High Court Patna High Court

Laldeo Bhuian vs State Of Bihar on 27 January, 2010

Patna High Court
Laldeo Bhuian vs State Of Bihar on 27 January, 2010
Author: Dharnidhar Jha
                                                                                1




                  CRIMINAL APPEAL No.72 OF 2003
                             - - - -
             Against   the   judgment   of    conviction  dated
       10.12.2002 and order of sentence dated 12.12.2002
       passed by 8th Additional Sessions Judge, Gaya, in
       Sessions Trial No.8 of 2000/139 of 2000 arising out of
       Roshanganj P.S.Case No. 15 of 1999, G.R. No. 176 of
       1999.
                                - - - -
       LALDEO BHUIAN   ...          ...        Appellant
                             Versus
       STATE OF BIHAR   ...          ...        Respondent

For the appellant: Shri Anil Kumar Singh, Amicus Curiae
For the State : Shri Ashwini Kumar Sinha, Addl. P.P.

P R E S E N T
THE HON’BLE Shri JUSTICE DHARNIDHAR JHA
THE HON’BLE Shri JUSTICE RAKESH KUMAR

– – – –

Dharnidhar Jha &
Rakeksh Kumar, JJ.- The solitary appellant Laldeo Bhuian

stands convicted under Section 302 of the Indian Penal

Code for committing the murder of Sahendra Bhuian alias

Satyendra Bhuian on 28.3.1999 at village Parsachua

within Roshanaganj Police Station in the District of

Gaya. The appellant was tried by the learned Additional

Sessions Judge, 8th Court, Gaya in Sessions Trial No.8

of 2000/139 of 2000 arising out of Roshanganj Police

Station Case No.15 of 1999( G.R. No.176 of 1999) and by

the judgment of conviction dated 10.12.2002 the above

order of conviction was recorded by the learned Judge.

The sentence of rigorous imprisonment for life was

inflicted by the learned trial Judge on 12.12.2002

after hearing the appellant on sentence. The appellant

questions the propriety of the findings through the

present appeal.

2

2. The prosecution case is contained in Ext.1, the

F.I.R. of the case, lodged by Mahendra Bhuian( P.W. 9),

the full brother of the deceased. It was stated by the

informant in Ext.1 that he had just left his house with

Rahar( Arhar) for Roshan Bazar so as to bartering it to

meet his daily expenses and he had traveled a few

steps away from his house when he heard a hulla that

his brother had been hacked to death by a tangi by

being assaulted on the back of his neck by the

appellant. He also heard that the appellant was running

away from the scene of occurrence.

3. P.W. 9, the informant, also rushed to the scene of

occurrence which was just by the side of the house of

one Laldeo Bhuian( P.W. 2) and found that his villagers

Amresh Bhuian( p.w.7) and Krisna Bhuian( not examined)

were running after the appellant and had caught him

also. The informant went near his brother and found

that he had been attacked on his neck as also on his

right temple by a tangi. The informant stated that

while his brother was being carried to the hospital by

P.W. 8 Chandradeo Bhuian, Amresh Bhuian, P.W.7 and

Rameshwar Bhuian( not examined), he started to the

Police Station for lodging a report, but his brother

died on way to the hospital.

4. The informant alleged that the reason for

commission of the murder of his brother was that the

appellant was accusing the deceased of carrying on an
3

illicit relationship with the wife of the appellant

which allegation was unfounded.

5. The informant alleged that the occurrence took

place just under the Goldmohar tree which was situated

by the side of the house of Laldeo Bhuian( P.W. 2)

where some boys were engaged in some play and, further,

that the appellant Laldeo Bhuian was brought to the

police Station with the help of Chaukidar and Dafadar

after being arrested by the villagers and was handed

over to it.

6. The accused was taken into custody by the

Officer-in-charge of the Police Station who recorded

the F.I.R., Ext.1, and it appears that the Officer-in-

charge S.I. Subedar Prasad himself took up the

investigation.

