High Court Patna High Court - Orders

Ramuchit Jha vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Ramuchit Jha vs The State Of Bihar on 1 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (SJ) No.215 of 2011
                                 RAMUCHIT JHA
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

2. 01.03.2011. After having heard the learned

counsel appearing for the appellant who is

the informant of the case and having

considered the discussion of evidence

specially that of doctor in paragraph13 what

appears is that there are two assailants of

the injured one, namely, Sant Kumar Jha is

said to have dealt a Khanti blow on his head,

likewise, and simultanelusly the other

accused Sunil Kumar Jha is also alleged to

have dealt a lathi blow on the same part of

the body of the informant. However, there was

a solitary wound caused by hard and blunt

substance which was simple in nature. Even

accepting the evidence, mere fact that the

head was part of the body which was hit could

never be sufficient to upset the order of

acquittal of the respondents under Section

307 of the Penal Code. Merely some of the

accused persons, i.e., some of the

respondents have been convicted for offence

under Sections 323 and 325 IPC may not inject
2

merit in the present appeal of acquittal.

They are questioning their own convictions

and sentences passed upon them. The view

which was taken by the learned trial Judge as

regards the failure of the charges under

Section 307/34 of the IPC appears a

reasonable view and in that view of the

matter, this appeal is dismissed as of no

merit.

B.Kr.                               (Dharnidhar Jha,J.)