High Court Patna High Court

Praveen Kumar Singh vs State Of Bihar on 10 March, 2010

Patna High Court
Praveen Kumar Singh vs State Of Bihar on 10 March, 2010
Author: Dharnidhar Jha
                                GOVT. APPEAL (DB) No.5 of 2003
                                             With
                                  Cr.Appeal(SJ)No.199 of 2003

                         Against the judgement of conviction and order
                         of sentence dated 4.4.2003 passed by Sessions
                         Judge, Ist Fast Track Court,Ara in Sessions
                         Trial No.411 of 1992.

                               GOVT.APPEAL(DB)NO.5 of 2003
                   THE STATE OF BIHAR---------------------------Appellant.
                                             Versus
                   1.PRAVEEN KUMAR SINGH,
                   2.SUSHIL KUMAR SINGH,
                   3.BINAY KR.SINGH &
                   4.BIJAY KR.SINGH-----------------------------Respondents.

                                 CR. APPEAL (SJ) No.199 of 2003
                   PRAVEEN KUMAR SINGH--------------------------Appellant
                                             Versus
                   STATE OF BIHAR-------------------------------Respondent
                                              ----
                   For the appellants:-1.Sri Krishna Prasad Singh Sr.Advocate
                                       2.Sri Manindra Kishore Singh, Advocate
                                       3.Mrs. Meena Singh, Advocate
                   For the State:-     Miss Shashi Bala Verma, A.P.P.
                   For the Informant:- 1.Sri Ajay Kumar Thakur,Advocate
                                       2.Sri Harendra Pratap Singh,Advocate
                                       3. Sri Satyapal Singh,Advocate

                                            P R E S E N T

                         THE HON'BLE SRI JUSTICE DHARNIDHAR JHA
                      THE HON'BLE SRI JUSTICE BIRENDRA PRASAD VERMA


Dharnidhar Jha &              The Govt. Appeal along with the appeal preferred
Birendra Prasad
   Verma,JJ.

by appellant Praveen Kumar Singh arise out of the

judgement dated 4.4.2003 passed by Fast Track Court No.1,

Ara in Sessions Trial No.411 of 1992. The four accused

persons were put on trial for a charge under Section 302

IPC by the trial court, out of whom appellant Praveen

Kumar Singh was the only accused who was named in the FIR.
-2-

The remaining three accused persons were summoned under

Section 319 Cr.P.C. and were put on trial along with

appellant Praveen Kumar Singh. While delivering the

judgement the learned trial Judge acquitted accused Sushil

Kumar Singh, Bimal Kumar Singh and Bijai Kumar Singh of

the charge under Section 302 of the Penal Code. As regards

appellant Praveen Kumar Singh he was also acquitted under

Section 302 of the Penal Code for the reason that the

learned trial Judge felt that offence was not made out in

the face of the evidence available on record and an

offence under Section 304 part-II IPC could be what

appeared committed by appellant Praveen Kumar Singh.

Accordingly, the appellant Praveen Kumar Singh was

sentenced to suffer rigorous imprisonment for ten years.

2. The appellant Praveen Kumar Singh has

questioned the propriety of the finding of his guilt and

the appropriateness of the sentences passed upon him,

whereas the Government Appeal has been preferred by the

State of Bihar to challenge the acquittal of the accused

persons under Section 302 of the IPC as also the finding

of the learned trial court on guilt of appellant Praveen

Kumar Singh of committing offence under Section 304 II

IPC. It further prayed that the sentence passed upon

Praveen Kumar Singh had to be enhanced by setting aside

his acquittal under Section 302 of the IPC and the
-3-

acquittal of the other respondents of the Government

Appeal.

3. We have heard the two appeals together and we

are disposing them of by the present judgement.

4. Ravindra Kumar Singh, the son of Shivjee

Singh(P.W.6) and some other boys were roasting gram-plants

for preparing oraha. It is alleged that accused appellant

Praveen Kumar Singh came there and started giving repeated

blows with a piece of bamboo as a result of which Ravindra

Kumar Singh was badly injured. The informant claimed

seeing the occurrence from a place outside his house.