7. P.W. 5, S.I.Subedar Perasad after recording the

statement of the informant and drawing up the F.I.R.,

came to the place of occurrence on 29.3.1999, i.e., on

the next day of the occurrence, and, firstly, inspected

the place of occurrence which was situated 7-8 feet

north of the house of P.W. 2 Laldeo Bhuian. It was a

place under the Goldmohar tree. A pathway was running

east to west and up to the forest in the west and the

same was going to the village in the east. The

Investigating Officer found many houses standing around

the place of occurrence as per his evidence and the

boys were playing at the same place under the tree.
4

P.W.5 found blood stained earth and seized it in

presence of P.W. 2 Laldeo Bhuian and Munarik Bhuian(

not examined) by preparing a seizure memo and obtaining

the signatures of the two witnesses. The seizure memo

has been marked Ext.2. The Investigating Officer has

stated that he also recovered a blood stained tangi

from the house of the father-in-law of the appellant in

presence of the above named two witnesses and prepared

a seizure memo in that behalf also. The seizure memo

prepared in respect of the seizure of the tangi has

been marked Ext. 2/1. P.W.5 sent the dead body for

post-mortem examination to Magadh Medical College

Hospital, Gaya, and after winding up the investigation,

sent up the appellant for trial who had already been

remanded in the case.

8. The defence of the appellant was that he was

innocent and had falsely been implicated and that he

was not arrested while fleeing away from the place of

occurrence, rather, he was illegally caught while he

was standing on or around the place of occurrence. He

denied his complicity in the offence.

9. The prosecution examined ten witnesses in

support of the charge framed against the appellant

under section 302 of the Penal Code. P.W.1 Sudama

Bhuian, P.W. 3 Ram Swaroop Bhuian and P.W.4 Raj Kumar

Bhuian, though not being named in the F.I.R. along with

P.W. 6 Ram Pravesh Bhuian, have claimed themselves to
5

be the eye witnesses and appear giving evidence that

way. P.W. 2 Laldeo Bhjuian, P.W.7 Amresh Bhuian and

P.W. 8 Chandradeo Bhuian are named in the F.I.R. and

except P.W. 8, P.Ws. 2 and 7 have given eye witness

account of the occurrence by claiming their presence at

the scene of the occurrence. P.W. 9, Mahendra Bhuian,

has not claimed being an eye witness. P.W.10 Dr. Arvind

Prasad, was the Head of the Department of the Forensic

Science Medicine in Magadh Medical College Hospital,

Gaya and has given evidence on the retirement of Dr.

M.K.Sinha who had held post-mortem examination and

prepared report Ext.3 and who was not being heard of

since after his retirement. On consideration of the

evidence of the eye witnesses, the learned trial Judge

came to the conclusion that the accused had committed

an offence and after recording a finding of guilt

against him inflicted the sentence upon him as pointed

out at the very out set of the present judgment.

10. As may appear from the records of the

present appeal, the appellant had filed the appeal from

jail and, as such, the Court appointed Shri Anil Kumar

Singh Amicus Curiae, as appears from the order dated

25.2.2003. We have heard Shri Singh, finally in the

present appeal who has been very critical of the

findings recorded by the learned trial Judge and has

set up some acerbic attack upon the findings recorded

by the learned trial Judge. It was contended that the
6

place of occurrence has not been established which is

further indicated by the fact that the blood stained

earth or the so-called blood stained tangi, on the

recovery of which there is varying evidence, were not

sent for chemical analysis by the Investigating

Officer. It was contended that as regards the witnesses

being present at the place of occurrence from before or

at the time of occurrence, the evidence of the

witnesses is again contrary to each other. There was no

question put on the finding of the blood stained earth

or tangi to the accused in his statement under Section

313 of the Cr. P.C. and again there was contradiction,

as such, in the evidence of the witnesses in the F.I.R.

It was also contended that Ext.1, the F.I.R., was hit

by the mischief of Section 162 of the Cr. P.C. on the

very evidence of P.W.5 and on this score alone, the

appellant deserves to be acquitted.

11. Learned Additional Public Prosecutor has

given a very brief reply to the above contentions of

the learned Amicus Curiae which has been supported by

a huge number of decisions, which we could be

discussing in the relevant part of the judgment, by

submitting that after all why the accused would be

implicated in this case has not been stated nor it has

been suggested to any of the witnesses and the

witnesses consistently were telling the court that it
7

was this appellant who had given the two blows upon the

deceased so as to killing him.

