High Court Patna High Court

State Of Bihar vs Ganesh Singh on 29 September, 2008

Patna High Court
State Of Bihar vs Ganesh Singh on 29 September, 2008
Author: Shiva Kirti Singh
                   Death Reference No. 9 of 2007
                                With
                Criminal Appeal (DB) No. 1187 of 2007
                                With
                Criminal Appeal (DB) No. 1188 of 2007
                                 ***

Reference made by Sri Abhay Kumar, Additional District
& Sessions Judge, Fast Track court No.1,Katihar, through
Letter No. 397 dated 25th August, 2007 and appeal against
the judgment and order dated 23rd and 24th August, 2007,
respectively passed by Sri Abhay Kumar,Additional Dist.
& Sessions Judge, Fast Track Court No.1,Katihar, in S.T.
No. 178/2006 /T.R. No.72 of 2006.

***
In Death Reference No. 9 of 2007:

The State of Bihar                                      ... Appellant
                               Versus
Ganesh Singh                                          ...Respondent

In Criminal Appeal No. 1187 of 2007:

Ganesh Singh                                            ... Appellant
                               Versus
The State of Bihar                                    ...Respondent

In Criminal Appeal No. 1188 of 2007:

Ram Dulari Devi @ Dulari Devi                          ... Appellant
                            Versus
The State of Bihar                                   ... Respondent
                              ***

For the Appellant        : Mr. Ashwani Kumar Sinha, A.P.P.
                           (In Death Ref. No. 9/2007)

                          Mr. Rana Pratap Singh, Sr. Advocate with
                          M/s Sumant Singh & Aruni Singh,
                          Advocates
                          (In Cr. Appeal No. 1187 & 1188 of 2007)

For the Respondent       : Mr. Rana Pratap Singh, Sr.Advocate with
                           M/s Sumant Singh & Aruni Singh,
                           Advocates (In Death Ref. No. 9 /2007)
                                                                              -2-




                                    Mr. Ashwani Kumar Sinha, A.P.P.
                                    (In Cr. Appeal No.1187 & 1188 of 2007)
                                            ***
                             P R E S E N T
                       Hon'ble Mr. Justice Shiva Kirti Singh
                                       &
                    Hon'ble Mr. Justice Syed Md. Mahfooz Alam
                                      ***

S.M.M.Alam,J.         Death reference under consideration and Cr. Appeal nos.

1187 of 2007 and 1188 of 2007 arise out of the same judgment dated

23rd August, 2007 and order dated 24th August, 2007, passed by Sri

Abhay Kumar, Additional District & Sessions Judge, Fast Track

Court No.1, Katihar, in Sessions Trial No.178 of 2006/ T.R. No.72 of

2006 whereby he has been pleased to convict both the appellants

under section 302 of the Indian Penal Code and has further been

pleased to pass sentence of death by hanging till death against convict

Ganesh Singh and against appellant Ram Dulari Devi @ Dulari Devi

he has passed the sentence to undergo rigorous imprisonment for life

and to pay fine of rupees ten thousand and in default thereof to

undergo further simple imprisonment for two months.

2. The prosecution case, as per the written report (Ext.3)

submitted by Narendra Prasad Singh (P.W.6) in Mansahi P.S.

(Katihar) on 14.11.2005, in brief, is that on that date when the

informant, P.W.6 was in the banana field situated in front of his

village Bari Bathna, P.S. Mansahi, Dist.: Katihar, and had engaged

some labourers to do cultivation work in the field, his elder son came
-3-

running towards him. The time was 11’O clock. His son told him that

appellant Ganesh Singh was cutting his mother by Hasua. On getting

the said information from his son, P.W.6, the informant came running

to his house and saw appellant Ganesh Singh holding his wife Sarika

Devi (deceased) by her hair. He was inflicting Hasua blow on her

body and was dragging her by catching her hair. The informant also

saw the wife of Ganesh Singh, his two sons present there armed with

“Bhala” and “Dabiya”. As soon as the informant arrived there and

wanted to intervene the appellant Ganesh Singh rushed towards him

with Hasua in his hand then the informant raised hulla, whereupon,

the appellant fled away. On hearing hulla, his neighbour Parikshan

Singh along with his wife came there besides Umesh Singh, Sakmu

Mian and Rustam Mian and saw the appellant Umesh Singh running

away after committing the crime. At the time of occurrence, the

informant’s brother-in-law Ashok Singh, P.W.1, was present at his

house, who was about to proceed to Gramin Bank for depositing the

money. He also witnessed the occurrence.

