High Court Patna High Court

Manoj Kumar Singh vs State Of Bihar on 4 March, 2009

Patna High Court
Manoj Kumar Singh vs State Of Bihar on 4 March, 2009
Author: C.M.Prasad
               DEATH REFERENCE CASE No.4 OF 2007

(Reference made under Section 374 of the Code of Criminal Procedure vide
Letter No.16 of 2007 dated 13.06.2007 for confirmation of death sentence
   awarded to the convicts under judgment and order dated 6/7.06.2007,
 passed by 1st Additional Sessions Judge, Aurangabad in Sessions Trial No.
  302 of 2006/ 76 of 2006, arising out of Barun P.S.Case No. 165 of 2005)
                           THE STATE OF BIHAR
                                    Versus
                          1. MANOJ KUMAR SINGH
             2. Yogendra Singh :------------Condemned Prisoners.
                                    -with-
                     CR. APPEAL No.836 of 2007 (D.B.)
     (Against the judgment and order dated 6/7.06.2007, passed by 1st
 Additional Sessions Judge, Aurangabad in Sessions Trial No. 302 of 2006/
         76 of 2006, arising out of Barun P.S.Case No. 165 of 2005)

                           YOGENDRA SINGH,
                         Son of Dawarika Singh,
                        Resident of Jharna Kala,
                            P.S.- Bishrampur,
          Distt.- Palamu (Jharkhand) ---------------------(Appellant)
                                  Versus
        THE STATE OF BIHAR---------------------------------(Respondent)
                                  -with-
                   CR. APPEAL No.887 of 2007 (D.B.)

   (Against the judgment and order dated 6/7.06.2007, passed by 1st
Additional Sessions Judge, Aurangabad in Sessions Trial No. 302 of 2006/
       76 of 2006, arising out of Barun P.S.Case No. 165 of 2005)
                             RAGHUBIR SINGH,
                       Son of Late Nageshwar Singh,
                        Resident of Village- Badem,
                         Police Station- Nabinagar,
             District- Aurangabad------------------------(Appellant)
                                   Versus
          THE STATE OF BIHAR--------------------------(Respondent)
                                   -with-
                    CR. APPEAL No.960 of 2007 (D.B.)
   (Against the judgment and order dated 6/7.06.2007, passed by 1st
Additional Sessions Judge, Aurangabad in Sessions Trial No. 302 of 2006/
       76 of 2006, arising out of Barun P.S.Case No. 165 of 2005)

                          MANOJ KUMAR SINGH,
                         Son of Muneshwar Singh,
                       Resident of Village- Karamdih,
                            Post Office- Pandu,
                        Police Station- Vishrampur,
            District- Palamu (Jharkhand) --------------(Appellant)
                                   Versus
                 THE STATE OF BIHAR---------Opp. Party.
                                         2




                                     -with-
                    CR. APPEAL No.1006 of 2007 (D.B.)
     (Against the judgment and order dated 6/7.06.2007, passed by 1st
 Additional Sessions Judge, Aurangabad in Sessions Trial No. 302 of 2006/
         76 of 2006, arising out of Barun P.S.Case No. 165 of 2005)
                             RAJU KUMAR GUPTA,
                         Son of Late Shivnath Prasad,
                          Resident of Village- Pandu,
                          Police Station- Vishrampur,
               District- Palamu (Jharkhand) ----------(Appellant)
                                     Versus
             THE STATE OF BIHAR---------------------(Respondent)
                                     -with-
                 DEATH REFERENCE CASE No. 12 of 2008
(Reference made under Section 374 of the Code of Criminal Procedure vide
  Letter No. 230 of 2008 dated 30th June, 2008, for confirmation of death
      sentence awarded to the convicts vide judgment and order dated
  25/28.06.2008, passed by Additional Sessions Judge, Fast Track Court
  No.IV, Aurangabad in Sessions Trial Nos. 319 of 2007/ 126 of 2007, (2).
        351 of 2007 /186 of 2007 and (3). 99 of 2007/ 194 of 2007)

                         THE STATE OF BIHAR
                                  Versus
                        1. KAMESHWAR SINGH,
                          2. UPENDRA SINGH,
          3. ANUJ SINGH -----------------Condemned Prisoners.
                                  -with-
                  CR. APPEAL No.782 of 2008 (D.B.)
                           1. UPENDRA SINGH,
                      Son of Late Chandradeo Singh,
                      Resident of Village- Karam Dih,
                              P.S.- Bisrampur,
                                Post- Pandu,
                       District- Palamu (Jharkhand)
                               2. Anuj Singh,
                        Son of Late Parikha Singh,
                     Resident of Village- Dala Khurd,
                              P.S.- Bisrampur,
                               Post- Tisibar,
                       District- Palamu (Jharkhand)
                           3. Kameshwar Singh,
                       Son of Late Indradeo Singh,
                       Resident of Village- Belhara,
                              P.S.- Bisrampur,
                                Post- Ratnar,
            District- Palamu (Jharkhand)------------(Appellants)
                                  Versus
   THE STATE OF BIHAR----------------------------------------------(Respondent)
                              ===========

3

For the Appellants : 1. Mr. Surendra Singh,
Senior Advocate.

2. Mr. Rana Pratap Singh,
Senior Advocate.

3. Mr. Rajendra Prasad Singh,
Senior Advocate.

4. Mr. Kamal Nayan Choubey,
Senior Advocate.

5. Mrs. Asha Verma, Advocate.

6. Mr. Rajiv Kumar Singh, Advocate.

7. Mr. Nawal Kishor Singh, Advocate.

8. Mr. Rajani Kant Pandey, Advocate.

9. Mr. Akhileshwar Prasad Singh, Advocate.

10.Mr. Sumant Singh, Advocate.

11.Mr. Aaruni Singh, Advocate.

For the State : Mr. Lala Kailash Bihari,
Additional Public Prosecutor.

For the Informant :1. Mr. R.S.Roy, Senior Advocate.

2. Mr. Pramod Kumar, Advocate.

PRESENT
THE HON’BLE MR. JUSTICE C.M.PRASAD
&
THE HON’BLE MR. JUSTICE V.N. SINHA

=============

V.N. Sinha, J. Death Reference Case No. 4 of 2007 and Cr.

Appeal Nos. 836, 887, 960 and 1006 of 2007 arise out of

Judgment and Order dated 6/7.06.2007, passed by 1st

Additional Sessions Judge, Aurangabad in Sessions Trial

No. 302 of 2006/ 76 of 2006, whereunder each of the two

appellants Manoj Kumar Singh and Yogendra Singh has

been convicted for the offence under Sections 364 A, 302,

201 and 120B of the Penal Code and sentenced under

Section 364A and 302 of the Penal Code to death with
4

direction to be hanged by neck till they are dead. No

separate sentence, however, has been awarded under

Section 120 B and 201 of the Penal Code. Appellants Raju

Kumar Gupta and Raghubir Singh have been convicted

under Sections 364A/34, 302/34, 201/34 and 120B/34

of the Penal Code and each has been awarded

imprisonment for life under Sections 364A/34, 302/34 of

the Penal Code and seven year’s rigorous imprisonment

under Sections 201/34 and 120B/34 of the Penal Code

respectively with direction that the sentences shall run

concurrently. Death Reference Case No. 12 of 2008 and

Cr. Appeal No. 782 of 2008 arise out of Judgment and

Order dated 25/28.06.2008, passed by Additional

Sessions Judge, Fast Track Court No.IV, Aurangabad in

Sessions Trial Nos. (1). 319 of 2007/ 126 of 2007, (2). 351

of 2007 /186 of 2007 and (3). 99 of 2007/ 194 of 2007,

whereunder appellant Kameshwar Singh, Upendra Singh

and Anuj Singh has been convicted under Sections

364A/34, 302/34, 201/34 and 120B/34 of the Penal

Code and each sentenced under Section 364A and 302

read with Section 201/34 and 120B/34 to death with

direction to be hanged by neck till he is dead. As the

aforesaid two judgments dated 6/7.06.2007 and

25/28.06.2008 have been rendered in connection with

Barun P.S.Case No. 165 of 2005, G.R.No. 2330 of 2005
5

and the witnesses examined in the two trials are common,

the references and the appeals have been heard together

and are being disposed of by this common judgment.

2. Prosecution case, as set out in the First

Information Report of the aforesaid Barun P.S.Case No.

165 of 2005, Exhibit-5 is that, Uday Kumar Singh, the

informant on 30.12.2005 at about 10.30 A.M. had gone to

Barun Hydel to attend his duty where he received a call on

his mobile from his home that his elder son Tej Pratap,

aged about six years had gone to the neighbouring shop to

purchase snack and has not returned for over an hour.