12. We first want to examine the contention on the

admissibility of the F.I.R. There could be a long line

of decisions of the Supreme Court which is telling us

that if the F.I.R. is given or drawn up after the

investigation had started then it could be merely a

statement which could be used only for the purpose of

contradicting or corroborating the maker of the

document in the light of the provision of Section 162

of the Cr. P.C.. Shri Singh was attempting before us to

bring the F.I.R., Ext.1, within the mischief of the

provision of Section 162 Cr. P.C. and thereby getting

it declared as an inadmissible document. The premise

upon which Shri Singh was framing his argument was that

P.W.5 has admitted in his evidence that before

receiving or recording Ext.1, the F.I.R., he had

received some information-the source of which has not

been disclosed to him- that some Bhuian people of

place-of-occurrence village had quarreled between

themselves and that a man had also been injured by

being assaulted with tangi. It was contended by Shri

Singh by citing before us a Division Bench decision of

this Court reported in 2005(1) P.L.J.R. 446 Deo Pujan

Thakur Vs. State of Bihar that the F.I.R. had already

been received by P.W.5 and, as such, the subsequent

report in the form of Ext.1 was inadmissible on account
8

of it being a mere statement under Section 161 Cr. P.C.

We have considered the decision of this Court in Deo

Pujan thakur( Supra) and we find that the same premise

upon which the Court went to hold the F.I.R. or the

fardbyan hit by the mischief of Section 162 Cr. P.C.

was that in Deo Pujan Thakur(supra) the Investigating

Officer had written the case diary in quite some good

length, indicating that the investigation had proceeded

and had been completed to some length on certain

important aspects of the case. We respectfully agree

with the view expressed by the Division Bench in the

above noted case, but we respectfully disagree with

learned Amicus Curiae to apply that law to the facts of

the present case. The reason which appears to us is

that the ingredients of the F.I.R. or the definition of

the document which may be culled out from the reading

of Section 154 Cr. P.C. does not qualify the station

diary entry recorded by P.W.5 to the class of the

document which is recognized as F.I.R. by the provision

of Section 154 Cr.P.C. A written report on an oral

statement given to the Officer-in-charge of the Police

Station by a person(informant) disclosing the

commission of some cognizable offence by any one known

or unknown could be qualified to be a document which

could be fully covered by the provision of Section 154

Cr. P.C. Mere rumours which could be lacking in some

important details may not qualify any statement even if
9

it were a written statement to the class of the

document as defined by Section 154 Cr. P.C. We have

given our anxious consideration to the evidence of P.W.

5 as also to the criticism set up by the learned Amicus

Curiae on the admissibility of Ext.1. We find there is

some details in the evidence of P.W.5 that there had

been some quarrel and that some one had also received

some injury by tangi which may give rise to an

inference that a cognizable offence had been committed.

Still, the most important detail as to from whom the

Officer-in-charge received the information and who had

indulged into the acts complained of and that too

against whom are clearly absent from the station diary

entry which was recorded by P.W.5 on picking up the

rumour from some unknown person. This, to us, appears

not qualifying the omnibus rumour picked up by P.W.5 to

be a statement which could qualify as F.I.R. within the

four walls of the provision of Section 154 Cr. P.C.

Furthermore, in the case of Deo Pujan Thaiur( supra)

the investigation had already started and had

proceeded to some length as appears recorded by the

Hon’ble Judge rendering the judgment. Here, in the

present case, no investigation had started. Even after

having received the omnibus nature of information or

rumour the Officer-in-charge of the Police Station had

not moved out of his Police station. One may argue

that the accused had been arrested by the villagers, as
10

appears recorded in Ext.1 and as appears coming to us

from the evidence of almost all the witnesses examined

by the learned trial Judge. But, the arrest of an

accused could be the part of investigation only when it

is during the course of investigation and the arrest is

affected by the Investigating Officer or on his

direction by some other police personnel. Here, in the

present case, the arrest of the accused could be

qualified as one under Section 43 of the Cr.P.C. which

empowers even an ordinary citizen of India or any other

person to arrest an accused who has either committed

cognizable- non-bailable- offence in his presence or

who is known to have committed such an offence. We do

not want to deliberate much on that issue as that issue

shall be merely academic in the present context. We

simply want to record that on account of no

investigation having taken place in the present case

the record, Ext.1, to us, appears admissible for

reasons we have just seen.

