High Court Jharkhand High Court

Ram Das Choudhary & Ors vs State Of Bihar on 6 March, 2009

Jharkhand High Court
Ram Das Choudhary & Ors vs State Of Bihar on 6 March, 2009
                           Criminal Appeal No. 213 of 1991(R)
                                              ---

Against the judgment of conviction and order of sentence dated 16.9.1991
passed by 7th Additional Sessions Judge, Palamau in Sessions Trial No.74
of 1985.

1. Ram Das Choudhry

2. Sita Ram Choubey

3. Prem Nath Choudhary

4. Abhilakh Mahto

5. Harihar Mahto

6. Sudama Mahto

7. Kanhai Mahto

8. Bigan Mahto

9. Sheo Dhari Mahto

10.Surja Deo Yadav

11.Ganesh Mahto

12.Munesh Mahto

13. Sheo Pujan Mahto ……………………….Appellants

VERSUS

State of Bihar now Jharkhand ……………………… Respondent

For the Appellant : Mr. A.S.Dayal
For the State : Mr.T.N.Verma, A.P.P

P R E S E N T
THE HON’BLE MR. JUSTICE AMARESHWAR SAHAY
THE HON’BLE MR. JUSTICE R. R. PRASAD

Reserved on 12.2.2009 Pronounced on 6.3.2009.

R. R. Prasad, J. All the appellants were put on trial to face charges under sections

447,379,147,148, 302/ 149, of the Indian Penal Code on the allegations

that they in prosecution of their common object did commit murder of

Chhatan Mistry. The trial court having found the appellants guilty for the

said charges sentenced them to undergo life imprisonment under section

302 read with section 149 of the Indian Penal Code. Further they were

sentenced to undergo rigorous imprisonment for two years under section

147 of the Indian Penal Code. Both the sentences were ordered to run

concurrently. However, no separate sentence was passed for the offence

under section 379 and 447 of the Indian Penal Code.

The case of the prosecution is that the informant Murari Mistry

(P.W.13) when came to his field on 6.7.1984 along with his father

Chhatan Mistry, who was having gun and also a bag containing
2

documents relating to the land, they saw all the appellants variously

armed present over there and of them, the appellant, Abhilakh Mahto

was ploughing the field to whom Chhatan Mistry (the deceased) asked not

to plough from the field as the case has been decreed in his favour. But

Charitar Dubey, who in course of trial died, exhorted others to kill him and

by saying so he fired shot which hit on the leg of Chhatan Mistry, as a

result of which, he fell down and then all the appellants started assaulting

him with lathi indiscriminately. Thereafter, Sita Ram Choubey and

Charitar Dubey sat over the chest and started pressing it. Thereupon all

the accused persons started dragging him who raised alarm and upon it

informant came over there to rescue him but he was also assaulted by

the appellant Surya Deo Mahto and, therefore, he ran away from there

raising alarm, upon which when villagers assembled, accused persons fled

away by breaking the gun into pieces and also by taking away the bag.

Thereafter when the family members as well as villagers came over there,

they took Chhatan Mistry to Bishrampur Police Station on cot from where

he was taken to Hospital where he succumbed to his injuries. There at

State Dispensary Bishrampur, Fardbeyan (Ext.4) of Murari Mistry, son of

the deceased was recorded on the same day, i.e, on 6.7.1984 at 2.30 P.M.

and the matter was taken up for investigation by Nageshwar Prasad

Singh (P.W.14) who held inquest over the dead body and prepared an

inquest report (Ext.5) and then inspected the place of occurrence from

where he seized broken gun and a bag under seizure list (Ext.6).

Thereafter dead body was sent for post mortem examination which was

conducted by Dr. Ranjan Kumar Pandey (P.W.12) who found the following

injuries on the person of the deceased.

(i) Multiple abrasions on the sizes varying from ½ ” x ½
” x skin deep to 3″ x ½” x skin deep on right knee
and leg.

(ii) Multiple contusions of the size varying from 3″ x 1″ to
5″ x 1″ on the right knee with swelling of the knee
and fracture of right patellar bone.

