High Court Patna High Court

Surendra Prasad @ Shailendra … vs State Of Bihar on 15 December, 2010

Patna High Court
Surendra Prasad @ Shailendra … vs State Of Bihar on 15 December, 2010
Author: Smt. Mridula Mishra
                 DEATH REFERANCE No.6 OF 2010
                            --------

Reference made under Section 366 of the Code of Criminal
Procedure for confirmation of death sentence awarded to the
convicts in judgment and order dated 17.4.2010 passed by Sri
Vijay Kumar Sinha, Sessions Judge, Jamui in Sessions Trial No.
328 of 2006 arising out of Sikandra (Chandradeep) P.S. case No.
42 of 2006;

THE STATE OF BIHAR ………….. Appellant.

Versus
SURENDRA YADAV @ SHAILENDRA PRASAD ………….. Respondent.

With
CR. APP (DB) No.482 of 2010
SURENDRA PRASAD @ SHAILENDRA PRASAD ………….. Appellant.

Versus
THE STATE OF BIHAR ………….. Respondent.

With
CR. APP (DB) No.551 of 2010
PREMAN YADAV …………… Appellant.

Versus
THE STATE OF BIHAR …………… Respondent.

With
CR. APP (DB) No.558 of 2010
BINOD YADAV …………… Appellant.

Versus
THE STATE OF BIHAR ………….. Respondent.

With
CR. APP (DB) No.581 of 2010

1. SAKINDAR YADAV @ SAKO YADAV

2. JAI RAM YADAV

3. SANJAY YADAV …………. Appellants.

Versus
THE STATE OF BIHAR …………. Respondent

For the Appellants:- Mr. Rana Pratap Singh, Mr.D.K.Sinha,Sr.Advocates
And Mr. Durgesh Nandan,Advocate
For the State:- Mr. Ashwini Kumar Sinha,APP
For the Informant:- Mr. Surendra Kishore Thakur &
Mr. Satya Prakash Parasar, Advocates

PRESENT

THE HON’BLE JUSTICE SMT. MRIDULA MISHRA

THE HON’BLE JUSTICE Shri DHARNIDHAR JHA
************

Mridula Mishra, J. Sessions Trial No. 328 of 2006 and Sessions

Trial No. 16 of 2009, arising out of Sikandara

(chandradeep) P.S. case No. 42 of 2006 were

conducted analogous by Sessions Judge, Jamui,

framining charge against all accused under Section

302/34 of the Indian Penal Code. The trial Court by
2

judgment and order dated 17.4.2010 has convicted all

accused- appellants under Section 302/34 of the

Indian Penal Code. Appellants Surendra Yadav alias

Shailendra Prasad and Preman Yadav were awarded

sentence of death and directed to be hanged by their

neck till they are dead. But other appellants have been

sentenced R.I. for life and fine of Rs.50,000/- and in

default of payment of fine S.I. for six months. The

District and Sessions Judge, Jamui had made

reference for confirmation of death sentence under

Section 366 of the Code of Criminal Procedure, as

such Death Reference and criminal appeals were

heard analogous and being decided by a common

judgment.

2. Nepali Yadav is the informant of Sikandara

(Chandradeep) P.S. Case No. 42 of 2006, who was

examined as P.W. 4 in Sessions Trial No. 328 of 2006

and P.W. 2 in Sessions Trial No. 16 of 2009. He is

father of three children Kajal Kumari ( two years),

Vikas Kumar (six years) and Mukesh Kumar (three

and half years), who were killed by the accused

persons, in order to create terror in the village, so that

no other person than wife of Krishnandan Yadav

should contest election for the post of Mukhia, in the

Gram panchayat Election of 2006.

