High Court Patna High Court

Ganga Pd.Sah vs State on 9 July, 2008

Patna High Court
Ganga Pd.Sah vs State on 9 July, 2008
Author: Samarendra Pratap Singh
                                          Cr.Appeal No.284 of 1988
                                                      With
                                          Cr.Appeal No.285 of 1988
                                                      ___
               (Against the judgment and order dated 23.5.1988 passed by Shri K.M.Toppo, 4 th
               Additional Sessions Judge, Saharsa in S.T.No.28 of 1984)
                                                         ____

               1.   Ganga Ram Sah
               2.   Sita Ram Sah
               3.   Pitambar Sah
               4.   Jagdish Sah
               5.   Umesh Prasad Gupta              ....Appellants(in Cr.Appeal No.284 of 1988)

                                                     Versus
               The State of Bihar                 .....Respondent

With
Ram Chandra Sah …. Appellant (In Cr.Appeal No.285 of 1988)
Versus
The State of Bihar …..Respondent

For the Appellants ….. Mr.Sidharth Prasad, Advocate
(In both the appeals) (Amicus Curiae)

For the Respondent …. Mr. Lala Kailash Bihari Prasad, learned
(in both the appeals) Public Prosecutor

P r e s en t

The Hon’ble Mr.Justice Sudhir Kumar Katriar
The Hon’ble Mr.Justice Samarendra Pratap Singh

SK Katriar & Both Criminal Appeal No.284 of 1988, and Criminal Appeal No.285 of 1988, have
SP Singh,JJ
been preferred against the common judgment and order dated 23.5.1988, passed by

the 4th Additional Sessions Judge, Saharsa, in S.T.No.28 of 1984. In Criminal

Appeal No.284 of 1988, there are five appellants, namely, Ganga Ram Sah, Sita

Ram Sah, Pitambar Sah, Jagdish Sah and Umesh Prasad Bhagat. In Cr.Appeal

No.285 of 1988, there is only one appellant namely Ram Chandra Sah. By common

judgment, all the five appellants in Cr.Appeal No.284 of 1988 have been convicted

for charge under sections 302/149, 147 of the Indian Penal Code. However,

appellant Ganga Ram Sah has additionally been convicted under section 302/109

I.P.C. also, whereas Pitambar Sah and Sitaram Sah have been convicted under

section 323 of the Penal Code. All five appellants have been sentenced to undergo

rigorous imprisonment for life, under section 302/149 and no separate sentence has

been passed for conviction under other counts. The sole appellant Ram Chandra
2

Sah in Cr.Appeal No.285 of 1988 has been convicted under section 302 of the

Penal Code and sentenced to under go R.I. for life.

2. The prosecution case, as made out in the fardbeyan of Jogendra Narayan

Sah, the informant, son of late Suraj Sah, resident of Village- Birgaon, Nayatola,

P.S. Mahishi, District Saharsa, recorded by Shri Yogeshwar Singh, Sub Inspector

of Jalai O.P., on 27.6.1983, at 11 A.M., in short, is as follows:

i) The informant Jogendra Narayan Sah stated that three days ago, the cattle of

Ram Chandra Sah, the sole appellant in Cr.Appeal No.285 of 1988, grazed his

paddy, and he complained to villagers about it. He stated that on 27.6.1983, at

about 9 A.M., he showed the grazed field to the Panches in presence of appellant

Ram Chandra Sah. The Panches advised them not to get broiled in altercation. In

the meantime, Sitam Ram Sah (Appellant no.2), who was present there, struck a

lathi blow on the left leg and thigh of the informant’s brother, Bauku Sah. The

Panches intervened and separated both sides, stating that they would take a decision

in respect of dispute shortly. The informant and his brother returned to their house,

whereas Ram Chandra Sah and Sita Ram Sah rushed towards their house. No

sooner the informant reached his house and was standing south west of it, all the

six appellants named above, as well as on Sukhdeo Sah, the father of appellant

nos.4 and 5 of Cr.Appeal No.284 of 1988, variously armed arrived there. The

informant stated that Ram Chandra Sah was armed with gun and others were armed

with lathi. Soon thereafter, Sukhdeo Sah (who was not sent up), and Ganga Sah,

exhorted other accused to assault, whereupon appellant, Ram Chandra Sah,

repeatedly opened fire from his gun killing informant’s brother Ram Udgar Sah at

the spot. He stated that his brother Ram Udgar Sah sustained wounds on his chest,

neck, and mouth. The other accused persons assaulted him as a result of which he

sustained injuries on the right side of head and right hand. The accused persons also

assaulted his brother Uday Chandra Sah with lathi, on account of which he too

sustained injuries on his head and fell on the ground. His brother Uday Chandra

Sah was carried to hospital for treatment.

