Jharkhand High Court
Kuwar Lakra vs The State Of Jharkhand on 4 April, 2025
Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Sanjay Prasad
2025:JHHC:10484-DB
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (D.B.) No.1018 of 2003
[Against the Judgment of conviction dated 14th July, 2003 and Order of sentence
dated 17th July, 2003, passed by learned Session Judge, Simdega, in Session
Trial No.143 of 1993 arising out of Kurdeg PS Case No.35 of 1992]
-----
1. Kuwar Lakra
2. Anjulas Lakra
Both are sons of Patras Lakra
3. Patras Lakra
All are residents of village-Jigrakani, PS-Kurdeg, District-Simdega
... ... Appellants
Versus
The State of Jharkhand ... ... Respondent
With
Criminal Appeal (D.B.) No.1327 of 2003
-----
Isdor Lakra, son of Patras Lakra, R/o Village-Jigrakani, PS_Kurdeg,
District-Simdega ... ... Appellant
Versus
The State of Jharkhand ... ... Respondent
-------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
HON'BLE MR. JUSTICE SANJAY PRASAD
-------
For the Appellants : Mr. Chandan Kumar, Advocate
(in both the cases)
For the Respondent : Mr. Vishwanath Roy, APP
(in both the cases)
C.A.V on 21.02. 2025 Pronounced on 04/04/2025
Per Sujit Narayan Prasad, J.
1. Since both these appeals arise out of the common judgment of conviction and order of sentence, as such with the consent of learned counsel for the parties, they are taken up together and are being disposed of by this common order.
2. These appeals have been filed under section 374(2) of the Cr.P.C against the judgment of conviction dated 14.07.2003 and order of sentence dated 17.07.2003, passed by the learned Session Judge, Simdega, in Session Trial No.143 of 1993 arising out of Kurdeg PS Case No.35 of 1992 corresponding to G.R. Case No.428 of 1992 registered under Sections 2025:JHHC:10484-DB :10484-DB 302/324/323/34 of the Indian Penal Code whereby and whereunder the appellants have been convicted under section 302/34 of the Indian Penal Code and have been directed to undergo life imprisonment for the offence under Section 302/34 of the Indian Penal Code.
3. At the outset it needs to refer herein that the appellant no.1, namely, Kuwar Lakra and the appellant no. 3, namely, Patras Lakra, in Cr. Appeal (DB) No.1018 of 2003 have died during pendency of these criminal appeals.
4. In this regard a report of the Mukhiya of village-Chadrimunda dated 17.09.2024 has been forwarded by the then Officer-in-charge of Kurdeg PS to the Registry of this Court vide his letter dated 25.09.2024.
5. The learned counsel for the appellants has submitted that in view of the aforesaid fact, Cr. Appeal (DB) No.1018 of 2003 may be abated so far as the appellant no.1, namely, Kuwar Lakra and the appellant no. 3, namely, Patras Lakra are concerned.
6. This Court, in view thereof, is of the view that the Cr. Appeal (DB) No.1018 of 2003 qua the appellant no.1, namely, Kuwar Lakra and the appellant no. 3, namely, Patras Lakra stands abated. Factual Matrix
7. This Court, before proceeding to examine the legality and propriety of the judgment of conviction and order of sentence, deems it fit and proper to refer the background of institution of prosecution case. The prosecution story in brief as per the allegation made in the First Information Report reads hereunder as :-
8. The prosecution story as per FIR, in short, is that about three days prior to the alleged occurrence a goat-kid belonging to the informant got 2 2025:JHHC:10484-DB :10484-DB traceless and later the said goat-kid was discovered in the house of the accused Kuwar Lakra. Thereafter the informant lifted the said goat-kid and brought the same to her house.
9. On 26.12.92 all accused persons came to the house of the informant and they asked the deceased to return the goat-kid which was lifted by the informant from their house. On not acceding the said demand, the accused persons forcibly took the deceased in front of their house. The accused persons laid down deceased on the ground and thereafter the accused Kuwar Lakra went to his house and came being armed with an axe and he thereafter on the instigation of the other accused persons started giving axe blows on the person of the deceased. All blows were hit on head or near head. When the informant tried to save the life of her husband she was assaulted with axe by the accused Kuwar Lakra and the accused Patras Lakra caused assault on the person of the informant by means of Lathi.
10. The informant screamed for help but no one could reach because of no other habitants there. The deceased succumbed to injury on spot and the accused persons thereafter fled away.
11. On the same day the police reached to the place of occurrence on getting information and recorded fardbeyan of the informant and took up the investigation. The fardbeyan was forwarded to Kurdeg P.S. for institution of a case and, accordingly, an F.I.R. was registered against the accused persons under sections 302/324/323/34 of the Indian Penal Code.
12. After due investigation chargesheet was submitted against the abovenamed appellants.
13. Thereafter, cognizance of the offence had been taken and accordingly the case was committed to the Court of Sessions.
3
2025:JHHC:10484-DB :10484-DB
14. All accused persons stand charged under Section 302 of the Indian Penal Code for committing murder of Victor Lakra, the deceased.