3. On submission of the written report in Mansahi P.S.,

Mansahi P.S. case no.71 of 2005 dated 14.11.2005 under section

302/34 of the Indian Penal Code was registered and a formal FIR

(Ext.11) was drawn up against both the appellants and their two sons.

After institution of the case, the investigation was handed over to

P.W.13, Sachidanand Singh, who investigated the case but charge
-4-

sheet was submitted by Sri Ashok Singh, Sub-Inspector of Police of

the said police station, against all the four accused of this case on the

basis of which learned Chief Judicial Magistrate took cognizance of

the offence against all the four accused of the said case but later on

trial of two sons of the appellants, who were minor at that time, were

separated and they were sent to Juvenile Court for trial. Thus, only

two appellants were put on trial and they were convicted and

sentenced by the impugned judgment as stated above.

4. The defence case as it is disclosed from the trend of

cross-examination as well as the statement of the accused recorded

under section 313 Cr.P.C. is that the appellants were falsely

implicated in this case due to land dispute between the parties and no

such occurrence in the manner as alleged by the prosecution had taken

place.

5. In order to prove its case, the prosecution has examined

altogether sixteen witnesses in this case, namely, Ashok Singh (PW1),

Parikshan Singh (PW2), Rajendra Singh (PW3), Bhola Rai (PW4),

Rakesh Kumar (PW5), Narendra Prasad Singh (PW6), Ranjeet Kumar

(PW7), Alok Kumar (PW8), Dr. Om Prakash Singh (PW9), Nishant

Kumar (PW10), Rajendra Singh (PW11), Raghunandan Paswan

(PW12), Sacchita Nand Singh (PW13), Ashok Kumar (PW14), Nasir

(PW15) and Pradeep Kumar Rai (PW16). The defence has also

examined one witness, namely, Janardhan Singh (DW1).
-5-

6. Besides the oral evidence some papers have also been

brought on records on behalf of the prosecution which are exhibits.

Ext.1 is the inquest report of the deceased, Ext.2 is the seizure list,

Ext.2/a is another seizure list, Ext.3 is fard bayan, Ext.4 is post

mortem report, Ext.5 is signature of the Officer-in-charge on the FIR,

Ext.6 is the SD entry, Ext.7 is the endorsement on written report,

Ext.8 is Malkhana register, Ext.9 is signature of the Officer-in-charge

over charge sheet, Ext.10 is charge-sheet and Ext.11 is the formal

FIR. Besides the above exhibits, there are two material exhibits i.e.

one Dabiya (Material Ext.1) and one Bhala (Material Ext.2).

7. In this case, P.W.1 Ashok Kumar Singh, who happens to

be the brother in law of the informant, PW2 Parikshan Singh, a

neighbour of the informant, PW6 informant Narendra Pd. Singh and

PW10 Nishant Kumar, son of the informant and deceased are the eye

witnesses of the occurrence and, as such, their testimony are very vital

for arriving at the right conclusion. The rest witnesses, who are co-

villagers of the informant, are either hear say witnesses or part eye

witnesses. First of all, I would like to incorporate the evidence of

PW6, who is the informant of this case. His evidence is as follows:

Deceased Sarika Devi was his wife. The occurrence took place on

14.11.2005 in between 10-11 AM. At that time, he was watching the

work done by the labourers in his banana field situated at a distance of

about 200 yards east of his house. At that time, his younger son
-6-

Nishant Kumar @ Bittu came there shouting and told him that

appellant Ganesh Singh, his wife Dulari Devi and his two sons Manoj

Kumar and Rabindra Kumar were cutting his Mummy (mother),

whereupon, he rushed towards his house. He has further deposed that

when he arrived there he saw appellant Ganesh Singh holding his wife

by her hair and dragging her. He was giving repeated blow on her

body by Hasua. By that time, his wife had fallen down. As soon as he

arrived there and enquired what was happening, the appellant Ganesh

Singh rushed towards him with Hasua in his hand and shouted that he

would also be cut, whereupon, he (PW6) ran towards the road raising

hulla. On hulla, people of the locality, namely, Parikshan Singh (PW

2), Sakmu Mian, Rustam Mian, Nasir Mian rushed towards his house.

