Md. Chand vs State Of Bihar on 26 September, 2011

0
40
Patna High Court
Md. Chand vs State Of Bihar on 26 September, 2011
Author: Gopal Prasad
                           Criminal Appeal (SJ) No.247 of 1998
              Against the judgment and order of conviction dated 27. 06. 1998
              and order of sentence dated 30. 06. 1998, passed by Shri Shatrughan
              Singh, Rampuri, 2nd Additional Sessions Judge, Vaishali at Hajipur
              in Sessions Trial No. 51 of 1986.

              Md. Chand, son of Md. Hussain of Village- Kila laroi, P.S.Rajapakar,
              District- Vaishali.
                                                              .... .... Appellant.
                                        Versus
              The State of Bihar
                                                              .... .... Respondent.

For the Appellant. : Mr. Shrinandan Pd. Singh, Advocate.

Mr. Ashok Kumar, Advocate.

              For the Respondent
              State               : Mr. Sujit Kumar Singh, A.P.P.

                                     PRESENT

                   THE HON'BLE MR. JUSTICE GOPAL PRASAD


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

                     learned counsel for the State.

2. The appellant has been convicted for offence

under Section 307 I.P.C. and sentenced to undergo

rigorous imprisonment for four years. Further the

appellant has been convicted for offence under Sections

25, 26 and 27 of the Arms Act, but has been sentenced

only under Section 25 of the Arms Act for one year and

no separate sentence has been given for offence under

Section 26 and 27 of the Arms Act.

3. The prosecution case as alleged in the

Fardbeyan by the informant Md. Muzammil Hussain that
2

he has land dispute with regard to partition of land with

his brother-in-law (Sala) Md. Hussain. A case of

partition was going on before Sub Judge, Hajipur, since

last several years. On 14. 04. 1985, Md. Chand, son of

his brother-in-law Md. Hussain came and asked him to

execute a sale deed with regard to informant’s share of

land in favour of appellant’s father. The informant

disclosed that according to Muslim Law he has share in

appellant’s fahter property and he will take his share. He

will not execute any sale deed on which accused take out

country made gun tried to fire at the wife of the

informant but in the meantime the informant catch hold

of the hand of appellant and pointed the gun down on

which of the gun the daughter of informant Dil Afroj

Khatun got injurty by the splinter. The daughter of the

informant was also there to snatch the gun from the

accused. It is alleged that gun was snatched by the

informant. The informant, his daughter, wife, mother-in-

law and Abdul Salam claims to have seen the

occurrence. It is also asserted that on sound of fire arm

several people of the village collected to saw the

occurrence. It has further been alleged that Md. Chand
3

tied with rope and was kept at the dawaraja of neighbour

Md. Hafiz. The informant kept the fire arm in his house

and went to inform the police. He could not meet the

police at police station as the Police Officer had

proceeded to some other work. When the informant

returned he found that the accused was not there and it

was learnt that accused had flee away by untieing the

rope.

4. On the Fardbeyan, F.I.R. was lodged. After

investigation charge sheet submitted. During trial

thirteen witnesses were examined. However, P.W. 4 is

the informant, P.W. 2 is wife of the informant and P.W.

5 is the daughter of the informant. P.W. 2, 4 and 5 have

supported the prosecution case about fire arm. However,

P.W. 6, the doctor found two injuries on the person of

daughter of the informant; first is abrasion and injury

was simple in nature caused by hard and blunts

substance and injury no. 2 also a simple and superficial

injury caused by hard and blunt substance. However,

P.W. 1, though, stated that he heard the sound of firing

and learnt from son of Md. Jamir and then saw Md.

Chand tied in a pillar. P.W. 3 stated that one Anwar
4

Hussain came and call him and disclosed that Md. Chand

has injured his sister. However, said Anwar Hussain has

not been examined. P.W. 13 is the I.O. who in his

evidence has stated that he did not find any sign of fire

arm nor he found any blood nor found any trampling

mark, but only found broken churi. However, it is stated

that firm arm (country made gun) was produced by the

informant to the Darogaji in the police station.

5. The trial court taking into consideration the

evidence that P.W. 2, 4 and 5 have supported the

prosecution case and further seizure list was prepared

and even the report of the Sergeant Major and sanction

has been proved and country made gun was produced in

presence of P.W. 8, convicted the appellant as mentioned

above.