3. The prosecution story as revealed in the

fard beyan of Nepali Yadav, recorded in between the
3

night of 19/20.3.2006 at 1.00 a.m. is that he along with

his wife Uma Devi (P.W. 14 in Sessions Trial No. 328

of 2006 and P.W. 10 in Sessions Trial No. 16 of 2009)

and three children namely, Kajal Kumari, Vikas Kumar

and Mukesh Kumar, were sleeping in his room. He

heard knocking sound at the door at about 11.00 p.m.

and inquired, who was there, knocking at the door.

The answer came that Dafadar Surendra Yadav, and

Officer-in-charge of Police Station were waiting

outside the door. Nepali Yadav opened the door and

saw his villagers, Preman Yadav, Uday Yadav, Nepal

Yadav, Sanjay Yadav and Jai Ram Yadav standing.

They were fully armed, and forcibly pushed

themselves into the room. Preman Yadav asked about

the children of informant and he replied that two of his

children were at their grand parents house and other

three children were sleeping in the room. The accused

persons lifted his three children from their bed and

came out of room. Informant and his wife objected

and tried to restrain them, but accused persons

enhanced threat and asked them not to raise their

voice, or otherwise they will be shot. Despite this

threat Informant, raised alarm and also followed the

accused persons, who were taking away his children.

Informant, coming out of room saw that Kallu Yadav,

Surnedra Yadav, Krishnandan Yadav, Sikandar Yadav,

Binod Yadav and Gohan Yadav, were keeping watch
4

from outside of the room. They were also variously

armed with fire arms. They surrounded the informant

and enhanced threat. In the meantime, hearing the

alarm raised by the informant and his wife, Raghu

Yadav and Devi Yadav, two brothers of the informant,

who were sleeping in the adjacent rooms, came out.

They were also surrounded and overpowered by

accused persons. The accused persons escorted the

informant and his brothers upto Devisthan, where in

their presence Krishnandan Yadav cut and tear

(pierced) the abdomen of Kajal Kumari, the daughter

of the informant. At that time Preman Yadav and

Surendra Yadav had caught hold of Kajal Kumari and

Nepal Yadav slit her neck. The accused persons,

thereafter took away two sons of the informant,

namely, Vikas Kumar and Mukesh Kumar towards

west of the village. The informant was threatened by

the accused persons not to disclose about the

occurrence before anyone or otherwise other family

members will also be killed. Kajal Kumari was still

alive, as such informant and his brothers lifted her

and brought near the village road. At that very time

police jeep came, and informant narrated about the

incident to the police officials. The Police Officer,

immediately sent Kajal Kumari for her treatment to

Sadar Hospital, Jamui on the Police jeep. The Officer-

in-charge along with other police personnels, the
5

informant, his brothers and villagers started

searching for his two sons. In course of search, dead

body of two sons of the informant, namely, Vikas

Kumar and Mukesh Kumar was found thrown near the

northern wall of the Upper Primary School, Islam

Nagar. The abdomen of Mukesh and Vikas were also

cut and torn and their necks slit. The motive for

committing such offence by the accused persons as

disclosed in the FIR was the ensuing 2006 Panchayat

Election, for the post of Mukhia in which Uma Devi,

wife of the informant intended to stand for the post of

Mukhiya and wife of accused Krishnandan Yadav was

also intending to contest. A threat had already been

enhanced by Preman Yadav and Krishnandan Yadav

to the informant that if his wife will contest the

election, entire family will be killed. The case of the

prosecution is that just to create terror in the minds of

the electorate and to restrain informant’s wife from

contesting election, his three innocent minor children

were killed in such brutal manner.

4. On the basis of fard beyan of informant

Nepali Yadav, FIR of Sikandara (Chandradeep) P.S.

Case No. 42 of 2006 was instituted at 10.30 a.m. on

20.3.2006 against 10 named accused persons for

offence under Sections 302, 307, 324/34 of the Indian

Penal Code. The case was investigated by the S.I. Jai

Prakash Singh (examined as P.W. 15 in Sessions Trial
6

No. 328 of 2006 and P.W. 13 in Sessions Trial No. 16

of 2009), who on completion of investigation,

submitted charge sheet against 10 accused persons.