His brother-in-law Ashok Singh (PW 1) also started raising hulla. On

arrival of the witnesses and the people of the locality, the appellants

along with their sons fled away. While they were fleeing away, the

wife of Ganesh Singh assaulted his wife with Bhala. The informant as

well as the witnesses tried to catch hold of Ganesh Singh but he fled

away with Hasua riding on a bicycle. After fleeing away of appellant

Ganesh Singh, he went near his wife but by that time she was already

dead. Thereafter, he gave written statement with regard to the alleged

occurrence to the police. The written statement of the informant has

been marked Ext.3. He has further deposed that the Sub-Inspector had

prepared inquest report of the dead body of his wife in presence of
-7-

Alok Kumar (PW 8) and Rakesh Kumar (PW 5) and both had put

their signature on the inquest report. He has further deposed that the

Sub-Inspector had also seized blood stained earth, blood stained Bhala

and some broken bangles as per the seizure list prepared by him which

was signed by PW 8 Alok Kumar and PW 5 Rakesh Kumar.

Thereafter, the Sub-Inspector sent the dead body for post mortem. PW

6 has also identified appellants Ganesh Singh and Dulari Devi in

dock. In cross-examination, this witness has deposed that he had no

land dispute with Ganesh Singh. At paragraph 10 his attention was

drawn by the learned defence counsel that he had stated before the

police that there was land dispute between him and appellant Ganesh

Singh to which he denied but paragraph 6 of PW 13 (Investigating

Officer) establishes that PW 6 had stated before the police that he had

land dispute with appellant Ganesh Singh. The defence has drawn his

attention that in the written statement he has not stated that his son

Nishant had told him that the appellant Ganesh Singh along with his

wife and two children, namely, Manoj Kumar and Rabindra Kumar

were cutting his Mummy to which he replied that he had made the

said statement in his written statement. However, the perusal of the

written statement (Ext.3) shows that about assault by Dulari Devi wife

of Ganesh Singh and her two sons there is no mention in it. Thus, the

evidence of the informant shows that he for the first time introduced

in court the story of assault to the deceased by appellant no.2 Dulari
-8-

Devi wife of Ganesh Singh and her two children Manoj Kumar and

Rabindra Kumar which story does not find mentioned in the written

statement (Ext.3) of PW 6. Likewise, it appears that PW 6 has also

disowned his statement made under section 161 of the Code of

Criminal Procedure with regard to the fact that there was land dispute

between him and appellant Ganesh Singh.

8. The next important witness on the point of occurrence is

PW 10 Nishant Kumar, who is the son of the informant as well as the

deceased. According to the case of the prosecution, he was the first

person, who had given information about the occurrence to PW 6.

This witness is aged about only ten years old and, so, he is a child

witness. His evidence is that Sarika Devi was his mother. She has

been murdered by appellant Ganesh Singh. The said occurrence had

taken place about one year ago and he was eye witness of the said

occurrence. Time was 11 AM. At that time, he was playing in the

bamboo clump adjacent to his house. At that time, his Mummy was

inside her house. Ashok Singh (PW 1), who happens to be his Fufa,

came to his house. Thereafter, his Mummy came out of his house for

giving fodder to goat. His Mummy called him and then he came from

bamboo clump and stood near the mango tree. Thereafter, his Mummy

started combing her hair. At that moment, appellant Ganesh Singh

having Hasua and stone in his hand came near his Mummy and firstly

he threw stone on his Mummy. His mummy escaped unhurt and then
-9-

appellant Ganesh Singh caught hold of his mummy by her hair from

behind and started cutting (attacking) her with Hasua. His Mummy

raised hulla, whereupon, his Fufa came out from inside the room.

Then Ganesh Singh started dragging away his Mummy giving Hasua

blows to her. He dragged his Mummy up to his Darwaza and then two

sons of Ganesh Singh and his wife also started assaulting his Mummy

with their weapons. He rushed to call his father, who was working in

the field. His father came running on hearing about the incident. His

father also raised hulla and then Ganesh Singh ran towards his father

to assault him. On raising hulla by his father, people started

assembling and then Ganesh Singh, his wife and children fled away.

After that he along with his father went near his Mummy, who was

already dead. After the occurrence, the Sub-Inspector came there who

took his statement. PW 1 has also identified accused Ganesh Singh in

dock and claimed to have identified the other accused. At paragraph 8

of his cross-examination, he has deposed that PW 2 Parikshan Singh

and appellant Ganesh Singh are his neighbours. This witness has also

denied this fact that there was previous enmity between his father and

appellant Ganesh Singh.

