High Court Patna High Court

Kaushlendra Prasad @ Kaushal M vs State Of Bihar on 16 September, 2008

Patna High Court
Kaushlendra Prasad @ Kaushal M vs State Of Bihar on 16 September, 2008
Author: S.K.Katriar
      CRIMINAL APPEAL (DB)     No.138 OF 1988
                   WITH
      CRIMINAL APPEAL (DB)     NO.178 OF 1988
                   WITH
      CRIMINAL APPEAL (DB)     NO.182 OF 1988
                   WITH
      CRIMINAL APPEAL (DB)     NO.183 OF 1988
                   WITH
      CRIMINAL APPEAL (DB)     NO.184 OF 1988
                   WITH
      CRIMINAL APPEAL (DB)     NO.186 OF 1988
                     *****

Against the judgment and order of conviction
dated 22.2.1988, passed by Sri Om Prakash Sinha, 2nd
Additional Sessions Judge, Nalanda at Biharsharif in
Sessions Trial No.258 of 1986/ 10 of 1987.

*****

KRISHNA MURARI MAHTON @ KRISHNA MURARI PRASAD:.. Appellant
(in Cr. Appeal (DB) No.138 of 1988)
ARUN MAHTON @ ARUN KUMAR: …. …… Appellant
(in Cr. Appeal (DB) No.178 of 1988)
SHAILENDRA MAHTO @ SHAILENDRA PRASAD: ….. Appellant
(in Cr. Appeal (DB) No.182 of 1988)
BAHADUR MAHTO @ INDERJIT @ INDERJIT SINGH: … Appellant
(in Cr. Appeal (DB) No.183 of 1988)
KAUSHLENDRA PRASAD @ KAUSHAL MAHTON: ….. Appellant
(in Cr. Appeal (DB) No.184 of 1988)
SURENDRA PRASAD @ SULI MAHTON: ….. Appellant
(in Cr. Appeal (DB) No.186 of 1988)
Versus
THE STATE OF BIHAR: ….. ….. …. Respondents
(in all appeals)
*****

For the Appellants: Mr. Rana Pratap Singh,
(in Cr.App.(DB) No.138/88) Senior Advocate with
Mr. Bal Mukund Prasad Sinha
Advocate

For the Appellants: Mr. Surendra Singh,
(in Cr.App.(DB)No.178/88) Senior Advocate with
Mr. Hemant Kumar Jha,
Advocate.

For the Appellant: Mr. Chitranjan Sinha
(in Cr. App.(DB) No.182/88) Senior Advocate with
Mr. Binoy Kumar, Advocate.

2

For the Appellant: Mr. Rana Pratap Singh,
(in Cr.App.(DB)No.183/88) Senior Advocate with
Mr. Anjani Kumar
Advocate.

      For the Appellant:                          Mr. Anjani Kumar
      (in Cr. App.(DB) No.184/88)                     Advocate.

      For the Appellant:                          Mr. Manu Shankar Mishra,
      (in Cr.App.(DB)No.186/88)                        Advocate.
                             *****

      For the State :                          Mr. Lala Kailash Bihari Prasad
          (in all cases)                              Public Prosecutor.


                                  P R E S E N T

THE HON’BLE MR. JUSTICE SUDHIR KUMAR KATRIAR

THE HON’BLE MR. JUSTICE SYED MD. MAHFOOZ ALAM
*****

S K Katriar, J. The six appellants have preferred the six

appeals arising out of a common judgment dated

22.2.1988, passed by the learned 2nd Additional

Sessions Judge, Nalanda at Biharsharif, in Sessions

Trial No.258 of 1986/10 of 1987 (The State of Bihar

Vs. Shailendra Mahton and five others), whereby Arun

Mahto alias Arun Kumar has been convicted under

section 302 of the Indian Penal Code. The remaining

appellants, namely, Krishna Murari Mahton alias

Krishna Murari Prasad, Shailendra Mahton alias

Shailendra Prasad, Bahadur Mahto alias Interjit alias

Inderjit Singh, Kaushlendra Prasad alias Kaushal

Mahton, and Surendra Prasad alias Suli Mahton have
3

been convicted under section 302 read with section 34

of the IPC. All the six appellants have been

sentenced to undergo rigorous imprisonment for life.

2. The prosecution case is that on 7.3.1986,

at 10.45 A.M., the informant Budhram Prasad (P.W.6),

along with deceased Vijay Yadav got into a Rajya

Transport bus bearing no.BHY 1355, at village

Nakatpura to go to village Poj. When the bus reached

village Muhammadpur, the accused persons came on two

motor-cycles from the west and stopped their motor-

cycles in front of the bus. They threatened the

driver that he would be done to death if he drove the

bus ahead. Accused Arun Mahton, Shailendra Mahton,

and Bahadur Mahton had arrived on one motor-cycle,

and Kaushal Mahton, Surendra Prasad alias Suli, and

one more accused whose name he did not remember at

that time had approached on another motor-cycle.

Accused Arun Mahton, Shailendra Mahton and Kaushal

Mahto were armed with rifles. Accused Bahadur Mahton

and one other accused whose name was not known to the

informant were wielding guns. Accused Surendra Prasad

alias Suli was armed with a country-made pistol in

his hand. All the accused persons got down from the

motor-cycles and surrounded the bus. In the meantime,

five to six persons emerged from the medicine shop of

Dr. Ramnandan Prasad and came near the bus. Some of
4

them were armed with pistols. They asked the

passengers of that bus to get down. The accused

persons did not allow Vijay Yadav to get down from

the bus. The informant got down from the bus out of

fear. When all the passengers of the bus got down and

only Vijay Yadav was left in it, accused Arun Mahton

fired the first shot from his rifle on Vijay Yadav.

After him accused Shailendra Mahton, Kaushal Mahton,

Bahadur Mahton and Surendra Mahton also fired from

the fire-arms they were wielding, at Vijay Yadav due

to which he died in the bus itself. Thereafter all

the accused persons left the place on their motor-

cycles. While the accused persons were fleeing away,

one motor-cycle fell on the ground and the accused

persons fled away towards Sherpur, leaving behind the

motor-cycle. Many residents of Nakatpura including

Lakhana Yadav, Baudhu Yadav, Misar Yadav and others

were present there and had witnessed the occurrence.

It has been alleged that murder of one Sudhir Mahton

a few years ago was the motive for the occurrence. It

was suspected that the deceased had his hand in the

murder of Sudhir Mahton leading to the retaliation in

the murder of Vijay Yadav. The Fardbeyan (Ext.2) of

P.W.6 was recorded by J.K. Sharma, S.I. of Police of

Asthawan P.S., on 7.3.1986, at 12.00 P.M, at village
5

Muhammadpur on the basis of which formal F.I.R.

(Ext.3) was drawn.

3. Investigation commenced. After completion

of investigation charge-sheet was submitted,

cognizance of the alleged offences was taken and the

case was committed to the court of sessions. Charge

against Arun Mahton was framed under section 302 of

the IPC as well as section 27 of the Arms Act.

Charges were framed against the remaining accused

persons under section 302 read with section 34 of the

IPC. Charges were framed and explained to the accused

persons. They pleaded not guilty and claimed to be

tried. The defence of the accused persons was that

they have been falsely implicated in this case due to

enmity.

4. The prosecution examined nine witnesses

in support of its case. P.W.1 (Rajendra Gope), P.W.2

(Raghubir Yadav), P.W.3 (Ram Lakhan Yadav), P.W.4

(Suresh Prasad), P.W.5 (Baudhu Gope), P.W.6 (Budhram

Prasad), and P.W.7 (Rajo Yadav), are eye witnesses.

P.W.8 is Sub-Inspector of Police who had investigated

the case and submitted charge-sheet. P.W.9 is the

Deputy Superintendent of Sadar Hospital, Biharsharif,

who had conducted the post-mortem on the dead body of

Vijay Yadav, the deceased.

6

5. The following documents were marked as

exhibits on behalf of the prosecution:

(i) Exhibit-1 – Signature of Suresh Prasad
on the seizure-list.

(ii) Exhibit-1/1 – Signature of Krishna
Prasad on the seizure-list.

(iii)Exhibit-1/2 – Signature of Suresh Prasad
on the inquest report.

(iv) Exhibit-1/3 – Signature of Krishna
Prasad on the inquest report.

           (v) Exhibit-2         -   Fard-beyan

          (vi) Exhibit-3         -   Formal F.I.R.

          (vii)Exhibit-4         -   Seizure-list

          (viii)Exhibit-4/1-         Seizure-list    in    which
                                     Rajdoot   motor-cycle   was
                                     seized.

          (ix)Exhibit-5 -            Carbon   copy       of   death
                                     inquest.