The informant came back home and enquired in the

household and searched his son in the neighbourhood

and the nearby grocery shop. When the son could not be

traced, Barun Police Station was also informed that his

elder son has gone missing. Having informed Barun

Police Station the informant also asked his men to search

his son and also informed his relatives telephonically

that his son has gone missing. When informant’s son

could not be traced until late in the evening, the informant

apprehended that his son has been kidnapped by

unknown miscreants and he lodged written report,

Exhibit-3 dated 30.12.2005 at 22 hours giving description

of victim’s appearance and attire. On the basis of written

report, First Information Report, Exhibit-5 alleging offence
6

under Section 364 of the Penal Code was drawn against

unknown accused. Sri Yogendra Paswan, Officer-in-

Charge, Barun Police Station himself took up the

investigation of the case and examined under Section 161

Cr.P.C. on 30.12.2005 itself the parents and other family

member of the victim including the grocery shop owner

Rekha Devi where Tej Pratap had gone to purchase snack

and they all supported the fact that Tej Pratap had gone to

the nearby grocery shop of Rekha Devi, known as

Shubham Kirana Store, for purchasing snack (Takatak) on

30.12.2005 at about 10.30 A.M. and having purchased

the snack while coming back he became traceless and

could not be found. The Superintendent of Police

Aurangabad, having learnt of the kidnapping of Tej

Pratap, formed two special Task Force for recovery of the

victim boy under his order bearing Memo No. 2767 dated

31.12.2005 with specific direction to Sub-Inspector of

Police Sunil Kumar Singh to obtain print out of the

concerned telephone numbers. Six days after the

occurrence on 05.01.2006 a telephonic information was

received by cousin of the informant Chandan Kumar on

his telephone no. 244103 that Tej Pratap is with the caller

and the caller is calling from Banaras. Another call was

received on 09.01.2006 in which ransom amount of Rs. 60

lacs was demanded for releasing the victim boy.
7

Information about the calls received was given to the

Investigating Officer who made arrangement for installing

Caller I.D. Another call was received on telephone no.

244103 of Chandan Kumar on 12.01.2006 at 10.25 A.M.

from Mobile No. 9431615667 in which the caller asked the

receiver of the call to call the father of the victim. Later,

two more calls were received on the same telephone no.

244103 on 12.01.2006 at 10.48 and 11.37 A.M. from

Mobile No. 9431135489 in which instructions were given

to the father of the victim to arrange the ransom amount

for securing the release of the victim boy. Further ransom

calls were received on 14.01.2006 at 12 P.M., 14.42 P.M.

and 16.55 P.M. from Mobile No. 9430055575 on Mobile

No. 9431223950. Thereafter, another ransom call was

received on 15.01.2006 from Telephone No. 95184252696

and again on 20.01.2006 at 11.35 A.M. and 5.19 P.M.

from Telephone Nos. 06184-252840 and 06184-

252499. The Investigating Officer in order to identify the

ransom callers obtained the print out of the telephone

numbers through Sub-Inspector Sunil Kumar Singh

under guidance of superior police officer. On the basis of

the print outs subscriber of Mobile No. 9431615667 and

9431135489 were identified as Radhe Shyam Gupta and

Arvind Kumar Singh, both of Pandu Bazar, Jharkhand.

Having identified the subscribers, the Investigating Officer
8

examined both Radhe Shyam Gupta and Arvind Kumar

Singh for fixing the identity of the callers who had made

the ransom call on 12.01.2006 at 10.25 A.M., 10.48 A.M.

and 11.37 A.M. on telephone no. 244103. Arvind Kumar

Singh stated before the Investigating Officer that he has

exchanged his SIM Card with Raju Kumar Gupta of Pandu

Bazar who is using the same for operating the telephone

booth with number 9431135489 and the telephone booth

is managed by his nephew Mukesh Kumar Gupta. He

further stated that Raju Kumar Gupta and his nephew

Mukesh Kumar Gupta may be in a position to identify the

caller who made call on telephone no. 244103 from the

booth on 12.01.2006 at 10.48 and 11.37 A.M. The

Investigating Officer having identified the telephone booth

requested A.S.I. Ram Baleshwar Ram, Officer-in-Charge of

Kutumba Police Station and Dinesh Jha, A.S.I.

Vishrampur Police Station to seize the SIM Card and

router machine of the two telephone booths having

number. 9431615667 and 9431135489, which was seized

on 24.01.2006 at 14.30 P.M. and 15.30 P.M. in presence

of two seizure-list witnesses, namely, Munna Kumar Singh

and Sanjay Kumar Gupta, as is evident from the seizure-

list dated 24.01.2006, Exhibits 6 and 6/1. The

Investigating Officer thereafter interrogated both Radhe

Shyam Gupta and Raju Kumar Gupta. Radhe Shyam
9

Gupta stated that he is not in a position to identify the

caller who made call from his booth on 12.01.2006 at

10.25 A.M. on telephone no. 244103. Raju Kumar Gupta,

however, confirmed the fact that he has exchanged his

SIM Card with Arvind Kumar Singh and his telephone

booth with number 9431135489 is being managed by his

nephew Mukesh Kumar Gupta who may be in a position

to fix the identity of those who made call from the booth

on telephone no. 244103 on 12.01.2006 at 10.48 and

11.37 A.M. On the basis of the statement of Raju Kumar

Gupta, Mukesh Kumar Gupta was also examined by the

Investigating Officer on 29.01.2006 who stated that on

12.01.2006 Upendra Singh, Manoj Singh and Yogendra

Singh along with few others came to his booth looking for

his uncle Raju Kumar Gupta and along with him went

inside the residential house wherefrom they made the two

calls on telephone no. 244103 at 10.48 and 11.37 A.M.

While they were making calls from inside the house, they

had snapped the telephone connection of the booth. On

the basis of the statement of Mukesh Kumar Gupta, Raju

Kumar Gupta, Upendra Singh and Manoj Singh were

arrested on 30.01.2006 and Upendra Singh interrogated

who recorded his confessional statement on 31.01.2006 at

14 hours at Barun Police Station. From the confessional

statement of Upendra Singh it appears that Yogendra
10

Singh and Kameshwar Singh had come to his house 20-21

days earlier along with two unknown persons and in

presence of Manoj Singh had conveyed that they have

kidnapped the son of a big man of Barun, Aurangabad,

the boy is in custody of their men and if they (Upendra

Singh and Manoj Kumar Singh) helped them in making

the ransom call, they may earn 3-4 lacs. Next morning

also Yogendra Singh and Kameshwar Singh came to him

along with the two unknown persons, whereafter Upendra

Singh, Manoj Singh, Yogendra Singh, Kameshwar Singh

and the two unknown persons went to the booth of Raju

Kumar Gupta and met his nephew Mukesh Kumar Gupta

and asked him to call his uncle Raju Kumar Gupta and

along with Raju Kumar Gupta went inside the house and

made the ransom calls demanding Rs. 60 lacs but the

father of the victim did not agree to pay more than 10 lac

rupees as also insisted that he should be allowed to talk to

his son. After about half an hour another call was made

giving out the description of the victim together with his

dress but his father insisted that he must first speak to

the victim. Upendra Singh further clarified in his

confessional statement that before making the two calls

from the booth of Raju Kumar Gupta one call was made

from the booth of Radhe Shyam Gupta asking the

recipient of the call to make available the father of the
11

victim within five minutes to receive another call. It

further appears from the confessional statement that after

the seizure of the telephone booth of Arvind Kumar Singh

and Raju Kumar Gupta on 24.01.2006 Upendra Singh

became apprehensive of his arrest and in order to avoid

the same met Yogendra Singh along with Manoj Singh and

instructed him to kill the victim boy and dispose of his

dead body. Two days earlier Yogendra Singh informed

Upendra Singh that with the help of local liner the victim

boy has been killed, his dead body confined in a gunny

bag has been thrown in a dry well near a temple located in

a field situate on the western side of the road in Village

Barain. Having recorded the confessional statement of

Upendra Singh the Investigating Officer proceeded to

locate the dry well near a temple on the western side of

the road in village Barain and recovered the dead body

from the dry well of Ram Eqbal Singh on 31.01.2006 at

18.30 hours in presence of Chandan Kumar, cousin of

informant and Jag Narayan Choudhary, as is evident from

the Inquest Report, Exhibit-8 and Seizure-List- Exhibit-

8/1. Having recovered the dead body of the victim boy the

Investigating Officer sent the same for post mortem

examination which was conducted by a Medical Board and

the report of the Medical Board is dated 31.01.2006,

Exhibit-3, wherefrom it appears that the boy was
12

strangulated to death as there was finger-tip pressure

mark on left side of his wind pipe in front of neck leading

to cardiac respiratory failure on account of asphyxia.