3

(iii) Oval lacerated wound 1- ½” x1″ x ½ ” on the middle
of the left leg with ecchymosis around the wound.

(iv) Contusions 3″ x 1″ and 3- ½ ” x 1″ on the left knee.

               (v)      Incised wound 2- ½ " x 1- ½ " x ¼ " on the upper
                        part of the right side of the scrotum.
               (vi)     Abrasion of the size 6" x 4- ½ " x skin deep on the
                        right glottal region.
               (vii)    Abrasion ½ " x ½ " on the lower part of the right side
                        of the back.

(viii) Lower part of the right arm and elbow swollen black
in Colour with fracture of the obecranon process of
the right ulnar bone.

(ix) Abrasion 3″ x 1″ x skin deep on the middle of the left
arm.

(x) Multiple abrasions of the size ½ ” x ½ ” and skin
deep to 1- ½ ” x ½ ” x skin deep on the left elbow
and upper part of the left forearm.

(xi) Incised wound of the size 1″ x ¼ ” x bone deep on
knuckle of the left index finger with fracture of the
underlying bone.

(xii) Black coloured defused swelling of the right side of
the face.

Accordingly, Doctor issued post mortem examination report

(Ext.3) with an opinion that death was caused by shock and haemorrhage.

After completion of investigation, police submitted charge sheet,

upon which cognizance of the offence was taken and in due course when

the case was committed to the court of sessions, charges were framed

against the appellants to which they pleaded not guilty and claimed to be

tried.

In course of trial, the prosecution has examined altogether 14

witnesses. Of them, Lalanji Vishwakarma (P.W.1) and the informant

Murari Misitry (P.W.13) claimed to have seen the occurrence whereas

P.Ws.4,5,7 and 8 claimed to have come to know about the occurrence and

the name of the assailants from he deceased whereas P.W.11 has claimed

that he was told about the occurrence not only by the informant but also

by the deceased and has also claimed to have seen certain accused

persons dragging the deceased. The trial court having placed its reliance

on the testimonies of the witnesses as aforesaid did find the appellants

guilty and hence recorded the order of conviction and sentence.

Being aggrieved with that order this appeal has been preferred.
4

Learned counsel appearing for the appellants submits that the

informant (P.W.13) in course of his evidence has only named three

persons as assailants whereas P.W.11 claimed himself to be an eye

witness cannot in the facts and circumstances have opportunity to see the

entire occurrence when he had been informed about the occurrence by

P.W.13 and that other witnesses, namely, P.Ws. 4, 5,7,8 and 11 claimed

to have come to know about the occurrence and the name of the

assailants from the deceased but the informant is conspicuously silent

either in his fardbeyan or in his evidence over this matter and as such, the

trial court should not have placed any reliance on any of the witnesses but

the trial court without considering the material points showing

untrustworthiness of the witnesses did record the finding of the guilt of

the appellants and hence judgment of conviction and sentence is fit to be

set aside.

Having heard learned counsel appearing for the parties and on

perusal of the record, we do find that P.W.1 and the informant (P.W.13)