           (x)Exhibit-6         -    Post-mortem report.

6. The following are the material exhibits

on behalf of the prosecution:

     a.         Exhibit-I       -     Casette No. S.C.I.
     b.         Exhibit-II      -     Bullet (cartridge)
     c.         Exhibit-III     -     Bushirt
     d.         Exhibit-IV      -     Full pant

7. The defence examined one witness, namely,

Dr. Suresh Kumar Verma, in support of its case to

prove the case of alibi set up by accused Arun Mahto.

The defence also proved O.T. slip of Sadar Hospital,

Muzaffarpur, which has been marked Exhibit-A.
7

8. On a consideration of the materials on

record, the learned trial court found that the

occurrence had taken place in Bus No.BHY-1355 at

village Nakatpura. Accused Arun Mahton had fired the

first shot at Vijay Yadav from his rifle, followed by

fire-arm shots from the remaining appellants, as a

result of which he died inside the bus. He, therefore,

convicted and sentenced all the six appellants in the

aforesaid manner. They were, however, acquitted of

the charge under section 27 of the Arms Act because

of absence of the necessary sanction in terms of

section 30 of the Arms Act.

9. I would prefer to consider the evidence

of the informant (P.W.6) first of all. He is Budhram

Prasad, an agriculturist by avocation, and lk<+w (co-

brother) of the deceased. Both of them are Gharjamai

and living in their Sasural because their wives have

no brother. About 17 months ago they had together

left their Sasural and boarded a Rajya Transport bus

at village Nakatpura to go to Barbigha to purchase a

buffalo. The bus had stopped at village Muhammadpur

to enable passengers to get down and get in. As soon

as the bus had stopped, two motor-cycles with three

persons on each arrived and parked the same in front

of the bus. One of them went near the driver‟s door,

abused him in foul language and said that he would be
8

shot dead if he had taken the bus forwards. Arun,

Shailendra and Kaushal were armed with rifles, and

Bahadur and Suli were armed with pistols. The sixth

person whose name he was unable to recall was armed

with a gun. At this point of time, six persons armed

with pistols emerged from the medicine shop of Dr.

Ramanandan situate nearby. Arun had forced the driver

to get out of the bus. The other five motor-cycle

riders went to the rear gate of the bus and started

forcing the passengers to come out of the bus. The

persons who had emerged from the medicine shop of Dr.

Ramanandan stood at the driver‟s door. All the

passengers got out of the bus except Vijay Yadav. The

informant also got out of the bus and stood on a

raised place near the medicine shop. Arun came back

to the rear door, entered the bus and fired at Vijay

from his rifle. The other five accused persons also

fired at Vijay. He had received injuries in his

stomach (dks[k) and his chest, as a result of which he

died. The six accused persons got on their motor-

cycles and fled away. One of the motor-cycles slipped

a little distance away, in village Sherpur, which was

abandoned and the riders ran towards Sherpur village.

The six persons who had emerged from the medicine

shop of Dr. Ramanand ran away towards the village.

The informant identified Arun, Shailendra, Bahadur,
9

Kaushal and Suli who were present in court and

recognised them. The sixth person was not present in

court. He claimed that he can recognise him also. The

Sub-Inspector of Police reached the place of

occurrence and took down the fardbeyan of the

informant which was read over to him and he affixed

his thumb-impression marked Exhibit.2.

9.1) P.W.6 has stated in his cross-examination

that he was about 15-20 years ago married to the

daughter of Tek Lal of village Nakatpura. The second

daughter was married to Vijay Yadav (the deceased).

Both were co-brothers (lk<w), and cultivators, P.W.6

being the elder one. Both of them are engaged in

cultivation. He has further stated in his cross-

examination that both of them had taken their meals

before they had left their residence to catch the bus.

The informant had taken rice, pulses and vegetables.

Vijay had taken his meal separately. He was not aware

as to what food Vijay had taken. It had taken about

10 minuts from Nakatpura to reach Muhammadpur. After

the accused persons had got down from their motor-

cycles, they had started shouting "idM+k&s ekjks". They were

mentioning Vijay Yadav‟s name also. He claims to be

recognising the motor-cycle riders from before for

about 2-3 years. They used to perform Saraswati Puja

at Yadav‟s Lodge where he also used to visit and had
10

recognised them since then. He was not aware about

the avocations of the motor-cycle riders. He has

further stated in his cross-examination that he used

to supply milk to them. There was no problem about

payments. The six persons who had emerged from the

medicine shop stood at the driver‟s door. They had

not surrounded the bus. None of the passengers had

resisted the accused persons. Vijay had not attempted

to escape from the bus. P.W.6 had made no attempt to

save and protect Vijay out of sheer fear. The accused

persons had not misbehaved or ill-treated any one of

the passengers including the informant. He had

noticed the accused persons when he was getting out

of the bus. There was no exchange of words with them.

He knows a few residents of Muhammadpur. After

getting out of the bus, he had requested a few

residents of Muhammadpur to save and protect Vijay

but they had expressed their helplessness. Yadavs are

also amongst the residents of Muhammadpur. Vijay was

looking from inside the bus and had called for help.

He (P.W.6) said that he was helpless and was unable

to do any thing. Most of the passengers got scattered

and only a few remained there. The six persons who

had emerged from the medicine shop had not fired any

shot. All persons present there including the

passengers and the shop-keepers kept quiet and made
11

no attempt to control the situation. No teacher or

student from nearby middle-school or high school came

there. He had re-asserted that, after getting out of

the bus, he had proceeded towards the medicine shop

and stood on a raised place and was, therefore, able

to witness the occurrence. He has stated that he had

seen Indradeo near the medicine shop, but no other

acquaintance was present there. 5-6 shots had been

fired and people had started running away after

hearing the sound of the shots. He had denied the

suggestion that Indradeo Yadav had gone to the

medicine shop to call Dr. Ramanandan or that Indradeo

had seen the occurrence. Arun had fired the first

shot as a result of which Vijay had fallen down. The

accused persons had left the bus about 5-6 minutes

thereafter and the informant (P.W.6) had entered the

bus after a minute or two.

9.2) He has further stated in paragraph

47 of his cross-examination that he knew all the

accused persons as well as the names of their fathers.

He knew them at the time of occurrence also. He had

expressed complete unawareness about the death of

Sudhir. He has denied the suggestion as to the

details of the trial regarding the murder of Sudhir.

He has in paragraph 52 of his cross-examination

denied the suggestion that Vijay had taken liquor. He
12

has stated in paragraph 54 of his cross-examination

that he had met Vijay at 6.00 to 7.00 A.M.. Both were

going to Barbigha for purchase of buffalos. P.W.6 was

carrying 3,500/- in cash for the purchase. He has

further stated that Vijay was not drunk at the time

they left their residence. Both of them had got seats

in the bus on the left side of the engine. Arun had

pointed his rifle at Vijay, as a result of which he

could not get out of the bus. The firings in the bus

had taken place after he had got out of the bus.

After Arun had fired the shots, five more shots were

fired at him. He had noticed P.W.3 (Lakhan), P.W.5

(Baudhu), P.W.1 (Rajendra), P.W.7 (Rajo), and Mishra

near the dead body. Hira Chaukidar, resident of

village Muhammadpur, had informed the police

whereafter the Sub-Inspector of Police had arrived.

9.3) On a close scrutiny of the deposition of

P.W.6, it appears that he has fully supported the

prosecution case, and the defence has not been able

to elicit any contradiction in his deposition. He and

Vijay Yadav deceased had left Nakatpura together in

the bus. As soon as the bus had reached Nakatpura, it

was surrounded by the six appellants who had come on

two motor-cycles variously armed. He was unable to

recall the name of Krishna Murari but he asserted

that he can recognise him on seeing him. Arun had
13

got into the bus first of all and fired at Vijay

Yadav from a point-blank range. This was followed by

gun-shots by the remaining five appellants who were

standing in the rear portion of the bus. He along

with other co-passengers particularly of Nakatpura

were unable to save and protect him out of sheer fear.

Arun had fired the first shot, as a result of which

Vijay had fallen down. This was followed by fire-arm

shots by the remaining five appellants who were

standing inside the bus in the rear. Though P.W.6 has

stated that he and Vijay had taken food before

leaving the residence to get the bus, but he states

that they had not taken food together and was not

aware as to what food Vijay had taken giving rise to

the possibility that Vijay may or may not have taken

anything before leaving their residence. He claims to

have known the appellants for some time.