Charge sheet was submitted against some of the

accused persons showing them as absconders. Out

of 10 charge sheeted accused persons, only three

were committed to the Court of Sessions for facing

trial in Sessions No. 328 of 2006. After three years,

during the pendency of the Sessions Trial No. 328 of

2006, three accused, namely, Binod Yadav, Jai Ram

Yadav and Sanjay Yadav were also apprehended and

committed to the Court of Sessions for facing trial,

being Sessions Trial No. 16 of 2009. Rest four

accused persons are still absconding and as such not

put on trial. Two of the main accused, who as per the

prosecution case, have cut the abdomen of three

children and slit their necks, namely, Nepal Yadav and

Krishnandan Yadav, are still absconding ,not put on

trial.

5. Accused persons, who faced trial

allegation against them was that they entered into the

room of the informant, lifted his three children from

their bed, while sleeping and brought them to a place

where they were later on, killed by Nepal Yadav and

Krishnandan Yadav. Further allegation against the

accused/appellants is that they surrounded,

overpowered the informant and his brothers, outside
7

informant’s room, restrained them from putting any

obstruction to the accused persons, in taking away

informant’s three children. The accused/appellants

are also alleged to have brought the informant and his

brother in escort to Devisthan, where Kajal was killed

in their presence and two sons were taken away

towards north of village, and later on found dead and

their bodies lying near School’s compound wall.

Specific allegation against Surendra Yadav and

Preman Yadav is that they caught hold of Kajal

Kumari, while her abdomen was being cut and pierced

by Krishnandan Yadav and neck slit by Nepal Yadav.

6. The prosecution in order to prove the

charges against accused persons examined

altogether 15 witnesses in Sessions Trial No. 328 of

2006 and 13 witnesses in Sessions trial No. 16 of

2009. P.W.1 Bhagwan Prasad Yadav and P.W.2

Rajendra Yadav, two advocate clerks were examined

as formal witness in Sessions Trial No. 328 of 2006.

They were not examined in Sessions Trial No. 16 of

2009. All other witnesses, namely, Chand Yadav,

Nepali Yadav, Rameshwar Yadav, Rajeshwar Yadav

alias Rameshwar Yadav, Raghu Yadav, Nandu Yadav,

Devi Yadav,Dasrath Yadav, Brahmdeo Yadav, Arjun

Yadav, Krishna Yadav and Uma Devi were examined

in both the sessions trial. Dr. Vijay Kumar, CAS,

Jamui who conducted post mortem was examined as
8

P.W.12 in both the sessions Trial. S.I. Jai Prakash

Singh, the Investigating Officer has been examined as

P.W.15 in Sessions Trial No. 328 of 2006 and P.W.13 in

Sessions Trial No. 16 of 2009.