Having obtained the post mortem report, the Investigating

Officer requested the Chief Judicial Magistrate,

Aurangabad to add Section 364 A/302/34 and 120B of

the Penal Code in the First Information Report, which

request of the Investigating Officer was allowed by the

learned Chief Judicial Magistrate, Aurangabad under

order dated 02.02.2006. In order to confirm the 161

Cr.P.C. statement of M/S Arvind Kumar Singh and

Mukesh Kumar Gupta the Investigating Officer also

produced them for their examination under Section 164

Cr.P.C. before the learned Magistrate, who recorded their

statement, Exhibits- 9 and 9/1 on 02.02.2006 in which

both the witnesses confirmed their statement made under

Section 161 Cr.P.C. that Arvind Kumar Singh had

exchanged his SIM Card with Raju Kumar Gupta on the

basis of which Raju Kumar Gupta established his

telephone booth with Telephone No. 9431135489 which

was managed by his nephew Mukesh Kumar Gupta. In his

statement under Section 164 Cr.P.C. Mukesh Kumar

Gupta also confirmed his statement recorded under

Section 161 Cr.P.C. that on 12.01.2006 when he was at

the booth, Upendra Singh, Kameshwar Singh, Manoj
13

Singh and Yogendra Singh had come and had asked for

his uncle Raju Kumar Gupta and with him Upendra Singh

and Yogendra Singh went inside his residence and after

snapping the connection with the booth made call for

about one hour from inside the house. In consideration of

the materials collected during investigation as also the

statement of Arvind Kumar Singh and Mukesh Kumar

Gupta under Section 164 Cr.P.C. the Investigating Officer

submitted charge-sheet against Upendra Singh, Manoj

Singh, Raju Kumar Gupta and Raghubir Singh vide

charge-sheet no. 32 of 2006 dated 15.04.2006. Yogendra

Singh who was in jail custody in connection with some

other case was taken on police remand in the instant case

on 03.07.2006, whereafter he recorded his confessional

statement in presence of the Investigating Officer on

05.07.2006 at Town Police Station, Aurangabad in which

he gave a graphic description of the manner in which the

victim boy was kidnapped by Upendra Singh and others

and when he asked for his share in the ransom amount

then Upendra Singh told him that money has not been

paid and the victim is to be killed. Charge-sheet was

submitted against Yogendra Singh vide charge-sheet

no.53 of 2006 dated 17.07.2006, against Anuj Singh vide

charge-sheet no. 104 of 2006 dated 16.11.2006 and

against Kameshwar Singh, vide charge-sheet no. 76 of
14

2007 dated 13.05.2007. After submission of charge-

sheets, cognizance of the offence under Sections 364A,

302, 201 and 120B read with Section 34 of the Penal Code

was taken and the case was committed to the court of

Sessions and Sessions Trial No. 302 of 2006/ 76 of 2006

proceeded in regard to appellant Manoj Kumar Singh,

Raju Kumar Gupta, Raghubir Singh and Yogendra Singh

after charges were framed against them under orders

dated 18.9.2006 and 9.10.2006. The trial of Kameshwar

Singh, Upendra Singh, Anuj Singh was split up vide

Sessions Trial No. (1). 319 of 2007/126 of 2007, (2). 351

of 2007/ 186 of 2007 and (3). 99 of 2007/ 194 of 2007

and charges framed under orders dated 10.7.2007 and

26.7.2007 and after amalgamation of the trials the trial

proceeded.

3. During trial, prosecution examined as many

as 13 witnesses. P.W.-1, Rekha Devi is the owner of the

grocery shop- Shubham Kirana Store, where the victim

had gone to purchase snack (Takatak) and while returning

home he was kidnapped. The witness has confirmed the

fact that the victim boy had come to her shop alone on

30.12.2005 in between 10-10.30 A.M. and after

purchasing snack (Takatak) returned back. Near about

the time when the boy had come to her shop, she had also

seen Raghubir Singh, the guard of P.N.B., Barun Branch
15

near the bank gate. The witness further claimed that on

the date of occurrence the guard was not on cash duty.

She further stated that she learnt about the kidnapping

on the same day around 11 A.M. She further claimed to

have seen Kameshwar Singh Upendra Singh and one

another (who was not present in dock) with the Bank

guard on the date of occurrence in between 9-9.30 A.M.

but no such claim about identifying the other accused

persons with Bank guard was ever made by the witness

before the Investigating Officer, as is evident from

paragraph 11 of her deposition in Sessions Trial No. 319

of 2007/ 126 of 2007.

4. P.W.-2 is Sushil Kumar Singh, cousin of the

informant and uncle of the victim. He also confirmed the

fact that victim was kidnapped on 30.12.2005 and further

went on to state that after five days of the occurrence

information about the kidnapping was first received on

telephone no. 244103 of Chandan Kumar in which the

caller claimed that he is calling from Banaras and the

victim boy is with him. Police was informed about such

call, whereafter Caller I.D. was installed at the behest of

the police. 3-4 days thereafter another call was received

demanding Rs. 60 lacs as ransom amount with further

instruction to arrange money in a bag and to board the

evening train coming from Palamu and drop the bag
16

containing money on the left side of Bhim Chulha Railway

Station. The witness further states that when the

informant did not agree to drop the money bag at Bhim

Chulha Railway Station then threat of dire consequence

was extended. According to this witness the ransom caller

was identified on the basis of the print out of the

concerned telephone numbers which led to the arrest of

Upendra Singh and others. Upendra Singh made a

confessional statement on the basis of which dead body

was recovered from a dry well in village- Barain. The

witness further claimed in paragraph 28 that on

30.12.2005 he had seen Upendra Singh, Kameshwar

Singh and others talking to the Bank Guard Raghubir

Singh in between 09-9.30 A.M., but no such statement

appears to have been made before the Investigating

Officer, as is evident from paragraphs 119 of the

Investigating Officer, P.W.-10 at page 172 of the brief and

paragraph 130 at page 175 and 176 of the brief.

5. P.W.-3 in Sessions Trial No. 302 of 2006/ 76

of 2006 is Narayan Singh who has been examined in the

subsequent trial as P.W.-4. He is the father of the

informant and grand father of the victim boy. The witness

has deposed that his grand son Tej Pratap was kidnapped

on 30.12.2005. Ransom calls were received. Caller I.D.

was installed, whereafter accused-persons were identified
17

and arrested and dead body was recovered from a dry well

in village- Barain. Witness further stated that there is

enmity with the Bank Guard who is resident of the same

village where the dead body was recovered. Witness

further states that his son M.L.A. Bhim Kumar Singh was

Punch in a dispute between Bank Guard Raghubir Singh

and the Sao’s (Gupta’s) of village Barain. In paragraph 7 of

the cross-examination the witness claimed that Raghubir

became inimical as M.L.A. Bhim Singh decided against

him in the Panchayati.

6. P.W.-4 Arjun Singh is the elder brother of the

informant who has been examined as P.W.5 in the

subsequent trial. He also confirmed that his nephew Tej

Pratap was kidnapped on 30.12.2005. He further stated

that the first ransom call was received on telephone no.

244103 of Chandan Kumar on 05.01.2006, whereafter

another ransom call was received on 09.01.2006 on the

same number and the ransom demand of Rs. 60 lacs was

made. Caller I.D. was installed thereafter. Further ransom

calls were received on the mobile of informant Uday

Kumar Singh from Telephone No.95184252696 with

instruction to arrange money. On 20.01.2006 ransom call

was received asking Uday Kumar Singh, father of the

victim to arrange the ransom amount in a black bag and

to board Varanshi-Ranchi Intercity Train and drop the bag
18

near Bhim Chulha Railway Station. The accused persons

were identified on the basis of the print out of the

concerned telephone numbers and arrested on

30.01.2006, whereafter on the basis of the confessional

statement the dead body was recovered from a dry well in

village Barain and Inquest-Report was prepared in

presence of Chandan Kumar and Jay Narayan

Choudhary. He further stated that Raghubir Singh

suspected that Bhim Kumar Singh was helping his

adversary Pramod Kumar Gupta in the land dispute.

7. P.W.-5 is Babita Sinha. She is the mother of

the victim and has been examined as P.W.-6 in the other

trial. She has confirmed that her son had gone to

purchase snack from Shubham Kirana Store around 10-

10.30 A.M. on 30.12.2005 but he never returned home

and when she discovered Teju has disappeared, she

informed her husband telephonically at his place of work

that Teju has gone missing. She further confirmed that

the ransom calls were received on 05,09-01-2006 and

information about those calls were given to the police,

whereafter Caller I.D. was installed. On the basis of the

print out of the concerned telephone numbers ransom

callers were identified and arrested whereafter dead body

was recovered. Raghubir Singh, the Guard of P.N.B.,

Barun Branch is on inimical terms with the elder brother
19

of her husband Bhim Kumar Singh, who had arbitrated a

dispute between the Bank Guard and others of Village

Barain.

8. P.W.-6 is Bhim Kumar Singh, the elder

brother of the informant who has been examined as P.W.-

3 in the subsequent trial. He confirmed the fact that he

had arbitrated a dispute between the Bank Guard

Raghubir Singh, Pramod, Jawahar and Manoj Gupta and

Raghubir Singh became inimical as he had given his

verdict in favour of Guptas whereafter Raghubir Singh

threatened the family of dire consequences. He further

stated that after the occurrence Raghubir was not

available in the Bank. The witness also stated that the

ransom call was received demanding ransom whereafter

Caller I.D. was installed and the accused persons were

identified through print out of the concerned telephone

numbers on the basis of which Upendra Singh, Manoj

Singh and the booth owner, from whose booth the ransom

call was made, were arrested and on the basis of the

statement of Upendra Singh dead body of Tej Pratap was

recovered. Witness claimed that in between 9-9.30 A.M. on

the date of occurrence he had seen the appellants talking

to the Bank Guard Raghubir Singh. He also claimed that

he had seen them two days prior to the date of occurrence

taking meal in Akash Ganga Hotel along with Bank Guard
20

Raghubir Singh. No such claim, however, was made by the

witness before the Investigating Officer as is evident from

Paragraph 115 of his evidence.