15. The appellant Kuwar Lakra (now dead) further stands charged under Section 324 of the Indian Penal Code for causing voluntarily hurt to the informant, namely, Margret Kerketta by means of an axe, a sharp cut weapon. The accused Patras Lakra (now dead) further stands charged under Section 323 of the Indian Penal Code for causing voluntarily hurt to the informant, namely, Margret Kerketta.
16. All the charges stand read over and explained to the accused persons in Hindi to which they pleaded not guilty and claimed to be tried.
17. The prosecution has altogether examined seven witnesses, namely, PW1- Lajrus Kindo, PW2-Milanus Kerketta, PW3-Margret Kerketta (the informant), PW4-Imil Kispota, PW5-Dr. Krishna Deo Chaudhary, who conducted postmortem examination over the dead body, PW6-Babandeo Mishra (the Investigating Officer) and PW7-Falinder Nayak.
18. The learned trial Court, after recording the evidence of witnesses, examination-in-chief and cross-examination, recorded the statement of the accused persons, found the charges levelled against the appellants proved beyond all reasonable doubts.
19. Accordingly, the appellants had been found guilty and convicted for the offence punishable under 302/34 of the Indian Penal Code and have been directed to undergo life imprisonment for life for the offence under Section 302/34 of the Indian Penal Code.
20. The aforesaid order of conviction and sentence is subject matter of instant appeals.
4
2025:JHHC:10484-DB :10484-DB Submission of the learned counsel for the appellants:
21. Learned counsel for the appellants has submitted that the impugned Judgment of conviction and Order of sentence passed by the learned Trial Court cannot be sustained in the eyes of law.
22. The following grounds have been taken by the learned counsel for the appellants in assailing the impugned judgment of conviction:
(i) The present appellants have been convicted on the basis of evidence adduced by PW3 namely Margret Kerketta (the informant) who is the sole eyewitness of the case, who is not at all reliable and trust worthy witness and that too, on such solitary evidence without any corroborating evidence, the conviction of the appellants is bad and fit to be set aside.
(ii) The ground has been taken that the conviction since is based upon the solitary eye witness, i.e., PW3 (informant) without having been corroborated by the testimony of the other witnesses since some of them turned hostile and as such conviction cannot be said to be based on sound reasoning.
(iii) The informant had given a different version with regard to the assault in her fardbeyan and in her deposition while examining as PW3 and as such the conviction based upon the aforesaid testimony is bad and fit to be set aside.
(iv) Motive behind the alleged occurrence as testified by the PW3 (informant) in her deposition that three days prior to the occurrence a goat-kid belonged to the informant was missing out. On search, the informant took a goat-kid from the house of the present appellants whereafter these appellants went to the house of the informant to take back 5 2025:JHHC:10484-DB :10484-DB the goat-kid. After some altercation, they dragged her husband from her house and assaulted with axe and lathi due to which her husband died. When the informant tried to save her husband, she was also assaulted by these appellants by means of axe and lathi. After that, the appellants fled from the place of occurrence. The said mensrea as stated by the informant cannot be accepted reason being that if the said kid was taken back by the informant prior to three days of the occurrence, then why these appellants went to bring back the said kid after three days and assaulted the husband of the informant with axe and lathi due to which the husband of the informant died.
(v) Further as per the FIR, the informant, PW3, was present at the place of occurrence and she had seen the assault upon the deceased (her husband) by these appellants. In her fardbeyan she specifically stated that Kuwar Lakra brought a Kulhari (axe) from his house and he assaulted her husband with the axe on his face, head and ear whereas during trial while implicating all the appellants in the alleged crime she has deposed that all the accused person assaulted the deceased.
(vi) It has been contended that the medical evidence is wholly contradicts the statement of the informant with regard to dragging the deceased from the house of the informant to the house of these appellants. The informant has alleged that these appellants dragged the deceased from her house to their house but in the medical examination report of the 6 2025:JHHC:10484-DB :10484-DB deceased it is nowhere mentioned that the deceased had any bruise or injury on his back, hand, elbow etc.
(vii) Further, the learned trial court failed to appreciate the fact that as per the statement of PW1, Lajrus Kindo, a tangi was seized nearby the dead body of the deceased whereas the Investigating Officer has stated that the tangi was produced by the accused Kuwar Lakra.
(viii) In her deposition PW3, the informant has stated at paragraph no.2 that Anjlus Patras and Isdor asked Kuwar Lakra to bring tangi thereafter they assaulted the deceased whereas in her cross-examination at paragraph no.9 she deposed that accused persons were armed with lathi, tangi and sword which falsifies the version of the prosecution that if the accused persons were armed with lathi, tangi and sword, then why Anjlus Patras and Idsor asked Kuwar Lakra to bring an axe, as such, the prosecution story is totally baseless and false.
(ix) The blood-stained axe which had been alleged to be used in said commission of crime had been recovered from the place of occurrence but the same had not been sent for FSL report and in absence of FSL report it cannot be said that the prosecution has proved the case beyond all reasonable doubts.