10. P.W.1 (Rajendra Gope) is an

agriculturist, and a resident of Nakatpura. He was

travelling by the same bus to Barbigha Hat along with

Budhram Gope and Vijay. He had boarded the bus along

with Budhram Gope and Vijay at village Nakatpura at

about 11.00 A.M. The bus stopped at village

Muhammadpur to enable passengers to get down and

board the bus. Two motor-cycles with three persons on

each had stopped in front of the bus. All the six
14

persons got down, surrounded the bus, started talking

in abusive language and had the passengers out of the

bus. Only Vijay remained inside the bus. He was

stopped from coming out of the bus at the gun point

by Arun, Shailendra, Bahadur, Kaushal, Suli and one

more person. They all were carrying fire arms. Dr.

Ramanand‟s shop was close by. 5-6 persons emerged

from his shop whom he was unable to recognise.

Kaushal, Shailendra, Bahadur and Suli had surrounded

the bus in the rear. The persons who had come out of

Ramanand‟s shop were at the driver‟s door. Arun Mahto

came to the rear gate of the bus. He shot at Vijay

Yadav. This was followed by indiscriminate firing by

other accused persons. Vijay dropped dead, whereafter

the accused persons went away in different directions.

He recognised Suli alias Surendra, Arun, Bahadur and

Kaushal who were present in court. Shailendra was not

present in the court room. He asserted that he can

recognise Shailendra also.

10.1) He has stated in his cross-examination

that he knew the accused persons from before. He used

to supply milk to them and that is how he recognises

them. Nakatpura and Muhammadpur are separated by “,d

dksl”. Nakatpura and Barbigha are separated about “ikap

dksl”. He was going to Barbigha market. It had taken a

total of 10 minutes after the bus was cleared of the
15

passengers. He had himself got out of the bus out of

sheer fear. The accused persons were standing at the

gate when he was getting out of the bus. They had not

threatened him and he had gone towards the shop of Dr.

Ramanand. Budhram was also standing with him. Some of

his co-villagers were also standing where Rajo

(P.W.7), Lakhan (P.W.3), Raghubir (P.W.2), Baudhu

(P.W.5), and Mishri Gope were present. We do not

remember the names of other persons. They were

standing on Tilha. The Tilha was about “nks&rhu gkFk”away

from the bus. P.W.1 and Budhram also stood on the

Tilha. The Tilha was up to waist height and had a

circumference of “pkj&ikap gkFk”. He has further stated in

his cross-examination that the accused persons had

confined Vijay in the bus and did not allow him to

get up from his seat. Arun Mahto was pointing a rifle

at his chest. The remaining accused persons were

standing at the rear-gate. Vijay wanted to get out of

the bus but were prevented by the accused persons at

gun point.

10.2) On a close perusal of the deposition of

P.W.1, it appears that he is a co-villager and a

resident of Nakatpura, had travelled with P.W.6 and

the deceased in the same bus. He has also stated that

Arun was first to fire shot at Vijay from point-blank

range. Vijay Yadav dropped dead. This was followed by
16

indiscriminate firing by other accused persons. He

had witnessed the entire occurrence while standing on

the Tilha. He had fully supported the mode and manner

of the occurrence, as well as participation of the

six appellants in the manner stated in the Fardbeyan,

and the defence has not been able to elicit any

contradiction in his testimony.

11. The evidence of P.Ws.2 to 5 are on the

same lines as P.Ws.1 and 6. P.W.2 (Raghubir Yadav) is

an agriculturist and resident of Nakatpura. He had on

that day, at about 11.00 A.M., gone to the clinic of

Dr. Ram Nandan to give him a call. When he reached

there, he noticed that a bus had reached there from

the west and stopped. Two motor-cycles with Arun,

Bahadur, Shailendra, Kaushal, Suli and Krishna Murari

came and stopped in front of the bus. They were armed

with rifles and guns. Arun had forced the passengers

to get out of the bus. Vijay Yadav was not allowed to

come out of the bus. In the meantime, 5-6 persons

emerged from the shop of Dr. Ram Nandan and he

recognised Dinesh, Devendra and Kishori amongst them.

Arun Mahto entered into the bus through the rear door

and shot at Vijay Yadav. Shailendra, Bahadur, Kaushal,

and Suli also fired shots at Vijay, as a result of

which he died in the bus. On hulla being raised, the

accused persons fled away on the two motor-cycles.
17

One motor-cycle fell down about 100 yards away

whereafter all of them took to their heels. He

identified Shailendra, Suli, Bahadur, Arun and

Kaushal who were present in court. Krishna Murari

was not present in court on that day. He claimed that

he recognises Krishna Murari and can identify him.

11.1) He has stated in his cross-examination

that he had gone to fetch Dr. Ram Nandan because his

daughter Saroj Kumari was unwell. Indradeo Yadav was

also present in the Dr. Ram Nandan‟s dispensary on

that day. He visits Muhammadpur once or twice every

month. Dr. Ram Nandan or his compounder was not

present in the dispensary when he reached there. Arun

was initially standing at the driver‟s door and the

remaining accused persons were at the rear door. The

driver was forced to come out of the bus due to

abusive language and threat of gun-shot. There was a

Tilha between Dr. Ram Nandan‟s clinic and the bus. He

perched himself on the Tilha along with 5-6 more

persons. Except one or two persons, all the remaining

persons from his village were on the Tilha. There

were about 50 persons in the bus, all of whom except

Vijay came out of the bus without protest carrying

their belongings in their hands, and dispersed. No

one attempted to save and protect Vijay. Budhram and

Rajendra, co-villagers, also stood on the Tilha. They
18

felt helpless because of the sight of rifle. He knew

the accused persons for one to two years. He used to

meet them at Yadav lodge where they assemble for Puja.

He has further stated in his deposition that when the

case relating to the other Vijay Yadav (not the Vijay

Yadav deceased of the present case) was in progress,

he used to watch the proceedings. He has denied the

suggestion that the said case had given rise to caste

frenzy between the Yadavas and Kurmis. He has further

stated in his deposition that he did not say anything

out of fear. People reached there about 15-20 minutes

after the accused persons had fled away. The driver‟s

door had been obstructed by Arun. The remaining five

accused persons were at the rear gate, who had not

allowed Vijay to come out of the bus. He had stayed

there till the arrival of the police. The police had

arrived there about 2-21/2 hours after the occurrence.

He had gone inside the bus to have a look at Vijay.

He must have earlier met Krishna Murari at least ten

times. He used to talk to him because they belong to

the same area. He had no other connection with

Krishna Murari. He knew him for about three years. He

had met Krishna Murari for the first time in a Barat

of Kurmis, whereafter they had met quite often. His

co-villagers also recognised Krishna Murari. He has

further stated in his cross-examination that he had
19

seen one mark of fire-arm shot in the bus. It was

embedded in the body of the bus and was that of a

rifle. He had not noticed the spent bullet on the

floor of the bus. The left side of the wind screen

was heavily broken, and pieces of glass had fallen

inside the bus as well as out side. After the murder,

Budhram, Rajendra and Indradeo had first of all

entered the bus. The dead body was lying on the floor

of the bus about “,d ls Ms<+ gkFk" away from the driver‟s

seat. While P.W.2 was perched on the Tilha, Vijay was

visible from inside the bus. Dr. Ram Nandan is not

M.B.B.S. Doctor. Budhram and Vijay were Sarhus. He

has denied the suggestion that Suli, Arun and Krishna

Murari have been made accused in the present case

because they were witnesses in the case of the other

Vijay.

11.2) P.W. 2 has supported the prosecution

case. His deposition is further noteworthy for the

reason that he had recognised Krishna Murari in a

situation where P.W.6 and P.W.1 have stated that they

were unable to recall the name of the sixth accused

person, although they claimed that they can identify

him. He has further stated in his deposition that

Dinesh, Devendra and Kishori were amongst the six

persons who had come out of the clinic of Dr. Ram

Nandan. He has also deposed that there existed a
20

Tilha between the clinic and the bus and he along

with other P.Ws. stood on that. He has further

deposed that there was a case relating to the other

Vijay and he used to watch those proceedings. He had

denied the suggestion that the case of other Vijay

had given rise to a caste-frenzy in the area. He had

stayed there until the arrival of the police which

had reached 2-21/2 hours after the occurrence which is

consistent with the prosecution case that the Sub-

Inspector of Police had received the information when

he was attending a crime meeting at Biharsharif. He

had noticed the gun-shot mark in the bus. The left

side of the front wind screen was substantially

broken.

12.                 P.W.3        (Ram    Lakhan        Yadav)      is      an

agriculturist        and    a    resident    of Nakatpura.         He     has

deposed to the effect that about 17 months ago on a

Friday at about 11.00 A.M., he was in a tea shop at

Muhammadpur and was taking tea. A bus reached there

and stopped. Six persons wielding fire-arms reached

there on two motor-cycles and parked their

motorcycles in front of the bus. They got down from

the motor-cycles and surrounded the bus. Five persons

stood at the gate for the passengers and forced them

to come out of it after using abusive language. Vijay

remained inside the bus. 5-6 persons emerged from the
21

shop of Dr. Ramanand and stood at the driver‟s gate.