9. P.W. 7 in both the trial is Uday Kumar Singh,

the informant and father of the victim, who submitted

written report, Exhibit-1 on the basis of which formal

F.I.R., Exhibit-5 was drawn. He reiterated the contents of

the written report and further deposed that on 5.1.2006 a

call was received on telephone no. 244103 of Chandan

Kumar. The caller claimed that he was calling from

Banaras and victim is in his custody. Another call on the

same telephone number was received on 9.1.2006 by his

wife Babita Sinha. Caller I.D. was installed thereafter. He

further stated that on 12.1.2006 another call on the same

telephone number was received at 10.45 A.M. in which

instruction was given to arrange 60 lac rupees as ransom

amount. Witness, however, requested the caller to arrange

his telephonic talk with the victim boy. Yet another call on

the same number was received on the same day at 11.37

A.M. in which the caller gave description of the child as

also about his dress. According to this witness further

ransom calls were received on 14.1.2006 and 18.1.2006.

On 20.1.2006 at 11 A.M. ransom caller instructed the

witness to arrange ransom money in a black bag and at

5.15. P.M. further instructed him to board the train and
21

come to Bhim Chulha railway station and drop the bag on

the left side of the railway track. On the basis of the print

out of the concerned telephone numbers the ransom

callers were identified and 3-4 amongst them were

arrested. One of the arrestee Upendra Singh led to the

recovery of the dead body of his son from a dry well in

village Barain. Witness, however, candidly admitted in

paragraph- 15 that none was suspect on the date of

occurrence. Witness further confirmed in paragraph-19

that Caller I.D. was installed in the exchange at the

behest of the police authorities. Witness claimed that on

the date of occurrence when he was going to his place of

duty he had seen the appellants in front of the P.N.B.,

Barun Branch talking to the Bank Guard, as is evident

from his statement in Paragraphs 4,5, and 34.

10. P.W. 8, Chandan Kumar is the cousin of the

informant. He has also been examined in the subsequent

trial as P.W. 9 and at his telephone number 244103 first

call informing that Tej Pratap, the victim, is in possession

of the caller, was received. Other ransom calls on 9.1.2006

and 12.1.2006 were also received at his aforesaid

telephone number. He has further stated that on the basis

of the print out, the ransom callers were identified and

Upendra Singh and others were arrested and dead body

recovered from a dry well in village Barain at the behest of
22

Upendra Singh. Witness has further confirmed that he is a

witness on the Inquest Report of the deceased.

11. P.W. 9 is Mukesh Kumar Gupta who has

been examined in the subsequent trial as P.W.-11. He is

the nephew of accused Raju Kumar Gupta and is said to

be the manager of the telephone booth, which was

operated with telephone no. 9431135489 from where two

ransom calls were made on 12.1.2006 at 10.48 and 11.37

A.M. by Upendra Singh, Yogendra Singh and others after

they went inside the residential portion of the house of

Raju Kumar Gupta and made the two calls after snapping

the telephone connection of the booth. Such statement

was made by the witness when he was examined before

the Magistrate on 2.2.2006 but the witness resiled from

his statement in court and stated that the statement made

before the Magistrate under Section 164 Cr.P.C. was

under police pressure and duress.

12. P.W. 10, Doctor Shyam Narayan Sahu and

Dr. Devendra Kumar who has been examined as P.W. 8 in

the subsequent trial are the members of the Medical

Board and conducted autopsy on the person of the victim

boy and confirmed that he was done to death by applying

pressure on his wind pipe and the victim died due to

asphyxia leading to cardio-respiratory failure.

13. P.W. 11, Yogendra Paswan is the
23

Investigating Officer of the case. He has been examined in

the subsequent trial as P.W. 10. On the date of occurrence

he was the Officer-in-Charge of Barun Police Station but

was on leave. He resumed duty on the same date at 9.P.M.

and having perused the Station Diary learnt that Tej

Pratap, son of Uday Kumar Singh was missing. He visited

the house of the victim and received the written report and

took charge of the investigation. Same night he visited the

place of occurrence and recorded the statement of Rekha

Devi, the proprietress of the grocery shop, Shubham

Kirana Store, where the victim had gone to purchase

snack (Takatak). He also recorded the statement of the

father (informant), mother, grand-father and uncle(s) of

the victim boy. Having learnt about the telephone call

received on Telephone No. 244103 on 5.1.2006 and

9.1.2006, he informed the superior police officer about

such calls and made arrangement to trace the caller. On

12.1.2006 at 10.28 A.M. a call was received on telephone

number 244103 from Mobile No. 9431615667 in which

instruction was given to call Uday Kumar Singh. Later at

10.48 A.M. another call on the same number came from

Mobile No. 9431135489, which was received by the

informant in which 40 lac rupees was demanded as

ransom amount. Again at 11.36 A.M. another call from the

same Mobile No. 9431135489 came in which description
24

about the dress of the victim boy was given. On 14.1.2006

at 12 noon another call from Mobile No. 9430055575

came on the mobile of the informant, 9431223950. Again

on the same day from the same mobile number ransom

call came at 14.42 P.M. in which the ransom caller

demanded 30 lac rupees as ransom amount. Again from

the same mobile number a missed call came at 16.55 P.M.

On 18.1.2008 ransom call was received from Mobile No.

95184252696. On 20.1.2006 another ransom call came at

11.35 A.M. from telephone no. 06184252840. Again on

the same day at 16.19 hours ransom call came from

telephone no. 06184252499 with instruction to come with

the ransom money in a black bag at Bhim Chulha railway

station. From the print outs obtained, it transpired that

mobile telephone no. 9431615667 belongs to Radhe

Shyam Gupta, who operates the telephone booth from

Mehboob Studio, Pandu Bazar. From his booth ransom

call was received on telephone no. 244103 on 12.1.2006 at

10.28 A.M. Another call on the same number was received

on 12.1.2006 at 10.48 A.M. from Mobile No. 9431135489,

which is in the name of Arvind Kumar Singh. Arvind

Kumar Singh exchanged his SIM Card with Raju Kumar

Gupta. Investigating Officer further claimed that both the

booths were raided on 24.1.2006 and the SIM Cards of the

two booths along with router machine and register were
25

seized by Sub-Inspector Ram Baleshwar Ram vide seizure

list dated 24.1.2006, Exhibits -6 and 6/1. Witness further

confirmed that the aforesaid two booth owners, Radhe

Shyam Gupta and Raju Kumar Gupta were interrogated

and in their interrogation, Radhe Shyam Gupta stated

that he is not aware about the whereabouts of the person

who made the call from his booth on 12.1.2006 at 10.28

A.M. Raju Kumar Gupta, however, stated before the

Investigating Officer that the details of the caller can only

be provided by his nephew Mukesh Kumar Gupta, who

manages the booth. The witness further stated that

Mukesh Kumar Gupta when examined under Section 161

Cr. P.C. had confirmed that two calls were made from his

booth on 12.1.2006 at 10.48 and 11.37 A.M. by Upendra

Singh and others after they had gone inside the residential

portion of the house of his uncle Raju Kumar Gupta and

the callers, while making the call, had snapped the

telephone connection of the booth. On the basis of the

statement of Mukesh Kumar Gupta, Upendra Singh,

Manoj Singh, Raju Kumar Gupta were arrested on

30.1.2006. Upendra Singh was thereafter subjected to

further interrogation at 22.00 hours and he recorded his

confession on 31.1.2006 at 2.00 P.M. Having recorded his

confession Upendra Singh led the police team to village

Barain and the dead body of the victim recovered from the
26

dry well located in a field situate west of the road near a

temple as foul smell was emanating therefrom. Having

recovered the dead body, same was sent for post mortem,

which was conducted by a team of doctors. Post mortem

report confirmed that the victim was done to death by

applying pressure on his wind pipe. Mukesh Kumar Gupta

recorded his 164 Cr. P.C. statement reiterating his earlier

version recorded under Section 161 Cr. P.C. that two

ransom calls were made from his booth on 12.1.2006 on

telephone no. 244103 at 10.48 and 11.37 A.M. First

charge-sheet bearing no. 32/2006 dated 15.4.2006 was

submitted against Upendra Singh, Manoj Singh, Raju

Kumar Gupta and Raghubir Singh. Yogendra Singh was

arrested on 22.6.2006 whereafter he also recorded his

confessional statement at Aurangabad Police Station and

charge-sheet was submitted against him Vide charge-

sheet No. 53 of 2006 dated 17.07.2006. Charge sheet

against Anuj Singh was submitted on 16.11.2006 vide

charge-sheet no. 106/2006 and against Kameshwar Singh

charge-sheet was submitted on 13.5.2007 vide charge-

sheet no. 76/2007.

14. P.W. 12 in both the trials is Ratan Kumar,

the Judicial Magistrate, who recorded 164 Cr.P.C.

statement of Mukesh Kumar Gupta and Arvind Kumar

Singh.