(x) It has been contended that the Chaukidar who was an important witness in this case has not been examined by the prosecution because as per the statement of the informant she at first informed the Chaukidar about the incident.7
2025:JHHC:10484-DB :10484-DB
23. The learned counsel for the appellants, based upon the aforesaid ground, has submitted that the learned trial court has not taken in to consideration of the aforesaid facts as such impugned judgment requires interference, hence not sustainable in the eyes of law.
Submission of the learned counsel for the state respondent:
24. While defending the judgment of conviction and sentence the learned counsels appearing for the State raised the following arguments in response to the grounds raised by the learned counsel for the appellants which has been referred hereinabove:
(i) It is a case where the prosecution has been able to prove the charge beyond all reasonable doubt.
(ii) Admittedly in the instance case the weapon used in commission of crime has been seized and the prosecution based upon the cogent testimony of the eyewitness who is none but the wife of the deceased has proved the case beyond all reasonable doubts.
(iii) So far as the argument advanced on behalf of the appellants that there cannot be conviction on the basis of solitary eye witness, the submission has been made that if the testimony of the eye witness is fully trustworthy then there is no bar in passing the judgment of conviction on the basis of the testimony of the solitary eye witness. The learned counsel for the State in order to fortify their argument have relied upon the judgment rendered by Hon'ble Apex Court in the case of Namdeo vs. State of Maharashtra reported in (2007) 14 SCC 150.8
2025:JHHC:10484-DB :10484-DB
(iv) All the prosecution witnesses have conclusively supported the prosecution version, particularly, PW3 who is the eyewitness of the alleged occurrence.
(v) Learned counsel for the State has further submitted that the solitary eye witness since has gracefully made meticulous description of the occurrence, which has been corroborated by medical evidence and other witnesses including Investigating Officer, as such the evidence of sole eye witness is to be fully relied upon while proving the charge against accused persons as it is settled principle of law that quality of witness matters and not the quantity of witness.
(vi) So far question of motive is concerned, it has specifically been stated by the informant in her testimony that all the accused persons armed with lathi, tangi and sword had assaulted the deceased (her husband) due to which he died, so it cannot be said that motive is absent in the case at hand.
(vii) So far, the issue of not sending the blood-stained soil to the FSL is concerned, the case of prosecution cannot be disbelieved on the aforesaid score as an eye witness and other court witnesses have fully supported the case of the prosecution.
(viii) The Investigating Officer has corroborated the occurrence by supporting the testimony of the prosecution witnesses as also the occurrence has been corroborated by the medical evidence wherein the Doctor has found the nature of injuries having been caused by sharp cutting weapon.
9
2025:JHHC:10484-DB :10484-DB
(ix) The informant while saving her husband (the deceased) had also assaulted by the appellant with the tangi due to which she got injury on her hand and medical report fully proved her version.
25. Learned counsels appearing for the State, based upon the aforesaid premise, has submitted that the impugned judgment does not suffer from any error, hence the instant appeals are fit to be dismissed. Analysis
26. We have heard learned counsel for the parties, perused the documents available on record as also the finding recorded by the trial court in the impugned judgment.
27. We have also gone through the testimonies of the witnesses as available in the LCR as also the exhibits.
28. Learned trial court, based upon the testimonies of witnesses, has passed the judgment of conviction convicting the appellants under Section 302/34 of Indian Penal Code and sentenced them to undergo imprisonment for life for the offence under Section 302 of the IPC.
29. This Court before considering the argument advanced on behalf of the parties is now proceeding to consider the deposition of witnesses, as per the testimony as recorded by learned trial Court.
30. It is evident from record that in order to substantiate the case, the prosecution had examined 7 witnesses and they were PW.1 Lajrus Kindo, P.W.2 Milanus Kerketta, P.W.3 Margret Kerketta (informant). P.W.4 Imil Kispota. P.W.5 Dr. Krishna Deo Chaudhary, P.W.6 Babandeo Mishra (I.O.) and P.W.7 Falinder Nayak (formal).
31. The P.W.1 and P.W.2 are the witnesses of the seizure list whereas the P.W.1 further stood as a witness of inquest (Ext.4) made for the dead 10 2025:JHHC:10484-DB :10484-DB body of the deceased. The P.W.3 Margret Kerketta is the informant and the wife of the deceased. The P.W.4 is a witness to the inquest report (Ext.4), the P.W.5 is the doctor who conducted the postmortem examination on the dead body of the deceased and the P.W.6 is the Investigating Officer (I.O.) of the case.
32. It needs to refer herein that out of the material witnesses examined, PW- 4 who is witness of the inquest report had been declared hostile by the prosecution.
33. The P.W.3 Margret Kerketta is the informant and the wife of the deceased. In the fardbeyan (Ext. 3) the informant alleged that Kuwar Lakra (now dead) brought a Kulhari (axe) from his house and he assaulted her husband with the axe on his face, head and ear. He further alleged that when she tried to save the life of her husband, she was assaulted with axe by the accused Kuwar Lakra. She has further alleged in the FIR that no other house situated near the house of the deceased and this was why no one could reach to the place of occurrence when she made hulla.
