High Court Patna High Court - Orders

Harinath Singh vs The State Of Bihar & Ors on 2 August, 2011

Patna High Court – Orders
Harinath Singh vs The State Of Bihar & Ors on 2 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR APPL (DB) No 709 of 2011
                              Harinath Singh
                                   Versus
                          The State Of Bihar & Ors
                                  -----------

2 02.08.2011 This is an appeal against acquittal by the informant.

Having heard Shri Chandra Shekhar Prasad Singh, learned

Senior Counsel in support of the appeal and having perused the records,

we are fully satisfied that the judgment of acquittal requires no

interference. The learned trial Court has copiously noted the previous

enmity and long series of litigations between the parties. He has noted

that the present incident started with alleged theft of banana. He has

rightly held that the injuries alleged on the prosecution side have not been

duly proved. He has thoroughly examined all evidences including noting

that there was injury on accused persons for which prosecution could give

no explanation. The trial Court has also noted that there was a counter

case as between the parties which has also ended in acquittal. The charge

was under Sections 379 and 307/149 of Indian Penal Code. Once, when

the specific story of injury having been caused, does not stand established,

we find it difficult to hold that the trial Court erred in not convicting the

opposite parties under Section 307 much less read with Section 149 of

Indian Penal Code thereof. The charge of theft does not even stand on the

allegations, as made.

We, therefore, find no reason to interfere. This appeal is,

accordingly, dismissed.

    M.E.H./                                   (Navaniti Prasad Singh)


                                              (Ashwani Kumar Singh)