High Court Patna High Court

Kaila Chauhan & Ors vs State Of Bihar on 22 July, 2011

Patna High Court
Kaila Chauhan & Ors vs State Of Bihar on 22 July, 2011
Author: Gopal Prasad
                          Criminal Appeal (SJ) No.177 of 1997
                   Against the judgment and order of sentence dated
                   04. 07. 1997, passed by Sri Shyam Kumar Mishra,
                   Additional Sessions Judge, IV, Nawadah, in Sessions
                   Trial No. 55 of 1993/13 of 1997.

                   1. Kaila Chauhan, son of Seba Saran Chauhan.
                   2. Raghunandan Chauhan, son of Seba Saran Chauhan.
                   3. Gulaichi Chauhan.
                   4. Dharmseni Chauhan, son of Sita Ram Chauhan.
                   5. Arjun Chauhan, son of Sita Ram Chauhan.
                   6. Prabhu Chauhan, son of Dharanser Chauhan.
                   7. Pyare Chauhan, son of Seba Saran Chauhan.
                      All resident of Village- Manghra, P.S. Nawadah, District-
                      Nawadah.
                                                          .... .... Appellants.
                                          Versus
                  The State Of Bihar
                                                            .... .... Respondent.
                                            =

For the Appellants : 1. Mr. Alok Kumar Sinha-1, Advocate.

2. Mr. Bhola Kumar, advocate.


                  For the Respondent
                  State              : Mr. Parmeshwar Mehta, A.P.P.

                                      PRESENT

THE HONOURABLE MR. JUSTICE GOPAL PRASAD

Gopal Prasad,J. Heard learned counsel for the appellants and

learned counsel for the State.

2. The appellants have been convicted under

Section 307/149 of Indian Penal Code and have been

sentenced to undgergo rigorous imprisonment for five

years. Appellant No. 5 Arjun Chauhan has further been

convicted for offence under Section 379 I.PC. and

sentenced to undergo imprisonment for one year. Further
2

it has been ordered that all the sentences shall run

concurrently.

3. The prosecution case as alleged by the

informant Chameli Devi (P.W.4) that on 27. 05. 1992 at

about 6 A.M. while she was working in her house all the

appellants variously armed with entered into her house and

abused her. Accused Arjun Chauhan enquired about her

husband and when she protested then Arjun gave khanti

blow on her head as a result of which she fell down.

Thereafter, Kaila Chauhan assaulted her with handle of

hand pump by which she got injury on her right hand and

then other appellants have also been assaulted by lathi.

4. On basis of Fardbeyan, F.I.R. lodged. After

investigation, charge sheet submitted. Cognizance taken

and the case was committed to the Court of Sessions and

charge was framed for offence under Section 307 and

other allied Sections.

5. Six witnesses have been examined by the

prosecution and one documentary evidence has also been

adduced. Ext. 1 and 1/A is injury report, Ext. 2,

Fardbeyan, Ext.3 endorsement of the officer-in-Charge

over the same, Ext. 4, Formal F.I.R. and Ext. 5 is certified
3

copy of judgment. After considering both oral and

documentary evidence, order of conviction and sentence

has been passed.

6. Learned counsel for the appellants, however,

contends that, though conviction has been recorded under

Section 307 I.P.C., but report of the Doctor does not

suggest that injury on the person of the injured was

dangerous to life. It has further been contended that,

though, Injury No. 2 to 6 has been shown to be grievous

for the reason of its fracture, but X-Ray has not been

adduced in evidence to infer that injury was grievous in

nature and hence contends that conviction under Section

325 or 326 or 307 is not sustainable. It has further been

contended that appellants Nos. 1, 5 and 7 who have been

attributed of alleged assault have remained in jail for more

than a year and allegation against other appellants are

omnibus and no specific role has been attributed against

them and hence conviction and sentence is not

maintainable.

7. The prosecution case as alleged that accused

persons came and there is specific allegation about assault

by Arjun Chauhan and Kaila Chauhan. However, it is
4

alleged that after assault the injured fell down and other

accused persons have also assaulted by lathi. However,

witnesses have supported the prosecution case.

8. P.W. 1 who is Doctor though, found eight

injuries, but has stated that Injury No. 1 is on the head and

Injury No. 7 is simple, but reserved the opinion regarding

Injury Nos. 2 to 6. However, he has stated that

supplementary injury report has been prepared after receipt

of X-ray report on 02. 06. 1992 and has opined that Injury

Nos. 2, 3, 4, 5, 6 and 7 and 8 shown ribe of right sight

fractured and injuries are grievous in nature. However, in

his cross-examination, he has stated X-ray plate not

appeared before him and X-ray plate is not given in the

supplementary report as he was not found X-ray plate as

there was no X-ray Plant in Nawadah Sadar Hospital at

that time and he can not say the name of X-ray Technician

or Radiologist and he did not know where the injured got

the X-ray done and he can not say whether X-ray had been

done by Government or private technician. He has further

stated that nature of fracture has not been given.

9. Hence in view of evidence of the Doctor that

X-ray report has not been proved on record nor brought in
5

evidence nor was present at the time of X-ray of the

victim. Hence opinion and injury report with regard to

Injury Nos. 2 to 6 as grievous is not acceptable and nor

worthy confidence.

10. Hence, having regard to the evidence and

Injury Nos. 2 to 6 can not be held to be grievous without

any X-ray report. Further regarding fracture, X-ray report

which was produced before the Doctor on which

supplementary injury report was given does not inspire

confidence in absence of X-Ray plate brought and prove in

evidence.

11. Hence, having regard to the facts and

circumstances, since Injury Nos. 1 to 7 are simple and

Injury Nos. 2 to 6 are held to be grievous has not been

established and there is no evidence that injuries were

shown to danger in life and hence conviction and sentence

recorded under Section 307/149 I.P.C. is not sustainable.

Further conviction under Section 325 I.P.C. has also not

established in view of the fact that injuries pointed out

could not be established to be grievous and hence,

conviction under Section 307/379 I.P.C. has not

sustainable and hence conviction at best be sustainable
6

under Section 324/149 I.P.C.

12. However, having regard to the facts and

circumstance, that occurrence is of year 1992 and the

appellants who have been attributed role of assault as

appellant nos. 1, 5 and 7 has remained in jail during trial

and after conviction for more than a year. However, other

appellants have also remained in jail after conviction till

bail granted by Hon’ble High Court.

13. Hence, in the interest of justice shall serve by

sentencing the appellants for the period have already

undergone and hence, appeal is allowed in part.

Patna High Court,                    ( Gopal Prasad, J.)
The 22nd July, 2011.
NAFR/m.p.