The accused persons were Arun Mahto, Shailendra Mahto,

Bahadur Mahto, Kaushal Mahto, Suli Mahto and Krishna

Murari Mahto. They got into the bus and shot at Vijay,

whereafter they ran away. He recognised Bahadur Mahto,

Shailendra Mahto, Arun Mahto, Kaushal Mahto and Suli

Mahto who were present in court. Krishna Murari Mahto

was not present in court. P.W.3 was a regular visitor

to Muhammadpur and he had on that day reached there

at about 10.00 A.M..

12.1) He has stated in his protracted cross-

examination that the tea-shop owner used to send his

servant with tea inside the bus but it did not happen

on that day. Arun Mahto asked the driver to come out

of the bus otherwise he would be shot dead. The

driver was pulled out of the bus but did not run away

out of fear and stood on the road. Khalasi got out of

the bus through the rear gate. It had taken about

five minutes for the passengers to come out of the

bus and was coming out with small belongings in their

hands. He had noticed Indradeo of his village there.

He stood on a collection of stones situate at a

distance of 5-7‟ from the bus along with others. He

went over the mound of stones when the bus was being

evacuated of the passengers some of whom stood near

the mound. Vijay was shot-dead as soon as he stood up
22

from the seat. After committing the murder of Vijay,

the accused persons went away in different directions.

He knew them for about 1 -11/2 years. Arun Yadav was a

leader and he knew him. He had gone to the lodge on

invitation where the accused persons were living. He

stayed there for about two hours after the occurrence

and the police had reached there in his presence.

Vijay Yadav deceased was engaged in cultivation at

his Sasural.

12.2) His deposition is on the same lines as

that of P.W.2 and is particularly noticeable for the

reason that he has named Krishna Murari amongst the

six accused persons who had come on the motor-cycles

and done Vijay Yadav to death. He has fully supported

the prosecution case, and the defence in its

protracted cross-examination has not been able to

elicit any contradiction.

13. P.W.4 is Suresh Prasad, is an

agriculturist, and a resident of Nakatpura. He is a

formal witness and has proved his signature and that

of Krishna Prasad on the seizure-list prepared by the

Investigating Officer which have been marked Exhibits

1 and 1/1. On the same day, the investigating officer

had prepared the inquest report and had put his

signature thereon. Krishna Prasad had also recorded

his signature thereon which has been marked Exhibits
23

1/2 and 1/3 respectively. The inquest report was

prepared along with the carbon copy. He had put his

signature at the road side of Muhammadpur at about

2.30 P.M. He had gone there on hearing hulla.

14. P.W.5 (Baudhu Gope) is an agriculturist

and resident of Nakatpura. His deposition is on the

same lines as that of P.Ws.2 and 3, and had gone to

Dr. Ramanand‟s shop to obtain medicines for his wife.

He has fully supported the prosecution case, and the

defence has not been able to elicit any contradiction

in his lengthy cross-examination. His deposition is

particularly noticeable for the reason that he had

also seen and recognised Krishna Murari amongst the

six accused persons.

15. P.W.7 is Rajo Yadav, an agriculturist, a

resident of Nakatpura, and is a tendered witness.

16. P.W.8 is Jai Keshav Sharma and is the

Investigating Officer. He has deposed to the effect

that he was, on 7.3.1986, posted as Sub Inspector of

Police at Asthawa Police Station. He had on that day

at about 11.00 A.M., received information about the

occurrence as well as the place of occurrence. He was

then at Biharsharif and from there reached the place

of occurrence at about 12.00 noon. He had recorded

the statement of Budhram Prasad as per the version

given by him which was read out to him and feeling
24

satisfied he had put his left thumb-impression. The

Fardbeyan in the hand-writing of the investigating

officer bears his signature and has been marked

Exhibit.2, which was forwarded to Asthawa Police

Station to be recorded as F.I.R. The formal F.I.R. is

in the hand-writing of Ramanuj Ram, A.S.I.. He

recognised his signature and has been marked

Exhibit.3. He had taken the statement of Budhram for

the second time and had inspected the place of

occurrence. He has given the description of the place

of occurrence and the position of the bus. The bus

had stopped at the bus-stop. One dead body was found

inside the bus near the engine. He has also given the

description of inside of the bus. He had also found

and collected the spent bullet of .315 bore of rifle.

Lot of blood was found near the dead body. All the

seats inside the bus were in a disturbed state. There

were also marks of gun-shot inside the bus in the

front portion. He has also given the description of

the dead body and the manner in which it was lying.

He has given the description of the wounds/injuries

on the dead body which was covered with blood. He

has given the description of clothes which he was

wearing. Blood was found on the Kachcha as well as

Pucca portion of the road underneath the bus. He also

found the motor-cycle bearing No.BHE-94, lying on the
25

ground about 100 yards from the bus. He had prepared

three copies of the seizure-list with the help of

carbon in the presence of Krishna Prasad Yadav and

Suresh Prasad who had affixed their signature

thereupon. The seizure-list and his signature has

been marked Exhibit-4. He also prepared the inquest

report with the signature of Krishna Prasad and

Suresh Prasad recorded in his presence. The same has

been marked Exhibit-5. He has also given the

description of the motor-cycle which was seized in

presence of Ram Nageena and Naresh Prasad. He had

prepared three copies of the seizure-list with the

help of carbon with the signatures of the witnesses.

The seizure-list has been marked Exhibit-4/1. The

Dy.S.P. and the Inspector of Police had also reached

the place of occurrence. He then forwarded the dead

body of Vijay Yadav for post-mortem along with the

constables named therein. He has given reasonable

details of the investigation. He has also stated in

his deposition that he had recorded the statements of

various witnesses. He had gone to village Balwapur in

search of Krishna Murari but he could not be found.

He concluded the investigation on the receipt of the

post-mortem report. He had sent a blue-coloured shirt

soaked in blood for chemical examination. He has also

proved the material exhibits marked Exhibits-I to IV.
26

He has, inter alia, stated in his lengthy cross-

examination that he has received the information of

the occurrence while he was attending the crime

meeting presided over by the Superintendent of Police

at Biharsharif. He has further stated in his cross-

examination that in view of the statement of Indradeo

Prasad he had raided the house of Dinesh and Devendra.

He has also stated that he does not remember to have

seen a Tilha in front of the medical shop of Dr.

Ramanand.

16.1) On the prayer of accused Krishna Murari,

P.W.8 was recalled for his cross-examination. His

lawyer did not turn up for cross-examination and was,

therefore, discharged on 5.12.1987. He was, however,

subjected to a detailed cross-examination at the

instance of accused Krishna Murari on 15.12.1987. He

has, inter alia, stated in his cross-examination that

he had recorded the statements of the driver and the

conductor. He has further stated in paragraph 69 that

the names of Devendra Mahto and Dinesh Prasad had

come up during the course of investigation leading to

raid of their houses but they were found absconding.

But he did not pursue it any further. He has given a

detailed narration of the course of investigation

commencing with the receipt of information of the

occurrence till the submission of the charge-sheet.
27

He has proved exhibits which along with his oral

testimony, fully support the prosecution case. The

defence in its detailed cross-examination has not

been able to elicit any contradiction.

17. P.W.9 is Dr. C.P. Sinha. He has stated

in his deposition that he was then posted as Civil

Assistant Surgeon. He has deposed to the effect that

on 7.3.1986, he was posted as Civil Assistant Surgeon

at Sadar Hospital, Biharsharif. On that day, at 4.30

P.M., he conducted the post-mortem on the dead body

of Vijay Yadav, son of Kailash Yadav of Village

Nakatpura, a male aged 25 years. He has proved the

post-mortem report marked Exhibit-6, wherein he noted

the following findings.

(1) One circular penetrating bullet wound of
3/4″ diameter with ragged lacerated
inverted margin on the front of right
side of chest at the level of 8 th rib,
fracturing it and piercing through the
liver (entry wound) and passing out on
the right side of the back with the
lacerated circular opening of 2″

diameter with a ragged everted circular
margin.

(2) One penetrating bullet wound with the
injury on right side of chest lateral to
the nipple of 3/4″ diameter with ragged
inverted irregular margin piercing the
right lung, heart, left lung and passing
out with exit at the level of 11th rib
28

opening being of 2″ diameter, causing
the lacerated wound of 21/2″x2″ on the
left elbow medially.

The injuries were caused by fire-

arm and were grievous in nature fired
from a distance of about 25‟-30‟.

(3) On dissection abdominal cavity contained
about two pounds of blood. Stomach
contained six ounce of liquid with
alcoholic smell. Intestines contained
gasses and faecal matters.