5. The informant with the help of Nawami Singh(not

examined), Shatrghna Singh(not examined)and others who

also rushed to the place of occurrence, brought his son

to Ara Sadar Hospital where he was treated but was

referred to Patana Medical College Hospital and,

accordingly, the informant brought injured son to that

hospital in Patna. Ravindra Kumar Singh breathed his last

on the 15th of March, 1992 at about 5.30 P.M. and

thereafter the fardbeyan(Ext-2)of P.W.6 was recorded by

Pirbahore police station. It was stated by the informant

that some of the family members of appellant Praveen Kumar

Singh had assisted him in commission of the offence.

6. On the basis of Ext-2, the FIR of the case(Ext-

3)was drawn up by P.W.7 and he himself took up the
-4-

investigation. He came to the village of occurrence and

inspected the place where the occurrence had taken place.

According to P.w.7, it was an open barren piece of land

situated by the side of the road which was running from

Pipra to some other places to its south. P.W.7 found marks

indicating that the gram-plants had been roasted. He also

inspected the surrounding houses and structures near about

the place of occurrence and noted down their description

in the case diary. He, thereafter, recorded the statements

of witnesses, obtained the postmortem examination report

and other documents from Patna and, finding the materials

sufficient, sent up the accused Praveen Kumar Singh for

trial.

7. As noted at the very outset, three other

respondents of the Government Appeal were summoned under

Section 319 Cr.P.C. and were also put on trial along with

Praveen Kumar Singh which ultimately ended in the impugned

judgement.

8. The defence of the accused persons was that no

occurrence in the manner had really occurred and that the

accused persons had been implicated falsely on account of

some ill-will between the parties.

9. The prosecution examined eight witnesses in

support of the case. P.W.1 Sheokaran Singh, P.W.2 Rambabu

Singh who was also the son of P.W.6 and brother of
-5-

deceased, P.W.3 Pradip Kumar Singh and P.W.4 Hare Murari

Singh gave evidence on the point that they along with the

deceased had on the day of the occurrence indulged in

roasting of gram-plants when the occurrence took place.

They implicated the four respondents of the Government

Appeal in different acts by stating that the accused

persons came there and started quarreling with them and

when the deceased protested the intervention of the

accused persons in the acts of the deceased and witnesses,

there was an altercation and ultimately, accused Bimal

Kumar Singh and Bijai Kumar Singh remonstrated to assault

the deceased. They further stated that accused Sushil

Kumar Singh caught the waist of the deceased and appellant

Praveen Kumar Singh dealt blows with a piece of bamboo as

a result of which the deceased was injured and fell

unconscious who ultimately died in Patna. P.W.5 Ram Niwas

Singh, an eye witness has also given account of the

occurrence in the same manner as was given by P.Ws.1 to 4.

P.W.6 Shivjee Singh is the informant of the case and he

besides stating the fact that Praveen Kumar Singh dealt

blows with a piece of bamboo upon his son, also stated

that there was a remonstration by two accused persons of

the family of accused Praveen Kumar Singh and further that

one young man caught the waist of the informant whereupon

accused Praveen Kumar Singh brought a piece of bamboo from
-6-

his Dalan(Dalan is a place meant for men folk of a

family)and blows were given by appellant Praveen Kumar

Singh repeatedly on the head of Ravindra Kumar Singh as a

result of which he fell down unconscious and he was

brought to Sadar Hospital, Ara from where the deceased was

referred to Patna Medical College & Hospital and

ultimately, Ravindra Kumar Singh died there. P.W.6 gave

his statement (Ext-2) before the Pirbahore police. P.W.7,

S.I. Raj Bali Choudhary is the investigating officer and

P.W.8 Dr. Sunil Kumar Singh had held postmortem

examination on the dead body of Ravindra Kumar Singh and

prepared the postmortem examination report(Ext-4).

10. The defence did not examine any witness nor

they produce any documentary evidence.

11. On consideration of the evidence on record the

impugned judgement was passed.

12. We have heard Sri Krishna Prasad Singh, the

learned senior counsel appearing for the sole appellant of

the Criminal Appeal and the four respondents in the

Government Appeal. We have heard Miss Shashi Bala Verma in

support of the Government Apeal and we have also heard Sri

Ajay Kumar Thakur, the learned counsel appearing for the

informant in both the appeals.

