High Court Patna High Court - Orders

Md. Sajjad vs State Of Bihar &Amp; Ors on 12 August, 2010

Patna High Court – Orders
Md. Sajjad vs State Of Bihar &Amp; Ors on 12 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. REV. No.1358 of 2007
                    MD. SAJJAD SON OF ABDUL SAMID KHAN RESIDENT
                    PAITHAN CHOWK P.S. JAMUI DISTRICT JAMUI
                                               ...PETITIONER
                             Versus
                    1. STATE OF BIHAR
                    2. MANGULU MIAN SON OF ALI MOHAMMAD MIAN
                    3. MD. SAFFARUDDIN MAIN SON OF ALI
                        MOHAMMAD MIAN
                    4. SAHIB MIAN SON OF MD. MUSSAIN MIAN
                    5. MD. KALIM MIAN SON OF PARO MIAN, ALL
                        RESIDENTS OF VILALGE               PAITHAN CHOWK,
                        JAMUI, P.S. JAMUI, DISTRICT JAMUI.
                                                   ...ACCUSED/OPP.PARTIES
                      For the Petitioner : Mr.S.K.Thakur &
                                          :Mr.S.P.Parasay, Advocates
                      For opposite party : Mr. Amar Prakash
                      For the State       : Mr. Jharkhandi Upadhyay,APP

                                               -----------

04. 12.08.2010 Heard counsel for the parties.

Petitioner is the informant of the FIR (Annexure-1) which

gave rise to Sessions Trial No.448/95 of the court of learned Addl.

Sessions Judge, FTC-I, Jamui. Learned trial court on a consideration

of the evidence brought on record by the prosecution as also the

defence acquitted the accused persons (o.p.nos.2 to 5 herein) of the

charger(s) punishable under diverse sections of the Penal Code

including section 307 IPC which was lodged in respect of an

occurrence that had taken place on 26.03.1994. In all, seven witnesses

were examined on behalf of the prosecution. With regard to a piece of

land, the occurrence appears to have taken place. There is already

another proceeding pending between the parties. Learned trial court

found that P.Ws.6 and 7 who were cited and produced as the

independent witnesses had not supported the prosecution case. They

were thus declared hostile at the instance of the prosecution. According
2

to the informant (P.W.5), the occurrence had taken place at about 5.30

P.M. His father (P.W.3) deposed to the effect that the occurrence had

taken place at 7.30.P.M. In the light of two versions with respect to the

time of occurrence, learned trial court has referred to the evidence of

the doctor(P.W.4) who is said to have examined the injured(s) of their

injuries at 7.20.P.M. Learned trial court on a consideration of the

entire matter, has concluded as under in paragraph 23 of the judgment:

“23. Keeping in view the enmity between the parties
non support of the prosecution case by the independent
witnesses, support of prosecution case by interested and
inimical witness only major contradictions on the point
of nature of assault, manner of assault time of
occurrence and the view of the Dr. that the injuries may
be caused by fall, self inflicted and non examination of
the I.O., I am of the view that the prosecution has not
been able to prove the allegation against the accused
persons, beyond all shadow of reasonable doubts and
doubt has been created over the prosecution case and it
is well settled principle that the benefit of doubts
always goes to the defence and not to the prosecution.”

Learned counsel for the petitioner has not been able to

demonstrate that view taken by the court below is palpably absurd

and/or perfunctory meriting any interference by this Court.

The application lacks merit which is accordingly

dismissed.

( Kishore K. Mandal )
hr