High Court Patna High Court

Mahendra Mistry vs State Of Bihar on 21 April, 2011

Patna High Court
Mahendra Mistry vs State Of Bihar on 21 April, 2011
Author: Smt. Anjana Prakash
                        Criminal Appeal (SJ) No. 110 OF 1995
                      In the matter of an appeal under Section 374(2) of
                     the Code of Criminal Procedure.
                                         ************

Mahendra Mistry, S/o Nirshu Mistri, R/o Village-
Mahinath Nagar, P.S.-Beldera, District-Monghyr.

……(Appellant)
Versus
THE STATE OF BIHAR——-(Respondent)
*************
For the Appellant : Mr. B.K. Singh, Adv.
For the State : Mr. Parmeshwar Mehta, APP.

**************
PRESENT

THE HON’BLE JUSTICE SMT. ANJANA PRAKASH

Anjana Prakash, J. 1. The appellant has been convicted for the

offences under Section 395 IPC and sentenced to RI for

ten years by the 2nd Additional Sessions Judge, Saharsa

in S.Tr. No. 111/81/77/88 by a judgment dated

14.06.1995.

2. The case of the prosecution is that a bus

was looted between Saharsa and Budhama by six

accused persons in which the appellant was identified

by one witness subsequently in the Test Identification

Parade.

3. The prosecution in all examined eight

witnesses out of whom P.W. 1 is the informant but did

not support the prosecution case in its entirety. P.W. 2

is the cleaner of the bus and he was declared hostile

whereas P.W. 4 and P. W. 5 have also been declared

hostile. P.W. 6 is the passenger of the bus who had

identified the appellant in the Test Identification Parade
2

whereas P.W. 3 is the Judicial Magistrate who has

conducted the Test Identification Parade. P.W. 8 is

formal witness.

4. From the evidence of P.W. 3, it is evident

that even though the occurrence has taken place on

07.03.1978 the Test Identification Parade was held on

15.04.1978 i.e. more than a month later. Admittedly the

appellant was identified by only one witness and it is

difficult to sustain the conviction of the appellant on the

sole evidence of P.W. 6 when the Test Identification

Parade was admittedly held more than a month later.

5. Under the circumstances, the appellant is

given benefit of doubt and acquitted of the charges. In

the result, the appeal is allowed and the judgment dated

14.06.1995 passed by the 2nd Additional Sessions

Judge, Saharsa in S.Tr. No. 111/81/77/88 is set aside.

The appellant is discharged of the liability of his bail

bond.

(Anjana Prakash, J.)

Patna High Court,
Patna,
Dated, the 21st April, 2011.

NAFR/Vikash/-