(4) Urinary bladder was empty. Liver was
lacerated.

(5) Both lungs and the heart were lacerated
at their middle portion with left
lung, lower lobe lacerated and blood
present in thoracic cavity of about
three pounds.

(6) Brain, spleen, and Kidneys were pale.

Genetalia were normal.

(7) In my opinion, the death occurred due to
fire-arm injuries described above
leading to shock and haemorrage. The
time elapsed between the death and P.M.
about 8-12 hours.

17.1) He has stated during the course of

cross-examination that process of digestion does not

continue after the death of the man. Alcohol is not as

easily digestible as water. Vegetarian diet digest

faster provided there is less quantity of fat in it.

His finding regarding the distance of firing cannot
29

vary from 2 to 3 feet both sides. He has denied the

suggestion that his deposition to the effect that

finding regarding the presence of alcoholic smell in

the stomach, and the distance of firing, has been

given to help the accused. The direction in injury

nos.1 and 2 were resulting from firing down-ward

suggesting that the shooter was on a higher place. If

shooter and the deceased are on the same level, then

the bullet will passes through his body horizontally.

17.2) He was sought to be subjected to

separate course of cross-examination at the instance

of accused Krishna Murari but was discharged because

none appeared to cross-examine him on 5.12.1987. He

was, however, subjected to cross-examination at the

instance of accused Krishna Murari on recall on

4.1.1988. He has, inter alia, stated that injury no.1

was alone sufficient to cause death in ordinary course

of nature. One can survive for about half an hour

after sustaining injury no.1. Apart from the two

injuries, he has emphasised and also stated in his

post-mortem report that he has found two fire-arm

injuries on the dead body. He did not find any other

injury like abrasion, bruise or scuffling mark on the

dead body. He found six ounces of alcohol in the dead

body which was sufficient to cause intoxication. He

cannot say that the deceased was a habitual drunkard.
30

17.3) In view of the consistent, trust-worthy,

and unshaken testimony of the eye-witnesses, the

evidence of P.W.9 needs very close scrutiny.

18. The defence has examined one witness to

prove the plea of alibi on behalf of Arun Mahto. D.W.1

is Dr. Suresh Kumar Verma. He has deposed to the

effect that he is posted as Assistant Professor at

Shri Krishna Medical College, Muzaffarpur, since

24.10.1981. He has Post-graduate degrees. He works in

the hospital from 8.00 to 12.00 A.M. during summer,

and from 8.30 A.M. to 12.30 P.M. during winter,

besides teaching in the college. He also attends to

the outdoor patients in the department. The

prescriptions are issued to the out-door patients as

per the register. He had worked in the out-door

patient department on 7.3.1986. He had examined Arun

kumar aged 26 years, son of Ambika Prasad Singh of

village Naya Bidha, P.S. Barh. He was suffering from

bleeding nose. As an out-door patient, he had given

him prescription and had prescribed the medicines. He

had examined the patient thoroughly, and had also

cauterised the bleeding point in his nose. He has

identified the patient standing in the dock of the

court room. He has proved the prescription written in

his own hand-writing and is marked Exhibit-A. The

entry number of this prescription is E.N.T./927, dated
31

7.3.1986, which also bears the seal of the Sadar

Hospital, Muzaffarpur. He has not brought the out-door

patient register from the Sadar Hospital, Muzaffarpur.

He has brought a photo copy of the relevant entry of

out-door register. He had examined the patient between

10.00 A.M. to 11.00 A.M. He usually devotes about ten

minutes in examining one patient. Exhibit-A does not

mention the identification mark of the patient. He

identified the patient because he had been to him with

the court‟s summons and had also shown to him a photo

copy of the prescription (Exhibit-A). He has also six

fingers in one of his legs which is not stated in

Exhibit-A. He has denied the suggestion that he has

manufactured Exhibit-A.

19. The accused persons had thereafter made

statements under Section 313 of the Cr.P.C.. They

denied their involvement in the alleged offence and

claimed to be tried.

20. On a consideration of the materials on

record and the submissions of the learned counsel for

the parties, the learned trial court held that the

prosecution has been able to prove the place and the

manner of occurrence as stated in the Fardbeyan. He

has further held that the medical evidence supports

the prosecution case. He has next held that, as per

the post-mortem report, the variation of time of about
32

2-3 hours is not of much consequence. He has also

dealt with the finding in the port-mortem report that

fatal shots were fired from 20-25‟ which is

inconsistent with the prosecution case and held that

it does not hit the core of the prosecution case. He

has next held that no adverse inference can be drawn

on account of non-production of the clothes of the

deceased which he was wearing at the time of his death

and is not fatal to the prosecution case. Failure to

produce independent prosecution witnesses is also not

material in this case. Non-production of Indra Deo and

other witnesses mentioned in the F.I.R. also does not

hit the prosecution case. He has further held that the

driver and the conductor ought to have been examined

as prosecution witnesses. He has next found that in

view of the position that the post-mortem report has

found small quantity of liquor in the stomach of the

deceased does not lead to the conclusion that he was a

criminal and had been killed elsewhere. The learned

trial court has also considered the issue whether or

not Tilha existed between the bus and the clinic of Dr.

Ram Nandan and has held that the discrepancy in the

prosecution case and the deposition of the I.O. is not

a serious lacuna in the prosecution case. He has also

found the motive to kill Vijay Yadav is that one

Sudhir Mahto was some years ago killed at Nakatpura.
33

He has rejected the plea of alibi set up by Arun Mahto.

He has also found that Krishna Murari was one of the

six persons who had come on the two motor-cycles, had

got into the bus to kill Vijay Yadav, and absence of

his name in the F.I.R. does not entitle him to

acquittal. The accused persons had the common

intention to eliminate Vijay Yadav.

21. Learned counsel for the appellant Arun

Mahto has led the main attack before us. He has not

challenged the place and the mode and manner of

occurrence. He has challenged the involvement of Arun

Mahto in particular, and the appellants in general, on

various counts, with extra emphasis on the post-mortem

report. He submitted that the medical evidence has

rendered the testimony of the eye witnesses completely

false. He has relied on the following reported

judgments:

(i) A.I.R. 1987 S.C. 826(Amar Singh and

others v. State of Punjab) paragraph 9.

(ii) (2003)3 S.C.C. 153 (State of Punjab v.

                 Sucha       Singh and others) paragraphs 8

                 and 10

       (iii)(2003)6          S.C.C.        380    (Thaman      Kumar      v.

State of Union Territory of Chandigarh),

paragraph 16.

34

              According             to     the        eye     witnesses,          the

assailants        had       fired        six     fire-arm       shots       at    the

deceased, but the post-mortem report suggests that the

deceased had sustained only two shots. This rules out

the possibility of more than two persons participating

in the assault. He relies on the following reported

judgments:

(i) A.I.R. 1976 S.C. 2263 = (1976)4

S.C.C.394 Lakshmi Singh and others v.

State of Bihar) paragraphs 14 and 15.

(ii) A.I.R. 1987 S.C. 826 (Amar Singh and

others v. State of Punjab) paragraph 9.

(iii) A.I.R. 1991 S.C. 4(Budhwa, alias

Ramcharan and othes v. State of Madhya

Pradesh).

He has also submitted that the direction

of fire was from up to down which also falsifies the

eye witnesses. He relies on the judgment reported in

A.I.R. 1988 S.C. 1158 (Awadhesh and another v. State

of Madhya Pradesh). It has also been submitted that

in view of the position that the eye witnesses

entered into a conspiracy to falsely implicate

innocent persons, no reliance can be placed on any

part of their testimony to convict a single accused.

He has also submitted that the medical evidence also

falsifies the prosecution case that the incident took
35

place at 11.00 A.M. after the deceased had taken his

morning meal. In fact, the medical evidence indicates

that the murder was perpetrated between 4.00 A.M. to

8.00 A.M., before the deceased had performed his

morning ablutions and before he had taken the morning

meal.

22. The learned Public Prosecutor has

submitted that the Fardbeyan was recorded promptly

eliminating all chances of false implication. Law is

well settled that the real assailants cannot be

acquitted because some body has been wrongly

implicated or wrongly left out. He next submits that

all the eye-witnesses have consistently stated that

the bus had reached Nakatpura at 11.oo A.M., and the

entire occurrence was over in about 10 minutes‟ time.

In view of the clear evidence on this point, the

different time of death given in the post-mortem

report has to be rejected as false and collusive. In

any case, medical science is not so developed as to

give the exact time of death. He relies on the

following reported judgments:

(i) A.I.R. 1985 S.C. 1715= (1985)4 S.C.C.

80 (Pattipati Venkaiah Vs. State of

Andhra Pradesh), paragraph 10.