3

ii) The informant raised hulla, on which one Ram Swaroop Yadav, Pappu

Yadav, Sadhu Sah, Dhodhai Sah (P.W.7), Bauku Sah (P.W.2), came and witnessed

the occurrence and saved them from further assault. The informant alleged that the

accused persons committed the offence, as he had chastised them for damaging his

crops.

iii) On the basis of the aforesaid fardbeyan (Ext.5), a formal F.I.R. being

Mahishi P.S.Case No.33 of 1983 was instituted on 27.6.1983, at 6 P.M., which has

been marked Ext.7. The police after investigation submitted charge sheet. The

Magistrate took cognizance of offence and committed the case to the court of

sessions for trial. Charge under section 302 of the Indian Penal Code was framed

against appellant Ram Chandra Sah, and charge under sections 302/109 of the

I.P.C. was framed against appellant Ganga Ram Sah. Charge under section

302/149, 147 and 323 of the I.P.C. were framed against appellants Pitamber Sah,

Sita Ram Sah, Jagdish Sah and Umesh Prasad Gupta. All the accused persons

pleaded not guilty and claimed to be tried.

3. The prosecution examined altogether 15 witnesses in support of its case

whereas the defence examined 8 witnesses. Out of the aforesaid 15 witnesses, Uday

Chandra Sah (P.W.1), Bauku Sah (P.W.2), Anar Devi (P.W.3), wife of deceased

Ram Udgar Sah, Parvati Devi (P.W.4), mother of the deceased, Ful Kumari

(P.W.8), and the informant Yogendra Narayan Sah (P.W.10), are eyewitnesses of

the occurrence. One of the injured, Sabo Devi (P.W.9), did not support the

prosecution case and was declared hostile. Sadhu Sah (P.W.6), and Dhordhai Sah

(P.W.7), both village Panches have partly supported the prosecution case. They

denied to have seen the actual commission of occurrence and were declared hostile.

Dr. P.K. Jha (P.W.11) examined the injured persons, namely, Uday Chandra Sah

(P.W.1), and Bauku Sah (P.W.2), Ful Kumari (P.W.8), Sabo Devi (P.W.9) at

Maheshi hospital on the day of occurrence. Jugehswar Singh (P.W.12) is the I.O. of

this case. Dr. J.Lal (P.W.13), Civil Assistant Surgeon Sadar Hospital, Supaul held

post mortem on the dead body of the deceased (Ext.13). J.K.Mishra (P.W.14), and

Chotelal Yadav (P.W.15), are formal witnesses.

4

4. Uday Chandra Sah (P.W. 1) in his deposition supported the prosecution

case as stated in the fardbeyan. He stated that the cattle of appellant Ram Chandra

Sah had grazed their field. They took the Panches to the field in proof of their

allegation, in presence of Ram Chandra Sah and his associates. In the meantime, an

altercation took place, and appellant Sita Ram Sah assaulted Bauku Sah(P.W.2)

with lathi on his hand and on his left thigh. The Panches separated both sides and

assured to settle the dispute. Thereafter, informant and his cousin returned home.

As soon as he reached his house, he saw appellant Ram Chandra Sah armed with

gun and other appellants armed with lathi to have arrived there. He stated that at the

instigation of Ganga Ram Sah and Sukhdeo Sah, the appellant Ram Chandra Sah

opened fire, causing injuries on the chest, face and mouth of Ram Udgar Sah who

died instantly. He also sustained pellet injuries on the left side of his head. He

further stated that the wife of Sagar Sah and one Ful Kumari, daughter of Bhagan

Sah, also sustained pellet injuries. One bull of Prem Sah also sustained pellet

injuries. Pitambar Sah also assaulted his brother Yogendra Sah with lathi on his

head. He had not seen any injury on the person of Ganga Ram Sah, Sukhdeo Sah

and Sita Ram Sah. He admitted that appellant Ganga Ram Sah has also filed a

counter case.