7. The Investigating Officer Jai Prakash

Singh has deposed that on 19.3.2006, during his night

mobile duty, he reached near primary school of

village Islampur and saw assemblance of some

persons there. Nepali Yadav was standing with his

injured daughter Kajal Kumari. He disclosed about

some incident. His statement was recorded by him

and read over to him. Injured daughter of informant,

Kajal Kumari was sent for her treatment to Sadar

Hospital, Jamui. Nepali Yadav, informed the

Investigation Officer regarding kidnapping of his two

sons, as such he proceeded in search of two

kidnapped sons of informant. In course of search, he

reached near the Primary School, situated near

Bisahri Asthan and there he found dead bodies of

Vikash Kumar and Mukesh Kumar, whose abdomen

were torn and necks slit. Both the boys were killed

inflicting similar injuries. The inquest report of both

the deceased were prepared. Dead bodies of two sons

of the informant were sent to Sadar Hospital, Jamui

for post mortem. The 1st place of occurrence, as

disclosed in the fard beyan of informant is his house

made of mud having tiled roof. In the same campus,
9

there were three rooms. In one of the room, facing

east, the informant Nepal Yadav is said to be residing

with his family and in other two rooms Devi Yadav

(P.W.7) and Raghu Yadav ( P.W.6) brothers of the

informant used to reside. In all three rooms, wodden

doors were found fitted. The children are said to be

sleeping in the room of the informant, from where

they were lifted by the accused persons and brought

to a distance of 200 yards near Dargah field, where

daughter of informant Kajal Kumari is said to be killed

by slitting her neck and tearing her abdomen. The

Investigating Officer has deposed that he found Kajal

Kumari alive, when he reached there and sent her for

treatment to Sadar Hospital, Jamui. He also found out

the dead bodies of Vikash Kumar and Mukesh Kumar,

two sons of the informant, who were also killed in

similar manner by inflicting similar injuries as inflicted

and found on the body of Kajal Kumari. A blood

stained, small knife was also recovered from the

place, where dead bodies of two boys were found

lying. The blood-stained knife was seized and a

seizure list (Ext.3) was prepared. Blood-stained soil

was also seized and seizure list ( Ext.3/1) was

prepared. The place from where dead bodies of two

boys were recovered was an open field, at a distance

of 100 yards from the village road. Adjacent to the

place of occurrence, in the southern side was the
10

house of accused Krishnandan Yadav, who was found

absconding. The Investigating Officer has deposed

that on completion of investigation, he submitted

charge sheet showing Krishnandan Yadav, Preman

Yadav, Nepal Yadav, Uday Yadav, Kallu Yadav, Binod

Yadav and Surendra Yadav as absconding. Surendra

Yadav and Satendra Yadav were arrested and taken in

the custody. So far Surendra Yadav is concerned; he

was arrested in the night of the occurrence itself from

his house, where he was found sleeping.

8. The prosecution has examined Rajeshwar

alias Rameshwar Yadav (P.W.5), Ram Chand Yadav (

P.W.8), cousin of the informant, Brahmdeo Yadav

(P.W.9), the uncle of the informant as hear say

witnesses. They have specifically stated in their

deposition that they have not seen the accused

persons either taking away the children or killing

them. They also have not seen the accused persons

fleeing away from the place of occurrence. Whatever

they have deposed that is on the basis of the

disclosure made before them by the Informant Nepali

Yadav. A suggestion has been put by the defence to

all hear say witnesses that since all of them were

accused in the murder case of Bhagia Devi and

Sumitra Devi along with the informant, as such they

have deposed falsely. P.W.11 Dasrath Yadav is also a

hear say witness and he has stated in para 6 of his
11

deposition that he had not made any statement before

the Police during investigation and for the first time,

he has come to depose as witness in Sessions Trial

No. 16 of 2009. P.W.12 Arjun Yadav and P.W.13

Krishna Yadav have been declared hostile and were

cross examined by the prosecution, since they made

statement that for the first time, they have come to

depose in Court and earlier they had never made any

statement before the Police, after the occurrence.

These two witnesses have also stated that Nepali

Yadav, the informant had not narrated anything about

the incident before them. Counsel for the appellants

has submitted that four material witnesses examined

as an eye-witness to the occurrence are admittedly

closely related to the deceased and the informant.

