Criminal Appeal (SJ) No.303 OF 1994
[Appeal against the judgment and order dated
11.8.1994 passed by the 5th Additional Sessions
Judge, Gaya in Sessions Trial No.81 of 1993/ 253 of
1986]
VIJAY DUSADH SON OF HARI KISHUN DUSADH, RESIDENT OF
VILLAGE MORAIL, POLICE STATION BODH GAYA, DISTRICT GAYA
.......................... Appellant
Versus
THE STATE OF BIHAR ---------------------- Respondent
For the Appellant : Mr. Rama Singh, Advocate
For the Respondent : Mr. J. K. Singh, Addl. P.P.
---------
PRESENT
THE HON’BLE JUSTICE SMT. ANJANA PRAKASH
Anjana The appellant has been convicted u/s. 326 I.P.C. and 27
Prakash, J:
of the Arms Act and sentenced to R.I. for four years and one year
respectively by a judgment dated 11.8.1994 passed by the 5th
Additional Sessions Judge, Gaya in Sessions Trial No.81 of 1993/
253 of 1986.
The prosecution case is that on 25.5.1983 at about 9
P.M. the appellant fired at the informant on his right thigh to
pressurize him to withdraw the case filed by him. The appellant
was charged initially u/s.307 I.P.C. but sentenced to one u/s.326
I.P.C.
During trial, the prosecution has examined in all seven
witnesses. Out of whom, P.W.6 and P.W.7 did not support the
prosecution case and P.W.2 is the nephew of the informant but
not an eye witness, whereas the P.W.3 is the wife of the
-2-informant and P.W.4 is the informant himself. P.W.5 is the doctor,
who examined the injured.
It has been argued that the Investigating Officer of the
case has not been examined nor has any independent witness
been examined by way of corroboration of the case of the
informant. The further submission is that the appellant had
already remained in custody since for about three years nine
months.
However, considering that P.W.4 was consistent on the
point of shooting by the appellant on him, I am not inclined to
interfere in the matter. Hence the appeal is dismissed with
modification in sentence to the one already undergone by the
appellant.
With these modifications, the appeal is dismissed.
( Anjana Prakash, J. )
Patna High Court
Dated, 4th April, 2011.
NAFR/ Narendra/