(ii) (2008)1 S.C.C. (Cri) 64 (Budh Singh

Vs.State of M.) paragraphs 14 and 18.

36

He next submits that the illegalities and/or

the irregularities in the investigation do not by

itself affect the prosecution case which really

depends on the substantive evidence. He relies on the

judgment in Budh Singh (paragraph 26) (supra). He next

submits that Arun had fired the first two shots from

point-blank range as a result of which Vijay had

fallen down and died. This was followed by

indiscriminate firing from some distance within the

bus which may have pierced the wind-screen and gone

out. He relies on the following reported judgments:

(i) (1997) S.C.C. (Cri) 716 (Mithilesh

Upadhyay v. State of Bihar).

(ii) 2002 S.C.C. (Cri) 175 (Munshi Prasad &

others Vs. State of Bihar).

He next submits that six persons had come on

two motor-cycles variously armed, were a determined

lot and performed their criminal act with remarkable

planning, confidence, determination, and precision.

They are obviously liable under section 302 read with

Section 34 of the IPC. In view of the consistent

evidence of the prosecution witnesses on each and

every aspect of the matter, the medical evidence is

false and collusive and meant to support the accused

persons. He next submitted that non-examination of

independent witnesses is not of much consequence.
37

Reliability of the prosecution witnesses is of vital

importance. He submits in the same vein that

examination of the driver and Khalasi would have been

a better course for the prosecution but their non-

examination will not affect the prosecution case for

the said reason. He relies on the following reported

judgment:

(i) A.I.R. 1994 S.C. 1029 (Lakhbir Singh &

Anr. V. State of Punjab).

He next submits that the eye-witnesses had not

intervened and did not make attempt to save and

protect Vijay Yadav out of sheer fear, which is a

natural conduct. He relies on the following reported

judgment:

(i) A.I.R. 1988 S.C. 696 (Appabhai and Another

Vs. State of Gujrat).

23. We have perused the materials on record

and considered the submissions of learned counsel for

the parties. P.W.6 (Budhram Prasad), the informant, is

the Sarhu (co-brother) of the deceased. Both of them

were Gharjamai because their father-in-law does not

have a son. He has stated in the Fardbeyan that both

of them had left village Nakatpura together and were

travelling in the same bus of Rajya Transport, namely,

BHY-1355. Vijay Yadav had occupied the very front seat

behind the wind screen and was separated from the
38

driver by the engine. The informant had also occupied

one of the front seats. He has further stated that it

had taken about 10 minutes to cover the distance

between Nakatpura and Muhammadpur. The bus had stopped

at Muhammadpur to enable the passengers to get down,

and to enable the new passengers to get in, and for

that purpose the bus stopped opposite the clinic of Dr.

Ram Nandan. He has further stated that there was a

Tilha of waist height between the bus and the clinic.

As soon as the bus had stopped opposite the clinic of

Dr. Ram Nandan, two motor-cycles with six persons came

there and parked their motor-cycles in front of the

bus. He has in the Fardbeyan mentioned the names of

the accused persons as Shailendra Mahto, Surendra

Prasad alias Suli, Kaushal Mahto, Bahadur Mahto and

Arun Mahto. He has further stated that he was unable

to recall the name of the sixth person. As soon as

they got down from the motor-cycles, Arun Mahto stood

at the driver‟s door and threatened him at gun point

to get out of the bus. The other five persons went to

the rear gate meant for the passengers and forced them

to get out of the bus by using abusive language and at

gun point. All the six persons were wielding fire-arms.

Arun Mahto was with a rifle. This was simultaneously

followed by emergence of 5-6 persons variously armed

from the clinic of Dr. Ram Nandan who stood behind
39

Arun Mahto. The driver got out of the bus under threat,

whereafter Arun Mahto paced towards the rear gate and

stormed into the bus followed by the remaining five

persons. It appears that Arun Mahto proceeded towards

Vijay Yadav and fired two shots at him as a result of

which he dropped dead. It further appears that the

remaining five appellants also got into the bus and

had fired shots. He has further stated that he along

with some other co-villagers of village Nakatpura had

got upon the aforesaid Tilha and were in a position to

watch the happenings inside the bus. He has further

stated that soon after Vijay Yadav dropped dead, all

the six persons fled away on their motor-cycles, one

of which slipped at some distance away. They abandoned

the motor-cycle and ran away towards Village Sherpur.

He has further stated that one Sudhir Mahto of Village

Nakatpura had been murdered a few years ago and this

was the reason and the motive for the murder of Vijay

Yadav.

P.W.6 has, in his deposition, fully

supported the prosecution case. Equally P.Ws.1, 2, 3,

and 5 have fully supported the prosecution case. P.W.8

(I.O.) has also fully supported the prosecution case,

except that he does not remember to have noticed the

Tilha. In our view, this is not of any consequence for

the reason that the aforesaid prosecution witnesses,
40

who are co-villagers, were obviously close to the

deceased and must have been interested in his welfare

and stood on the Tilha, giving them some height so

that they could see the happenings in the bus. They

have consistently stated about the existence of the

Tilha, and the omission on the part of P.W.8 (the I.O.)

to notice it does not make it non-existent, nor the

evidence of the aforesaid prosecution witnesses to

that extent is adversely affected. It is a possible

situation that in the nervousness of a close person

having being shot dead in such a brutal manner, the

prosecution witnesses might have failed to bring the

same to the pointed notice of the investigating

officer. On a perusal of the deposition of P.W.8, it

appears to us that he had failed to notice it. He has

not stated that it was pointed out to him and he did

not find it. The Tilha does not appear to be so raised

that it would without fail attract attention.

Furthermore we cannot ignore the reality in India,

particularly in villages where needlessly assembled

piles of earth or stones is found, and may not always

attract attention. We are, therefore, of the view that

failure on the part of the I.O. to notice the Tilha is

a minor omission and does not cut at the prosecution

case. We, therefore, find and hold that the
41

prosecution has been able to prove the place and the

manner of occurrence.

24. We may now consider the medical evidence.

From a perusal of the post-mortem report, it appears

that there were five holes in the body, two of which

are entry wounds and three of which are exit wounds.

According to the medical report, the five holes seem

to have been caused by two bullets. On the other hand,

the eye witnesses have deposed that Arun had fired at

a point blank range. It appears that the two shots

that he had fired really hit the deceased and had

killed him. He had obviously fired while standing, and

the eye-witnesses have deposed that Vijay was sitting

in his seat, as a result of which he died. The eye

witnesses have undoubtedly stated that the remaining

five accused persons, who were standing inside the bus

in the rear, had also fired. We must, however, notice

the finding in the post-mortem report that the two

shots had been fired from a distance of 25‟ to 30‟.

This obviously is an error on the part of the doctor

in view of the consistent evidence of the eye

witnesses that Arun Mahto had fired from a point-blank

range. It is further relevant to state that the eye-

witnesses, particularly P.W.2, have stated that the

Rajya Transport bus was in a very poor condition and
42

the shots, if any, fired by the five persons from the

rear may have made their exit through the wind-screen

which had broken down.

25 It further appears from the medical

evidence that the time elapsed between death and the

post-mortem was 8-12 hours. The post-mortem had

commenced at 4.30 P.M. which takes the time of

occurrence back to 5.00 A.M. to 8.00 A.M.. This is

obviously an error in the post-mortem report because

we have already found hereinabove that the bus had

undoubtedly reached the place of occurrence at 11.00

A.M., and the crime was completed within a period of

10 minutes. Furthermore, such an assessment of time of

death is based on estimate coupled with experience and

no scientific full-proof clinical formula is available

to assess the exact time of death.

26. Learned counsel for the appellants has

also placed emphasis on the finding in the post-mortem

report that P.W.6 has deposed to the effect that they

had together taken food and left for the journey. On

the other hand, the post-mortem report does not find

presence of food particles in the stomach. On the

contrary, it contained gases and faecal matters. In

this connection, the deposition of P.W.6 has to be

read as a whole. Though he has stated that he and

Vijay Yadav had taken their food together, but says in
43

the same vein that they had not eaten together and was

not aware as to what Vijay had eaten. It is just

possible that Vijay may not have eaten anything.

Furthermore, there is omission in the post-mortem

report to mention this. We have found the evidence of

the eye witnesses trust-worthy and, therefore, the

post-mortem report will have to give way to the

evidence of the eye-witnesses. There is no

inconsistency between the two. This explains the

medical report as a whole which on the whole is not so

inconsistent with the evidence of the eye witnesses

that the two cannot exist side by side.

27. The conflict between the evidence of

eye-witnesses and the medical evidence has been the

subject matter of a large number of judicial

pronouncements. Law is well settled that medical

evidence is not gospel truth, is at the instance of

doctors who are human beings capable of both making

mistakes and of falling prey to usual human failings.

