High Court Patna High Court

Raitu Mohammad & Ors vs State Of Bihar on 18 July, 2011

Patna High Court
Raitu Mohammad & Ors vs State Of Bihar on 18 July, 2011
Author: Gopal Prasad
                               Criminal Appeal (SJ) No.148 of 1997
                    Against the judgment and order dated 13. 05. 1997 and
                   and order of sentence dated 14. 05. 1997, passed by
                   Shri Jaleshwar Ram, additional Sessions Judge, Kishanganj,
                   in Sessions Trial No. 209 of 1996/ Tr. No. 15 of 1996.

                   1.  Raitu Mohammad .
                   2.  Hakeem Mohammad.
                      Both sons of Fakat Mohammad.
                      Resident of Village- Batiapara, P.S. Islampur, District-
                      West Deenajpur, West Bengal.
                   3. Imamuddin, son of Sarwar Ali,
                      Resident of Village- Chhotgachh, P.S. Islampur, District-
                      West Deenajpur, West Bengal.
                   4. Pesh Mohammad, son of Kalimuddin,
                      Resident of Village- Jharbari, P.S. Pothia, District-
                      Kishanganj.

                                                          .... ....   Appellants.
                                          Versus
                   The State Of Bihar
                                                           .... .... Respondent.

                    For the Appellants : Mr. Asoka Jang Bahadur,Advocate.
                                         Mr. Rashid Alam, Advocate.
                                         Mr. Anis Akhtar, Advocate.
                                         Mr. Anif Daula Siddiqui, Advocate.
                   For the Respondent : Mr. Sujit Kumar Singh, A.P.P.
                                           =

PRESENT

THE HONOURABLE MR. JUSTICE GOPAL PRASAD

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

learned counsel for the State.

2. The appellants have been convicted for offence

under Section 395 of the Indian Penal Code sentenced to

undergo rigorous imprisonment for seven years.

3. Learned counsel for the appellants however,
2

contends that this is a case of dacoity in the night of 06.

01. 1995, while the informant along with his family

members were sleeping in the house 20-25 persons open

the tatti fence and entered into Angan and committed

dacoity. Seven persons have been named in the

Fardbeyan on the basis of which F.I.R. was lodged and

after investigation charge sheet submitted. However, only

two out of seven named in the F.I.R. were charge sheeted

and other were not sent up. Two persons Madan Mohan

and Bhobha @ Manglu showing in the column ‘not sent

up’.

4. During investigation, some suspects were

arrested and put on Test Identification Parade in which

some of them were identified by the informant.

Subsequently, charge sheet submitted.

5. However, during trial eleven witnesses were

examined as witnesses. Out of which P.W. 9 and 11 are

Judicial Magistrates who conducted Test Identification

Parade. P.W. 10 is I.O.

6. However, P.W. 9 and 11 has stated that in Test

Identification Parade, appellant no. 1 and 2 identified by

five witnesses and appellant no. 3 and 4 identified by two
3

persons. However, during trial, P.W. 9 and 11 the Judicial

Magistrates who conducted Test Identification Parade has

proved that five witnesses have identified each of the

appellant nos. 1 and 2 and two witnesses have identified

appellant nos. 3 and 4 each.

7. However, witnesses 1 to 8 who are material

witnesses do not identify the accused persons in the court.

Witnesses 1 and 7 have been declared hostile by

prosecution. However, P.W. 8 the informant, though, not

declared hostile but has not identified the accused persons

in Court. Accused Gera Mian, though, named in

Fardbeyan was not identified in the Test Identification

Parade nor in the court and other accused Leda Mian

though has been identified by only one, but was given

benefit of doubt.

8. However, learned counsel for the appellants

submits that, though, appellants have not been identified in

court and hence substantive evidence are missing and

evidence of witnesses in the Test Identification Parade has

got only corroborative value and is not substantive

evidence. Conviction on the basis of Test Identification

Parade is not sustainable. However, learned lower court
4

has convicted the accused on the basis of identification in

Test Identification Parade relying on decision of Hon’ble

Supreme Court reported in 1996 (4) Criminal Law Journal

page 3585. However, it is a case of train dacoity, one

culprit was arrested. The said culprit was identified during

the Test Identification Parade conducted by the Magistrate.

However, witnesses did not chosen to identify in trial due

to fear. However, at this juncture during evidence trial

court got his remark as to the demeanor of the witness that

witness was afraid by the accused as he was trembling

stair and it has become evident to record recognition of the

trial and in that facts and circumstance trial court as well

as High Court relied upon by the statement of the

Magistrate who had conducted Test Identification Parade

that the witness has identified the appellant before whom

identification parade was done and hence, prosecution case

proved beyond doubt.

9. Learned counsel for the appellants however,

contends that two facts required to be taken into

consideration to distinguish the decision that there is no

demeanor recorded by the Judge of the witness examined

about their being afraid or trembling out of fear and
5

witnesses 2 to 8 have declared hostile and witness no. 8

who is informant has also not supported the prosecution

case with regard to other and witnesses also identifying in

Test Identification Parade have not specifically stated

about what specific role of accused in committing dacoity.

10. Learned counsel for the appellants however,

contends that witnesses claimed to have identified the

accused persons in torch light and I.O. has not seized the

torch light. Hence identification of appellants is doubtful.

11. Hence having regard to the submissions of

the parties it is apparent that in the case, eight material

witnesses examined did not identify the appellants in

court and hence the substantive evidence about

identification of appellants is missing. However, the

identification in Test Identification Parade is secondary

evidence. However, in decision reported the evidence in

Test Identification Parade was taken substantive evidence

when the court in evidence marked the demeanor that the

witness was trembling under fear. However, under the

facts and circumstance when majority of the witnesses not

supported the prosecution case about identification and

there is no demeanor recorded, hence the principle can not
6

be applied.

12. Hence under the facts and circumstances

prosecution has not been able to prove the charges and

hence order of conviction and sentence recorded by the

lower court is hereby set aside and appeal is allowed.

Patna High Court,                        ( Gopal Prasad, J.)
The 18th July, 2011.
NAFR/m.p.