5. Bauku Sah (P.W.2) is another brother of the deceased Ram Udgar Sah. He

supported the allegation of grazing of the crops by cattle of Ram Chandra Sah. He

stated that Panches had also gone to the field and appellants Ram Chandra Sah and

Sita Ram Sah were also present at that time. He stated that there was hot exchange

between the two sides and appellant Sita Ram Sah assaulted him with lathi on his

left thigh. He stated that as soon as they arrived at their house the accused persons

variously armed came to their door and on order of Ganga Prasad Sah and Sukhdeo

Sah, the appellant Ram Chandra Sah opened fire, killing his brother Ram Udgar

Sah. His brother Ram Udgar Sah sustained injuries on his chest, face, and mouth.

He stated that appellant Pitambar Sah assaulted Jogendra Narain Sah with lathi. He

further stated that Ful Kumari (P.W.8), Sabo Devi (P.W.9), Udai Chandra Sah

(P.W.1), and one bull of Prem Sah received pellet injuries.
5

6. P.W.3 Anar Devi, wife of deceased Ram Udgar Sah, also supported the

prosecution case. She stated that in the morning of the fateful day, she came out of

her house on hearing hulla. She saw appellant Ram Chandra Sah armed with gun

and other accused persons armed with lathi, having arrived at her house. She stated

that Ram Chandra Sah opened two fires from his gun killing her husband. She

stated that the appellant Pitambar Sah assaulted the informant Yogendra Sah with

lathi on his head. She further stated that her husband sustained injuries on his chest,

face and mouth. This witness has not named Umesh Prasad Gupta as one of the

accused, having come to her house along with other accused persons. She denied

the suggestion that she had not taken name of any other accused persons other than

the appellant Ram Chandra Sah before the police.

7. P.W.4 Parvati Devi is the mother of the deceased. She too had supported the

prosecution case, as narrated by P.W. 3 Anar Devi, wife of the deceased. She,

however, mentioned the name of Umesh Prasad Gupta also as one of the accused.

8. P.W.5 is a formal witness and has proved the signature of the informant

Yogendra Prasad Sah on protest petition marked as Ext.2.

9. P.W.6 Sadhu Sah, and P.W.7 Dhadhoi Sah, are two Panches, who had gone

to see the field, which was damaged by the cattle of appellant Ram Chandra Sah.

They supported the initial part of the occurrence, in respect of assault made by Sita

Ram Sah on Bauku Sah. However, they denied to have seen the actual occurrence

of murder and were declared hostile. No useful purpose would be served in the

facts of the case in examining their evidence in detail.

10. Ful Kumari Devi (P.W.8) is the daughter of Bhagan Sah. She stated that she

had gone to the place of Sabo Devi (P.W.9) in the morning. Around that time, she

heard hulla and saw appellant Ram Chandra Sah firing at Ram Udgar Sah killing

him on the spot. She stated that she too along with Sabo Devi and one bull

sustained pellet injuries.

11. Sabo Devi (P.W.9) wife of Sagar Sah who was also injured, however,

turned hostile.

6

12. Jogendra Narayan Sah (P.W.10) is the informant of this case. In his

evidence, he has fully supported the prosecution case narrated by him in the F.I.R.

He stated that the cattle of Ram Chandra Sah has grazed his field, and he took

Panches to the field to see for themselves the damage done to the crops. The

appellant Sita Ram Sah, who had also gone to the filed along with appellant Ram

Chandra Sah, assaulted his cousin Baukau Sah with lathi on his head and thigh. He

stated that soon thereafter Ram Chandra Sah armed with gun and other appellants

armed with lathi, came to his house. At the instigation of Sukhdeo Sah (now dead),

and Ganga Ram Sah (appellant no.1), Ram Chandra Sah opened two fires from his

gun resulting in the death of Ram Udgar Sah. The deceased sustained injuries on

chest, neck and face. His brother Udai Chandra Sah and Ful Kumari, who were

standing nearby and one Sabo Devi, and a bull of Prem Sah, also sustained pellet

injuries. He stated that Pitambar Sah (appellant no.3 of Cr.Misc.No.284 of 1988)

