High Court Patna High Court - Orders

Md. Hasim &Amp; Ors vs State Of Bihar on 8 December, 2010

Patna High Court – Orders
Md. Hasim &Amp; Ors vs State Of Bihar on 8 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.5777 of 2009
                   1. Md. Hasim, S/o Md. Md. Kari.
                   2. Jhoti Sada, S/o Late Mural Sada.
                   3. Nurhasan, S/o Sheikh Farman.
                   4. Md. Fafiqur, S/o Late Saraj.
                   5. Md. Shamshul, S/o Late Md. Hakim.
                   6. Md. Farukh, S/o Md. Kari.
                   7. Md. Najre Alam, S/o Md. Kari.
                   8. Md. Mukhtar, S/o Md. Mosim.
                       All resident of Village-Bahdura, P.S. Singhia, District-
                       Samastipur. ...................................Petitioners.
                                                 Versus
                   The State of Bihar ...........................Opposite Party.

                   For the petitioners   :- Mr. Dharmendra Jha, Advocate.
                                            Mr. Vinay Kumar Mishra, Advocate.
                   For the State         :- Mr. Hriday Prasad Singh, A.P.P.
                                                 -----------

3. 08.12.2010. Heard.

This criminal miscellaneous petition has been

filed for quashing the order dated 10. 11. 2008, passed

in Singhia P.S. Case No. 37 of 2008 whereby and

whereunder cognizance has been taken under Section

302 and 120 B/34 of the Indian Penal Code.

The prosecution as alleged in the Fard Beyan

by the informant Mukhtar that on 29. 03. 2008, he

went to house of his relation at Village- Navdga and

remained stayed and on 30. 03. 2008 at about 12 Noon,

his uncle Md. Hasim informed on telephone that his

wife is serious and he is taking her to Singhia for

treatment and asked to come Singhia. It is alleged by

the informant that he reached at Singhia, he did not

found his uncle and wife and again he received a call
2

from his uncle then he was informed that his wife is

dead and then he reached to his house and saw the

dead body of his wife. The uncle of the informant

disclosed that his wife Tamanna Khatoon had gone to

watch maize field and in that field she was lying and her

mouth and nose was tied with her duppatta. In the

meantime one co-villager Heera Sada while returned

with her daughter heard the sound and went there

and found the deceased wife of Mukhtar, then Heera

Sada raised hulla and on hulla his uncle and other

came there and taken her to Singhia for treatment then

the victim died in way. It is further alleged that Md.

Raju and Md. Halim @ Mangnu, co-villagers threatened

that nothing has happen and threatened the

prosecution parties in the said case and it was claimed

that Md. Raju and Md. Halim in collusion with common

intention committed murder of his wife.

On the basis of Fard Beyan, F.I.R. was lodged.

During investigation a protest petition was also filed by

the informant Md. Mukhtar. However, charge sheet

was submitted against Md. Hasim and other petitioners

including the informant in two installments. Earlier

charge sheet was submitted against Md. Hasim, Md.

Noor Hasan, Md. Safique and Jhori Sada, thereafter,

against Md. Najre Alam, Md. Farukh, Md. Mukhtar
3

(informant) and Md. Shamshul and cognizance was

taken by order dated 10. 11. 2008 and again by 10. 12.

2008.

Learned counsel for the petitioners however,

contends that on record to the occurrence for taking

cognizance under Sections 302 and 120 B/34 of the

Indian Penal Code, there is no iota evidence whatsoever

against these petitioners. However, accused persons

are also witnesses in the case. However, two sets of

witnesses, one set of witnesses have supported the

prosecution case about the occurrence and another set

of witnesses though, has stated that the husband of the

deceased may have murdered his wife, but they have

not seen the occurrence and they stated about

implication of informant, the husband on doubt.

However, in the entire case diary, there is no

eye witness of the occurrence. However, charge sheet

has been filed only on suspicion that the husband may

have murdered. However, except suspicion there is no

evidence whatsoever or circumstance to suggest or give

theory that chain of circumstance as such to infer

irresistible conclusion about the guilt of accused

persons and hence submission of the charge sheet and

even taking cognizance is merely on pure suspicion and

hence are based on conjecture and surmises. However,
4

going into the case diary, there is no iota of evidence

and there is no circumstance or chain circumstance to

even create a strong suspicion however to take

cognizance on mere suspicion that husband may have

cause the death when there is no iota of any evidence

and a chain circumstance to suggest the guilt is abuse

of the process of Court.

Learned counsel for the State has submits

that even suspicion is made out a criminal prosecution

may continue. The learned counsel for the State

specifically mentioned paras 13, 14, 16, 17 and 18, but

those paragraphs no evidence against the accused for

their implication and mere suspicion without any iota

or evidence is not warranted in law.

Hence having regard to fact and

circumstance, there is no iota of evidence either direct

or circumstantial to infer the implication of the accused

and it appears that the order taking cognizance passed

without proper application of mind, hence the

impugned order taking cognizance is hereby set aside

and allowing the prosecution to continue without

evidence is the abuse of the process of Court. Hence

the impugned order taking cognizance is hereby set

aside and the criminal prosecution is quashed.

m.p.                            ( Gopal Prasad, J.)
 5