P.W.4 the informant is the father of three deceased

children. P.Ws. 6 and 7 Raghu Yadav and Devi Yadav

are own brothers of the informant and uncle of the

deceased children. P.W.14 Uma Devi is the wife of

informant, mother of three deceased children and

sister in law of P.W. 6 and 7. So far P.W. 14 Uma Devi

is concerned, she is not the eye witness of the killing

of her children by the accused persons. She has

witnessed the occurrence only relating to forcible

entry of accused persons, with arms into her room

and taking away of her three children by the accused

persons towards Bishahri Asthan. In Para 1 of her
12

deposition, she has stated that when her husband

came back then she was informed that her daughter

and two sons were killed by the accused persons near

Bishari Asthan, inflicting injury by knife. She has not

even witnessed accused Kallu Yadav, Gohan Yadav,

Krishnanand Yadav and Binod Yadav surrounding

the house and keeping watch from outside the room,

while other accused persons had entered into the

rooms for taking away her children. As per her

deposition Nepali Yadav, Preman Yadav, Jairam

Yadav, Sanjay Yadav and Uday Yadav had entered

into her room and taken away her three children,

despite her serious resistance. In this way she has

not witnessed the actual incident of killing of her

children. P.W. 6 and P.W.7 have not witnessed the

initial entry of the accused persons fully armed, into

the room of the informant after knocking at the door

of informant as well as taking away of three children

of informant by the accused persons despite serious

resistance.

9. P.W.6 and P.W.7 woke up and came out

of their rooms, hearing the alarm raised by Nepali

yadav P.W.4. They saw that Nepali Yadav has been

overpowered by Surendra Yadav, Gohan Yadav, Kalu

Yadav, Krishnanand Yadav and Binod Yadav. P.W.6

and P.W.7 have not witnesses Preman Yadav, Nepal

Yadav Sanjay Yadav, Jairam Yadav and Uday Yadav
13

forcibly taking away Kajal Kumari, Vikash Kumar and

Mukesh Kumar from the room. They saw Kajal Kumari

in the lap of Preman Yadav, when they reached

Bishahari sthan escorted by other accused persons

from their house. They saw Surendra Yadav pulling

away Kajal Kumari from the lap of Preman Yadav and

at that very time Krishnanand Yadav tearing her

abdomen with knife and Nepal Yadav slitting her

neck. P.W.6 and P.W.7 as per deposition have

witnessed all accused persons, taking away Mukesh

Kumar and Vikash Kumar towards western direction

of the village. Names of accused persons have not

been specified by P.W.6 and P.W.7, who took away

three sons of the Informant. P.W.6 and P.W.7 have

stated that they did not follow the accused persons;

rather they brought injured Kajal Kumari towards

village road as she was still alive and at that very time

police came. They were interrogated by the Officer In-

charge and they narrated the incident before him. As

per evidence of P.W.6 and P.W.7, some villagers had

also assembled. They along with the police and

villagers proceeded in search of two sons of the

informant, where dead bodies were found near the

school wall. In this way P.W.6 and P.W.7 have not

seen those persons inflicted injuries to Vikash and

Mukesh, two sons of the informant and killed them.
14

10. So far P.W.4 Nepali Yadav is concerned,

he is the sole witness who has witnessed the

occurrence right from beginning to end, but he has

also not witnessed the actual killing of his two sons,

namely, Mukesh and Vikash Kumar by the accused

persons. He as per his deposition has witnessed

taking away of his sons towards western side of the

village by all accused persons.

11. P.W.10 Dr. Vijay Kumar had conducted

post mortems on the dead body of all three deceased

children on 20.3.2006. His deposition discloses that

similar injuries were found on the persons of all three

deceased children. He found incised wound on the

person of all three deceased children. He found

incised wounds 5″ x 1″ muscle and trachea deep in

interior part of neck, with blood clots, traches incised

and left carotid lacerated. Incised would 10″x5″ x

abdominal cavity deep intestinal loops protruding

through wound on anterior wall and lower part of right

chest. On dissection he found abdomen and chest in

lower part of right lower ribs (6th and 7th) fractured

with laceration through wound, blood clots present.

Injuries were caused by sharp cutting weapon, such

as knife. The injuries found on the person of all three

deceased were found to be the cause of death. He

found similar injuries on the dead body of Vikash

Kumar, Mukesh Kumar and Kajal Kumari, with
15

different specification. The injuries which were found

on the person of all three children weresuggestive of

this fact that all three children must have been

inflicted injury by the same person, with same

weapon and the manner also must have been same as

injuries were identical.