If the evidence of eye-witnesses is trust-worthy, and

the medical evidence is doubtful, then the latter will

give way to the former.

28. The judgment of the Supreme Court

reported in A.I.R. 1998 S.C. 2606 (State of Bihar v.

Ram Padarath Singh and others) may be considered. The

trial court had convicted the accused persons under
44

section 302 read with sections 34/149 IPC. The High

Court found discrepancies between the ocular evidence

and the medical evidence, discarded the former, and

gave preference to the latter. The Supreme Court on

appeal restored the judgment of the trial court after

holding that the High Court was not right in rejecting

the evidence of the eye-witnesses which had led to

miscarriage of justice. The inconsistency was not such

that the two cannot stand together. Paragraph 8 and 18

are reproduced hereinbelow for the facility of quick

reference:

       ...        ...       ...         ...
       ...        ...       ...         ...
            But what the High Court failed
      to appreciate was that all the eye-
      witnesses had seen the incident from
      some distance.
        ...        ...      ...       ...
        ...        ...      ...       ...
      on the basis of such an inconsistency
      or discrepancy it was not proper for
      the court to raise a doubt regarding
      the witnesses having seen the actual
      assault on Boudhu.
       ...        ...       ...     ...
       ...        ...       ...     ...
       No doubt, to that extent their
      evidence   can    be   said    to     be

inconsistent with the medical evidence.
But it is not an inconsistency of that
type where one can say that the ocular
evidence and the medical evidence
cannot stand together and which would
justify raising of a doubt regarding
the truthfulness of the evidence of
the eye-witnesses. The inconsistency
clearly appears to be the result of
confusion and does not indicate an
attempt to describe the incident by a
person who had not really seen it. The
45

High Court therefore was not right in
rejecting the evidence of the eye
witnesses as regards the assault on
Boudhu, on these grounds.”

(Emphasis added)

28.1) The Supreme Court has observed in

its judgment reported in (1990)3 S.C.C. 190= 1990

S.C.C. (Cri)378= A.I.R. 1990 S.C. 1459 (Vijayee Singh

v. State of U.P.) that where the evidence is clear,

cogent and creditworthy, and where the court can

distinguish the truth from falsehood, the mere fact

that the injuries are not explained by the prosecution

cannot by itself be a sole basis to reject such

evidence, and consequently the whole case, where the

evidence is so clear and cogent, so independent and

uninterested, so probable, consistent and creditworthy,

that it outweighs the effect of the omission on the

part of the prosecution to explain the injuries.

28.2) It has been observed in (1973)3 S.C.C.

881= 1973 S.C.C. (Cri) 563= A.I.R. 1972 S.C. 2593 (Ram

Lagan Singh vs. State of Bihar) that the prosecution

is not called upon in all cases to explain the

injuries received by the accused persons. It is for

the defence to put questions to the prosecution

witnesses regarding the injuries of the accused

persons. When that is not done, there is no occasion
46

for the prosecution witnesses to explain any injury on

the person of an accused.

28.3) It has been observed in (1988)2 S.C.C.

95= 1988 S.C.C. (Cri) 279= A.I.R. 1988 S.C. 863 (Hare

Krishna Singh v. State of Bihar), that the obligation

of the prosecution to explain the injuries sustained

by the accused in the same occurrence may not arise in

each and every case. In other words, it is not an

invariable rule that the prosecution has to explain

the injuries sustained by the accused in the same

occurrence. If the witnesses examined on behalf of the

prosecution are believed by the Court in proof of

guilt of the accused beyond reasonable doubt, question

of obligation of the prosecution to explain injuries

sustained by the accused will not arise. When the

prosecution comes with a definite case that the

offence has been committed by the accused and proves

its case beyond any reasonable doubt, it becomes

hardly necessary for the prosecution to again explain

how and under what circumstances injuries have been

inflicted on the person of the injured.

28.4) The observations of the Supreme Court in

its judgment reported in (2005) S.C.C.(Vol.1) (Cri)

178= 2004 Cr.L.J. 4881 (Anil Kumar v. State of U.P.),

are relevant in the present case. Paragraph 12 is

reproduced hereinbelow:

47

… … … … … …

… … … … … …

“The presumption that FIR was ante-

timed was on an erroneous reading of
the evidence of P.W.3. The trial
court completely lost sight of the
fact that P.W.3 was an illiterate
rustic lady and minor variance in her
statement should not be given primacy
when the evidence itself was recorded
long time after and it should not
have been made the basis for coming
to a conclusion that the FIR was
ante-timed. It is trite law that when
oral evidence is credible and cogent,
that medical evidence is to the
contrary, is inconsequential. Only
when the medical evidence totally
improbabilises the oral evidence, can
adverse inference be drawn. This is
not a case of that nature. ”

29. It thus appears to us that law is well

settled that in case of conflict between the evidence

of the eye-witnesses and the medical evidence, the

latter can in appropriate cases give way to the former

provided the eye-witnesses are consistent and trust-

worthy. No sanctity is attached to the medical report

and it is just another piece of evidence capable of

errors and liable to common human failings. The present

case is really covered by the aforesaid judgments of

the Supreme Court in, particularly State of Bihar v.

Ram Padarath Singh (supra). The inconsistency between

the prosecution witnesses and the medical evidence in

the present case is not such that they cannot stand

together. All the eye-witnesses had seen the occurrence

while standing on the Tilha a little distance away from
48

the bus. They had consistently deposed that Arun Mahto

had fired the first shot(s) as a result of which Vijay

Yadav fell down. P.W.6 has stated in paragraph 37 of

his deposition as follows:

“37. lcls igys v#.k us xksyh ekjh ftlls og fxj x;k…”

This was followed by the five shots from

the fire-arms of the other five accused persons

standing in the rear of the bus. It is obvious that

the shots fired by these five appellants had passed

over Vijay Yadav who had already fallen on the ground

and the shots had pierced the wind-screen and had

gone out of the bus.

P.W.2 has stated in his deposition that

the wind-screen had broken down, as a result of which

pieces of glasses of the wind-screen had fallen

inside and outside the bus. Furthermore, as has been

observed by the Supreme Court in Ram Lagan Singh V.

State of Bihar (Supra), the prosecution is not called

upon in all cases to explain the injuries received by

the accused persons. It is for the defence to put

questions to the prosecution witnesses regarding the

injuries of the accused persons. When that is not

done, there is no occasion for the prosecution

witnesses to explain any injury on the person of an

accused. As has been stated by the Supreme Court in

the State of Bihar V. Ram Padarath Singh (supra),
49

that on the basis of such an inconsistency or

discrepancy it was not proper for the court to raise

a doubt regarding the witnesses having seen the

actual assault.

30. It thus appears to me that the evidence

of the eye-witnesses is consistent, creditworthy, and

without any contradictions. The apparent

inconsistency in the medical evidence is of minor

nature, is such that it does not affect the core of

the prosecution case, and is not such that the two

cannot stand together. The defence did not at all

cross-examine the prosecution witnesses to explain

the absence of all the alleged injuries on Vijay. In

fact, presence of two shots instead seven is clearly

explained by the evidence of eye-witnesses that the

shots of the five accused from the rear of the bus

had their exit through the wind-screen which was

found broken and the glass pieces were found

scattered inside as well as outside the bus. The

bullets must have landed at some distance away from

the bus, and it may not have occurred to anybody to

locate and collect the spent bullets. The murder of

Vijay was thus the result of the concerted action of

the six appellants.

31. Learned counsel for the appellant has

submitted that the murder of Sudhir Mahto in 1983 led
50

to the formation of two groups, namely, Kurmis versus

yadavs and became inimical to each other. In his

submission, in cases of group rivalries, there is a

tendency to falsely implicate innocent persons. He

has placed reliance on the judgments reported in

A.I.R. 1991 S.C. 4 (Budhwa v. State of M.P.) and

A.I.R. 2002 S.C. 1949 (Bijay Singh v. State of Bihar).

The contention is stated only to be rejected. There

is no evidence on record to support this submission.

On the contrary, P.W.2 has stated in his deposition

that the murder of Sudhir Mahto had not led to any

perpetual group rivalry and enmity. Paragraph 17 of

his deposition is reproduced hereinbelow:

“17.tc fot; ( bl okn ds ezrd ugha ) dk eqdnek py
jgk Fkk rks eqdnes dh dkjjokbZ ns[kus eSa U;k;ky; esa vkrk
Fkk@ ,slh ckr ugha gS fd ml eqdnes ds dze
z esa ,d tkfrokn dk
ekgkSy gks x;k Fkk ftlesa dqjeh ,d rjQ rFkk Xokyk nwljh vksj gks
x;s Fks@”

                  Furthermore,           culpability           of          the

appellants        has       been      clearly        established            by

substantive       evidence.        The      reported    judgments          are

inapplicable to the present case.