6. Learned counsel for the appellant however

contended that occurrence is of the year 1985,

admittedly, there is land dispute between the parties.

The evidence of witnesses with regard to use of fire arm

has not been supported by any other witnesses except

P.W. 2, 4 and 5. In the Fardbeyan itself there is

mentioned that at the time of occurrence several persons
5

were there and there is specific mention of the presence

of the mother-in-law of the informant and one Abdul

Salam. The prosecution case itself indicates that after

sound of fire arm several people of the village collected.

But except P.W. 2, 3 and 5 who are informant, his wife

and daughter have come to support the prosecution case.

There is no mention in the Fardbeyan that victim was

tied with a pillar. It is only stated that Md. Chand was

tied and was kept at the dawarja of the neighbour of

Hafiz. However, neither Hafiz nor any of the person of

the family of Hafiz has come to support the prosecution

case. Hence it is contended that finding recorded by the

lower court without proper appraisal of the evidence.

7. Learned counsel for the State however

submits that witnesses have supported the prosecution

case about fire arm and injuries found on the victim the

daughter of the informant.

9. However, taking into consideration the case

of prosecution itself shows that there was enmity with

regard to land dispute between the prosecution party and

the appellant and it is alleged that appellant take out fire

arm and fired but at the intervention of the informant he
6

did not hit the wife of the informant, but its splinter hit

the daughter of the informant and she injured. However,

the explanation given for injury caused on her palm due

to scuffle between victim and accused in snatching the

gun is a further development.

10. However, except P.W. 2, 4 and 5, no

witness has come forward to support the prosecution

case about possession of fire arm with the appellant nor

there is evidence about snatching of fire arm nor there is

any evidence after snatching of fire arm which was kept

with the informant. It is only stated by the informant

that he snatched the fire arm and kept in his house, but

there is no evidence of any witness that they saw the fire

arm just after the occurrence. The medical evidence also

does not suggest that injury of the victim was on fire arm

rather it has been specifically asserted that injury caused

by hard and blunt substance. The I.O. in his evidence

has also not supported the prosecution case that he found

any remain of the fire arm at the site of the occurrence.

However, only evidence is that the informant produced

the fire arm to the I.O. and hence except evidence of

P.W. 2, 4 and 5, there is no evidence at all regarding
7

possession of fire arm or regarding the fact that appellant

fired or there is no evidence that just after the occurrence

any one saw for snatching the gun or kept in the house of

the informant. Hence possession and use of fire arm has

not been established and hence conviction for offence

under Sections 25, 26 and 27 of the Arms Act is not at

all sustainable in view of evidence of witnesses.

However, it has been stated that there was several

persons came at the place of occurrence just after the

occurrence even there P.W. 2, 4 and 5, but none has

come to depose. It is true that if there is complication

between the parties, oral evidence and evidence of the

doctor prevail.

11. However having regard to the facts and

circumstances of the case, since oral evidence itself does

not inspire confidence as P.W. 2, 4 and 5 are interested

and inimical witnesses and wife of the informant who

came to P.O. after the occurrence has come to support

the prosecution case that at the time of occurrence

accused armed with fire arm or even fire arm was

snatched or even saw the fire arm having snatched and

kept by the informant and hence it is apparent that story
8

of possession of fire arm is not at all established by

cogent, reliable and unimpeachable evidence.

12. However, having regard to the fact that

injury found also not suggestive to have been inflicted

with intention to kill as both the injuries are simple and

superficial and even not on vital part of the body and

hence inference cannot be drawn that injury was inflicted

with intention to kill and hence order of conviction under

Section 307 I.P.C. recorded by the lower court is hereby

set aside. Having regard to the fact that there is evidence

regarding scuffle and assault and hence offence under

Section 323 and 324 I.P.C. only be made out.

13. However, having regard to the fact and

circumstance of the case, the occurrence is of the year

1985, and appellant has remained in jail for about forty

days and hence interest of justice shall meet by

sentencing the appellant for the period already

undergone. Hence the appeal is allowed in part with

modification of sentence.

Patna High Court                    ( Gopal Prasad, J.)
The 26th September, 2011.
NAFR/m.p.
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here