13. Sri Singh, the learned senior counsel for the

solitary appellant as also the four respondents, has taken
-7-

us through the evidence of witnesses and contended that

there are many pit-falls in the evidence of the

prosecution. Sri Singh drew our attention, firstly, to the

evidence of P.W.6 (informant) and submitted that as per

the evidence of P.W.6 himself he remained in Ara for more

than six hours and was also approached by the police for

giving his statement to them but not only did he not give

the statement, but flatly refused to do it unless his son

had regained consciousness. Sri Singh contended that in

fact the informant was not knowing the facts of the case

or in other words, the manner in which the occurrence had

taken place and, as such, he was not ready to give his

statement. It was contended further that the above conduct

of the informant appears a doubtful conduct inasmuch as

there could be probability arising out of the evidence

that he may not be present on the day of occurrence at

the village in the above connection. Sri Singh drew our

attention to the evidence of P.W.1 Sheokaran Singh in

paragraph 12 in which he has stated that he did not see

the informant on the day of the occurrence and in fact,

had met Rambabu Singh(P.W.2) and had stated to him about

the facts of the occurrence. Sri Singh further contended

that the informant in the same paragraph has admitted

that when he had come back after performing the last rites

of his son, he was told by P.W.5 Ram Niwas Singh and Ram
-8-

Kumar Singh(not examined)as to who were the other accused

persons who had caught hold of his son. This goes to

indicate, submitted Sri Singh, that the informant was a

person who was always inclined to lend his ears to others

and act accordingly. Sri Singh was highly critical of the

conduct of the informant, in not stating in the FIR itself

that some other persons either remonstrated the accused

Praveen Kumar Singh to assault or some one had caught hold

of the waist of the deceased. It was contended that the

basic prosecution case contained in Ext-2, appears being

completely departed by the prosecution when the witnesses

introduced the story that other boys like P.Ws.1 to 4 were

also assaulted by the accused persons, as has been

narrated by those witnesses. Sri Singh contended that when

there is a tendency in the witnesses of changing the

prosecution case from stage to stage or when there could

be a tendency in a witness to implicate some innocent

persons falsely, then the court must not accept the

evidence of such witnesses to sustain the conviction.

14. Sri Ajay Kumar Thakur, the learned counsel

appearing for the informant, attempted his best to

convince us that the informant may not have known the

facts initially but as soon as he knew it, he was

forthright in making his statements before the police as

also in the court about the full facts of the case. Sri
-9-

Thakur was candid in conceding as regards the acquittal of

the three respondents than Praveen Kumar Singh of the

Govt. appeal that order passed by the learned trial Judge

appears proper. Sri Thakur was putting before us the

background facts of the case, as appearing from the

evidence of P.W.3 Praveen Kumar Singh and submitted that

it was some days of holidays and the children were roaming

around the fields and were indulging in the acts of

preparing oraha and the occurrence appears taking place

during that course. Sri Thakur contended that the pit-

falls which were highlighted by Sri Singh, the learned

counsel for the appellant, may not be telling the whole of

the prosecution case. Sri Thakur submitted that the

judgement passed by the learned trial Judge as regards the

conviction of Praveen Kumar Singh appears partially not

sustainable as the offence under Section 302 was clearly

made out. Sri Thakur, as such, suggested to us that we

should upset the finding of the learned trial Judge

acquitting the appellant Praveen Kumar Singh of the charge

under Section 302 of the Penal Code and should hold him

guilty, instead of an offence under Section 302 of the

Penal Code and inflict an appropriate sentence as deemed

fit and proper under the facts of the case.

15. The FIR of the fardbeyan may not be a

substantive piece of evidence. Nonetheless, it does not

– 10 –

lose the importance of being the basic document of the

prosecution which contains many important details and

facts. The defence could by reading out the contents of

the document, like the fardbeyan and the FIR, to make a

submission to the court as to what was the basic

prosecution case and how the witnesses of the prosecution

deviated from its fundamental story and have made

improvements and embellishments. In other words, the

defence could be entitled in making the submission on

leading evidence by the prosecution in a manner different

from the facts as narrated in the FIR. The defence, thus,

may submit that the prosecution had admitted or had really

created a third story which was never its case and as such

could argue before a court of law not to accept the

evidence of witnesses who have made a departure from their

earlier statements or who have given evidence which could

be in conflict with the basic prosecution story. This is

why this court had repeatedly held that FIR is the most

potent weapon in the hands of the defence so as not only

to challenging the very veracity of its story, but also

the credibility of its witnesses.