11. None of the witnesses has seen, who

inflicted injury to Mukesh and Vikash but they have

witnessed injuries being inflicted on Kajal Kumari. It

was Krishnanand Yadav who had inflicted injury on

her abodomen and Nepal Yadav who slit her neck.

The witnesses have also stated that so far Preman

Yadav and Surendra Yadav is concerned, they had

caught hold of Kajal Kumari. There is no evidence to

show that Preman and Surendra Yadav have given

any blow through knife to Kajal Kumari. So far other

two deceased are concerned, there is no evidence

that the appellants Surendra Yadav and Preman

Yadav have caught hold of them or in any manner

caused injury to the deceased.

12. In the background of these evidence, Mr.

Farooque Ahmad Khan, who appeared on behalf of

appellant Surendra Yadav alias Shailendra Prasad has

submitted that there is no evidence on record to

show that appellant Surendra Yadav alias Shailendra

Prasad had ever enhanced any threat to the informant

and his family that in case his wife will contest
16

election of Mukhia the family will have to face dire

consequences. Evidence of P.Ws. 4,5,6,7,8,9 and 14

disclosed that it was Krishnanand Yadav who had

threatened the informant that his wife should not

contest the election of Mukhiya, since wife of

Krishnanand Yadav was also one of the intending

candidate for this post. The evidence of P.Ws. 4,6 and

7 is also specific that it was Krishnanand Yadav who

gave knife blow in the abdomen of Kajal Kumari and

thereafter Nepal Yadav had slit her neck due to which

she died subsequently.

13. The evidence of P.Ws. 4 and 14 is very

specific on this point that accused Preman Yadav,

Nepal Yadav, Jairam Yadav, Sanjay Yadav and Uday

Yadav entered into their room and forcibly took away

their three children for the purposes of killing, despite

their resistance. Binod Yadav and Sako alias

Sakindar Yadav were awaiting outside the room and

as soon as informant and his brothers Raghu Yadav

and Devi Yadav came out, they were surrounded and

overpowered by them. P.W. 5 has not witnessesd any

part of the occurrence but when he went at Bishari

Asthan, hearing the alarm, Nepal Yadav the informant

disclosed before him that the accused-appellants had

forcibly brought his children and killed them. P.Ws. 6

and 7 are the brothers of informant. They have stated

that when they came out of the room Surendra Yadav,
17

Binod Yadav, Gohan Yadav, Kallu Yadav and

Krishnand Yadav overpowered them. They were fully

armed. P.Ws. 4,5 and 6 were escorted by them to

Bishari Asthan, where they saw Preman Yadav, Nepal

Yadav, Sanjay Yadav and Uday Yadav with the

children of the informant. Kajal Yadav was in the lap

of Preman and Surendra Yadav forcibly pulling her

from the lap of Preman Yadav. P.W.8 is a hear-say

witness and he has disclosed that informant P.W.4

has narrated the story before him and he came to

know about presence of all the accused-appellants.

The name of the accused persons have been

disclosed by P.W.4 also before P.W.9. Only name of

Preman Yadav, Jairam Yadav, Sanjay Yadav, was

disclosed by the P.W.4 before I.O. P.W.13, the

Investigating Officer, in para 8 of his evidence has

stated that when he reached at the place of

occurrence, near Bishari Asthan, he met the informant

P.W.4 and his brothers. He has also stated that P.W.4

in his fardbeyan or in his written statement had not

disclosed that he has narrated about the occurrence

before any other person, though persons, assembled

there were themselves knowing about the occurrence.

14. The evidence of witnesses sufficiently

indicate the presence and participation of Surendra

Yadav, Preman Yadav, Binod Yadav, Jairam Yadav

and Sanjay Yadav so far forcibly entering into the
18

room of the informant and taking away three children

from the house of the Informant to Bishari Asthan,

where one by one all three children were killed.