27

15. P.W. 13 is Sunil Kumar Singh, member of

the Task Force, who was instructed to collect the print

out, Exhibit-7 from the B.S.N.L office and he obtained the

same and gave it to the Investigating Officer for use in the

trial.

16. Besides the prosecution evidence, defense

has also led evidence in Sessions Trial No. 302 of 2006/76

of 2006. D.W. 1, Suresh Ram is the Chowkidar of

Vishrampur Police Station. D.W. 2, Doctor Arun Kumar is

said to have treated the son of appellant Raju Kumar

Gupta and his prescription is marked as Exhibit-E. D.W.

3, Pappu Kumar is a shop-keeper who has issued cash

memo showing sale of Mobil oil. D.W. 4 Sanjay Kumar

Gupta is the brother of Raju Kumar Gupta, who

accompanied Raju Kumar Gupta when he had gone to

attend his son at Tata Memorial Hospital, Jamshedpur.

D.W. 5, Anand Kumar Singh is the Branch Manager of

Punjab National Bank, Barun Branch. D.W. 6, Yogendra

Singh is appellant in Cr. Appeal No. 836 of 2007 and has

come forward to state that he never recorded any

confessional statement and has further stated that he has

no connection with Upendra Singh, appellant No.1 of Cr.

Appeal No. 782 of 2008.

17. Having read the prosecution evidence,

counsel for the appellants submitted that the trial court
28

convicted the appellants relying on the confessional

statement of appellant Upendra Singh, 164 Cr.P.C.

statement of Arvind Kumar Singh, Mukesh Kumar Gupta

and the print out although there is no legal evidence to

connect the appellants with the ransom call received by

the prosecution party on 5.1.2006, 9.1.2006, 12.1.2006

and further calls received on subsequent dates as

according to the learned counsel, appellants are connected

with the ransom calls only with reference to the

confessional statement of Upendra Singh and Yogendra

Singh and 161/164 Cr.P.C. statement of Arvind Kumar

Singh and Mukesh Kumar Gupta. The two confessional

statements of appellant Upendra Singh and Yogendra

Singh were recorded by the Investigating Officer when they

were in police custody, as such, cannot be proved against

them as also against other accused in the light of the

provisions contained in Sections 24 to 26 of the Indian

Evidence Act and Section 162 of the Criminal Procedure

Code. Reliance in this connection is placed on the dictum

laid down by the Hon’ble Supreme Court in the case of

Rao Shiv Bahadur Singh and another Versus State of

Vindh-P, reported in AIR 1954 SC 322, paragraph-23.

Further reliance was place on the case of Hazari Lal

Versus The State (Delhi Admn.), reported in AIR 1980

Supreme Court 873, paragraph-7 and on the case of
29

Commissioner of Police, New Delhi Versus Narender

Singh, reported in (2006) 4 Supreme Court Cases 265 and

it was submitted that confessions made to the police

officer or in custody of the police to any person

whomsoever, unless made in the immediate presence of a

Magistrate shall be presumed to have been obtained under

the circumstances mentioned in Section 24 and

inadmissible except so far as provided by Section 27 of

the Evidence Act.

18. With reference to the judgment of the

Hon’ble Supreme Court in the case of Aghnoo Nagesia

Versus State of Bihar, reported in AIR 1966 Supreme

Court 119 it was submitted that even recovery of the dead

body at the instance of Upendra Singh is not admissible

under Section 27 of the Evidence Act as from his extra

judicial confession, Exhibit -7, it does not appear that

Upendra Singh had concealed the dead body of the victim

in the dry well at village Barain rather it only appears

that he had knowledge of the fact that the body of the

victim has been concealed in the well. Upendra Singh is

said to have derived his knowledge about the concealment

of the dead body in the well at village Barain from

Yogendra Singh and it is submitted with reference to the

evidence of the Investigating Officer that he was led to

village Barain by Upendra Singh but the dead body could
30

be recovered only on the basis of the foul smell emanating

therefrom, as such, according to the learned counsel such

recovery can not be said to be made at the instance of

appellant Upendra Singh. Reliance in this connection may

also be placed on the judgment of the Hon’ble Supreme

Court in the case of Prabhoo Versus State of Uttar

Pradesh, reported in AIR 1963 Supreme Court 1113,

paragraph-9.

19. Learned counsel further submitted that from

the evidence of Mukesh Kumar Gupta, P.W. 9 in the first

trial and P.W. 11 in the subsequent trial, it is evident that

his statement under Section 161 and 164 Cr.P.C was

recorded under threat and duress, which was

subsequently resiled in court. In the circumstances,

statements under Section 164 Cr.P.C. Exhibit-9/1 could

not be used against the appellants. Reliance in this

connection was placed on the judgment of the Privy

Council in the case of Brij Bhushan Singh Versus

Emperor, reported in AIR 1946 Privy Council 38 and with

reference to the said judgment it was submitted that the

statement under Section 164 Cr. P.C. cannot be used as a

substantive piece of evidence. The statement can only be

used to cross examine the person who recorded the

statement and the result may be to contradict the witness,

nothing beyond that. If the statement of Arvind Kumar
31

Singh and Mukesh Kumar Gupta under Section 164 Cr.

P.C. is ignored then there is nothing on record to connect

the appellants with the ransom call made from Mobile No.

9431135489 on 12.1.2006 at 10.48 and 11.37 A.M.

Further reliance in this connection was placed on the

judgment of Hon’ble Supreme Court in the case of State of

Delhi Versus Sri Ram Lohia, reported in AIR 1960

Supreme Court 490 and in the case of Ram Kishan Singh

Versus Harmit Kaur and another, reported in AIR 1972

Supreme Court 468.

20. It was further pointed out with reference to

the evidence of Shri Ratan Kumar, the Judicial Magistrate

who recorded the 164 Cr. P.C. statement of Arvind Kumar

Singh and Mukesh Kumar Gupta that the recording

Magistrate had not administered any oath to the two

before recording their statement under Section 164 Cr.

P.C. and in the circumstances, the statement cannot be

treated as evidence adduced in court. It was also

submitted that as the appellants had no opportunity to

cross-examine Arvind Kumar Singh and Mukesh Kumar

Gupta when they recorded their 164 Cr. P.C. statement,

their statement cannot be relied as evidence. Reliance in

this connection was placed on the case of Neminath

Appayya Hanamannanavar Vs. Jamboorao Satappa

Kocheri, reported in AIR 1966 Mysore 154.
32

21. With reference to the seizure list, Exhibits-6

and 6/1, whereunder two SIM Cards of two telephone

booths were seized, it was submitted that as neither the

seizing officers nor the seizure list witnesses have been

examined, the factum of seizure has not been proved. It is

submitted that mere exhibiting the document does not

prove its content. Reliance in this connection is placed on

the case of Sait Tarajee Khimchand and others Vs.

Yelamarti Satyam and others, reported in AIR 1971

Supreme Court 1865 and on the case of Narbada Devi

Gupta Versus Birendra Kumar Jaiswal and another,

reported in (2003) 8 Supreme Court Cases 745. It is

submitted that the contents of the documents have to be

proved by those who can vouchsafe for the truth of the

fact in issue.

22. It is submitted with reference to the print

outs that the Mobile No. 9431135489 is in the name of

Arvind Kumar Singh who is said to have exchanged the

SIM Card with Raju Kumar Gupta but Arvind Kumar

Singh having not examined to state that he exchanged his

SIM Card with Raju Kumar Gupta. The appellants cannot

be connected with the calls originating from Mobile No.

9431135489 on 12.1.2006 at 10.48 and 11.37 A.M.

23. It is further submitted with reference to the

evidence of Sunil Kumar Singh, P.W.-13 who obtained the
33

print out, Exhibit-7 that print out has not been proved in

the light of the provisions contained in Section 65B of the

Evidence Act as neither the officer who was the incharge

of the Exchange wherefrom the print outs have been taken

has been examined to prove its correctness nor there is

any certificate on the print out, as is required by law to

certify its correctness. Reliance in this connection has

been placed on the judgment of the Hon’ble Supreme

Court in the case of State (N.C.T. of Delhi) Versus Navjot

Sandhu, reported in 2005 Crl. L.J. 3950 (Supreme Court),

Paragraph-15.

24. It is further submitted on behalf of the

appellants that the evidence of P.Ws 1,2,3 and 7 that they

had seen the appellants in front of the Punjab National

Bank, Barun Branch on the date of occurrence near about

9-9.30 A.M. cannot be relied upon, as such, statement

was not made by them before the Investigating Officer vide

paragraphs 101, 102, 109, 110, 119 and 120. According

to the learned counsel such omission amounts to

contradiction, as such, vital information about the

presence of the accused at the place of occurrence near

about the time of occurrence has not been conveyed to the

Investigating Officer. Reliance in this connection is placed

on the judgment in the case of State of Maharashtra

Versus Bharat Chaganlal Raghani and others, reported in
34

2001(9) Supreme Court Cases 1, Paragraphs-50 and 51.

25. It is also submitted on behalf of the

appellants that the identification made in the court room

after passage of more than a year of the occurrence cannot

be relied upon to hold the appellants guilty.

