Patna High Court
Baij Nath Jha @ Dhakkan vs State Of Bihar on 16 November, 2011
Author: Dharnidhar Jha
Bench: Dharnidhar Jha
IN THE HIGH COURT OF JUDICATURE AT PATNA
Against the judgment of conviction and order of
sentence dated 21.03.2007 passed by Additional
Sessions Judge, Fast Track Court-IV, Purnia in
Sessions Trial No.167 of 2006/Trial No.20 of
2006.
CRIMINAL APPEAL (SJ) NO.381 OF 2007
NAWAL KISHORE YADAV, Son of Beni Prasad Yadav,
Resident of village-Mauzampatti, Police Station-
Barhara(Raghubansh Nagar)District-Purnea
-------- Appellant
Versus
State Of Bihar.... .... Respondent
With
CRIMINAL APPEAL (SJ) NO. 398 OF 2007
BAIJ NATH JHA @ DHAKKAN @ DHAKKAN JHA, Son of
Rameshwar Jha,
Resident of village-Anandpura, P.S.Udakishunganj,
District-Madhepura.... .... Appellant
Versus
State Of Bihar.... .... Respondent
With
CRIMINAL APPEAL (SJ) NO. 440 OF 2007
BADRI YADAV, Son of Sri Mani Lal Yadav,
Resident of Village-Harirahi, Police Station-
Barhara, District-Purnea-------Appellant
Versus
State Of Bihar.... .... Respondent
With
CRIMINAL APPEAL (SJ) NO. 445 OF 2007
SUNIL KUMAR MANDAL, Son of Sri Bhuneshwar
Mandal,
Resident of village-Basudeopur, P.S.Barhara
Kothi, District-Purnea-------Appellant
2
Versus
State Of Bihar.... .... Respondent
With
CRIMINAL APPEAL (SJ) NO. 472 OF 2007
1. CHALITRA SHARMA, Son of Domi Sharma,
2. BIBHISHAN YADAV, Son of Late Maheshwari
Prasad Yadav,
3. BHALTU YADAV, Son of Sukhdeo Yadav,
All residents of village-Maujampatti,
P.S.Barhara, District-Purnea
--------Appellants
Versus
State Of Bihar.... .... Respondent
For the Appellants: S/Sri Radhe Shyam Prasad
(Cr.Appeal No.472 of 2007)
Amarnath Jha,
(Cr.Appeal No.398 of 2007)
Uday Chand Prasad &
Manoj Kumar
(Cr.Appeal No.440 of 2007)
Pramod Kumar Mallick,
(Cr.Appeal No.445 of 2007)
Praveen Kumar Agrawal.
(Cr.Appeal No.381 of 2007)
Advocates.
For the Respondents: S/Sri Ajay Mishra &
Abhimanyu Sharma, A.P.Ps.
P R E S E N T
THE HON'BLE SHRI JUSTICE DHARNIDHAR JHA Dharnidhar Jha,J The seven appellants of the five appeals were charged together with commission of different offences so as to be tried together in Sessions Trial No.167 of 2006 by the learned Presiding Officer of Fast Track Court-IV, Purnea and by judgment dated 21.03.2007 they were found guilty of committing offences under Sections 399, 402, 3 414 and 353 IPC as also offences under Sections 25(1- B)(a) 26 and 35 of the Arms Act they were heard on the quantum of sentence on the same day and each of them was directed to suffer rigorous imprisonment for ten years, seven years, three years and two years for having been found guilty of committing offences under Sections 399, 402, 414 and 353 IPC and also to suffer rigorous imprisonment for one year, six months and six months for their respective convictions under Sections 25(1-B)(a) 26 and 35 of the Arms Act. They challenge the judgment of conviction and the order of sentence passed by the learned trial Judge by preferring the present batch of five appeals as may appear from the cause title of the present judgment.
2. The prosecution story runs in seven hand written pages which is full of all rhetoric rather than the substantial allegations which was coming from the pen of P.W.7 Viveka Nand who on 13.03.2005 was posted as the Deputy Superintendent of Police, Dhamdaha(Purnea), the gist of which was that after having secretly received an information about the assemblage of certain criminals belonging to particular gang of notorious criminal Buchan Yadav, the informant consulted his superior, Superintendent of Police, Purnea and as per his direction asked different officer-in-charges who appear having been examined as witnesses, like, P.W.1, P.W.3, P.W.4, P.W.5 4 so as to forming a raiding party. It is stated that the police force assembled in between 9.30 P.M. and 11 P.M. and thereafter they proceeded towards Shekhpura Chawk under the leadership of the informant. P.W.7. The informant further claimed that he divided the policemen in two parties one being led by him and another by another officer and thereafter started towards the double storied house of dreaded criminal Buchan Yadav so as to laying a seize around the house for nabbing the criminals who had reported assembling there for committing a mayhem of scheduled castes persons so as to grabbing about 150 bighas of land. The mayhem by way of retribution on account of being scheduled castes voters having not voted in favour of a particular candidate during the last general election.
