High Court Patna High Court

Surendra Sahani @ Gopal Sahani vs State Of Bihar on 23 April, 2009

Patna High Court
Surendra Sahani @ Gopal Sahani vs State Of Bihar on 23 April, 2009
Author: Smt. Sheema Khan
                 CRIMINAL APPEAL No. 737 OF 2004
                                    WITH
                 CRIMINAL APPEAL NO. 806 OF 2004
                                    WITH
                 CRIMINAL APPEAL NO. 807 OF 2004
                                   *******

                  (In the matter of appeals under Section
                  374 (2) read with Section 389 (1) of the
                  Code of Criminal Procedure against the
                  judgment of conviction dated 13th
                  October, 2004 and order of sentence dated
                  14th October, 2004 passed by Shri
                  Himanshu Shekhar Pandey, Additional
                  Sessions Judge, Fast Track Court No. II,
                  Begusarai in Sessions Trial No. 439 of
                  1999 arising out of Bhagwanpur Police
                  Station Case N0o. 113 of 1998)
                                    ******


KAILASH SAH, SON OF LATE SHREE NARAYAN SAH, RESIDENT OF TEGHRA
BAZAR, POLICE STATION TEGHRA, DISTRICT BEGUSARAI
.........................................................APPELLANT ( in Cr. App. No. 737/2004)
                               WITH
SURENDRA SAHANI @ GOPAL SAHANI, SON OF RAM KHELAWAN SAHNI,
RESIDENT OF VILLAGE HARICHAK, POLICE STATION BHAGWANPUR,
DISTRICT BEGUSARAI .....................APPELLANT ( in Cr. App. No. 806/2004)
                               WITH
SAKHICHAND SAHNI, SON OF LATE PALTAN SAHNI, RESIDENT OF VILLAGE
BAGRASH, POLICE STATION BHAGWANPUR, DISTRICT BEGUSARAI
......................................................APPELLANT (in Cr. App. No. 807/2004)
                             VERSUS
THE STATE OF BIHAR ....................RESPONDENT (IN ALL APPEALS)
                             *********

FOR THE APPELLANT            :-    MR. ZEYAUL HODA, ADVOCATE
(in Cr. App. No. 737/2004)         MR. RANBIR SINGH, AMICUS CURAIE

FOR THE APPELLANT            :-    MR. ARBIND KUMAR SINGH, ADVOCATE
(in Cr. App. No. 806/2004)         MR. RANBIR SINGH, AMICUS CURAIE

FOR THE APPELLANT            :-    MR. SHUBHESH PANDEY, ADVOCATE
(in Cr. App. No. 807/2004)         MR. RANBIR SINGH, AMICUS CURAIE

FOR THE STATE (in all appeals) :- MR. S. N. PRASAD, A.P.P.
                                 **************
                                      2



                              PRESENT

            THE HON'BLE JUSTICE SMT. SHEEMA ALI KHAN


                                ORDER

Sheema Ali Khan, J. These three appeals arising out of the

same judgment are being heard together and are being

disposed of by this common order.

The appellants have challgned the

judgment dated 13th October, 2004 passed in Sessions

Trial No. 439 of 1999 by the Additional Sessions

Judge, Fast Track Court No. II, Begusarai. Criminal

Appeal No. 806 of 2004 has been filed by the appellant

Surendra Sahani @ Gopal Sahani who has been

convicted under Sections 395 & 412 of the Indian

Penal Code to undergo rigorous imprisonment for ten

years for each of the offences. Both the sentences are

to run concurrently. Surendra Sahani is in custody

since 13.10.2004. Criminal Appeal No. 807 of 2004

has been filed on behalf of the appellant Sakhichand

Sahni who has been convicted under Section 412 of

the Indian Penal Code to undergo rigorous

imprisonment for ten years. Sakhichand Sahni has

remained in custody for one and a half years. Criminal

Appeal No. 737 of 2004 has been filed on behalf of the
3

appellant Kailash Sah who has been convicted under

Section 412 of the Indian Penal Code to undergo

rigorous imprisonment for ten years. Kailash Sah has

remained in custody for about two and half years.