26. It is also submitted with reference to the

judgment of Hon’ble Superme Court in the case of

Kashmira Singh Versus The State of Madhya Pradesh,

reported in AIR 1952 Supreme Court 159 that in

kidnapping/ murder case of a six year old boy which is

cruel and revolting, it is necessary to examine the

evidence with more than ordinary care, lest the shocking

nature of the crime induce and instinctive reaction against

a dispassionate judicial scrutiny of the facts and law.

27. Shri Lala Kailash Bihari, learned

Additional Public Prosecutor with reference to the answer

given by appellant Kameshwar Singh while replying to

question Nos. 4 and 5 put to him during his examination

under Section 313 of the Code of Criminal Procedure

submitted that he has admitted his guilt, as his answer to

the question that he and other appellants made the

ransom call on 12.1.2006 from the telephone booth, is in

affirmative and the charge being under Sections 364A/34,

302/34, 201/34 and 120B/34 of the Penal Code, the

affirmative answer given by appellant Kameshwar Singh
35

shall bind the other appellants also. In this connection he

relied upon the judgment of Hon’ble Supreme Court in the

case of State of U.P. Versus Lakhmi, reported in (1998) 4

Supreme Court Cases 336 and in the case of Rattan Singh

Versus State of H.P., reported in (1997) 4 Supreme Court

Cases 161.

28. Learned counsel further submitted with

reference to the evidence of P.W.-1 Rekha Devi, P.W.-2,

Susil Singh, P.W.-3 Bhim Singh, P.W.- 6, Babita Sinha

and P.W. -7, informant that those witnesses had seen the

Bank Guard Raghubir Singh talking to the four appellants

in front of the Branch gate on 30.12.2005 in between 9-

9.30 A.M. P.W.-3, Bhim Singh had even seen the Bank

Guard and the appellants two days prior to the date of

occurrence in Akash Ganga Hotel where they were taking

meal and he had gone to take refreshment. Such

statement is relied upon by the prosecution party to

establish conspiracy hatched by Raghubir Singh with

other appellants to feed fat his grudge against Bhim Singh

and his other family member as he had given verdict in

Panchayati against Raghubir Singh.

29. Sri Prasad, learned Additional Public

Prosecutor further submitted with reference to the 164

Cr.P.C. statement of Mukesh Kumar Gupta, P.W.-11,

(Exhibit-12), that the statement having been recorded by
36

the Magistrate as also signed by the witness himself and

admitted in evidence without objection should be relied

upon ignoring the resiled statement of P.W.-11 recorded in

court as the 164 Cr.P.C. statement of P.W.-11 is found

corroborated from the print out, Exhibit-7, which was

obtained by the Sub-Inspector Sunil Kumar Singh, P.W.-

13 from the B.S.N.L. Office.

30. Sri Prasad with reference to the evidence of

the Investigating Officer recorded in paragraph 13

submitted that the seizure-memo dated 24.01.2006,

Exhibits-6 and 6/1 was also admitted in evidence

without objection and contents thereof need not be proved

by examining the officer who made the seizure and the

witnesses in whose presence the seizure was effected.

Notwithstanding their non-examination the factum of

seizure be taken as proved as the seizure list- Exhibit- 6

and 6/1 was admitted in evidence without objection.

31. Sri Prasad, learned Additional Public

Prosecutor, with reference to the evidence of Sub-

Inspector Sunil Kumar Singh, P.W.-13 in the earlier trial

submitted that the print outs were obtained by Sunil

Kumar Singh, P.W.-13 in compliance of the instructions of

the Superintendent of Police, contained in order bearing

Letter No. 2767/Confidential dated 31.12.2005, Exhibit-X

in discharge of official duty, photo copy of print out was
37

marked exhibit as original was not available. He further

submitted with reference to the contents of paragraph-14

of the Examination-in-Chief of the Investigating Officer,

P.W.-10 in the subsequent trial that the print out in 19

pages was obtained by Sub-Inspector Ram Baleshwar

Ram and Sub-Inspector Sunil Kumar Singh from

Telecommunication Department, Gaya and Patna, original

whereof is presently available and marked Exhibit-7 and

with reference to the aforesaid deposition he submitted

that print outs may not have been certified, as is required

under Section 65-B of the Evidence Act but has been

obtained by the police officers in official discharge of duty,

as such, is admissible in evidence as secondary evidence

in the light of the provisions contained in Sub-Section (2)

of Section 63 of the Evidence Act. In this connection, he

relied on the observations of the Hon’ble Supreme Court in

the case of State (NCT of Delhi) Vs. Navjot Sandhu alias

Afsan Guru, reported in (2005) 2 Supreme Court Cases

(Cri) 1715 at page 1820, paragraphs 51 and 52.

32. Learned counsel for the informant with

reference to Section 10 of the Evidence Act submitted that

the confessional statement of Upendra Singh and

Yogendra Singh can be used even against the other

conspirators and in support of evidence of conspiracy he

relied on the statement of P.W.3, Bhim Singh who had
38

seen the appellants along with Raghubir Singh two days

prior to the occurrence in Akash Ganga Hotel and on the

date of occurrence P.Ws. 1,2,3,5,6 and 7 had seen

Raghubir Singh talking to the other appellants in front of

the Branch gate in between 9-9.30 A.M., just prior to the

occurrence. In this connection further reliance is placed

on the judgment of the Hon’ble Supreme Court in the case

of State of Maharashtra Versus Damu Gopinath Shinde

and others, reported in AIR 2000 Supreme Court 1691.

33. Learned counsel for the informant further

submitted that identification of the appellants by the

witnesses in court room, may be after one year of the

occurrence, should carry weight as prior thereto they had

no occasion and opportunity to identify them and in

support of such plea he relied on the judgment of the

Hon’ble Supreme Court in the case of Malkhan Singh and

others Versus State of M.P., reported in (2003) 5 Supreme

Court Cases 746.

34. Having considered the evidence of the

prosecution/ defence witnesses and the submissions

made in the Court, it appears that Tej Pratap, elder son of

the informant aged about six years, had gone to purchase

snack from Shubham Kirana Store on 30.12.2005 around

10-10.30 A.M. While returning home, he became

traceless. His mother, Babita Sinha searched for him, but
39

he could not be found, then she telephoned the informant

on his mobile who was attending duty at Barun Hydel.

The informant having received the telephonic message,

returned home and searched for Tej Pratap in the

neighbourhood as also in the grocery shop (Shubham

Kirana Store). When Tej Pratap could not be found,

informant telephonically informed Barun Police Station

and his relatives that his elder son Tej Pratap has gone

missing while returning from the grocery shop (Shubham

Kirana Store). He also asked his men to search for him.

Such information was recorded in the station diary. Sri

Yogendra Paswan, Officer-in-charge, Barun Police Station

was on leave on 30.12.2005. He joined duty during the

evening hours on the same day at about 9.00 P.M. and

having perused the station diary, learnt that son of the

informant had gone missing. He, accordingly, came to the

residence of the informant on 30.12.2005 late in the

evening by which time those who were deputed by the

informant to search/ trace Tej Pratap had also informed

the informant that Tej Pratap could not be traced, which

led the informant to believe that Tej Pratap has been

kidnapped and he, accordingly, submitted his written

report dated 30.12.2005, Exhibit-3 to Sri Yogendra

Paswan alleging kidnapping of his son by unknown

miscreants on the basis of which formal First Information
40

Report, Exhibit-5 was drawn. The Investigating Officer,

having received the written report, examined the parent,

uncle(s) and grandfather of Tej Pratap, including the

proprietress of Shubham Kirana Store, Rekha Devi where

Tej Pratap had gone to purchase snack (Takatak) on

30.12.2005 in between 10-10.30 A.M. and while returning

therefrom become traceless, further late in the same

evening, all the family members of Tej Pratap, including

proprietress of Shubham Kirana Store, Rekha Devi

confirmed the fact that Tej Pratap had gone to purchase

snack (Takatak) in between 10-10.30 A.M. from Shubham

Kirana Store and while returning home, he became

traceless.