9. The next important witness on the point of occurrence is

PW 1 Ashok Singh. He happens to be the brother-in-law (Bahnoi) of

the informant. His evidence is that the alleged occurrence took place

on 14.9.2005 at 10.45 AM. At that time, he was at the house of his

– 10 –

brother-in-law Narendra Prasad Singh (informant). At that time, the

wife of Narendra Prasad Singh was combing her hair standing near

the stair. He heard the cry of Sarika Devi (wife of Narendra Prasad

Singh), whereupon, he came out of the house and saw appellant

Ganesh Singh attacking her with Hasua. Sarika Devi (deceased) was

trying to run away. At that time, two sons of Ganesh Singh and the

wife of Ganesh Singh were also present there and they were also

assaulting the deceased Sarika Devi with their weapons. He started

raising hulla and the son of Narendra Prasad Singh rushed towards the

field to call his father, who was working in his banana field at that

time. Narnedra Prasad Singh (informant) came running there and

seeing the occurrence he also raised hulla. Appellant Ganesh Singh

threatened him that if he came near him then he would also be cut. On

hulla, people of the locality assembled and then appellant Ganesh

Singh along with his wife and children fled away. Thereafter, he went

near Sarika Devi, who was found dead. There were altogether 30-40

sharp cutting injuries on her body. Amongst the witnesses he

identified Parikshan Singh (PW 2), who was neighbour of the

informant. He was first to reach there on hulla. He had also identified

Rustam Mian (not examined). He has further deposed that the Sub-

Inspector had prepared inquest report of the dead body and had also

seized the bhala. The hair of Sarika Devi and blood were found

scattered at the place of occurrence. In paragraph 10 of his cross-

– 11 –

examination, he has deposed that the house of Parikshan Singh (PW

2), Rajendra Singh, Baleshwar Singh, Tarkeshwar Singh, Mahadeo

Singh, Sahdeo Singh, Mahabir Singh, Rustam Mian (all not

examined) are adjacent to the PO house. This witness has also denied

this fact that he had stated before the police that there was enmity

between informant Narendra Prasad Singh and appellant Ganesh

Singh from before but the Investigating Officer has accepted that this

witness had stated before him with regard to the enmity between the

informant and appellant Ganesh Singh.

10. Another eye witness Parikshan Singh (PW 2) is the next

door neighbour of the informant as well as the appellant Ganesh Singh

and it appears from his deposition that he is not related either with

Narnedra Prasad Singh (informant) or accused Ganesh Singh and thus,

he appears to be an independent witness. His evidence is as follows:

He has got his house adjacent north to the house of the informant. The

occurrence had taken place about nine months ago. The time was

between 10-11 AM. At that time, he was working in his field in which

he had grown cauliflower. The said field is by the side of the house of

the informant Narnedra Prasad Singh. He heard the cry of a child and

went running towards the Darwaza of Narendra Prasad Singh where

he saw appellant Ganesh Singh assaulting the wife of Narenda Prasad

Singh with Hasua. He ran there and raised hulla, whereupon, several

persons reached their and then he left the place. He has further

– 12 –

deposed that Sub-Inspector had come to the place of occurrence and

recorded his statement. He has identified appellant Ganesh Singh in

dock. He has deposed that due to assault wife of Narendra Prasad

Singh died. Again at para 7, this witness has deposed that his house as

well as his field (field of cauliflower) are both at the same place. At

paragraph 8 of his cross-examination, he has deposed that he stayed at

the place of occurrence for only one minute and when he reached at

the place of occurrence about 100-150 persons were surrounding the

wife of Narendra Prasad Singh, who was lying on the ground. PW 2

has also denied the suggestion that the appellants were falsely

implicated by Narendra Prasad Singh due to land dispute.

11. Admittedly, PW 2 is a neighbour of the informant and

being not related either to the informant or to the accused he is an

independent witness. His evidence as well as the evidence of PW 10

will show that he was the first person who had reached at the place of

occurrence on hearing hulla. So, his evidence is of much importance.

His evidence shows that amongst the accused he has named only

appellant Ganesh Singh and so far the other persons i.e. Dulari Devi

wife of Ganesh Singh and her two children are concerned, this witness

has not attributed any overt act to them and even their presence at the

spot at the time of alleged occurrence has not been admitted by this

witness. I will discuss this aspect at the appropriate stage.

