High Court Patna High Court - Orders

Shiv Nandan Yadav vs The State Of Bihar & Ors on 6 July, 2011

Patna High Court – Orders
Shiv Nandan Yadav vs The State Of Bihar & Ors on 6 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.131 of 2011
                 Shiv Nandan Yadav, son of Ram Gulam Yadav, resident of
                 Village-Dumarkola, P.S. Khaira, District-Jamui.
                 ..................................................................Appellant.

                                                 Versus

                 1. The State Of Bihar.
                 2. Tilo Yadav.
                 3. Mato Yadav.
                    Both sons of Late Huro Yadav.
                 4. Upendra Yadav, son of Sri Mato Yadav.
                 5. Ravindra Yadav, son of Salaldeo Yadav.
                    All resident of village-Dumarkola, P.S. Khailra, District-
                    Jamui.
                    ......................................................Respondents.

                                               -----------

4. 6.7.2011. Heard learned counsel for the appellant and

the State.

The appellant is aggrieved by the judgment

dated 23rd of September, 2010 passed in Sessions Case

No.491 of 1996 relating to G.R. Case No.790 of 1999

under Khaira P.S. Case No.81 dated 12.8.1994, whereby

the Respondent Nos.2 to 5 were acquitted for the

charges under Sections 148, 149, 323, 324 and 307 of

the Indian Penal Code and also under Sections 3/4 of the

Explosive Substance Act by the Additional Sessions

Judge, Fast Track Court No.IV, Jamui.

It appears that there was a case and counter
2

case. Though the prosecution case does not mention

anything about the counter version but the judgment

discusses the case and counter case. The counter case

has resulted in Sessions Case No.601 of 1995 and it

relates to Khaira P.S. Case No.80 of 1994. The

Investigating Officer of the case in course of

investigation has found that the alleged occurrence took

place near the paddy seedling lands of accused-

Respondent No.2, Tilo Yadav. Further, it has also come

in the evidence that Tilo Yadav was arrested in Khaira

Hospital in injured condition. This fact was not brought

on record by the prosecution.

There was allegation of assaulting the

informant and others and of exploding bombs and

causing injury to them against the Respondent Nos.2 to

5 but the I.O. who has visited the place of occurrence

has also not found any remnants of explosive device at

the place of occurrence and he has also not found any

blood there. These are the enough grounds to disbelieve

the prosecution case. The court below under such

circumstances has given a correct judgment in

disbelieving the case of the prosecution.
3

As a result, we find no merit in this appeal

and it is, accordingly, dismissed.

(Shyam Kishore Sharma, J)

(Rajendra Kumar Mishra, J)

P.S.