3. The informant claimed that when his two groups of policemen proceeded towards the target place some criminals were found atop the building for keeping watch around the place. One of the criminals flashed the torch light but he was captured by S.I. Gautam Kumar(P.W.4)and commando 197 Pasupati Bharti(not examined). In the process of being captured the criminal having fired a shot and that caused a commotion among criminals and they started firing at the police party but the police force under the leadership of S.I. Basuki Nath Jha(not examined) and others reached the targeted 5 Baithaka and from there arrested the appellants.
4. It is further alleged that different weapons were recovered from the possession of different appellants. It was specifically stated that appellant Badri Yadav was found in possession of a semi automatic rifle whose chamber was bearing six cartridges and the cartridge case which was clinging from his shoulders was containing 50 other cartridges. Appellant Chalitra Sharma was also having a similar weapon which had eight cartridges in its chamber and another 15 number of the same ammunition in the cartridge case. As was the case also with appellant Bibhishan Yadav whose weapon found in his possession had one cartridge in its chamber, six in the magazine and 50 in the cartridge case. Appellant Sunil Kumar Mandal was found carrying a regular rifle with four cartridges in its magazine, one in its chamber and 20 secured in the cartridge case clinging from his shoulder.
5. The house was also searched but appears containing nothing except a bed over which a pillow had been kept. On removal of the pillow the police found 32 cartridges of semi automatic rifle and four cartridges to be used in S.L.R. The recovered articles and ammunitions along with cartridge cases were seized and seizure memos Ext-3 was prepared.
6. It was stated that some persons were injured 6 also which included the informant P.W.7 and they were forwarded to Dr. Vinod Bishnoi(P.W.6)for their examination and accordingly he issued injury certificates Exts-4 to 4/2.
7. The informant wrote down his statement, which I have already pointed out ran into seven hand written pages and which form the story of the self praise of the police than of substantial allegations which may further appear fallacious when I consider the evidence which was adduced in the court below. Before that it may be pointed out that the police finding the material sufficient sent up the appellants for trial and that ultimately ended in the impugned judgment.
8. In support of the prosecution charges eight witnesses were examined which included the Sergeant Major(P.W.2)Om Prakash Choudhary who had tested the arms and ammunitions for their effectiveness and had submitted the report Ext-2. Out of the remaining witnesses P.W.6, as pointed out earlier, was the doctor who had examined the informant and two other injured and issued the injury certificates Ext-4 to 4/2. P.W.8 S.I. Raghu Nath Choudhary was the Circle Inspector of Dhamdaha Police Inspector and he was handed over the charge of investigating the case. The remaining witnesses were members of the police party which had captured the place and also arrested the appellants.
7
9. The evidence of witnesses is consistent that they were called to form a group of policemen at the direction of the informant Dy.S.P. who had received such direction further from Superintendent of Police so that the house of Buchan Yadav where the criminals had assembled for some particular purpose which was of committing a mayhem with the scheduled castes persons as also to capture 150 bighas of land. Accordingly, the witnesses along with other police personnel who had not been examined assembled together and proceed for some distance by their vehicles and thereafter for seven kilometers on foot to reach the place and capture the appellants. They have also testified to the recovery of weapons but curiously they do not name the persons from whom the weapons were recovered. What they further say equivocally was that the appellants were sleeping in the Baithaka of the temple and they were arrested in that particular position from that particular place. P.W.5 S.I. Suresh Kumar Ram was the officer-in-charge of Jalalgarh police station and who appears preparing the seizure memo Ext-3 stated that he prepared the seizure memo but when it came to elicit from him as to from whom he recovered which of the weapons or ammunitions the witness was going amiss, he was stating that he did not really recover any weapons himself nor did he find any particular officer recovering the weapons from any 8 particular appellant rather people having been assembled there or the police officers were telling him that a particular appellant had been found in possession of a particular weapon and accordingly he was entering in that act in the seizure memo. If this was the probability approved by law then this court had approved as a valid mode of conducting search and seizing the weapon. This court could have granted sufficient allowance had someone to hold the trial Judge that he had recovered after having searched a particular appellant the particular weapon with ammunitions and accordingly he dictated to P.W.5 to make recoveries from a particular appellant. That not being the evidence also and the situation being further compounded by the non-examination of Mukti Lal and Dilip Yadav, the two independent persons who were associated with the search and seizure proceedings. This Court has simply to reject the whole story of the prosecution that any search, firstly from any of the appellants was conducted by any police officer and, secondly, any weapon or ammunitions were recovered from him. Courts do not act on suppositions. They also do not have any way of as to the police officers have to suspect some one of committing the offence and on that very basis to arrest someone to remand him to custody or for further investigation of his participation in any offence. When a court of law is called upon to judge a fact or is 9 further called upon in an appeal of the present class to judge the judgment and findings recorded by the trial court then the only option before the court is to read the evidence and to scrutinize the probability which could have found appearing out of that by the trial Judge on the balance of reasonableness and then test the findings. I regret to note that the learned trial Judge who was the first court of fact was simply going equally amiss as they the witnesses on recording his findings and that was the central reason as to why a faulty judgment was rendered. Thus, on scrutiny of the evidence of witnesses who were responsible police officers and who probably were not ready to allow the general persons of the neighborhood whose number was in plenty as may appear from the very FIR or the evidence of witnesses to come forward to depose in court, this court has to reject the findings of the learned trial Judge that the charges under Sections 25, 26 and 35 of the Arms Act were established to the hilt. There was no evidence showing that any of the appellant was indeed found in possession of any weapon or ammunition or anything which could be covered under the definition of arms and further in spite of accepting the fact that the seven appellants were found sleeping in the Baithaka of the temple, there was complete absence of evidence on record indicating that at least they had the knowledge or at least they were 10 conscious of the fact that anyone of them or even the place which under their occupation severally or jointly was containing any arms or ammunitions and which could be acceptable to the reasonable man.