35. The Superintendent of Police, Aurangabad,

having learnt of the kidnapping of Tej Pratap, formed two

special Task Force for recovery of the victim boy under his

order, bearing Memo No. 2767 dated 31.12.2005, Exhibit-

X. On 5.1.2006, six days after the disappearance of Tej

Pratap, a telephonic information was received by P.W.-8/9

Chandan Kumar, cousin of the informant on his telephone

No. 244103 informing him that the caller was calling from

Banaras and Tej Pratap was in his custody. Another call

on the same telephone number of Chandan Kumar was

received on 9.1.2006, which was received by P.W. 5/6

Babita Sinha, mother of Tej Pratap in which caller
41

demanded Rs. Sixty lacs as ransom money for releasing

the victim. Information about the calls received was given

to the Investigating Officer, P.W.- 11/10 who made

arrangement for installing Caller I.D. Another call was

received from mobile number 9431615667 on the same

telephone number of Chandan Kumar on 12.1.2006 at

10.25 A.M. and the caller asked the receiver of the call to

call the father of the victim, informant, P.W.-7. Two more

calls on the same day (12.1.2006) were received on the

same telephone number 244103 from mobile number

9431135489 at 10.48 and 11.37 A.M. in which

instructions were given to the father of the victim,

informant, P.W.-7 to arrange the ransom amount in order

to secure release of the victim boy. The Investigating

Officer, Sri Yogendra Paswan, P.W.-11/10 in order to

identify the ransom callers, obtained the print out of the

concerned telephone numbers 9431615667 and

9431135489 through the Sub-Inspector of Police, Sri

Sunil Kumar Singh, who was authorized to obtain the

same from BSNL office by the Superintendent of Police,

Aurangabad. From the print out, subscriber of mobile

numbers 9431615667 and 9431135489 were identified as

Radhe Shyam Gupta and Arvind Kumar Singh, both of

Pandu Bazar, Jharkhand. Having identified the

subscriber, the Investigating Officer examined both Radhe
42

Shyam Gupta and Arvind Kumar Singh for fixing the

identity of the caller, who had made ransom call on

telephone number 244103 on 12.1.2006 at 10.25 A.M.,

10.48 A.M. and 11.37 A.M. Arvind Kumar Singh stated

before the Investigating Officer that he has exchanged his

SIM Card with Appellant in Cr. Appeal No. 1006 of 2007,

Raju Kumar Gupta of Pandu Bazar, who is using the SIM

Card for operating telephone booth with mobile number

9431135489 and the booth is managed by his nephew

Mukesh Kumar Gupta, P.W.-9/11. Arvind Kumar Singh

further stated that Raju Kumar Gupta and Mukesh

Kumar Gupta may be in a position to identify the caller

who made call from the booth on 12.1.2006 at 10.48 and

11.37 A.M. The Investigating Officer, having identified the

two telephone booths, requested the Assistant Sub-

Inspector of Police, Sri Ram Baleshwar Ram, Officer-in-

Charge of Kutumba Police Station and Dinesh Jha, A.S.I.

of Vishrampur Police Station to seize the SIM Card and

router machine of the two telephone booths of Radhey

Shyam Gupta and Raju Kumar Gupta. The seizure of the

SIM Card, router machine and the register maintained in

the two booths was made on 24.1.2006 at 14.30, 15.30

hours respectively in presence of two seizure list

witnesses, namely, Munna Kumar Singh and Sanjay

Kumar Gupta. The two seizure lists have been admitted in
43

evidence as Exts. 6 and 6/1 without any objection, but the

factum of seizure of the SIM Card, router machine and the

register maintained in the two booths has not been proved

by either examining the seizure list witnesses or the police

officer who effected the seizure. Seizure list has been

admitted in evidence on the basis of the evidence of the

Investigating Officer, who identified the writing of Ram

Baleshwar Ram, one of the police officers, who effected the

seizure. The Investigating Officer, thereafter, interrogated

Radhe Shyam Gupta and Raju Kumar Gupta. Radhe

Shyam Gupta stated that he is not in a position to identify

the caller who made call from his booth on 12.01.2006 on

telephone number 244103 at 10.25 A.M. Raju Kumar

Gupta, however, confirmed the fact that he has exchanged

the SIM Card with Arvind Kumar Singh and his telephone

booth with number 9431135489 is being managed by his

nephew Mukesh Kumar Gupta, P.W.-9/11 who may be in

a position to fix the identity of those who made call from

the booth on 12.01.2006 on telephone number 244103 at

10.48 and 11.37 A.M. Having examined Raju Kumar

Gupta, the Investigating Officer examined Mukesh Kumar

Gupta on 29.1.2006 who stated that on 12.1.2006,

appellant(s) Upendra Singh in Cr. Appeal No. 782 of 2008,

Manoj Kumar Singh in Cr. Appeal No. 960 of 2007 and

Yogendra Singh in Cr. Appeal No. 836 of 2007 had come
44

to his booth looking for his uncle, Raju Kumar Gupta and

along with him went inside his residential house

wherefrom they made two calls on 12.01.2006 on

telephone number 244103 at 10.48 and 11.37 A.M. While

making the call, they had snapped the connection of the

telephone booth. On the basis of the statement of Mukesh

Kumar Gupta, Raju Kumar Gupta, Upendra Singh and

Manoj Kumar Singh were arrested on 30.1.2006 and

during interrogation, Upendra Singh recorded his

confessional statement on 31.1.2006 at 14.00 hours at

Barun Police Station.

36. In the confessional statement, Upendra Singh

accepted that he along with other appellants and two

unknown had gone to the booth of Radhe Shyam Gupta

and Raju Kumar Gupta on 12.1.2006 and on the same

day had made three ransom calls on telephone number

244103 at 10.25 A.M. from the booth of Radhey Shyam

Gupta and at 10.48 and 11.37 A.M. from inside the

residence of Raju Kumar Gupta. It also appears from the

confessional statement that after seizure of the telephone

booth of Arvind Kumar Singh and Raju Kumar Gupta on

24.1.2006, Upendra Singh became apprehensive of his

arrest and instructed Yogendra Singh to kill the victim boy

and dispose of the dead body. It further appears from the

confessional statement that two days prior to the
45

recording of the confessional statement, Upendra Singh

was informed by Yogendra Singh that with the help of

local liner the victim boy has been killed and his dead

body has been kept in a gunny bag and thrown in a dry

well near a temple located in a field situate on the western

side of the road in village Barain. Having recorded the

confessional statement of Appellant Upendra Singh, the

Investigating Officer, P.W.- 11/10 along with Upendra

Singh proceeded to Village Barain and located the dry

well in a field near the temple on the western side of the

road and recovered the dead body on 31.1.2006 at 18.30

hours in presence of P.W. 8/9, Chandan Kumar, cousin of

the informant and Jag Narayan Choudhary, as foul smell

was emanating therefrom. From the post-mortem report

as also from the evidence of Dr. Shyam Narayan Sahu,

P.W.-10 and Dr. Devendra Kumar, P.W.-8, who were the

members of the team of doctors who conducted autopsy

on the dead body of victim Tej Pratap, it is evident that he

was strangulated to death as there was finger-tip pressure

mark on left side of his wind pipe in front of neck leading

to cardiac respiratory failure on account of asphyxia.

Having recovered the dead body, the Investigating Officer

produced both M/S Arvind Kumar Singh and Mukesh

Kumar Gupta, P.W.-9/11 before Sri Ratan Kumar, P.W.-

12, the Judicial Magistrate for recording their statement
46

under Section 164 Cr. P.C., which was recorded on

2.2.2006 in which Arvind Kumar Singh confirmed the fact

that he had exchanged his SIM Card with Raju Kumar

Gupta on the basis of which Raju Kumar Gupta had

established telephone booth with number 9431135489,

which was managed by Mukesh Kumar Gupta. Mukesh

Kumar Gupta in his statement under Section 164 Cr.P.C.

also confirmed the fact that on 12.1.2006, appellants had

come to his booth looking for his uncle and had gone

inside the residence of his uncle wherefrom they made two

calls on telephone number 244103 at 10.48 and 11.37

A.M. in presence of his uncle after snapping the

connection of the telephone booth. The two 164 Cr.P.C.

statements were admitted in evidence without any

objection and were exhibits in both the trials. In Court

Arvind Kumar Singh has not been examined and Mukesh

Kumar Gupta, who has been examined as P.W.9 and 11 in

the two trials, has resiled from statement recorded under

Section 164 Cr.P.C. and has stated that he made the 164

Cr.P.C. statement on 2.2.2006 under police pressure and

duress as he was under police custody and under threat

of being made accused in the case. In this connection,

during argument, reliance was also placed on petition

dated 9.4.2006, Exhibit-A filed on behalf of Mukesh

Kumar Gupta before the Chief Judicial Magistrate,
47

Aurangabad.

37. The print out indicates that on 12.01.2006

two calls were made on telephone number 244103 from

mobile number 9431135489 of Arvind Kumar Singh at

10.48 and 11.37 A.M. It, however, does not appear from

the print out that the same has been proved as is required

under Section 65-B of the Evidence Act. Further, it does

not appear from the print out that the same bears any

certificate of the competent officer of the Telephone

Exchange wherefrom it has been obtained certifying the

correctness of the data indicated in the print out. From

the evidence of Investigating Officer as pointed out by

learned Additional Public Prosecutor in paragraph 14 of

the subsequent trial it appears that the print out was

obtained in original but for reasons best known to the

prosecution only photo copy thereof was produced during

trial, as such, we have ourselves examined the print outs

exhibited during the trial and have found that in the

earlier trial the photo copy of the print out was marked as

Exhibit-7 and in subsequent trial certified copy of the

photo copy was marked as exhibit. In the circumstances,

in absence of the original, that too without there being any

material to establish the conditions mentioned in Sub-

Section (2) of Section 65-B of the Evidence Act that the

computer wherefrom the print out has been obtained was
48

normally functioning, it shall not be safe to rely on the

print outs for connecting the appellants with the two calls

made from mobile telephone number 9431135489 on

12.01.2006 on telephone number 244103 at 10.48 and

11.37 A.M. The evidence of the Investigating Officer and

Sunil Kumar Singh only indicate that in compliance of the

orders of the Superintendent of Police print out was

obtained from the staff of the service provider, in the

circumstances their evidence cannot be taken as

secondary evidence in terms of Sub-Section (2) of Section

63 of the Evidence Act to prove the correctness of the

contents of the print out as evidence certifying the

correctness of the contents of the print out can only be

furnished by those who are operating the computer and

had knowledge about its functioning. Even assuming the

contents of the print out to have been legally proved the

same will connect Arvind Kumar Singh with the two

ransom calls made from Mobile No. 9431135489 on

12.01.2006 on Telephone No. 244103 at 10.48 and 11.37

A.M. and not these appellants.