The occurrence is said to have taken

place on 20.08.1998 at about 12 PM. The informant of

this case is Tribhuwan Jha. He was sleeping outside

his house after organizing the SHRADH ceremony of

his grand-mother, when at about 12 in the night, 20

to 25 dacoits entered in his house. He claims to have

identified Surendra Sahni, Dilip Paswan and Shankar

Paswan. It is also disclosed in the First Information

Report that his brothers identified apart from the

aforesaid persons, Ranbir Paswan and a few others

who are not appellant before this Court. With respect

to the appellant Sakhichand Sahni, it is stated in the

First Information Report that after the dacoits had

looted the house of the informant, they had stated

that “SAKHICHAND BOSS CHALO KAM HO GAYA”. It

has also been alleged that these dacoits had looted

away golden ornaments, silver ornaments and other

articles from the house as well as cash of Rs. 27,500/-

On the basis of the aforesaid

information, the investigation commenced. During the

investigation, Surendra Sahni was apprehended and
4

he is said to have made a confessional statement

before the Police wherein he has admitted his guilt

and also spoken about the participation of other

persons in the said dacoity. Surendra Sahni also

reveals that he had sold the ornaments to one Kailash

Sah who is a Goldsmith and had a shop at Teghra

Bazar. On the basis of the confessional statement,

recovery has been shown from the shop of the Kailash

Sah and also from the house of Surendra Sahni.

Prosecution has examined altogether 13

witnesses in support of its case. Out of 13 witnesses,

PWs 1, 2, 3 and 4 have been declared hostile whereas

PWs 12 and 13 are the Advocate Clerks who have

proved Exhibit-10 series which is the test

identification parade of the articles recovered. The

main witnesses in this case are PWs 5 to 11.

Before dealing with the evidence, it

would be proper to state that the occurrence is said to

have taken place in a house which has several rooms

which are occupied by the brothers of the informant.

CRIMINAL APPEAL NO. 806 OF 2004
SURENDRA SAHANI @ GOPAL SAHANI

PW 5 Pawan Kumar is the brother of

the informant and he had identified Shankar Paswan

and Ranbir Paswan. Surprisingly, Pawan Kumar does
5

not disclose the names of other dacoits identified by

his brothers or by the informant which is strange in

view of the fact that all the brothers lived in a common

house occupying different portions of the house.

PW 6 Anil Jha is also the brother of the

informant. He claims to have identified Surendra

Sahni. At paragraph 12, this witness has stated that

he had no connection or association with Surendra

Sahni and further stated that it was a dark night and

he was able to identified the dacoits in the torch light.

He claims that the torch by which he had identified

the dacoits had not been shown to the Investigating

Officer nor had the Investigating Officer seized the

said torch which was the source of identification.

Therefore, from the evidence of PW 6, it appears that

although he claims to identify the appellants Surendra

Sahni, his evidence becomes doubtful because of the

fact that he had not stated how he knew Surendra

Sahni although he belongs to a different village and

this witness accepts that he had no connection or

association with Surendra Sahni.

PW 7 Rajeev Kumar Jha claims to have

identified Surendra Sahni along with two other

dacoits. According to him, the dacoits took away one

golden chain, nose pin, ear ring, one silver set of
6

beetle nut dish, 20-25 sarees and some other clothes

from his room. This witness has stated that he had

seen Surendra Sahni only once two months prior to

the dacoity. Later on, at paragraphs 11 and 12, the

entire evidence with respect to the identification of the

appellant Surendra Sahani by PW 7 is washed away

by his statement where he admits that “Daroga Jee”

had pointed out Surendra Sahni to him at the Police

Station, in the words of this witness “HUMKO

PAHCHANWA DIYA”. Therefore, obviously no reliance

can be placed with respect to the identification by PW

7.