10. So far as the conviction of the appellants under different Sections of the IPC is concerned, if one could consider the provisions of Sections 399 and 402 IPC one could find the prosecution has to establish that the appellants had assembled firstly for commission of dacoity as is required under Section 402 IPC and before they had assembled they had made preparation in that behalf, i.e., for committing dacoity. The very FIR read that the assembly was for committing the mayhem with persons of the scheduled casts and committing mayhem murders or capturing land could not be said to be covered by definition of the offence of dacoity. Murdering the accused is an offence of murder and that is never said to be dacoity. I have already rejected the prosecution story and evidence as regards the recovery of serious weapons as could be an automatic rifle but still for the sake of considering the charge under Section 399 IPC I could assume that there was some arms in presence of some of the accused persons but then the question was as to what is the evidence to indicate that they had armed themselves for committing dacoity. The prosecution was obliged to prove by acceptable evidence that the 11 appellants had properly made preparation only for the purpose of committing dacoity and no other offence. I have first referred to the statement of P.W.7 in his very FIR. In his deposition P.W.7 has stated in paragraph-2 that the criminals had assembled for committing Narsanghar, if that was the purpose for which the appellants had assembled then the charges under Sections 399 and 402 IPC could not be said to be established.
11. The FIR read that the recovered articles were arms looted from the police force. It was necessary for the prosecution in order to bringing home the charges under Section 414 IPC firstly that it could have been established by proper production of documentary and oral evidence that for the plundering the police force or any police station or any arms from where the weapons had been taken away. There was a case registered and the recovered arms were the subject matters of any particular offence of theft or loot of arms. That was not specific. Then again there was no case basically of the prosecution that the appellants had the arms in their possession with a only motto of either destroying them or concealing them. This is another ingredient of the offence of Section 414 IPC that the purpose should be to conceal the arms. The arms were completely not established. Viewing the evidence of that angle I do not have any hesitation in noting that the learned trial Judge was simply not 12 consulting the draft of the provision of Section 414 IPC so as to reading the ingredients out of it and thereafter to considering the evidence in order to finding out whether the ingredients had been established or not.
12. I have already noted somewhere and that is admitted that the appellants were found sleeping in the Baithaka and they were arrested there. When it comes to causing interference in discharge of some duties of a public servant then the sleeping could not be said inviting with such duties. Such was the state of evidence and the worst was the view of the learned trial Judge when he was also finding the charge under Section 353 established.
13. On discussion of the evidence adduced before the learned trial Judge what I find is that the prosecution had measurably failed in establishing any of the offences. The accused had been charged with and the learned trial Judge was simply obliging the police officer or the police force by rendering a judgment of conviction. I have pointed out on many occasions the Judges are supposed to go through the evidence placed on record and render justice and not travel outside it. It may be pointed out that the State of Bihar in any litigations if the Judges accept the version which appear through a written report or even an earlier first information report by a police officer for its 13 adjudication and thereby is called upon to render a judgment the Judges must be very very careful in scrutinizing the evidence as the judgment has a far reaching effect on the liberties of the citizens of India. Here was the case where a baseless prosecution was slapped on these seven unfortunate Indians and they are in custody throughout. This is the saddest part of the trial proceedings and the present appellants also. If the appellants are so advised they may ventilate their grievances at the appropriate forum in the State of Bihar. In my considered view it was a case in which the compensation must be awarded to each of the appellants.
14. With the above observations, the five appeals are meritorious and each of them are hereby allowed. All the seven appellants are acquitted of the charges for which they have been found guilty and sentenced. Each of the seven appellants of the five appeals are in custody. They shall be released forthwith, if not wanted in any other case.
( Dharnidhar Jha,J.) Patna High Court, Dated, the 16th day of November, 2011, Brajesh Kumar/NAFR