– 13 –

12. The next witness on the point of occurrence is PW 3

Rabindra Singh. He is not an eye witness of the occurrence but is

definitely an important witness as his evidence shows that

immediately on hearing hulla at about 11 AM on 14.11.2005 he

rushed to the place of occurrence and saw appellant Ganesh Singh

running away towards south with a blood stained Hasua in his hand

and when he reached at the place of occurrence he saw Sarika Devi

(deceased) lying on the ground in pool of blood and by that time she

was already dead. Thus, the evidence of PW 3 also shows that he had

seen only appellant Ganesh Singh running away with a blood stained

Hasua after the occurrence and there is nothing in his evidence that

other accused persons specially appellant Dulari Devi was also seen

present at the place of occurrence with weapons in their hands.

13. PW 4 Bhola Rai is a hearsay witness and his evidence

also shows that after the occurrence he was told that appellant Ganesh

Singh had killed the wife of Narendra Prasad Singh.

14. PW 5 Rakesh Kumar is also a hearsay witness. He is also

the witness of preparation of inquest report and seizure list. His

evidence shows that at the time of occurrence he was at his shop

where someone told him that appellant Ganesh Singh had killed the

wife of Narendra Prasad Singh. On getting that information, he came

to the place of occurrence and saw the dead body of the wife of

Narnedra Prasad Singh lying in the pool of blood. He has further

– 14 –

deposed that the Sub-Inspector had prepared the inquest report and he

had put his signature over the same. He has further deposed that the

Sub-Inspector had also prepared the seizure list of Bhala, broken

bangles, broken hairs and blood stained earth and he had also put his

signature over the said seizure list. On his identification, the inquest

report and the seizure list were marked Ext. 1 and 2 respectively.

Thus, the evidence of PW 5 discloses that he had heard the name of

appellant Ganesh Singh, who had killed the informant’s wife. In

cross-examination, he has deposed that he can not say the name of the

persons, who had told him that appellant Ganesh Singh had killed the

wife of the informant which makes his statement inadmissible.

15. PW 7 Ranjeet Kumar is also a hearsay witness. His

evidence is that the occurrence had taken place on 14.11.2005 at about

11 AM. At that time, he was at his house and on hearing hulla he went

to the place of occurrence where he saw Sarika Devi lying dead in

pool of blood and some persons were telling that Ganesh Singh had

killed her by assaulting her with Hasua. His evidence also shows that

he did not name any other accused including appellant Dulari Devi,

who had assaulted the deceased.

16. PW 8 Alok Kumar is also a hearsay witness. He happens

to be the nephew of the informant. His evidence is that on 14.11.2005

his uncle told him on telephone that appellant Ganesh Singh had

killed his aunt (deceased Sarika Devi). On getting the said

– 15 –

information, he came to the house of the informant and saw his aunt

lying dead in pool of blood. Some persons told him that the appellant

Ganesh Singh, his wife and his two children had cut his aunt. He has

further deposed that the Sub-Inspector came there, prepared inquest

report as well as the seizure list and on those papers he also put his

signature. The evidence of this witness also shows that he has not

disclosed the name of the persons, who had told him that his aunt was

assaulted by appellant Ganesh Singh, his wife and his two sons and

so, his evidence with regard to the assault on deceased is inadmissible

in evidence.

17. PW 11 Rajendra Singh is also a hearsay witness and his

evidence is similar to the evidence of PW 8 and since he has not

disclosed the name of persons, who had disclosed to him that the

appellant Ganesh Singh, his wife and two children had killed the wife

of Narendra Prasad Singh, his evidence is also inadmissible.

18. Similar is the fate of PW 12 Raghunandan Paswan, who

is also a hearsay witness.

19. The next witness on the point of occurrence is PW 15

Nasir but he has been declared hostile by the prosecution as he has

deposed that he does not know anything about the occurrence and as

such, his evidence is of no help to the prosecution.

– 16 –

20. So far PW 16 Pradeep Kumar Rai is concerned, he is

simply a formal witness and he has proved the formal FIR which has

been marked Ext.11.