assaulted him with lathi on right portion of his head. On hearing hulla, witnesses

came to the place of occurrence and seeing them the accused persons fled away. He

further stated that the I.O. has recorded his fardbeyan (Ext.3), at the place of

occurrence. It appears that the defence has drawn his attention to his fardbeyan,

from which it would appear that his statement was recorded by the I.O., not at the

place of occurrence, but at Jalai O.P. In cross-examination he stated that it is not

correct that he has not mentioned in the fardbeyan that Sabo Devi, Ful Kumari and

a bull of one Prem Sah sustained pellet injuries. The defence has not been able to

elicit any material contradiction going to the root of the prosecution case. The

informant stated that he was in hospital for 17 days. We find that he has

substantially corroborated the prosecution case in his evidence except for some

minor contradictions.

13. Dr. P.K. Jha (P.W.17) prepared injury reports of five persons, namely, Uday

Chandra Sah, Ful Kumari Devi, Sabo Devi, Yogendra Narain Sah, and Bauku Sah

which has been marked Ext.4 to 4/4 respectively. He found fire arm injuries on the

person of Uday Chandra Sah, Ful Kumari, Sabo Devi. He further found that

Jogendra Narain Sah had sustained grievous injuries on his head, caused by hard
7

blunt substance (Ext.4/3). He found Bauku Sah having sustained swelling on his

left thigh, caused by hard blunt substance. The medical report of Doctor by far and

large proves the prosecution case that the aforesaid persons sustained fire arm,

injuries as well, as injuries caused by hard blunt substance.

14. Yogeshwar Singh (P.W.12) is the Investigating Officer of this case. He

found blood stained injuires on the head of the informant. He also found injuries on

the person of Bauku Sah, Ful Kumari, Sabo Devi and Uday Chandra Sah. He sent

all the injured persons, referred to above, to the hospital for treatment. In course of

investigation, he found that the paddy field of the informant was grazed and

damaged by cattle. He found Ram Udgar Singh lying dead on a rasta which was

just south west to the house of the informant. He also saw pellet wounds on a bull

of Prem Sah.

15. Dr. J. Lal (P.W. 13) conducted post mortem (Ext.13) on the dead body of

Ram Udgar Sah on 28.6.1983, at about 10 A.M. He found the following injuries on

the dead body:

i) There were twenty abrasions (pellet marks) on the upper part of the chest.

ii) There were four abrasions (pellet marks) on the front of the chest

iii) There were nine pellet marks on the lower jaw

iv) On opening the chest, the upper loves of the both the lungs were found torn

with free blood in both sides of the chest cavity. The injury was anti

mortem, fatal and caused by gun shot injury.

He recovered three pellets from the chest of the deceased also. He found

that injury no.4 was the cause of the death. He found over 31 pellet marks on the

person of the deceased. He opined that such injuries may be caused due to gun shot

from a distance of 15 yards. Time elapsed since death at the time of autopsy fits

with the time alleged in the prosecution case.

16. J.K.Mishra (P.W.14), and Chhotelal Yadav (P.W.15), are all formal

witnesses and have proved signatures on certain requisitions.
8

17. The defence examined altogether eight witnesses in support of their case.

Mahavir Prasad (D.W.1) is a Medical practitioner who examined the injuries of the

accused Ganga Ram Sah (Ext.A) on 27.6.1983.

18. Dr. Gajendra Prasad Thakur (D.W.7), a Medical practitioner of

Laheriasarai, District Darbhanga, stated that he did treatment of Ram Chandra Sah

from 24.6.1983 to 11.7.1983 as indoor patient in his clinic and proved his urine,

stool, and blood test report (Ext.E to E/2), and Ext.9. He proved his prescription

marked Ext.F to F/2 and proved his certificate dated 11.7.1983 marked Ext.H.

19. Ramdeo Sah (D.W.2), and Raghuvir Sah (D.W.5), a tendered witness, have

claimed to accompany the accused Ram Chandra Sah to Laharia sarai for treatment.