34. The P.W.3 Margret Kerketta in her testimony has stated that her goat had given birth to a kid, the accused Anjulas, Kuwar, Patras and Isdor came and they took her husband near to their house after dragging, due to which her husband fell down. In paragraph 2 of her testimony, she had stated that the accused Anjulas, Patras and Isdor all asked the accused Kuwar to bring Tangi. She had further testified that thereafter 7-8 blows of Tangi were given to the deceased, (the witness indicated the portion of head) where the Tangi blows were inflicted on the person of the deceased. Blood started coming out. She tried to save the life of her husband. She 11 2025:JHHC:10484-DB :10484-DB made hulla. The accused Patras caused assault by means of Lathi on her hand. Thereafter the deceased had died on spot.
35. She had further stated that Police came at the place of occurrence, and she gave her fardbeyan. The police read over her fardbeyan and then she put her left thumb impression (LTI) upon the same. She had further testified that no one had come to the place of occurrence.
36. She further stated in her cross-examination that the accused Kuwar, Isdor and Anjulas Lakra were her 'Dever', whereas the accused Patras Lakra happens to be her father-in-law.
37. In cross examination she had further deposed that the distance of her house from the house of the accused persons was at a distance of 200 yards. Her house was towards East from the house of the accused persons. Her village contains one Baggi Toli, one Imil Kispota (P.W.4) was known to her. She has further stated that the accused persons came to her house at about 4 P.M. and they immediately took her husband to their house. At that time the deceased was in the Dalan (court-yard) was along with him.
38. At para 9 She had further testified in her cross-examination that accused persons were armed with Lathi, Balua etc. and Kuwar Lakra was armed with Tangi, Patras armed with Lathi, the accused Isdor Lakra was empty hand. Accused Anjulus Lakra was dragging the deceased. The deceased was not making any hulla. All four accused persons dragged the deceased to their house. The deceased was dragged after catching hold of his feet while one hand was being caught hold by the accused Anjulus Lakra and other was by the accused Kuwar lakra.
39. She had further deposed that it took an hour in taking the deceased from the house of the Informant to the house of the accused persons and, she 12 2025:JHHC:10484-DB :10484-DB saw the occurrence with her own eyes. The accused Anjulus Lakra first abeted to cause assault and thereafter assault started. First blow of Tangi was given on head and 7-8 blows of Tangi were given to the deceased on his head and continuous assault was a given to the deceased. She further testified that she had raised no hulla nor the deceased raised the hulla. She was trying to save the life of the deceased but when he tried to save the deceased she was assaulted by Tangi and the accused Patras Lakra gave a lathi blow on her head.
40. She further testified that she had gone to Chaukidar whose house was at a distance of one mile. She met with Chaukidar then Chaukidar came to her house. She stayed in house during night and she gave her fard-beyan on the next day at about 10/11 A.M at the place of occurrence. She had further testified that She had shown the blood-stained Saris the blood fallen on the place of occurrence and he also showed the injury sustained on her hand.
41. P.W.5 doctor Krishna Deo Chaudhary has conducted post-mortem on the deceased body and found the following anti-mortem injuries-
i) Incised wound 272"x2"x1"over the right side of
ii) Incised wound 1/2"x1"x2"over left side of fore-head with fracture of underlying bone.
iii) Incised wound 1"x3/4"x1"over the left maxillary region with fracture of left side of maxilla.
iv) Incised wound 2"x1/2"x1/2"on the base of nose with fracture of underlying bone.
v) Incised wound 2"x1"x1"over the right mandibular region with fracture of underlying bone.
vi) Incised wound 1"x2"x1" over the back of head with fracture of occipital bone.
42. This witness has further stated that on dissection it was found that there were multiple fractures of bones of skull, meninges were torn massively, 13 2025:JHHC:10484-DB :10484-DB with complete disorganisation of brain matter. Brain matter had come out from many fractured sides. There was intra-cerebral hemorrhage also.
43. According to the opinion of the P.W.5. all the injuries were caused by any sharp cutting weapon like an axe. All the injuries were grievous in nature and the time elapsed since death was within 24 hours.
44. In cross examination he had deposed that if one man is dragged up to a distance of 50-60 yards by his legs this would produce injuries on his back, hand, waist, head, elbow etc.
45. P.W.1 Lajrus Kindo is a witness to the inquest report as well as seizure of tangi and other articles.
In cross examination this witness has stated at para 6 that the tangi was lying beside the dead body. At para 11 he has stated that he had not given his statement that Kuwar Lakra has confessed his guilt.
46. P.W.2 Malanious Lakra this is the brother of the informant. This witness is a seizure witness of blood-stained clothes, soil, and also tangi.