21. From the scrutiny of the evidence of the above said

witnesses, it appears that PW 1, 2, 6 and 10 are the eye witnesses of

the occurrence but PW 1, 6 and 10 are highly interested witnesses as

PW 10 is the son of PW 6 (informant) and PW 1 is the brother-in-law

of PW 6. So, the only independent eye witness is PW 2 Parikshan

Singh. His evidence shows that he had named only appellant Ganesh

Singh as the assailant of deceased Sarika Devi and has not named any

other accused including the appellant Dulari Devi. The other

witnesses whose evidence has been discussed above are all hearsay

witnesses and most of the witnesses i.e. PW 3,4,5 and 7 had named

only appellant Ganesh Singh as assailant of the deceased.

22. The evidence of the PW14 Ashok Kumar, who was

Officer-in-Charge of Mansahi P.S. on the alleged date of occurrence,

is also very much relevant in this case although some parts of his

evidence is inadmissible. His evidence is that on 14.11.2005 at about

11.00 AM appellant Ganesh Singh came to Mansahi P.S. with a

“Dabiya” in his hand and told him that he had committed murder of a

woman, namely, Sarika Devi wife of Narendra Prasad Singh of village

Bari Bathna, P.S. Mansahi, who gave the motive of the occurrence as

land dispute. He has further deposed that he seized the said “Dabiya”

– 17 –

in presence of two witnesses, namely, Nand Lal Das and Md. Mokhtar

as per the seizure list (Ext.2/a). He also produced the said “Dabiya” in

court which has been marked as material Ext.1. He has further

deposed that the information given by the appellant Ganesh Singh had

been entered in SD entry no.225 dated 14.11.2005 which has been

marked as Ext. 6. He has further deposed that after making entry in

the station diary he along with ASI Abhay Kumar Pandey and other

police personnel proceeded towards the place of occurrence and at the

place of occurrence he found the dead body of Sarika Devi lying there

and thereafter ASI Abhay Kumar Pandey prepared the inquest report

of the dead body (Ext. 1). He has further deposed that one “Bhala”

and blood stained earth were also seized from the place of occurrence

as per Ext. 2. He has also produced the said “Bhala” in court which

has been marked Material Ext. II. He has proved his endorsement on

the FIR as well as endorsement in the Malkhana register regarding

entry of “Dabiya” which have been marked as Ext. 7 and 8

respectively. His evidence shows that he has also identified appellant

Ganesh Singh in dock.

23. The evidence of PW 14 is relevant to this extent that the

appellant immediately after committing the murder had gone to

Manisahi P.S. and produced the weapon of assault before PW 14. It is

true that the statement of appellant that he had committed murder of

Sarika Devi is not admissible in evidence but the conduct of the

– 18 –

accused immediately after the occurrence is admissible and the

production of the weapon by which he had committed the murder of

Sarika Devi i.e. Material Ext. I is a corroborative piece of evidence

with regard to the occurrence. The evidence of PW 14 that

immediately after the disclosure by the appellant and production of

“Dabiya” he went to the place of occurrence and found Sarika Devi

lying dead establishes beyond doubt that it was appellant Ganesh

Singh, who had committed murder of deceased Sarika Devi. The

evidence of PW 14 finds corroboration from the evidence of PW 13

Sachida Nand Singh, who is the Investigating Officer of this case,

who has deposed at paragraph 5 that in connection with this case one

“Dabiya” was also seized by the SI Ashok Kumar Singh as per the

seizure list Ext.2/A. Thus, the evidence of the above said witnesses

coupled with the evidence of PW 14 that appellant Ganesh Singh had

produced the weapon of murder of Sarika Devi in Manisahi P.S.

establishes beyond doubt that the appellant Ganesh Singh had

committed the murder of Sarika Devi with “Dabiya” (Material Ext. I).

24. Let me see whether the manner of occurrence finds

corroboration from the medical evidence or not? PW 9 is Dr. Om

Prakash Singh. His evidence is that on 14.11.2005 at about 10.25 PM

he had conducted post mortem examination of the dead body of

Sarika Devi and had found following ante mortem injuries on his

person:

– 19 –

                    (I)    Rigor mortis was present in both upper and
                           lower limbs.

(II) Multiple injuries were present on her body
as mentioned below:-

(i) Sharp cutting injury was present on the left
palm. Clotted blood was present and it was
bone deep. Size 8 cm. x 1 cm. x bone deep.

(ii) Sharp cutting injury over the right parietal
and frontal bone. It was bone deep and
antero posterior in direction of size 10 cm x
1-1/2 cm x bone deep.

(iii) Sharp cutting injury over the right lateral
aspect of the neck in the intra auricular
region. Right mandible was sharply cut and
it was antero posterior in direction size 11
cm x 2 cm. x 3 cm. deep.

