only seven persons came, hence, there is

contradiction. It has, further, been pointed out that some of the

witnesses have stated that Hardeo was dragged by the persons, some

has stated that he was lifted and some has stated that the accused

persons caught hold of him and took away and, hence, there is

contradiction in the evidence of the witnesses. However, the

contradiction pointed out is minor different, persons may describe the

same incident in different way, hence, discrepancies pointed out have
6

got no significance as they do not go to the root of prosecution case. It

has, further, been pointed out that P.W. 1 has stated that he went to

depose at the instance of Advocate, P.W. 2 has stated that he went to

depose at the instance of Kailash, P.Ws. 3 and 4 stated that they went to

depose on the information of the informant’s brother. Hence, the main

contention is that without issuing notice they come to depose.

However, the fact remains that these persons have been named as

witnesses and their statement recorded by the investigating officer

during the investigating officer and, hence, merely, because they went

to the Court to depose on the information given by Advocate or

informant or some other has got no significant with to their testimony

and deposition in Court.

12. However, the learned counsel for the appellant has

placed reliance upon the decision reported in A.I.R. 1940 Cal, 561

(supra) and it has been stated that intention of the abduction has not

been proved, however, the case reported in A.I.R. 1940 Cal, 561

(supra) is a case of circumstantial evidence and in case of

circumstantial evidence the motive and intention becomes relevant,

however, in the facts and circumstances there is clear evidence that ten

persons came and abducted and took the victim and not returned till

date of the deposition of the informant witness.

13. The learned counsel for the appellant, however,

contends that none of the independent witnesses have been examined

and the reliance placed on decision reported in 1985 P.L.J.R., 341

(supra), however, the law is well settled and it is not the law that the
7

evidence of the independent or interested witness to be outright

rejected, but, the law is well established that the witness are interested

and inimical then their evidence requires to be strictly scrutinize and if

on strict scrutiny their evidence are found to be reliable and trustworthy

then the conviction can be sustained. More over, in a case of

kidnapping or serious offence there is tendency that witnesses do not

like to depose in the case and, hence, the evidence of the witnesses can

not be rejected on this ground alone the witnesses are interested and no

independent witness has come to support the case. P.Ws. 2, 3 and 4

have come to support the prosecution case, however, non-examination

of one Paras Mahto and father of the informant, the evidence of P.Ws.

2, 3 and 4 can not be rejected, if their evidence found to be reliable and

trustworthy. However, the infirmity pointed out is the contradictions

that P.W. 1 has stated that ten persons are abducted whereas P.W. 5 has

stated that seven persons came and abducted and three remained on

boat. P.W. 5 has stated that Kishun Rai is 80-90 years old whereas

P.W. 6 has stated that Kishun Rai was 50 years old. However, every

one assess the age of a person differently, hence, it is not a mistake of

fact, but, it is a mistake of assessment about the age and, hence, the

infirmity pointed out that P.W. 5 stated that 10-12 persons of the

village came and P.W. 6 stated that 20-25 persons came. It was

pointed out that P.W. 6 deposed that person on boat were wearing dhoti

kurta and others were in pant whereas P.W. 5 stated that persons who

were on boat were wearing ganja, lungi and kurta and not in pyjama

kurta. However, the contractions pointed out are of minor in nature
8

and does not go to the root of the prosecution case to state the

substratum of the prosecution story to disbelieve the prosecution case.

14. Hence, taking into consideration the entire evidence,

I find and hold that prosecution has able to prove the charges beyond

reasonable doubt and, hence, I do not find any merit in recording the

order of conviction and sentenced and, hence, the appeal is dismissed.

( Gopal Prasad, J. )

The Patna High Court,
The 12th day of August 2011,
N.A.F.R.,
S.A.