Though there is no specific evidence regarding

assault made by any of these accused persons to the

deceased children but there is evidence of their

presence and participation in this heinous crime, as

such there is sufficient evidence for their conviction

under Section 302/34 of the Indian Penal Code.

15. Mr. Farooque Ahmad Khan, as well as

counsels representing other appellants submitted that

considering the evidence it is surprising that why the

Judge of the trial Court has awarded the severest

punishment of death sentence to the appellants.

Awarding death sentence to appellant Surendra

Prasad seems to be perverse, specially considering

the evidence of I.O. (P.W.15) who has deposed that

he arrested him in the night of occurrence itself from

his house, while he was sleeping inside the house.

This is unimaginable that a person, who would have

participated in such a heinous crime of killing of three

innocent children, could be found sleeping peacefully

in his house. The normal human conduct in this

circumstances would be that after committing such

an offence, he will try to move far away from the place

of occurrence so that he may not be apprehended.

The appellant Surendra Yadav was the sole accused,
19

who could be arrested immediately by the

Investigating Officer.

16. It has also been submitted that the trial

Court has completely ignored the evidence of defence

witnesses as well as the statement of the accused-

appellants recorded under Section 313 of the Code of

Criminal Procedure, which disclosed that the motive

behind the occurrence was some other incident and

not the motive as alleged by the prosecution relating

to Gram Panchayat Election. It has also been

submitted that even if motive as alleged by the

prosecution is considered to be correct, there was no

reason for all these appellants to participate in

commission of the offence.

17. On perusal of the statement of accused-

appellants recorded under Section 313 of the Code of

Criminal Procedure, it transpires that accused-

appellants Preman Yadav, Sakinder Yadav, Jairam

Yadav are own brothers of Krishnanand Yadav, whose

wife was intending candidate for the post of Mukhia.

This is the motive alleged by the defence for

commission of offence by the accused persons, as

such these three appellants had sufficient motive for

participating in the occurrence. Surendra Yadav in his

statement recorded under Section 313 of the Code of

Criminal Procedure has stated that he was the person

who got instituted a rape case against Nepali Yadav.
20

The evidence of P.W.4 in Para 11 shows that in that

case, finally he was acquitted. In the rape case of

Janta Devi, Krishnanand Yadav was the informant and

Surendra Yadav was instrumental in implicating the

informant. Surendra Yadav seems to be supportive of

Krishnandan Yadav and other appellants. The

prosecution has been able to prove involvement of

these appellants having common intention to commit

the offence like murder of three children, as such

there is sufficient reason for their conviction under

Section 302/34 of the Indian Penal Code.

18. Counsel for the appellants while making

submission on the point of sentence have submitted

that the death sentence have been awarded in

complete non-observance of Section 235 (2) and

Section 354(3) of the Code of Criminal Procedure.

Section 235(2) of the Code of Criminal Procedure

provides that if the accused is convicted, the Judge

shall, unless he proceeds in accordance with the

provisions of Section 360 ,will hear the accused on

the question of sentence, and then pass sentence on

him according to law. The hearing contemplated in

Section 235(2) Cr.P.C. is not confined to submissions

only but opportunity should also be given to the

accused to produce materials bearing on sentence.

Section 354 (3) Cr.P.C. states that if the conviction is

for an offence punishable with death or, in the
21

alternative, with imprisonment for life or

imprisonment for a term of years, the judgment shall

state the reasons for the sentence awarded, and, in

the case of sentence of death, the special reasons for

such sentence.