16. When we come to the FIR, what we find is that

many parts of the story which were presented by the

witnesses specially, by the four boys examined as P.Ws.1

to 4 and also by P.W.5 were not contained in that

– 11 –

document. Sri Thakur was submitting to convince us that

the court must not lose sight of the psychological state

of mind of the informant who was carrying his unconscious

son from his village to Ara Sadar Hospital and from there

to P.M.C.H. and, as such, the court should give some

allowance to P.W.6 in not putting down in Ext-2 the story

which was propounded by P.Ws.1 to 5 when they were stating

before the court that other persons than appellant Praveen

Kumar Singh also came with him simultaneously and

assaulted them with fists and slaps and thereafter Praveen

Kumar Singh, at the remonstration of two accused persons

namely, Bimal Kumar Singh and Bijai Kumar Singh gave

repeated blows with a piece of bamboo on the head of the

deceased. This part of the story is not in Ext-2, the

fardbeyan. P.W.2 who is the son of informant and brother

of the deceased was cross-examined on the above facts in

paragraph 8 of his evidence. He has stated to be assaulted

repeatedly. This story as narrated by P.W.2 does not

appear to be stated by P.W.1 that he was also assasulted

by one of the accused persons. Likewise, P.W.3 Pradip

Kumar Singh also does not state as to who assaulted which

of the witnesses as may appear from the very examination-

in-chief of P.W.3. Thus, we find that this part of the

story which was conspicuous by its absence in the FIR

appears introduced by the witnesses. Not only that P.W.6

– 12 –

the informant has also given similar story in his

evidence. This appears to us quite an improvement in the

prosecution story which was not initially available to the

court.

17. P.W.6 the informant did not state in his

fardbeyan that any other person had either remonstrated or

had assaulted the witnesses also. What was stated was

that some other family members of appellant, Praveen Kumar

Singh had also participated with him in the commission of

the offence. It was not a case of simple participation by

mere presence at the site of the occurrence, it appears

from the reading of the evidence of witnesses a clear case

of participation by doing some overt-act of administering

assault to the witnesses and the deceased. The informant

was an eye witness. He has stated in his fardbeyan that he

saw the occurrence after going somewhere near the place of

occurrence. The evidence of P.W.6 recorded by the learned

trial Judge also gives the same impression that he was an

eye witness. He had perceived the occurrence from his own

eyes but he did not state the above facts in his

fardbeyan.