38. Reliance on the confessional statement of the

appellant, Upendra Singh and Yogendra Singh recorded in

police custody at Barun Police Station and Aurangabad

Police Station on 31.01.2006 at 2 P.M. and 5.07.2006 at

16 hours respectively cannot be placed as the two
49

statements do not stand to the test of the provisions of

Sections 25 and 26 of the Evidence Act which mandate

that statements recorded in police custody cannot be used

and proved against those who have recorded such

statement, as such, statements are presumed to have

been made in the circumstances enumerated in Section

24 of the Evidence Act and cannot be relied against the

maker or any other person. Further, even recovery of the

dead body at the instance of Upendra Singh is not

admissible in terms of Section 27 of the Evidence Act as

from his confessional statement, it does not appear that

he himself had concealed the dead body in the dry well.

Upendra Singh derived knowledge about the concealment

of the dead body in the well from Yogendra Singh. Even

from the evidence of the Investigating Officer vide

paragraph 24 in the subsequent trial, it is evident that he

could reach near the well and recover the dead body as

foul smell was emanating therefrom. The evidence of P.W.-

2, Susil Singh (Paragraph-1), P.W.-3, Bhim Singh

(Paragraph-2), P.W.-5, Arjun Singh (Paragraph-1), P.W.-7,

informant (paragraph-3) that the dead body of Tej Pratap

was recovered from the well at the instance of Upendra

Singh is to be ignored in the light of the aforesaid evidence

of Investigating Officer in paragraph-24.

39. The submission of learned Additional Public
50

Prosecutor that the affirmative answer of appellant

Kameshwar Singh while replying the question nos. 4 and

5 put to him during his examination under Section 313 of

the Code of Criminal Procedure shall bind the other

appellants also, is misconceived as the questions which

have been put to Kameshwar Singh are based on

materials which are inadmissible in evidence, as has been

discussed above. In the circumstances, the answer given

by Kameshwar Singh to those questions shall neither bind

Kameshwar Singh nor the other appellants.

40. Other submission of the learned Additional

Public Prosecutor that these appellants had hatched

conspiracy to kidnap Tej Pratap as they were seen by

P.W.-3, Bhim Singh in Akash Ganga Hotel two days prior

to the occurrence and on the date of occurrence by P.Ws.

1,2,3,6 and 7 in front of the Branch gate at around 9-9.30

A.M. also appears to be misconceived as there is no

further legal admissible evidence to connect the appellants

with the kidnapping of the victim boy.

41. Further reliance placed by learned Additional

Public Prosecutor over the 164 Cr.P.C. statement of Arvind

Kumar Singh and Mukesh Kumar Gupta is also

misconceived as such statement cannot be relied upon as

substantive piece of evidence to bring home the charge

unless the person who has recorded his 164 Cr.P.C.
51

statement again appears in Court and reiterates the same

statement in his Examination-in-Chief and successfully

undergoes the test of cross-examination. In the present

case, Arvind Kumar Singh never appeared for his

examination and cross-examination in court, Mukesh

Kumar Gupta examined as P.W.-9 and 11 categorically

deposed in court that he made his statement under

Section 164 Cr.P.C. under police pressure and duress. In

the circumstances, rightly it was submitted by the counsel

for the appellants that no reliance can be placed over the

164 Cr.P.C. statement of Arvind Kumar Singh and

Mukesh Kumar Gupta.

42. Seizure-memo dated 24.01.2006, Exhibits-6

and 6/1 can also not be relied upon to establish seizure of

the SIM Card and router machine of the two telephone

booths as neither the officers who effected the seizure nor

the witnesses in whose presence seizure was made were

examined as a witness in the court to vouchsafe about the

factum of seizure. In the circumstances, no reliance

whatsoever, can be placed over the two seizure-lists.

43. Reliance placed by the counsel for the

informant over the evidence of P.Ws. 1,2,3,6 and 7 to

establish that these appellants had hatched conspiracy to

kidnap Tej Pratap appears to be misconceived as no such

case was ever made out by these witnesses before
52

Investigating Officer and further there is no admissible

evidence to connect the appellants with the kidnapping of

the victim boy. Reliance placed by learned counsel for the

informant over the judgment of the Hon’ble Supreme

Court in the case of State of Maharashtra Vs. Damu

Gopinath Shinde and others (Supra) also appears to be

misconceived as in the said judgment reliance was placed

on a confessional statement which was recorded by a

Judicial Magistrate and in support of the confession the

Magistrate was examined as a witness but in the present

case the two confessional statements having been

recorded by the police is inadmissible in view of the

provisions contained in Sections 24,25 and 26 of the

Evidence Act, as such, no reliance whatsoever can be

placed on the two confessional statements.

44. Submission of the learned counsel for the

informant about the acceptance of identification of

appellants other than Raghubir Singh made in court after

more than one year of the occurrence also cannot be

accepted as from the evidence of P.Ws. 2,3,5,6 and 7 it is

evident that they had opportunity to see them earlier but

they never informed the police that they had seen the

culprits and can identify them. In the circumstances,

reliance on the identification made in court cannot be

placed.

53

45. In the instant case, the Investigating Officer

should have either examined the Incharge of the computer

wherefrom the print out was obtained or should have

obtained certificate over the print outs, as is required in

terms of Section 65-B of the Evidence Act. He should also

have included the two Officers who effected the seizure

along with the two witnesses who were present at the

time of seizure as charge-sheet witness. He should also

have included Arvind Kumar Singh as a charge-sheet

witness so as to establish in court that Arvind Kumar

Singh exchanged his SIM Card with Raju Kumar Gupta.

The Investigating Officer having not included and

examined the aforesaid witnesses has allowed legally

admissible evidence to disappear and has thereby

massacred the prosecution case. Learned Additional

Public Prosecutor with reference to the observations and

directions of the Hon’ble Supreme Court in the case of

Zahira Habibulla H. Sheikh and another Versus State of

Gujarat and others, reported in 2004 Supreme Court

Cases (Cri) 999, paragraphs 22,35,54 and 56 orally

submitted that if the State’s machinery fails to protect

citizen’s life, liberties and property and the investigation is

concluded in a manner to help the accused persons, it is

but appropriate that this Court should step in to prevent

undue miscarriage of justice as it is as much the duty of
54

the prosecutor as of the Court to ensure that full and

material facts are brought on record and submitted that

direction may be issued to examine the Incharge of the

computer wherefrom print outs were taken as also to

examine Arvind Kumar Singh and the officers and the

witnesses who effected seizure of the telephone booth.

Such oral prayer has been made after conclusion of the

argument by the counsel for the appellants. In the

circumstances, we are not inclined to allow such prayer.

46. In view of our discussion above it is evident

that there is no legally admissible material available on

record by which the appellants can be connected with the

kidnapping of the victim boy Tej Pratap on 30.12.2005

and the ransom calls received on Telephone No. 244103

on 05.01.2006, 09.01.2006 and 12.01.2006 and

subsequent thereto nor there is any legally admissible

material to connect the appellants with the recovery of the

dead body of Tej Pratap. In the circumstances, this Court

has no option but to grant the appellants the benefit of

doubt of the charges levelled against them.

47. In the result, the two references (Death

Reference Case No. 4 of 2007 and Death Reference Case

No. 12 of 2008) are answered in negative; both the

judgment and order dated 6/7.06.2007, passed by 1st

Additional Sessions Judge, Aurangabad in Sessions Trial
55

No. 302 of 2006/ 76 of 2006 as also the Judgment and

Order dated 25/28.06.2008, passed by Additional

Sessions Judge, Fast Track Court No.IV, Aurangabad

(Bihar) in Sessions Trial Nos. 319 of 2007/ 126 of 2007,

(2). 351 of 2007 /186 of 2007 and (3). 99 of 2007/ 194 of

2007 are set aside, Cr. Appeal Nos.836 of 2007, 887 of

2007, 960 of 2007, 1006 of 2007and 782 of 2008 are

allowed, and the appellants are acquitted of the charges

levelled against them and appellants, namely, Manoj

Kumar Singh, Yogendra Singh, Raju Kumar Gupta,

Kameshwar Singh, Upendra Singh and Anuj Singh are

directed to be set free, if not required in any other case.

Appellant Raghubir Singh is directed to be discharged

from the liability of his bail bond.





                                                            (V.N.Sinha,J.)



C.M.Prasad,J.      I agree



                                                            (C.M.Prasad,J.)
Patna High Court, Patna.
Dated the 4th day of March, 2009.
P.K.P./Rajesh/A.F.R.