(iv) Sharp cutting injury on the back of the neck.

It was bone deep and transverse in direction.
Size 10.5 cm. x 2.5 cm. x bone deep.

(v) Sharp cutting injury over the right scapular
region. It was bone deep and transverse in
direction. Size 15 cm. x 4 cm. x bone deep.
Right scapular bone was sharply cut.

(vi) Sharp cutting injury over the left scapular
region. It was three in numbers. The size of
each wound was more or less same and all
the wounds were bone deep. Size 6 cm. x 2
cm. x bone deep.

(vii) Sharp cutting injury over the dorsom of the
left fore arm. It was bone deep. Size 12 cm.
x 3 cm. x bone deep.

(viii) Sharp cutting injury on the lower ventral
aspect of the right fore arm. Size 7 cm. x 2
cm. x bone deep.

(ix) Sharp cutting injury on the upper frontal
aspect of the chest in the supra mammary
region. Size 10 cm. x 1-1/2 cm. x bone deep.

He has further deposed that death was caused due

to traumatic shock as a result of severe injury to the vital organs of the

body caused by sharp cutting weapon. He has also proved his post

mortem report (Ext.4). He has deposed that the above mentioned

– 20 –

injuries were caused either by “Hasua”, “Gandasa” or “Dabiya” but

not by “Bhala”. Thus, the evidence of PW 9 as well as post mortem

report also supports this fact that deceased Sarika Devi had died due

to multiple sharp cut injuries on her entire body including on vital part

of her body and the evidence on record corroborates that those injuries

were caused to the deceased by convict Ganesh Singh and not by

appellant Ram Dulari Devi as PW 9 Dr. Om Prakash Singh has

completely ruled out the possibility of use of “Bhala” in causing those

injuries to the deceased.

25. It is true that PW 1, 6 and 10 have deposed that appellant

Ram Dulari Devi @ Dulari Devi had also caused injuries to the

deceased by means of “Bhala” but the other witnesses including PW2,

who is a close neighbour of the informant, did not support that version

of the informant. The evidence of PW 9 Dr. Om Prakash Singh at

paragraph 7 that none of the injuries on the person of the deceased

could have been caused by Bhala establishes that appellant Ram

Dulari @ Dulari Devi had no role to play in the alleged occurrence

and, as such, her involvement in the case appears to be very doubtful.

26. As regards the place of occurrence, I find that it is well

established from the evidence of the prosecution witnesses. This also

finds corroboration from the evidence of PW 13 Sachidanand Singh,

who is the Investigating Officer of this case and has deposed at

paragraph 2 that after taking charge of investigation of this case he

– 21 –

had visited the place of occurrence of this case which is situated at

village Bari Bathna within Mansahi Police Station. The place of

occurrence is the house of the informant facing east. In the front

portion, there is Vernadah. The house of appellant Ganesh Singh lies

at a distance of 25 yards from the main gate of the informant. There is

a cow shed of the appellant near the house of the appellant and from

there the dead body of Sarika Devi was found at a distance of two feet

north. He has further deposed that sufficient quantity of blood was

found at that place. He has given the boundary of the place of

occurrence where the dead body of deceased Sarika Devi was found

which is as follows:

In the north: House of the informant,

In the west: Main road in between the house of the

appellant and the informant,

In the south: House of the appellant,

In the east: Mango tree and cow shed.

Thus, the evidence of PW 13 also establishes that the

place of occurrence is in between the house of the informant and the

appellants and there is no ambiguity on this point and, therefore, I find

that the prosecution has also established the place of occurrence of

this case.

27. It has been argued by the learned defence counsel that

initially before the police the prosecution witnesses had stated that due

– 22 –

to land dispute the occurrence had taken place but in court the

informant as well as the prosecution witnesses have categorically

deposed that there was no land dispute between the informant and the

appellants. Learned advocate submitted that it goes to show that the

prosecution has suppressed the motive of the occurrence. He further

submitted that the defence has examined one witness, namely,

Janardhan Singh (DW1), who has categorically deposed that there was

land dispute between both the parties and the appellant Ganesh Singh

was falsely implicated in this case due to land dispute. It is true that

after denial of the informant and his witnesses about the existence of

land dispute between the parties there remains nothing on record as

what was the motive of occurrence but there can not be two opinions

that some time the occurrence takes place without any motive and in

view of the overwhelming evidence on record that the appellant

Ganesh Singh had committed murder of deceased Sarika Devi, it can

not be held that due to land dispute (which was suppressed by the

prosecution) the appellant has been falsely implicated in this case.