13. The motive has been established and this is

the reason that learned Amicus Curiae was not attacking

that part of the prosecution case or the evidence. The

witnesses say that the attack was made either in their

presence or just when they were around and further that

they found the appellant running away from the scene of

occurrence. The informant is not the eye witness. He

appears honestly stating the court as to how he came to
11

know about the murderous assault on his brother. Other

witnesses have stated that they had either seen the

appellant giving two blows-one on the back of his neck

and the other on his right temple- and further that

they, thereafter, saw the appellant running away with

tangi which he threw either at the scene of the

occurrence or just around it. The contention was that

the tangi was recovered from the house of the father-

in-law of the appellant. If we go through the evidence

of the Investigating Officer we could find that the

house of the father-in-law of this appellant was not

distantly located, all houses of the Bhuian-folk were

located around the Goldmohar tree in the vicinity of a

distance of 6-7 feet from the tree itself. It is

further indicated by the evidence of P.W. 5 when he was

describing the place of occurrence that a pathway was

also running from the village south east of the place

of occurrence to the forest situated west of it. Thus,

the place appears to us a very compact place. The

witnesses say that the appellant threw away the blood

stain tangi. No one says that it was thrown into the

house of the appellant’s father-in-law. None of the

witnesses except P.W. 10 stated that he picked up the

tangi. If the house of the father-in-law of the

appellant was just round the corner and at a distance

of 6-7 feet at that busy place where some children were

playing which was watched by some elders, could not it
12

be a possibility that it landed somewhere in the house

of the father-in-law of the appellant and, accordingly,

it was seized.

14. Even if the tangi had not been seized, we are

of the opinion that its non-seizure would not have made

much of difference. It is a case of direct evidence.

The witnesses appear to us reliable and, as such, their

reason for presence at the place of occurrence

acceptable and after having considered their evidence

we do not have any doubt that the wounds were inflicted

by the appellant. The same reason we assign for the

non-examination of the Doctor who held post-mortem

examination also because his evidence would not have

been of much importance inasmuch as the evidence of the

witnesses was clearly establishing the fact that it was

the appellant who gave two repeated blows to the

deceased which ultimately caused his death. After all,

what is the importance of a medical opinion; it simply

corroborates the manner of occurrence. The death could

be proved by direct evidence. In the case of direct

evidence the medical opinion does not appear of much

importance except where the defence could be showing to

the court that the very manner of occurrence was not

possible as the injuries which were found by the

Doctor were diametrically dissimilar to the ultimate

result which could have occurred on account of the

alleged assault. If the allegation is, say for the sake
13

of argument, that the deceased was fired at and killed

and if the medical evidence found no firearm injury and

rather reported an injury which was caused by a hard

and blunt substance, then the benefit of that

contradictory opinion could accrue to the accused.

Here, in the present case, all the witnesses say that

it was the appellant who had given two tangi blows,

first, on the back of his neck and the second, on his

right temple. The document which has been proved by

P.W. 10, Ext. 3, fully supports the manner of

occurrence also because two incised wounds are recorded

in the document which were 4½” X1″X ½” bone deep and 2″

X ½” X cranial cavity deep. The opinion of the Doctor

was that the two injuries were caused by heavy sharp

cutting weapon. This document could be admissible

inasmuch as in his evidence P.W. 10 has given

sufficient evidence to admit the document under the

provision of Section 32(2) of the Evidence Act which

permits such admission of a document if the witness is

dead or cannot be found or whose attendance could not

be procured without an amount of delay or expenses

which under the circumstance the case appeared to the

court unreasonable and if the entry or memorandum was

made by him in discharge of his professional duty. The

doctor was discharging his professional duty and the

entry or memorandum of his findings was being recorded

in the officially prescribed book of post-mortem
14

examination report under the Bihar Police Manual. P.W.

10 has stated that Dr. M.K.Sinha, after retirement was

not heard of. He stated that he does not know whether

he is alive or not. There is no material before us to

show that he may be alive or living at a particular

place. In That view, the document appears to us

admissible.

15. It was contended in the above context that the

tangi may not be a heavy sharp cutting weapon. We

reject the argument inasmuch as a tangi is very much a

sharp cutting weapon and if at all the defence was

making such a submission it ought to have made it by

virtue of cross examining P.W. 10 because he could have

been competent to render the opinion in that aspect

also.

