High Court Patna High Court - Orders

Sita Devi vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Sita Devi vs The State Of Bihar &Amp; Ors on 5 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. REV. No.980 of 2007
                   SITA DEVI, wife of Shatrughan Sah, resident of village
                   Chandipur, P.S. Kishanpur, District Supaul.
                                                    ....Petitioner
                                     Versus
                   1. THE STATE OF BIHAR
                   2. Bechan Mandal
                   3. Shatrughan Mandal
                   4. Shiv Ram Mandal, all sons of Bunny Lal Mandal, resident of
                      village chandipur, p.s. Kishanpur, District Supaul.
                                                     ...opposite parties.

                   For the Petitioner:Mr. Pramod Mishra &
                                    :Mr. Vijay Kumar Mukul
                   For the O.P.Nos. 2 to 4 :Mr. Shiva Shanka Sharma.

                                                 -----------

04. 05.07.2010 Heard learned counsel for the petitioner and

learned counsel representing the opposite parties.

The petitioner who is the informant of Kishanpur

police station case no.58/98 calls in question the legality and

propriety of the judgment and order of acquittal dated 23.04.2007,

recorded by the learned Additional Sessions Judge F.T.C.IV,

Saharsa.

P.W.3, namely, Sita Devi lodged a written report

on 29.05.1998 alleging therein that on 27.05.1998 while she was

coming back from her field, the oppoisite parities herein (full

brothers) assaulted her by fists and slaps. An attempt was made to

outrage her modesty by making attempt to remove her Sari. The

opposite parties herein were thus charged under diverse sections

of the Penal Code including section 354,316 and 379 IPC.

At the trial, five witnesses were examined. P.W.1

admittedly has not supported the prosecution case. P.W.3 is the
-2-

informant of the case, whereas P.W.5 is the Investigating Officer.

Learned trial court on evaluation of the evidence of P.W.2 and 3

has come to a conclusion that the informant (P.W.3) in course of

her deposition, has not whispered anything about removal of Sari

at the hands of the accused persons. In that view of the matter, the

charge under section 354 was not found proved. So far as the

charge punishable under section 316 is concerned, it has been

found and recorded with reference to the deposition of the I.O.

(P.W.5) that such allegation was being levelled at a very belated

stage after obtaining a certificate relating to termination of her

pregnancy. Having noticed that this allegation was not levelled in

the FIR and that at the initial state of the investigation no such

allegation was ever made by the informant and P.W. 2. Learned

trial court has not found it fit to rely on their statements made in

the court at the trial.

In view of what I have observed above, the

consideration of the evidence by the learned trial court cannot be

said to be perverse and/or patently illegal justifying any

interference.

There is no merit in this application which is

accordingly dismissed.

hr                               ( Kishore K. Mandal )