High Court Patna High Court - Orders

Pankaj Kumar Singh vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Pankaj Kumar Singh vs The State Of Bihar on 27 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APPEAL (DB) No.779 of 2010
      PANKAJ KUMAR SINGH, S/O SRI RAM NARESH SINGH, R/O
      VILLAGE + P.O. DARIHARA, P.S. DARIYAPUR, DISTRICT SARAN AT
      CHAPRA                             .. APPELLANT

                                        Versus

      THE STATE OF BIHAR                            .. RESPONDENT

                                           ****

For the appellant .. Mr. Rana Pratap Singh,
Sr. Advocate with
Mr. Sumant Singh, Adv.

For the State .. Mr. Ashwini Kumar Sinha
A.P.P.

For the informant .. Mr. Basant Kr. Singh, Adv.

****

/6/ 27 April 2011 Heard the counsel for the appellant and the

State.

The learned counsel for the appellant placed the

copies of depositions etc. and on this basis it appeared that

the appeal is fit to be taken up on merit with the consent of

the other side. The appeal has been taken up on merit and

is being disposed off. The lower Court’s record has also

been received.

The appellant has been convicted under

Sections 302 of the Indian Penal Code and had been
2

sentenced to undergo rigorous imprisonment for life. He

was, further, convicted under Section 27 of the Arms Act

and was sentenced to undergo rigorous imprisonment for

three years. The judgment of conviction and sentence was

passed on 16th April, 2010, by the Additional Sessions

Judge, XI, Saran at Chapra, in S.T. No. 24 of 2009. The

sentences were directed to run concurrently. The fardbeyan

of P.W. 7, Jagjiwan Paswan, was the basis of the

prosecution case. According to Jagjiwan Paswan on

16.12.2007 at 07.00 p.m. his son, deceased, Santosh

Kumar, aged about 20 years was basking the fire in front of

the house. At that time Pankaj Kumar Singh, the appellant,

aged about 19 years, was also basking fire. Suddenly, the

appellant got annoyed with Santosh Kumar upon which

Santosh Kumar wanted to run away, but, the appellant took

up pistol and fired causing instantaneous death of Santosh

Kumar. Initially appellant and the deceased were friends.

The occurrence was witnessed by P.W. 2, Banti Kumar

Paswan, P.W. 3, Kalawati Devi, wife of the informant,

Jagjiwan Paswan, and P.W. 4, Kalawati Devi, wife of Raj

Kumar, and Bahoo of P.W. 7, Jagjiwan Paswan, who were

present at the time of occurrence. The fardbeyan was
3

entered into and registered as Dariyapur P.S. Case No. 102

of 2007 on 17.12.2007 against the sole appellant under

Sections 302 of the Indian Penal Code and 27 of the Arms

Act. The case was investigated into, charge sheet was

submitted, cognizance was taken and the case was

committed to the Court of sessions where the charge sheet

under Sections 302 of the Indian Penal Code and 27 of the

Arms Act was framed.

The plea of innocence was taken by the sole

accused/appellant. His, further, defence was that the father

of Santosh Kumar has not attributed any immediate cause

or motive of the occurrence and so there was possibility

and the implication with a view to ulterior motive.

The trial Court after considering the defence

and after hearing the parties subsequently convicted and

sentenced the appellant.

In order to prove the case, prosecution has

examined P.W. 1, Durgesh Paswan, P.W. 2, Banti Paswan,

P.W. 3, Kalawati Devi, wife of the informant, Jagjiwan

Paswan, P.W. 4, Kalawati Devi, wife of Raj Kumar Prasad

and aunt of the deceased, Santosh Kumar, P.W. 5, Gupta

Paswan, P.W. 6, Ramji Pandit, P.W. 7, Jagjiwan Paswan,
4

the informant, P.W. 8, Dularchand Prasad, P.W. 9 Hareram

Singh, P.W. 10 Madan Singh, P.W. 11, Rafik Ahmad Kha,

the investigating officer, and P.W. 12, the doctor who has

conducted the post mortem examination and prepared the

post mortem examination report (exhibit 8). The doctor

has found the following ante mortem injuries on the body

of the deceased :

“External injury :-

(i) One lacerated with black chard margin
oval in shape ½” x ½” in size cavity deep
with margin inverted present at posterior
surface of left chest wall is would of
entry.

(ii) One oval lacerated wound of size 1″ x 1″

in diameter with margin extruded on
middle of posterior chest wall is wound
of exit.”

The cause of death was due to fire arm injury.

The time as suggested by the doctor is identical as the time

given by the informant so death due to use of fire arm at the

given time has been established.

Subsequent to the filing of the appeal a plea

was taken by the appellant that wrong judgment has been

passed because on the date of occurrence the appellant was
5

a juvenile. The claim of juvenility was taken by the

appellant through I.A. No. 1298 of 2010 in which it was

stated that on the date of occurrence, i.e., on 16th April,

2010, his age was assessed to be twenty years. The date of

occurrence being 06.12.2007 so that he was below eighteen

years on the date of occurrence, which was recorded in the

register of Indradeo Sanskrit Prathmik Sah Uchch School,

Saran. This Court on 15.12.2010 directed the Juvenile

Justice Board, Saran, to consider the plea of juvenility of

the appellant and a report was called for.

The called for report has been received,

according to which, the appellant was 16 years 2 months

and 27 days on the date of occurrence and he was declared

a juvenile by order, dated 14.02.2011 in J.E. No. 156 of

2011 by Juvenile Justice Board.

Subsequent to receipt of the enquiry report of

the Juvenile Justice Board the learned lawyer for the

appellant has taken plea that he is not challenging the

conviction, but, he is challenging the sentence. Reliance

has been placed on several decisions of the Apex Court.

One of the decisions reported in (2010) 6 S.C.C., 669

(Mohan Mali & Anr. Vrs. State of Madhya Pradesh),
6

the Apex Court has allowed the appeal and the accused was

directed to be released forthwith. In another judgment

reported in (2010) 5 S.C.C., 344 (Dharambir Vrs. State

(N.C.T. of Delhi) and Anr.) the Apex Court sustained the

conviction and quashed the sentence. The learned lawyer

of the appellant has submitted that he is not challenging the

conviction and he prays that conviction may be sustained

and sentence be quashed.

On merit, with regard to period spent by the

appellant it has been submitted that he has remained in

custody since 21.01.2008 and as he has become major due

to efflux of time, now, he can not be sent to Juvenile Home

and so his case is on the identical footing as that of the case

reported in (2010) 5 S.C.C. 334 (supra). In another case

reported in A.I.R. 1994 S.C., 104 (Pradeep Kumar Vrs.

State of U.P.), the accused has attained majority during

pendency of the case and so direction was given to release

the accused forthwith while conviction was sustained.

The appellant has already undergone the maximum

sentence which could be awarded by the Juvenile Justice

Board. Now no useful purpose is going to be served by

keeping the appeal pending and if the appeal will be kept
7

pending the ultimate result would be that the appeal would

have be disposed off in terms of the judgment reported by

the Apex Court. The legal position will be same.

Considering the submission that the conviction

is not challenged, in our view, the order of conviction is

sustained and sentence is set aside.

With the aforesaid observations and directions

this appeal is disposed off.

Let the order of release of the appellant, Pankaj

Kumar Singh, in connection with S.T. No. 24 of 2009,

pending in the Court of Sri Gangotri Ram Tripathi,

Additional Sessions Judge, XI, Saran at Chapra, be

transmitted forthwith.

(Shyam Kishore Sharma, J.)
S.A.

( Gopal Prasad, J.)