Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 32]

Supreme Court of India

Ram Nath Mahto vs State Of Bihar on 10 April, 1996

Equivalent citations: 1996 SCALE (3)441, AIR 1996 SUPREME COURT 2511, 1996 AIR SCW 3119, 1996 CRILR(SC MAH GUJ) 762, (1996) 3 CRIMES 21, (1997) 10 JT 478 (SC), 1996 CRILR(SC&MP) 762, 1996 (8) SCC 630, 1996 SCC(CRI) 726, 1996 (2) BLJR 1400, (1996) 2 EASTCRIC 283, (1997) MAD LJ(CRI) 459, (1997) 1 RECCRIR 54, (1996) 3 CHANDCRIC 66, (1996) 2 ALLCRILR 272, (1996) 2 CURCRIR 35

Author: M.M. Punchhi

Bench: M.M. Punchhi

           PETITIONER:
RAM NATH MAHTO

	Vs.

RESPONDENT:
STATE OF BIHAR

DATE OF JUDGMENT:	10/04/1996

BENCH:
PUNCHHI, M.M.
BENCH:
PUNCHHI, M.M.
MANOHAR SUJATA V. (J)

CITATION:
 1996 SCALE  (3)441


ACT:



HEADNOTE:



JUDGMENT:

O R D E R The conviction of the appellant under Section 396 IPC initially visited him with a life sentence, as ordered by the Court of Session, but on appeal to the High Court, it was reduced to ten years' rigorous imprisonment. _ It was a night robbery in a running train. The appellant was allegedly one of the dacoits. A person was killed during the course of commission of dacoity and the dacoits caused hurts to others and looted their property. P.W.6, Diwakar Yadav, was one such person who was robbed. The Train Ticket Examiner, P.W.3, was also one of the occupants in the train who was injured. The occurrence took place shortly after the train left Keshar station for its onward journey to Calcutta. This incident happened in the State of Bihar. The matter was reported to the police by P.W.3. The appellant, was later arrested as one of the culprits. He was put to identification parade conducted by Judicial Magistrate. Bharatji Misra, P.W.7. Thereat, P.W.6 was able to identify the appellant as one of the dacoits besides others, with whom we are presently not concerned with, and claimed that he was the one who had a revolver with him which he employed during the course of the occurrence.

At the trial P.W.7 fully supported the prosecution case, deposing that P.W.6 had before him identified the appellant as the dacoit carrying a revolver. P.W.6, however, chose not to identify the appellant at the trial and rather said that he could not recognize the accused whom he had identified at the indentification parade. When his pointed attention was drawn towards the appellant, he did not identify him. At that juncture, the trial judge recorded his remarks as to his demeanor that the witness perhaps was afraid of the accused. It thus became evident that the witness was frightened to accord recognition to the appellant at the trial. Despite such bend in the prosecution case, the trial court as also the High Court relied on the statement of the Magistrate, P.W.7 as to P.W.6 having identified the appellant before him at the identification parade and held the prosecution case proved beyond doubt. Added thereto was the remark of the trial court about the demeanor of the witness P.W.6.

As was done before the courts below, learned counsel for the appellant has relied upon a decision of this Court in Budhsen & Anr. vs. State of U.P. - AIR 1970 SC 1321 to contend that the evidence of identification parade does not constitute by itself substantive evidence which is governed essentially by the provisions of Section 162 of the Code of Criminal Procedure. In that case, this Court took the view that on the facts established , the Test Identification Parade could not be considered to provide safe and trustworthy evidence on which conviction could be sustained. That case was distinguished by the courts below and in our view rightly, by taking into account the substantive evidence of the Magistrate, P.W.7, supported by the remarks of the trial court regarding demeanor of P.W.6 there can be no dispute to the proposition that oral evidence led at the trial may by itself be substantive evidence whereas evidence of Test Identification Parade may per se be not. In that situation, the Court would certainly be entitled to rely upon such evidence as that would be relevant under Section of the Evidence Act. Here have, as said before, the evidence of the Magistrate, P.W.7 to support the prosecution evidence to that he conducted the identification parade and before him P.W.6 had correctly identified Ram Nath to be one of the dacoits. And the word of P.W.7 In the context has been believed by the courts below.

For the foregoing reasons, we do not differ from the view taken by the High Court in maintaining the conviction of the of the appellant. The appeal therefore fails and is hereby dismissed. The appellant is on bail. He shall surrender to his bail bonds.