20. Sashidhar Karn (D.W.3), an Advocate’s Clerk, has formally proved

Vakalatnama (Ext.B), complaint petition (Ext.C) of Complaint Case No.338© of

1983.

21. Tribhuwan Narayan Singh (D.W.4) has proved his typing of complaint

petition.

22. Ayodhi Sah (D.W.6) has formally proved the hand writing and signature of

Arun Kumar Singh,a sales man of Krishna Medical Hall, Laheriasarai (Ext.D to

D/10).

23. The charges were explained to the accused persons in terms of section 313

Cr.P.C. in detail. Apart from the denial of charges leveled against them, a plea of

alibi was also taken in respect of appellants Ram Chandra Sah.

24. On consideration of the materials on record, the learned trial court found

that the prosecution has fully proved the manner of occurrence, as alleged by the

prosecution. He also came to the finding that plea of alibi of Ram Chandra Sah is

suspicious, as there was no reason for him to have gone to Laheriasarai for

treatment. He found that the injuries on the person of Ram Chandra Sah is of trivial

nature and as per Doctor can be easily manufactured. He found that the accused

persons have not been falsely implicated on account of complaint case (Ext.C). The

learned trial court held that appellant Ram Chandra Sah is guilty of the offence

under section 302 of the Penal Code and Ganga Ram Sah for the offence under
9

section 302/149 of the Penal Code. He found accused Sita Ram Sah and Pitamber

Sah guilty for the offence under section 323 of the Penal Code. He further found

that all the appellants of Criminal Appeal No.294 of 1988 guilty for the offence

under sections 147 and 302/149 of the Penal Code.

25. Learned counsel for the appellants submits that there is no whisper in the

evidence of the prosecution witnesses, that other appellants shared common

intention with appellant Ram Chandra Sah in killing the deceased. He stated that in

fact other accused persons did not even make any attempt to kill the deceased. He

submits that gun and cartridges used in the commission of crime has not been

seized. He further submits that there are major contradictions in the statement of the

informant Jogendra Narain Sah (P.W.10), as the I.O. has contradicted his statement

that his fardbeyan was recorded at the place of occurrence. He submits that the

informant was not in a position to make statement to the police in view of the

statement of his mother that he became unconscious soon after being injured. He

finally submits that the witnesses, namely, P.Ws 1, 2 and 10, who supported the

prosecution case, are all brothers and submitted that deceased and Uday Chandra

Sah sustained pellet injuries.

26. On the other hand, learned counsel for the State submits that the inference

of common intention could be drawn from the conduct of the accused persons who

all came and went together being variously armed. He further submits that the

witnesses have fully supported the manner of occurrence, place of occurrence and

time of occurrence. In support of his contentions, learned State Counsel relied upon

decisions reported in the case of Willie (Wiliam) Slaney Vs State of Madhya

Pradesh, 1956 SC 116; Lalji & Ors Vs State of U.P., A.I.R. 1989 SC 754; Bikau

Pandey & Ors Vs State of Bihar, A.I.R. 2004 SC 997 and Gangadhar Behera & Ors

Vs State of Orissa, 2003 SCC (Cri) 32.

27. He further submits that the alleged injuries on the person of the accused

Ram Chandra Sah are all superficial and can be easily manufactured. He submits

that the defence has not been able to prove the case of alibi of Ram Chandra Sah

and a plea of alibi has to be proved with all absolute certainty. He submits that the
10

accused persons had reasons for committing the occurrence, as they were infuriated

because of the complaint made against them to the Panches.

28. We now proceed to examine their rival submissions. The main issue is,

whether the prosecution has been able to prove the place and manner of occurrence.