18. Not only the above, he has also admitted in

paragraph 6 of his evidence that he arrived in Sadar

Hospital, Ara, the police came there and wanted to record

his evidence, but he refused giving his evidence to them

– 13 –

on the pretext that it was not possible for him unless his

son had regained consciousness. Sri Singh was rightly

contending that P.W.6 had remained in Ara for over six

hours. This could be collected by reading the evidence of

P.W.6 in paragraph 6 when he stated that he started from

Ara for Patna when it was still some part of the night and

when he reached P.M.C.H., Emergency Ward, it was almost

dawn and ultimately the deceased died on that particular

day at 5.30 P.M.. P.W.6 has stated that he reached Ara at

6 P.M. on 14.3.1992. Thus, Sri Singh has rightly contended

that he was in Ara for almost the whole night of the

incident, i.e., for more than six hours. It is not that he

was all alone. He has admitted in his evidence in same

paragraph 6 that when he started from the village with his

injured son, he was accompanied by Ram Kumar Singh(not

examined)who remained there with him and came back to his

village by the same vehicle. He has further admitted that

when he came back after performing the last rites of his

son, he was informed by P.W.5, Ram Niwas Singh and Ram

Kumar(not examined)as to who was the other person who

caught his son and, accordingly, it could be deduced that

he named the other accused persons only when he was told

by the above two persons about their names. The above

evidence raises an inference in our minds that P.W.6 is a

person who was prone to listening to other persons and

– 14 –

implicating innocent persons, else why should he not name

those accused persons in the very fardbeyan which was

given by him after more than 26 hours of the occurrence on

15.3.1992. One of the two persons, namely, Ram Kumar was

with him for quite some time and it is expected on account

of being in accordance with the ordinary human conduct,

that the said Ram Kumar must have narrated to him the

details of the incident or P.W.6 would have himself asked

from him, as that witness had seen the assailants, as to

who were the other accused persons than Praveen Kumar

Singh. The very absence of the names of other accused

persons appears to us a circumstance which belies the

credibility which could be attached to a witness. We have

already noted that P.W.6 appears a person who was prone to

hear others and act accordingly so as to implicating

other accused. If this could be the conduct and behaviour

of P.W.6, then we do not have any hesitation in noting

that the implication of Praveen Kumar Singh might also be

due to canvassing upon the informant by the said Ram Kumar

and others.

19. The above inference gets support from the

evidence of P.W.1 in paragraph 12. We have some doubt

about the very presence of P.W.6 at his village on the day

of the occurrence. P.W.1 claims himself to be in the

company of the deceased and P.Ws.2,3 and 4 so as to

– 15 –

roasting the gram-plants. P.W.1 has stated in paragraph

12 that he did not meet Shivjee Singh on the very day of

the occurrence, rather he met P.W.2 Rambabu Singh who was

the son of P.W.6 and further that P.W.1 had narrated about

the incident to P.W.2. This line of evidence of P.W.1 in

paragraph 12 raises two inferences that P.W.6, the

informant may not be present on the day of occurrence at

his village and further that P.W.2 Rambabu Singh may also

not be present, as he has claimed, at the scene of

occurrence. The reason is very simple for recording the

above finding. If Rambabu Singh was really present at the

scene of occurrence then why should P.W.1 narrate the

facts of the occurrence to P.W.2. Thus, we doubt the

credibility of the evidence of P.W.2 also. P.W.6 has

admitted in his evidence in paragraph 2 at page 43 that he

was residing outside his village since last 36 years. On

perusal of the evidence of P.Ws.1 to 4, what we find is

that on the day of the occurrence they could be within the

age group of 6-7 years. So this could be very natural that

most of the children of the village may not be known by

P.W.6. It may not be an impossibility that most of his co-

villagers may also not be known to him. When P.W.1 states

that the informant was not seen on the day of occurrence

at the village, then there could be a probability that he

came to know about the assault on his son from others and,

– 16 –

naturally, he had believed the statements made by others

about the participants in the offence. In the above

background there could be many probabilities that P.W.6

could be acting on account of being misled or misinformed

as regards the manner of the occurrence. This could be the

reason that many important facts happened to be rendered

or introduced probably on account of being canvassed upon

him by some persons. If this could be the probability,

which appears staring in our faces, then it could be

highly unsafe for us to sustain the conviction or to upset

the order of acquittal.

20. We are not saying that Ravindra Kumar Singh

was not murdered. He was really assaulted brutally and was

killed, but we have serious doubt about the veracity of

the evidence and about the truthfulness of the prosecution

story. We also find ourselves inclined to take a view that

possibility may not be ruled out that P.W.6 was acting at

the tips of other so as to implicating persons. In the

backgrounds of the evidences and inference coming out of

them, we find that even the conviction of Praveen Kumar

Singh on account of recording his participation appears

suffering from grave doubt. It was a case in which Praveen

Kumar Singh also deserved to be acquitted on account of

being extended the benefit of doubt and that benefit of

doubt we extend to appellant Praveen Kumar Singh.

– 17 –

21. We allow this appeal and acquit him by setting

aside the order of conviction and sentence passed by the

trial court. For the reasons, we have just recorded, we

dismiss the Government Appeal also. Appellant Praveen

Kumar Singh is on bail. He shall stand discharged from the

liabilities of his bail bonds.

( Dharnidhar Jha, J. )

( Birendra Prasad Verma,J. )

Patna High Court,
Dated, the 10th of
March, 2010,
Brajesh Kumar/NAFR