have claimed to have seen the occurrence as according to P.W.1 when he

was ploughing a field, he saw the appellants, namely, Ganesh Mahto,

Kanhai Mahto, Harihar Mahto ploughing a field and at that point of time

when the deceased Chhatan Mistry came over there he asked them to

plough the field only after the enquiry is made by the Circle Officer, upon

which the appellant Munesh Mahto caught hold of him and Charitar Dubey

(since died) fired shot hitting on the leg of the deceased, as a result of

which he fell down and then Charitar Dubey sat over the chest of the

deceased and then appellants, Munesh Mahto, Abhilakh Mahto and Sita

Ram Choubey assaulted him with lathi. Thereafter the appellants, Sheo

Dhari Mahto, Surya Deo Yadav, Sheo Pujan Mahto, Kanhai Mahto, Ganesh

Mahto, Harihar Mahto, Bigan Mahto and Sudama Mahto and also two

other persons took the dead body to some distance and when the

informant (P.W.13) reached over there, he was also assaulted by Surya
5

Deo Yadav and then Charitar Dubey took away his paper and also broke

the gun into pieces and thereupon Munesh Mahto pushed lathi in the anus

of the deceased. The evidence of P.W.1 does not seem to be consistent

with the evidence of P.W.13, where he has testified that Charitar Dubey

fired shot on the leg of his father, who fell down and thereafter the

appellants, Abhilakh Mahto, Sheo Dhari Mahto, Ram Das Choudhary, Prem

Nath Choudhary, Sheo Pujan Mahto, Harihar Mahto and Sudama Mahto

started taking his father towards forest. Thus, it is evidently clear that

P.W.13 has not named any of the appellants who did assault the deceased

whereas according to P.W.1, Munesh Mahto, Abhilakh Mahto and Sita

Ram Choubey did assault the deceased when he fell down on the ground

and this assertion of P.W.1 about the persons who did assault the

deceased gets support from the evidence of P.Ws.4 and 7 and also from

P.W.5, who has disclosed the name of assailant as Sita Ram Choubey and

Abhilakh Mahto whereas P.W.8 had disclosed the name of assailant as

Abhilakh Mahto and Munesh Mahto and also the name of other

appellants, such as Sheo Dhari Mahto, Sudama Mahto, Bigan Mahto, Sheo

Pujan Mahto but they have not been named as assailants by other

witnesses. It would be worth while to note here that all the aforesaid

witnesses have claimed to have derived the knowledge of the occurrence

and also the name of the assailants from the deceased but such

statement about the disclosure being made by the deceased to the

aforesaid witnesses never find mentioned either in the evidence of

P.W.13 or in his fardbeyan but that appears to be an omission as it would

be evident from the medical evidence that none of the injuries found on

the persons of the deceased were on vital parts, rather those injuries

were found either on the leg or in the hands and in that situation, it can

easily be assumed that the deceased may have been in sense when the

witnesses came at the place of occurrence and, therefore, reliance can be

placed on the testimonies of those witnesses, though there are some
6

contradictions relating to the persons who did assault the deceased but

names of the assailants could be confined to Sita Ram Choubey, Munesh

Mahto and Abhilakh Mahto, who have been named by all P.Ws. 4, 5, 7

and 8 as the assailants who did assault the deceased. So far the

appellants other than the aforesaid three persons are concerned, there is

no consistent evidence that they did assault the deceased in any manner

or did commit any other offence as alleged. Accordingly, they are

acquitted of all the charges levelled against them.

However, having found the witnesses to be trustworthy on the

point that Sita Ram Choubey, Munesh Mahto and Abhilakh Mahto did

assault the deceased, who died, still in face of medical evidence question

would be as to whether those three appellants can be held guilty for the

offence under section 302/149 of the Indian Penal Code as recorded by

the trial court or under section 302/34 of the Indian Penal Code ?

From the medical evidence as has been recorded earlier, it does

appear that Doctor did find as many as 12 injuries on the person of the

deceased but none of the injuries was on the vital parts, rather all the

injuries seem to be there either over the leg or on the hands. Moreover,

Doctor (P.W.12) who held post mortem examination has never opined

that those injuries caused on the person of the deceased was sufficient to

cause death and hence, they can not be held liable for the offence of

culpable homicide. That apart there is no evidence against them of

committing other offences as alleged.

In that view of the matter, finding of the guilt of culpable homicide

and also of other charges recorded by the trial court and also the order of

sentence passed against Sita Ram Choubey,, Munesh Mahto and Abhilakh

Mahto are hereby set aside though they are held guilty for the offence

under section 323 of the Indian Penal Code. Accordingly, they are

convicted and are sentenced for the period already undergone. So far
7

other appellants are concerned, they are acquitted of all the charges

levelled against them.

In the result, this appeal is allowed but in part.

( R. R. Prasad, J. )

Amareshwar Sahay, J,

( Amareshwar Sahay, J. )

Jharkhand High Court, Ranchi
The 6th March, 2009.

NAFR/ N.Dev