P.W.1, P.W.2 and P.W.10 consistently stated that the cattle of accused persons

grazed their field. In support of their assertion, they even took P.W.6 and P.W.7 to

their field in presence of accused Ram Chandra Sah and Sita Ram Sah. All the

aforesaid witnesses specifically stated that altercation ensued there and accused Sita

Ram Sah assaulted Bauku Sah with lathi on his thigh causing injury. Even the I.O.

in course of investigation inspected the field and found the same to be grazed and

damaged by cattle. Further more P.Ws 1, 2, 3 and 10 had stated in their evidence

that the accused persons thereafter arrived at their house, variously armed and at the

instigation of Sukhdeo Sah and Ganga Ram Sah opened fire killing Ram Udgar Sah

on the spot. The witnesses consistently stated that the accused persons assaulted the

informant on the right side on his head and right hand. They also stated that Uday

Chandra Sah, Ful Kumari, and Sabo Devi, and a bull of Prem Sah, sustained pellet

injuries. P.W. 13 the Doctor, who held post-mortem on deceased Ram Udgar Sah,

opined that the latter died on account of gun-shot injuries. He found that the

deceased had sustained 20 pellet marks on the upper part of chest, 4 pellet marks on

the front part of chest, and 9 pellet marks on the lower jaw. He also found that on

opening the chest, the upper loves of both lungs were found torn with the blood in

both sides of chest cavity. The time elapsed since death as mentioned in the post-

mortem report fits in with the prosecution case. Dr. P.K. Jha, P.W.11, also found

pellet injuries on the person of Uday Chandra Sah. He also found injuries on the

person of the informant on his head and hand, the former being grievous in nature.

29. It is true that he did not find any fire-arm injury on the person of Ful

Kumari Devi and Sabo Devi, and as such the claim of prosecution case that they

also sustained pellet injuries in course of firing opened by accused Ram Chandra

Sah is not consistent with the prosecution case to that extent. It is not uncommon

that such errors in perception do crop up when firing is resorted on a group of
11

persons followed by assault by other weapons. The witnesses in such situation are

in a state of shock and the first anxiety is to save themselves and others. It is not the

defence case that Ful Kumari Devi and Sabo Devi have sustained no injury.

30. Learned counsel for the appellants submits that in view of the statement of

P.W. 3, the wife of the deceased, the informant P.W.10 would not have been in a

position to make his fardbeyan in the same evening. He submits that P.W.3 stated

in her evidence that, after the occurrence, the informant Jogendra Narayan Sah

remained unconscious for 2-3 days. It would be relevant to note here that Anar

Devi(P.W.3) supported the occurrence and has stated in her evidence that accused

Ram Chandra Sah opened fire killing her husband, and accused Pitambar Sah

assaulted the informant with lathi on his head. It would appear from the evidence

that the informant (P.W.10) was also taken to the hospital for treatment of his head

injuries, which was grievous in nature. P.W. 3 being an illiterate woman while

making her aforesaid statement must be making the statement as the informant

remained hospitalized for two to three days.

31. Learned counsel for the appellants submitted that the informant made his

fardbeyan at the place of occurrence in his village, whereas the I.O. stated that he

has recorded the fardbeyan at Jalai O.P. On the basis of such contradiction, he had

submitted that the statement of the informant Jogendra Narayan Sah (P.W.10)

cannot be deemed to be reliable and on scrutinizing of the evidence of the I.O. In

this respect we find that except for aforesaid error in his evidence, his statement has

been consistent with the prosecution case.

32. The next issue is whether prosecution has any motive for committing the

aforesaid occurrence. It is now established from evidence that the informant

complained to the Panches P.Ws 6 and 7 that cattle of accused persons grazed his

field. The accused persons got infuriated, and not only assaulted Bakau Sah at the

time of inspection of the field by Panches itself, but they followed suit, variously

armed and attacked the prosecution side killing the informant’s brother Ram Udgar

Sah. Thus we find that the accused person were angry, as a complaint was made

against them and in fit of rage committed the instant occurrence.
12

33. This takes us to the next question, whether charge under section 302/149 of

the Penal Code has been made out against the other accused persons. Learned

counsel for the appellants submits that it would appear from the prosecution case

that other appellants, namely, Sita Ram Sah, Pitambar Sah, Jagdish Sah, Ganga

Ram Sah, and Umesh Prasad Gupta, did not participate in the assault of the

deceased Ram Udgar Sah. He submits that as such no case either under section

302/149 or 302/34 of the Penal Code is made out against the accused appellants.