16. The seizure of blood stained earth and tangi

has been testified by P.W.2 Laldeo Bhuian and the

Investigating Officer, P.W.5. The non-examination of

other witness Munarik Bhuian, to us, appears of no

consequence because one of the witnesses has testified

that the blood stained earth was seized and that the

blood stained tangi was also seized in his presence as

is claimed by P.W.5, the Investigating Officer of the

case. There is no doubt about the competence of P.W. 2

Laldeo Bhuian. In the case of Mathura Yadav alias

Mathura Mahto and Ors. Vs. State of Bihar reported in

2002 S.C.C.(Cri.)1352 and relied by the learned Amicus
15

Curiae there were many circumstances for rejecting the

evidence on seizure of blood stained mud and weapon

because there could have been many other persons of

independent character to be associated with the seizure

and that there was a dispute also that the weapon was

recovered from the possession of the accused. Here, in

the present case, there is no challenge to the

competence of P.W. 2 being an independent person. We

also find after having gone through the whole plethora

of evidence that it was not even suggested to any of

the witnesses as to how he came to falsely depose

against the appellant. The houses which were situated

around the place of occurrence were either of the

witnesses or of the informant or deceased’s father-in-

law. There was no ill-will between the residents of

that minuscule hamlet. There is no record brought

before us even through oral evidence. In that view, the

seizure of the blood stained earth and tangi appears to

us an acceptable part of evidence.

17. As regards its non-examination by chemical

analyst, we are of the opinion after having accepted

the evidence of the witnesses directly on the fact of

seizure, it is fault on the part of the Investigating

Officer and could not render the judgment illegal. The

Investigating Officer might have committed an error on

account of any personal failing or any reason but for
16

that we could not throw out the prosecution case which

otherwise appears to us fully established.

18. Learned Amicus Curiae was placing before us

other decision on the above point which is reported in

2003 S.C.C.(Cri.) 481 State of U.P. Vs. Arun Kumar

Gupta. For the same reason we respectfully want to hold

that the decision was also not to be applied to the

special facts of the present case.

19. Learned Amicus Curiae was submitting that it is

doubtful that the accused had been arrested by the

villagers and was produced before the police by them.

For the above purpose, learned counsel was referring to

the evidence of P.W. 5 in paragraph 1 at page 23 of the

Paper Book in which he has stated that the appellant

was produced before him after being arrested by Dafadar

Jagdishs Paswan and Chaukidar Barho Paswan. It was

contended that the claim of the informant and other

witnesses that the appellant was captured by the

villagers on chase appears completely a false

statement. We do not see any reason to accept the

contention of learned counsel inasmuch as the very

basic prosecution document Ext.1 records the production

of the accused before the Officer-in-charge of the

Police Station. We have already dealt with in

sufficient details the evidence that the appellant was

arrested on chase by the villagers. The witnesses have

stated that he was captured on chase by Laldeo Bhuian,
17

Krishsna Bhuian and some of the villagers firstly and

thereafter was produced before the Officer-in-charge of

the Police Station. The informant has stated in his

evidence that the captured accused was handed over to

the Chaudkidar and was brought by them in custody to

the police Station. We have already indicated that the

arrest by the villagers, thats, the general public, was

justified under Section 43 of the Cr.P.C. after being

apprehended on chase and we have satisfactory evidence

to say that he was produced before the Officer-in-

charge as required by that very provision of Section 43

of the Cr.P.C. This is the reason that a record was

made in Ext.-1 that it was the appellant who had

committed an offence under Section 302 of the Penal

Code and had been formally arrested. The evidence

indicates that it were the villagers who had brought

the appellant to the Police Station. They had simply

been accompanied the Chaukidar and Dafadar to the

Police Station where the appellant was handed over to

the Officer-in-charge of the Police Station. We find

the evidence acceptable on that score also.

20. On discussion of the evidence on record and

considering the findings recorded by the learned trial

Judge, in that light, we find that the learned Judge

did not commit any error in recording the guilt of the

appellant for committing an offence of murder of

Sahendra Bhuian alias Satyendra Bhuian and, as such,
18

he was rightly convicted for committing that offence.

The sentence was the minimum which could be prescribed

under law.

21. The appeal appears, as such, of no merits

and the same is dismissed.

( Dharnidhar Jha, J.)

( Rakesh Kumar J.)

Patna High Court
The 27th January, 2010
Kanth/A.F.R.