47. P.W.-6 Baband Deo Mishra is the Investigating Officer of the case. At para 4, he has stated that he recovered a tangi from the house of Kuwar Lakra. At para 9 of his testimony he has stated that the seized tangi is not produced in court. At para 10, he has stated that from house Kuwar Lakra brought and produced a tangi before him. At para 11, he has stated that the informant did not produce the blood-stained sari. In the same paragraph, he has also stated that the informant has not stated that Anjlus Patras and Isdor asked Kuwar to bring tangi.
48. P.W.-7 Falida Nayak is the formal witness.
49. Learned trial Court, based upon the testimony of solitary eye witness and other witnesses, referred hereinabove, has passed the judgment of 14 2025:JHHC:10484-DB :10484-DB conviction convicting the appellants under Section 302/34 of Indian Penal Code and sentenced them to undergo R.I. for life.
50. In the backdrop of the aforesaid discussion of testimonies of the witnesses, this Court in the instant case is to consider following issues:
(i) Whether the material as has come in course of trial is sufficient to attract the offence committed under Section 302 read with Section 34 of the Indian Penal Code?
(ii) Whether the only sole testimony of an eyewitness is sufficient enough to prove the alleged charges against the appellants beyond all reasonable doubt.
(iii) Whether the appellants are entitled for acquittal in absence of other cogent evidences other than the testimony of solitary eye-witness?
51. Since all the aforesaid issues are inextricably interlinked, the same are being decided hereinbelow by considering them together.
52. This Court, in order to appreciate the submissions advanced on behalf of the appellants with respect to the culpability of the appellants, of commission of offence under Section 302 read with Section 34 of the Indian Penal Code vis-à-vis the evidences adduced on behalf of the parties, and further answering the issues as referred hereinabove, deems it fit and proper to discuss settled position of law which has been by settled by the Hon'ble Apex Court.
53. The learned counsel has contended that the learned trial Court even in absence of corroboration of the testimony of P.W.3 who is self- proclaimed sole eyewitness has convicted the appellants which is bad in eyes of law.
15
2025:JHHC:10484-DB :10484-DB
54. In the aforesaid context it is settled proposition of law that the judgment of conviction can be passed on the basis of the testimony of sole eyewitness but the testimony of said witness should be trustworthy and inspire confidence in the mind of the Court.
55. Further, there is no legal impediment in convicting a person on the sole testimony of a single witness. That is the logic of Section 134 of the Evidence Act, 1872. But if there are doubts about the testimony the courts will insist on corroboration. In fact, it is not the number, the quantity, but the quality that is material. The time-honoured principle is that evidence has to be weighed and not counted. The test is whether the evidence has a ring of truth, is cogent, credible and trustworthy, or otherwise, reference in this regard may be taken by the judgment rendered by Hon'ble Apex Court in the case of Bipin Kumar Mondal v. State of W.B., (2010) 12 SCC 91 paragraphs 30 to 34 of the said judgment are being referred hereunder as :"30. Shri Bagga has also submitted that there was sole testimony of Sujit Mondal, PW 1, and the rest i.e. depositions of PW 2 to PW 8, could be treated merely as hearsay. The same cannot be relied upon for conviction.
31. In Sunil Kumar v. State (Govt. of NCT of Delhi) this Court repelled a similar submission observing that: (SCC p. 371, para 9) "9. ... as a general rule the court can and may act on the testimony of a single witness provided he is wholly reliable. There is no legal impediment in convicting a person on the sole testimony of a single witness. That is the logic of Section 134 of the Evidence Act, 1872. But, if there are doubts about the testimony the courts will insist on corroboration."
In fact, it is not the number, the quantity, but the quality that is material. The time-honoured principle is that evidence has to be weighed and not counted. The test is whether the evidence has a ring of truth, is cogent, credible and trustworthy, or otherwise.
16
2025:JHHC:10484-DB :10484-DB
32. In Namdeo v. State of Maharashtra this Court reiterated the similar view observing that it is the quality and not the quantity of evidence which is necessary for proving or disproving a fact. The legal system has laid emphasis on value, weight and quality of evidence rather than on quantity, multiplicity or plurality of witnesses. It is, therefore, open to a competent court to fully and completely rely on a solitary witness and record conviction. Conversely, it may acquit the accused in spite of testimony of several witnesses if it is not satisfied about the quality of evidence.
33. In Kunju v. State of T.N., a similar view has been reiterated placing reliance on various earlier judgments of this Court including Jagdish Prasad v. State of M.P. and Vadivelu Thevar v. State of Madras.
34. Thus, in view of the above, the bald contention made by Shri Bagga that no conviction can be recorded in case of a solitary eyewitness has no force and is negatived accordingly."
56. Likewise, the Hon'ble Apex Court in the case of Kuriya and another vs. State of Rajasthan, (2012) 10 SCC 433 has held as under: -
" 33. ---The Court has stated the principle that, as a general rule, the Court can and may act on the testimony of a single eyewitness provided he is wholly reliable and base the conviction on the testimony of such sole eyewitness. There is no legal impediment in convicting a person on the sole testimony of a single witness."