34. In this respect we find that the witnesses consistently stated that Ganga Ram

Sah and one Sukhdeo Sah (now deceased) exhorted the accused persons to assault

prosecution side, whereupon Ram Chandra Sah opened fire and other accused

persons assaulted the informant and others. It would further appear from evidence

of the prosecution witnesses that all the accused persons came variously armed to

the place of the prosecution side and instantly on the order of Ganga Ram Sah, one

of them, namely, Ram Chandra Sah opened fire killing the deceased. It would

further appear from the prosecution case that after the incident all of them fled

together. It would thus appear from the evidence of prosecution witnesses that all

the accused persons shared common object of committing murder of a member of

the prosecution side in which one of them executed the plan by firing at the

deceased. It is not necessary that individual overt act on the part of every member

of unlawful assembly would be necessary for showing that they shared the same

common object for proving a charge under section 302/149 I.P.C.

35. The aforesaid view of ours finds supports decision of the Apex Court in the

case of Lalji Vs State of U.P., 1989 SC 754; Bikau Pandey Vs State of U.P., 2004

SC 997; G.Bahera and others Vs State of Orissa, 2003 SCC (Cri) 32. It is well

established by now that sharing common object can be culled out from the nature

of assembly, arms it carries, behaviour at or before occurrence. Thus we find and

hold that the prosecution has proved the charge under section 302/109 of the Penal

Code as well as section 302/149 and 147 of the Penal Code against appellant Ganga

Ram Sah and charge under section 302/149 of the Penal Code against appellants

Sita Ram Sah, Pitambar Sah, Jagdish Sah and Umesh Prasad Gupta. We further
13

hold that the charge under section 323 of the Penal Code is also made out against

the appellants Pitamber Sah and Sita Ram Sah.

36. Learned counsel for the appellants also urged the plea of alibi of appellant

Ram Chandra Sah. He submits that Ram Chandra Sah was hospitalized in the clinic

of Dr. J.K. Thakur (D.W.7) from 24.6.1983 to 10.7.1983. He submitted that the

Doctor proved the urine, stool and blood test reports (Ext.E to Ext.E/2). He submits

that Ayodhi Sah (D.W.6) has proved handwriting and signature of Arun Kumar

Singh, a sales man of Krishna Medical Hall (Ext.D to D/10).

37. On careful scrutiny of the defence witnesses, it would appear that the

Doctor has stated in his evidence that the injuries were superficial in nature and can

be manufactured. He admitted in his evidence that no register has been maintained

in respect of indoor patient. He also admitted that even there is no register for

maintaining the case receipt. It would further appear from the evidence that

D.M.C.H., Darbhanga is very close to the clinic of Dr. J.K. Thakur, still he was not

examined there. The aforesaid Ram Chandra Sah is resident of Village Birgaon,

Naya Tola, Mahisi, in the district of Saharsa, and it appears strange that he was

carried for treatment to a far-flung district. In this view of the matter, this court

holds that the trial court has rightly found that the defence has not been able to

prove the alibi of appellant Ram Chandra Sah. It is well settled by now that alibi

must be proved with absolute certainty. In the instant case, the plea of alibi of

appellant is unsustainable.

38. On consideration of the materials on record, we find that the charge under

section 302 of the Penal Code is fully proved against the appellant Ram Chandra

Sah and his conviction by the trial court is in order.

39. From the aforegoing discussion, we find and hold that the prosecution has

been able to prove the charge under section 302 of the Penal Code against appellant

Ram Chandra Sah, charge under section 302/149 of the Penal Code against all the

rest five appellants. The prosecution has also been able to prove further charge

under section 302/109 against appellant Ganga Ram Sah and charge under section
14

323 of the Penal Code against the appellants Pitamber Sah and Sita Ram Sah

beyond all reasonable doubts.

40. In the result, the instant appeal fails and is dismissed. As a consequence, the

bail bonds of the appellants are cancelled and they are directed to surrender before

the learned trial court to serve out the remaining part of their sentences.

41. The Patna High Court Legal Services Committee would pay a sum of

Rs.5000/-(Rupees Five thousand) to Mr. Sidharth Prasad, Advocate, who appeared

in this case as Amicus Curiae and rendered valuable assistance to the court.

(Samarendra Pratap Singh,J)

(Sudhir Kumar Katriar,J)

Patna High Court
Dated the 9th July, 2008
KHAN/A.F.R.