28. On the basis of the discussions made above and the

materials available on record, I find and hold that prosecution has

fully succeeded in proving the charge against the appellant Ganesh

Singh that on 14th November, 2005, at about 11 AM at village Bari

Bathan, P.S. Mansahi, District: Katihar, he had committed murder of

Sarika Devi wife of Narendra Prasad Singh by causing multiple sharp

– 23 –

cut injury on her person with Hasua (Dabiya) which was sufficient in

ordinary course of nature to cause her death. I am further of the view

that so far appellant Ram Dulari Devi @ Dulari Devi is concerned, the

prosecution has not been able to substantiate the charge of causing

murder of Sarika Devi in prosecution of common intention with

Ganesh Singh, and as such, appellant Ram Dulari Devi @ Dulari Devi

deserves to get benefit of doubt.

29. Accordingly, the conviction of appellant Ganesh Singh

for the charge of murder punishable under section 302 of the Indian

Penal Code is upheld but the conviction of appellant Ram Dulari Devi

@ Dulari Devi under section 302 of the Indian Penal Code and the

sentence of imprisonment for life passed against her are set aside.

30. It has been argued by the learned defence counsel on

behalf of convict Ganesh Singh that although convict Ganesh Singh

has been awarded death sentence but the law is settled in this regard

that only in extreme cases and in exceptionally grave circumstances of

particular case relating to the crime as well the criminal and in rarest

of rare cases death sentence can be awarded. In this regard, he has

relied upon the decision of the Supreme Court in the case of Bachan

Singh Vs. State of Punjab reported in AIR 1980 SC 898. Relying upon

the said decision, learned defence counsel submitted that barring this

case there is no criminal antecedent of convict Ganesh Singh and

before this incident he was a law abiding citizen. He submitted that

– 24 –

the informant and the witnesses are silent as to what prompted the

convict to commit the offence. In other words, the motive has not

been proved, rather, it has been suppressed by the prosecution. He

submitted that this circumstance shows that some immediate

provocation of serious nature was the cause of committing the offence

and so, he argued that this case does not fall within the purview of

rarest of rare cases.

31. I am of the opinion that the argument of the learned

defence counsel has got much force as there is nothing on record that

convict Ganesh Singh had any criminal record. The denial of the

prosecution witnesses about the existence of any land dispute between

the informant and convict Ganesh Singh shows that he had no motive

from before to commit the offence of murder and this circumstance

goes to prove that there might be some sudden provocation of serious

nature which had prompted him to commit the ghastly offence like

murder. The fact that after committing the offence he (Ganesh Singh)

immediately went to the concerned police station with weapon of

assault in his hand and confessed his guilt before the police (although

not admissible in evidence) shows that the convict is not a hardened

criminal. All these facts and circumstances establish that this case

does not fall under the purview of rarest of rare cases and so,

awarding death sentence to the convict Ganesh Singh appears to be

excessive. I am of the view that the purpose will be served by

– 25 –

awarding life imprisonment to convict Ganesh Singh. Accordingly,

the death sentence awarded to the convict Ganesh Singh under section

302 of the Indian Penal Code is converted into life imprisonment and

relying upon the decision of the Supreme Court in the case of Swamy

Shraddananda @ Murali Manohar Mishra Versus State of Karnataka

reported in JT 2008(8) SC 27, I direct that the convict Ganesh Singh

shall not be released till he completes twenty years of actual

imprisonment.

32. In the result, Cr. Appeal No.1188 of 2007 filed on behalf

of Ram Dulari Devi @ Dulari Devi is allowed and she is acquitted of

the charge under section 302 of the Indian Penal Code after giving her

benefit of doubt. She is on bail and, as such, she is ordered to be

discharged from the liabilities of her bail bond. Cr. Appeal No. 1187

of 2007 filed on behalf of the appellant Ganesh Singh is hereby

dismissed with modification in the sentence and Death Reference

No.9 of 2007 is answered in negative.

(Syed Md. Mahfooz Alam, J.)

Shiva Kirti Singh, J.: I agree.

(Shiva Kirti Singh,J.)

Patna High Court,
Patna.

Dated the 29th September, 2008.

NAFR/ JA/-