57. The Hon'ble Apex Court in the case of Kalu @ Amit vs. State of Haryana, (2012) 8 SCC 34 held as under:-
"11. We find no infirmity in the judgment of the High Court which has rightly affirmed the trial court's view. It is true that the accused have managed to win over the complainant PW 4 Karambir Yadav, but the evidence of PW 5 Ram Chander Yadav bears out the prosecution case. It is well settled that conviction can be based on the evidence of a sole eyewitness if his evidence inspires confidence. This witness has meticulously narrated the incident and supported the prosecution case. We find him to be a reliable witness."
58. The Hon'ble Apex Court in case of Sheelam Ramesh v. State of A.P., (1999) 8 SCC 369 in Para -18 held as follows:-
"18. According to learned counsel for the accused appellants, though PW 3 has deposed that 10-15 persons were in the vicinity at the time of 17 2025:JHHC:10484-DB :10484-DB occurrence, no independent witness was examined by the prosecution. There is nothing on evidence to show that there was any other eyewitness to the occurrence. Having examined all the eyewitnesses even if other persons present nearby were not examined, the evidence of the eyewitnesses cannot be discarded. Courts are concerned with quality and not with quantity of evidence and in a criminal trial, conviction can be based on the sole evidence of a witness if it inspires confidence."
59. It is thus evident from the aforesaid settled position of law that the judgment of conviction can be passed on the basis of the testimony of sole eyewitness but if there are doubts about the testimony of the such sole eyewitness, the courts will insist on corroboration and the test is whether the evidence has a ring of truth, is cogent, credible and trustworthy, or otherwise.
60. At this juncture this Court thinks fit to revisit the testimony of the witnesses particularly the sole eyewitness P.W.3, in the backdrop of aforesaid settled legal proposition.
61. The informant who has been examined as P.W.3 had stated in her fardbeyan that they asked the deceased to return the kid of the goat which was lifted by the informant from their house. On not acceding the said demand, the accused persons forcibly took the deceased in front of their house. The accused persons laid down deceased on the ground and thereafter the accused Kuwar Lakra went to his house and came being armed with an axe and he thereafter on the instigation of the other accused persons started giving axe blows on the person of the deceased. All blows were hit on head or near head. When the informant tried to save the life of her husband she was assaulted with axe by the accused Kuwar Lakra and the accused Patras Lakra caused assault on the person of the informant by means of Lathi. The deceased succumbed to injury on spot and the accused persons thereafter fled away.
18
2025:JHHC:10484-DB :10484-DB
62. Thus, it is evident from the fardbeyan of the informant that accused Kuwar Lakra (now dead) went to his house and came being armed with an axe and thereafter on the instigation of the other accused persons he had started giving axe blows on the person of the deceased due to which informant's husband died on spot.
63. But the informant P.W.3 in her cross-examination at para-9 had stated that accused persons were armed with Lathi, Balua etc. and Kuwar Lakra was armed with Tangi, Patras armed with Lathi, the accused Isdor Lakra was empty hand.
64. Thus, there is contradiction in her statement as she had stated in fardbeyan as well as in the examination-in-chief that accused Kuwar Lakra (now dead) went to his house and came being armed with an axe and thereafter on the instigation of the other accused persons he had started giving axe blows on the person of the deceased but at the same time she had stated at para-9 that accused persons already armed with different weapons like Axe, Baluwa and lathi etc.
65. However, in the aforesaid context this court is conscious with the settled position of law that minor discrepancy cannot vitiate the prosecution story, as has been held by Hon'ble Apex Court in the case of Bharwada Bhoginbhai Hirjibhai Vs. State of Gujrat [(1983) 3 SCC 217], in particular at paragraph nos. 5 which reads as under:
"5. ...The finding of guilt recorded by the Sessions Court as affirmed by the High Court has been challenged mainly on the basis of minor discrepancies in the evidence. We do not consider it appropriate or permissible to enter upon a reappraisal or reappreciation of the evidence in the context of the minor discrepancies painstakingly highlighted by learned Counsel for the appellant. Overmuch importance cannot be attached to minor discrepancies. The reasons are obvious : "(1) By and large a witness cannot be expected to possess a photographic memory and to recall the details of an incident. It is not 19 2025:JHHC:10484-DB :10484-DB as if a video tape is replayed on the mental screen. (2) Ordinarily it so happens that a witness is overtaken by events. The witness could not have anticipated the occurrence which so often has an element of surprised. The mental faculties therefore cannot be expected to be attuned to absorb the details.(3) The powers of observation differ from person to person.What one may notice, another may not. An object or movement might emboss its image on one person's mind, whereas it might go unnoticed on the part of another.(4) By and large people cannot accurately recall a conversation and reproduce the very words used by them or heard by them. They can only recall the main purport of the conversation. It is unrealistic to expect a witness to be a human tape-recorder. (5) In regard to exact time of an incident, or the time duration of an occurrence, usually, people make their estimates by guess- work on the spur of the moment at the time of interrogation. And one cannot expect people to make very precise or reliable estimates in such matters. Again, it depends on the timesense of individuals which varies from person to person. (6) Ordinarily a witness cannot be expected to recall accurately the sequence of events which takes place in rapid succession or in a short time span. A witness is liable to get confused, or mixed up when interrogated later on.(7) A witness, though wholly truthful, is liable to be overawed by the court atmosphere and the piercing cross-examination made by counsel and out of nervousness mix up facts, get confused regarding sequence of events, or fill up details from imagination on the spur of the moment. The subconscious mind of the witness sometimes so operates on account of the fear of looking foolish or being disbelieved though the witness is giving a truthful and honest account of the occurrence witnessed by him -- Perhaps it is a sort of a psychological defence mechanism activated on the spur of the moment."