PW 8 Madhu Parag is the wife of Pawan

Kumar Jha and PW 9 Jaymanti Devi is the wife of the

informant. Both of them have not been able to identify

any of the dacoits. They did not even disclose that

they were informed by their husbands the names of

the persons who committed the dacoity in their house.

PW 10 Ram Kishore Jha is the

neighbour of the informant and he has reached the

place of occurrence after the dacoits have left and as

such he did not have an opportunity to identify any

one of them.

The most important witness is

Tribhuwan Jha, PW 11, the informant himself. PW 11
7

claims to have identified Surendra Sahni, Shankar

and Rajeev. This witness has also stated that he does

not know Sakhichand Sahni but he knows others

because they were from the same village. There is also

a suggestion on behalf of Sakhichand that there is

enmity with Sakhichand as he has a Jalkar near the

house of this informant and that the informant is also

in the business of rearing fishes.

The salient features about the evidence

of PW 11 is that this witness has not been able to

state whether he knew Surendra Sahni prior to the

occurrence. He has given graphic details with respect

to the manner in which the occurrence had taken

place, but as far as the aspect of identification was

concerned, he is silent. The appellants do not

challenge that an occurrence took place rather they

challenge their involvement in the alleged occurrence.

The Trial Court has convicted Surendra

Sahni on the ground that he is identified by three

witnesses and on the basis of the confessional

statement. Recovery has been made from his

possession on the basis of the alleged confession. The

articles recovered from the possession of Surendra

Sahni are Rs. 8,920/- in cash, 15 new blouse pieces,

one red saree, one read & blue saree, one pant piece
8

and one shirt piece. The case of the prosecution is

that cash and clothes have been identified by PWs 8

and 9. On going through the evidence of PWs 8 and 9,

it appears that PW 8 was able to identify two cream

coloured bed sheets, 15 blouse pieces, tea leaves, soap

and vim powder whereas PW 9 has identified two

golden coins marked with SITA RAM, two broken

golden coins, one pair of ear rings, one golden top,

sewing machine, bed sheets, tea leaves and soap. It

appears that PWs 8 and 9 have not identified any of

the articles recovered from the possession of Surendra

Sahni but these articles are not the articles which

were stolen as would be clear from their evidence.

Therefore, the confessional statement allegedly leading

to recovery can not be taken into account and this

Court can not hold that the stolen articles were

recovered from the possession of Surendra Sahni. I

may clarify with respect to blouse pieces which were

allegedly identified by PW 8 and were recovered from

the possession of Surendra Sahni, this item was not

mentioned among the list of stolen articles in the First

Information Report.

Upon consideration of the evidence, it

appears that although PWs 11, 6 and 7 have named

Surendra Sahni but from their cross-examination and
9

evidence, it would appear that they had no prior

association with Surendra Sahni to have been able to

identify him as one of the miscreants who had

committed dacoity in the night of 20.08.1998. The

Investigating Officer could have helped the

prosecution in supporting its case, has not been

examined and infact the seizure list witnesses have

also not been examined to prove the seizure of articles

from Surendra Sahni or for that matter from Kailash

Sah.

In the result, Criminal Appeal No. 806

of 2004 is allowed and Surendra Sahni @ Gopal Sahni

is acquitted of the charges leveled against him. He is

directed to be released forthwith if not required in any

other case.

CRIMINAL APPEAL NO. 807 OF 2004
SAKHICHAND SAHNI

The case of the appellant Sakhichand

Sahni rests on a very small issue. Sakhichand Sahni

has been named in the First Information Report by the

informant. Apart from the evidence that the inmates of

the informant family had heard one of the dacoits

saying “SAKHICHAND BOSS CHALO KAM HO GAYA”.

There is no evidence that any of the witnesses

identified him in participating in the alleged dacoity.
10

The witnesses claimed that they identified Sakhichand

Sahani by face, however, they had not identified him

at the time when the dacoity was being committed.