32. Some argument was advanced also on the

question of motive. It appears that Sudhir Mahto was

killed at Nakatpura and people of the Mahto community

entertained doubts that Vijay Yadav was instrumental

in the murder of Sudhir Mahto. The motive is thus
51

established. In any case, law is well settled that

motive need not necessarily be proved to establish

the culpability of the accused. It often happens that

the accused alone knows what moved him to a

particular course of action. The evidence of the

prosecution witnesses in the present case establishes

the motive on the part of the accused persons to kill

Vijay Yadav. In any case, the murder of Vijay Yadav

has been fully established on the basis of evidence

on record de horse motive.

33. Learned counsel for the appellants has

also contended that Indra Deo Yadav had been

interrogated by the police who had mentioned the

names of Dinesh and Devendra as culprits but he did

not name the six appellants. It appears to us in view

of the materials on record that the police had raided

the houses of Dinesh and Devendra who were absconding

and did not pursue it any further. It appears to us

that this does not adversely affect the prosecution

case because the I.O. was able to solve the mystery

and were able to trace the accused persons with

materials to support the charge-sheet. The police did

not, therefore, feel the necessity of pursuing Indra

Deo, Dinesh and Devendra.

34. The six persons who came out of the

clinic of Dr. Ram Nandan had surely stood at the
52

driver‟s gate, behind Vijay Yadav, and had not

committed any overt act. Paragraph 30 of the

deposition of P.W.6 is reproduced hereinbelow:

“30.Mk0 jke uUnu ds nok[kkuk ls tks N% vkneh
vk;s os xksyh vkfn ugh pyk;s”

Even if it is conceded that the six persons

who had emerged from the clinic of Dr. Ram Nandan and

all or a few of them were armed, the police could

have filed charge-sheet against them under section

302 read with section 149 of the IPC. The police,

however, in exercise of its powers of investigation

and formation of opinion did not submit charge-sheet

against them which, if challenged at that stage,

could have been examined by the court. It remained

unchallenged and, therefore, submission of the

charge-sheet excluding them became final. Law is well

settled that if a person has been wrongly let off,

then that does not become a ground for acquittal of

the charge-sheeted persons. The contention is

rejected.

35. Learned counsel for the appellants has

further submitted that the bus had stopped in a busy

area of Muhammadpur where a large number of local

persons had assembled, none of whom has been examined.

It is common experience that people by and large keep

away from criminal cases to avoid the harassment of
53

police station and courts and also to avoid the wrath

of the accused persons. The deceased was obviously of

a different village and, therefore, they may not have

been much aggrieved, or concerned about him. Law is

well settled that non-examination of one or the other

witnesses is not of much consequence. The credibility

of the prosecution witnesses is of vital importance.

Supreme Court has observed in State of Bihar Vs. Ram

Padarath Singh (supra), that veracity of eye-

witnesses cannot be doubted on the ground that no

independent witness from the nearby place was

examined. Paragraph 10 of the judgment is reproduced

hereinbelow:

“10. The High Court also rejected the
evidence of the eye-witnesses on the
ground that no independent witnesses
from the nearby place namely Koria
Haibatpur, were examined by the
prosecution. According to the High
Court, it created a doubt regarding the
eye-witnesses being genuine and their
evidence being truthful. The High Court
failed to appreciate that the incident
had happened near the embankment at a
little distance from Koria Haibatpur
Chowk. Nothing was brought out in the
evidence of any of the prosecution
witnesses, including the investigating
officer, to indicate that any other
person was present near the place of
the incident or that he had seen the
incident. In absence of such material
on record, the High Court was not
justified in assuming and then
proceeding on the basis that
independent witnesses must have been
available and yet they were not
examined by the prosecution. The
54

prosecution had examined two persons
Navin Rai and Biso Kunwar who were
passing by the Koria Haibatpur Chowk.
There is nothing on record to show that
they were in any manner connected with
Subhash and his brothers or inimical to
the accused. If independent persons
were not willing to tell the police
that they had seen the incident, the
prosecution cannot be blamed for not
examining independent persons as eye-
witnesses and veracity of the evidence
of the witnesses examined as eye-
witnesses cannot be doubted on that
ground. The High Court was, therefore,
not justified in disbelieving the
evidence of the eye-witnesses on this
ground. ”

(Emphasis added)

36. Learned counsel for the appellants has

further submitted that the evidence of P.W.6 (Budhram),

the informant, to the effect that Hira Kotwal lodged

a report with Asthawa Police Station which has been

withheld by the prosecution because it was contrary to

the present prosecution case. It is difficult to

accept the submission because there is no evidence on

record to show that he had lodged a first information

report in writing. The deposition really creates the

impression that he had orally informed Asthawa Police

Station of the occurrence.

37 Learned counsel for the appellants next

submitted that none of the prosecution witnesses, who

are all co-villagers, made any attempt to protect and

save Vijay. The persons present there, including those
55

of Nakatpura, must have felt over-whelmed by the brute

force at the command of such a large number of persons

„nks dksl„ away from their village. All of them were

completely unarmed and must have felt helpless. Any

interference or attempt to help Vijay would have meant

inviting death. P.W. 6 has stated in his deposition

as follows:

25. “…eSu
a s Mj ls fot; dks NwM+kus dk iz;Ru
ugha fd;k…”

“27. eqgEeniqj esa esjh tku&igpiu ds yksx gS@
eSu
a s cl ls mrjdj eqgEeniqj ds dqN vkneh dks dgk fd fot;
dks cpkus dk mik; fd;k tk; ij os cksys fd gels D;k dgrs
gks@ eqgEeniqj es Hkh ;kno yksx gS@
a …fot; cl ls >kad
jgk Fkk@ mlus geyksxksa dks enn ds fy;s iqdkjk@ eSu
a s dgk fd
eSa D;k d#a D;k mik; gS@ esjk dksbZ mik; mUgsa cpkus dk ugha
pyk@”

31. “ogka mifLFkr ;k=h yksx ,oa nqdkunkj ?kVuk
dks pqipki ns[krs jgs@ dksbZ Hkh vkneh ;k dksbZ nqdkunkj
eqnkygksa dks jksdFkke djus ogka ugh vk;k@”

It appears to us on a perusal of the

entire materials on record including the extracted

portion of the evidence of P.W.6 that the people felt

over-whelmed by the brute force at the command of the

accused persons who were afraid of losing their own

lives, felt helpless, and did not intercede on behalf

of the deceased.

38. Learned counsel for the appellant

Krishna Murari has adopted the arguments advanced by

learned counsel for the appellant Arun Mahto. He has,
56

however, submitted that neither the Fardbeyan, nor

P.W.6 in his deposition, mention the name of Krishna

Murari. It appears to us that the correct position is

that the Fardbeyan as well as P.W.6 state that there

was a sixth person whose name he was unable to recall

whom he will be able to recognise on seeing him, and

not that there was no sixth person. In view of the

materials on record, Krishna Murari was charge-

sheeted. P.Ws.2, 3, 5 and 8 have stated the name of

Krishna Murari as the sixth accused. The contention

is, therefore, rejected.

39. Learned counsel for the remaining

appellants have adopted the arguments advanced by

learned counsel for the appellant Arun Mahto. They

have advanced some arguments in addition which have

really been covered by the contentions advanced on

behalf of Arun Mahto and, therefore, do not need

separate consideration.

40. In the result, the appeals are dismissed

and the impugned conviction and sentences are hereby

upheld. Arun Mahto is convicted under section 302 of

the IPC, and sentenced to undergo rigorous

imprisonment for life. The remaining accused persons

are convicted under section 302 read with section 149

of the IPC. I am mindful of the position that the

learned trial court has convicted the remaining
57

appellants under section 302 read with section 34 of

the IPC. Law is well settled that in appropriate

cases, the conviction under section 302 and 34 of the

IPC can be converted into one under section 302 read

with section 149 of the IPC provided no prejudice has

occurred to them. We see none in this case. In view

of the presence of five persons, which is an

essential ingredient of section 149 IPC, the

remaining appellants are convicted under section 302

read with Section 149 of the IPC, and are sentenced

to undergo rigorous imprisonment for life. Their

bails bonds are cancelled and are directed to

surrender before the learned trial court forthwith to

serve out the remainder of their sentences.




                                                    (Sudhir Kumar Katriar,J.)

S.M.M.Alam, J.     I agree.



                                                    (Syed Md. Mahfooz Alam, J.)



   Patna High Court, Patna
   Dated the 16th day of September, 2008
   S.K.Pathak/ (A.F.R.)
 58