66. Further the Hon'ble Apex Court has reiterated the same view in the case of Mukesh Kumar v. State (NCT of Delhi), reported in (2015) 17 SCC 694, wherein, at paragraph-8, it has been held as under:
"8. While the slight difference in the initial version of the prosecution and the FIR version has been reasonably explained by the cross- examination of PW 6, it is our considered view that minor discrepancies, embellishments and contradictions in the evidence of the eyewitnesses do not destroy the essential fabric of the prosecution case, the core of which remains unaffected. Even if we have to assume that there are certain unnatural features in the evidence of the eyewitnesses the same can be reasonably explained on an accepted proposition of 20 2025:JHHC:10484-DB :10484-DB law that different persons would react to the same situation in different manner and there can be no uniform or accepted code of conduct to judge the correctness of the conduct of the prosecution witnesses i.e. PWs 1 and 2. The relation between PWs 5 and 6 and PWs 1 and 2 and the deceased, in our considered view, by itself, would not discredit the testimony of the said witnesses. There is nothing in the evidence of PWs 1 and 2 which makes their version unworthy of acceptance and their testimony remains unshaken in the elaborate cross- examination undertaken."
67. Thus, from the aforesaid proposition of law it is evident that minor discrepancies, embellishments and contradictions in the evidence of the eyewitness do not destroy the essential fabric of the prosecution case, the core of which remains unaffected.
68. But at the same time, it is equally settled that the discrepancies which go to the root of the matter and shake the basic version of the witnesses that can be annexed with due importance. More so when there is need of corroboration of the testimony of eyewitness from other available evidences.
69. In the backdrop of aforesaid settled position of law this Court is again adverting to the testimony of sole eyewitness P.W.3. and has found that there is major contradiction in the testimony of the sole eyewitness as she had stated that accused Kuwar Lakra (now dead) went to his house and came being armed with an axe and thereafter on the instigation of the other accused persons he had started giving axe blows on the person of the deceased but at the same time she had stated at para-9 that accused persons already armed with different weapons like Axe, Baluwa and lathi etc.
70. Further she had stated in fardbeyan as well as in testimony that these appellants dragged the deceased from her house to their house but in the medical examination report of the deceased it is nowhere mentioned that 21 2025:JHHC:10484-DB :10484-DB the deceased had any bruise or injury on his back, hand, elbow etc. thus on this score also her statement has not been substantiated by the medical evidence.
71. Thus at this juncture in the backdrop of the aforesaid facts the question arises herein that whether the section 34 will be applicable herein or not reason being that informant had stated that accused Kuwar lakra had been instigated by the other accused persons and the said Kuwar Lakra had taken the Axe from his house but at the same time in cross examination she had stated that accused persons had already come at her place armed with weapon like Tangi.
72. It needs to refer herein the core of Section 34 IPC which is nothing but rule of evidence provides that:
"34. Acts done by several persons in furtherance of common intention.--When a criminal act is done by several persons in furtherance of the common intention of all, each of such persons is liable for that act in the same manner as if it were done by him alone."
73. Thus, it is evident that Section 34 is only a rule of evidence and does not create a substantive offence. It needs to refer herein that the common intention is a state of mind. It is not possible to read a person's mind and there can hardly be direct evidence of common intention. The existence or non-existence of a common intention amongst the accused has to be deciphered cumulatively from their conduct and behaviour in the facts and circumstances of each case. Events prior to the occurrence as also after, and during the occurrence, are all relevant to deduce if there existed any common intention. There can be no straitjacket formula.
74. Though judicial precedents with regard to common intention stand well entrenched, it will be sufficient to refer the judgment rendered by the 22 2025:JHHC:10484-DB :10484-DB Hon'ble Apex Court in the case of State of Rajasthan v. Shobha Ram (2013) 14 SCC 732, wherein it has been observed as follows :
"10. Insofar as common intention is concerned, it is a state of mind of an accused which can be inferred objectively from his conduct displayed in the course of commission of crime and also from prior and subsequent attendant circumstances. As observed in Hari Ram v. State of U.P. [Hari Ram v. State of U.P., (2004) 8 SCC 146 : 2005 SCC (Cri) 321] (SCC p. 622, para 21), the existence of direct proof of common intention is seldom available and, therefore, such intention can only be inferred from the circumstances appearing from the proved facts of the case and the proved circumstances. Therefore, in order to bring home the charge of common intention, the prosecution has to establish by evidence, whether direct or circumstantial, that there was plan or meeting of mind of all the accused persons to commit the offence before a person can be vicariously convicted for the act of the other."