Apart from the aforesaid allegation, there is no

material against this appellant.

The Trial Court has merely convicted

him on the utterances made in the First Information

Report. I do not think that this would be sufficient

evidence to hold that Sakhichand Sahni participated

in the dacoity.

In the result, Criminal Appeal No. 807

of 2004 is allowed and the appellant Sakhichand

Sahni is acquitted of the charges leveled against him.

He is also discharged from the liabilities of the bail

bonds furnished earlier in this case before the Trial

Court.

CRIMINAL APPEAL NO. 737 OF 2004
KAILASH SAH

The appellant Kailash Sah has been

convicted for offences under Section 412 of the Indian

Penal Code. The material that has emerged during the

investigation in this case is that Surendra Sahni is

said to have made a confessional statement in which

he has stated that he had sold the ornaments to

Kailash Sah, a Goldsmith at Teghra Bazar. The
11

Investigating Officer on the basis of the confessional

statement of Surendra Sahni searched the shop of

Kailash Sah and made certain recoveries which were

one ear-ring, about 3 and half BHAR of gold, a golden

chain, a pair of ear-ring, golden coins which were

broken, silver coins, one pair of silver payal, four

pieces of silver bichias, one pair of golden tops.

It has been submitted on behalf of

Kailash Sah that he owns a goldsmith shop and

ornaments of all types are likely to be kept in his

shop. Apart from that, it has been submitted that the

occurrence is said to have taken place in the night of

20.08.1998, the First Information Report was

instituted on 21.08.1998 and just two days later on

23rd October, 1998, the raid was conducted in the

shop of Kailash Sah. It has been submitted that it is

not possible that within a period of two days, the

stolen items would have been sold to the appellant. It

has also been pointed out that Surendra Sahani has

been arrested on the same day i.e. 23.08.1998 and it

is most improbable that the confessional statement is

recorded on 23.08.1998 and the raid was also

conducted on the same day. Therefore, this Court can

not have much faith in the alleged recovery from the

possession of Kailash Sah.

12

Another aspect is that the ornaments

described in the First Information Report indicate that

there was one pair of JHUMKA, golden rings, golden

ear-ring and coins having mark of SITA RAM on them.

Although, the ornaments tallies as they are gold items

which are available in almost all the gold shops. The

recovery of coins do not tally as it has not been

mentioned in the seizure list that coins had any mark

of that SITA RAM. Apart from what has been

discussed aforesaid, learned Counsel further submits

that Section 412 of the Indian Penal Code envisages

that a person who is charged with this offence should

have dishonestly received or retained any stolen

property, the possession whereof he knows or has

reason to believe to have been transferred by the

commission of dacoity, or dishonestly receives from a

person, whom he knows or has reason to believe to

belong or to have belonged to a gang of dacoits,

property which he knows or has reason to believe to

have been stolen, shall be punished with rigorous

imprisonment for a term which may extend to ten

years , and shall also be liable to fine. It has been

argued that the prosecution has not been able to show

that Kailash Sah knew that the property was stolen or

that the person selling the property to him was known
13

to be a dacoit or belongs to a gang of dacoits.

Considering the manner in which the

search was conducted, it is doubtful that the items

seized and items stolen were one and the same. Most

of all even if it is accepted that the allegations are

true, there is no evidence to establish that Kailash

Sah had knowledge that the items allegedly sold him

were stolen property. I find that the prosecution has

not been able to prove the charges leveled against this

appellant.

In the result, Criminal Appeal No. 737

of 2004 is allowed and the appellant Kailash Sah is

acquitted of the charges leveled against him. He is also

discharged from the liabilities of the bail bonds

furnished earlier in this case before the Trial Court.

The judgment of conviction is set aside.

All the three appeals are allowed.

( Sheema Ali Khan, J. )
Patna High Court,
April 23, 2009
N.A.F.R./Anand