19. Counsel for the appellants has submitted

that in cases the Court imposes death sentence, a

duty has been caste upon the Court to give sufficient

opportunity to the accused for giving a real and

effective chance of rebuttal. The accused must be

separately heard on the sentence to be imposed on

him, so that he can demonstrate the mitigating

circumstances. In a case where the Court imposes

death sentence, both the provisions under Sections

235(2) and 354(3) Cr.P.C. assume significance. In

such cases the accused, (i) has a right of pre-

sentence hearing, on which he can (ii), bring on

record material or evidence which may not be (iii),

strictly relevant to or connected with the particular

crime but (iv) may have a bearing on the choice of

sentence. This is the reason that the accused has to

be given an opportunity of regular hearing like trial

and that should not be a mere empty formality of pre-

sentence hearing. The accused must be offered an

adequate opportunity for bringing materials on

record, specially in case where Section 354(3) comes

into play. It is only after undertaking that exercise
22

and assigning “special reasons,” for imposing death

penalty, it can be recorded by the Court.

20. In the present case the trial Court has not

discharged its statutory obligation, caste upon it,

even though both sections 235(2) read with Section

354(3) Cr.P.C. is applicable in this case. Before

imposing death sentence, the trial Court should have

given proper opportunity of hearing to the accused

which was completely avoided. The judgment of

conviction was passed on 17.4.2010 and on the same

date the death sentence was awarded against the

appellants Surendra Yadav and Preman Yadav,

without giving any opportunity of hearing before

awarding sentence. The Trial Court has not assigned

specific reason while imposing death sentence, which

is contrary to the law laid down by the Apex Court in

the case of Bachan Singh Vs. State of Punjab reported

in (1980) 2 SCC 684.

21. Counsel for the appellants has placed

reliance on the decision of the Apex Court in the case

of Ramesh Bhai Chandu Bhai Rathod Vs. State of

Gujarat reported in (2009) 5 SCC 740, wherein it has

been held that the hearing on sentence has to be a

regular hearing like trial and not mere empty

formality or an exercise in an “idle ritual.” It has also

been held, in this judgment that regardless of

whether the accused asks for such a hearing, the
23

same must be offered to the accused and an adequate

opportunity for bringing materials on record must be

given to him especially in case where Section 354(3)

Cr. P.C. comes into play.

22. The trial Court admittedly has awarded the

death sentence in complete violation of mandatory

provisions under Sections 235(2) and 354(3) of the

Code of Criminal Procedure, while imposing death

sentence against appellants Surendra Yadav and

Preman Yadav. The trial Court has not discussed

those mitigating circumstance, due to which the

Court was of this opinion that the life sentence will

not meet the requirement of punishment in the facts

and circumstances of the case. There is at all no

hearing on the point of sentence. In the given

circumstances, death sentence awarded, accused-

appellants cannot be affirmed. The death sentence is

completely illegal, as such cannot be confirmed.

23. The death sentence awarded to appellants

Surendra Yadav and Preman Yadav is not sustainable

considering the evidence on record. There is no

evidence that they have killed three children.

Evidence is there that they are liable for the act of

killing in furtherance of a common intention but the

act itself has not been committed by them. The fact of

the case reveals that it was brutal to kill three

innocent children, despite this fact; it cannot be
24

brought in the category of rarest of rare case. For the

acts of these two appellants, the sentence of

imprisonment for life will suffice the punishment.

24. The death Reference No. 6 of 2010 is thus

dismissed and the sentence of death awarded to the

appellants Surendra Yadav and Preman Yadav is

modified and commuted into life sentence.

25. The appeals preferred by appellants,

namely, Binod Yadav ( Cr. Appeal No. 558 of 2010),

Sakindar Yadav alias Sako Yadav, Jai Ram Yadav and

Sanjay Yadav (Cr. Appeal No. 581 of 2010) are

dismissed. The conviction of these appellants under

Section 302/34 of the Indian Penal Code and sentence

awarded by the trial Court is affirmed.

(Mridula Mishra,J.)

Dharnidhar Jha,J:-

(Dharnidhar Jha,J)

Patna High Court
Dated the 15. 12.2010
A.Kumar/NAFR