75. Further, the burden lies on the prosecution to prove that actual participation of more than one person for commission of criminal act was done in furtherance of common intention of all at a prior concert. However, it is not required for the prosecution to establish that there was a prior conspiracy or premeditation; common intention can be found in the course of occurrence.
76. The classic statement of law is to be found in the case of Pandurang v. State of Hyderabad AIR 1955 SC 216 wherein the Hon'ble Apex Court has observed as under:
"32. ... It requires a pre-arranged plan because before a man can be vicariously convicted for the criminal act of another, the act must have been done in furtherance of the common intention of them all: Mahbub Shah v. King Emperor [(1944-45) 72 IA 148] (IA pp. 153-54). Accordingly there must have been a prior meeting of minds. Several persons can simultaneously attack a man and each can have the same intention, namely, the intention to kill, and each can individually inflict a separate fatal blow and yet none would have the common intention required by the section because there was no prior meeting of minds to form a pre-arranged plan. In a case like that, each would be individually liable for whatever injury he caused but none could be vicariously convicted for the act of any of the others; and if the 23 2025:JHHC:10484-DB :10484-DB prosecution cannot prove that his separate blow was a fatal one he cannot be convicted of the murder however clearly an intention to kill could be proved in his case: Barendra Kumar Ghosh v. King Emperor [(1924-25) 52 IA 40 : AIR 1925 PC 1] (IA p. 49) and Mahbub Shah v. King Emperor [(1944-45) 72 IA 148] . As Their Lordships say in the latter case (Mahbub Shah case [(1944-45) 72 IA 148] , IA p. 154), 'the partition which divides "their bounds" is often very thin; nevertheless, the distinction is real and substantial, and if overlooked will result in miscarriage of justice'.
33. The plan need not be elaborate, nor is a long interval of time required. It could arise and be formed suddenly, as for example when one man calls on bystanders to help him kill a given individual and they, either by their words or their acts, indicate their assent to him and join him in the assault. There is then the necessary meeting of the minds. There is a pre-arranged plan however hastily formed and rudely conceived. But pre-arrangement there must be and premeditated concert. It is not enough, as in the latter Privy Council case, to have the same intention independently of each other e.g. the intention to rescue another and, if necessary, to kill those who oppose."
77. In the case of Hardev Singh v. State of Punjab (1975) 3 SCC 731 the Hon'ble Apex Court has observed that the common intention must be to commit the particular crime, although the actual crime may be committed by any one sharing the common intention. Then only others can be held to be guilty.
78. To apply Section 34 apart from the fact that there should be two or more accused, two factors must be established: (i) common intention, and (ii) participation of the accused in the commission of an offence. If common intention is proved but no overt act is attributed to the individual accused, Section 34 will be attracted as essentially it involves vicarious liability. But if participation of the accused in the crime is proved and common intention is absent, Section 34 cannot be invoked reference in this regard may be taken from the judgment rendered by the Hon'ble Apex Court in the case of Jai Bhagwan v. State of Haryana (1999) 3 SCC 102. 24
2025:JHHC:10484-DB :10484-DB
79. As held by the Constitution Bench of the Hon'ble Apex Court in Mohan Singh v. State of Punjab AIR 1963 SC 174, common intention denotes action in concert, and a prior meeting of minds--the acts may be different, and may vary in their character, but they are all actuated by the same common intention. However, prior concert in the sense of a distinct previous plan is not necessary to be proved. The common intention to bring about a particular result may well develop on the spot as between a number of persons. Thus, the question as to whether there is any common intention or not depends upon the inference to be drawn from the proven facts and circumstances of each case. The totality of the circumstances must be taken into consideration in arriving at the conclusion whether the accused persons had the common intention to commit the offence with which they could be convicted.
80. Under the provisions of Section 34 the essence of the liability is to be found in the existence of a common intention animating the accused leading to the doing of a criminal act in furtherance of such intention. As a result of the application of principles enunciated in Section 34, when an accused is convicted under Section 302 read with Section 34, in law it means that the accused is liable for the act which caused death of the deceased in the same manner as if it was done by him alone. The provision is intended to meet a case in which it may be difficult to distinguish between acts of individual members of a party who act in furtherance of the common intention of all or to prove exactly what part was taken by each of them.
81. Thus, from the aforesaid settled position of law it is evident that Section 34 has been enacted on the principle of joint liability in the doing of a criminal act. The section is only a rule of evidence and does not create a 25 2025:JHHC:10484-DB :10484-DB substantive offence. The distinctive feature of the section is the element of participation in action. The liability of one person for an offence committed by another in the course of criminal act perpetrated by several persons arises under Section 34 if such criminal act is done in furtherance of a common intention of the persons who join in committing the crime. Direct proof of common intention is seldom available and, therefore, such intention can only be inferred from the circumstances appearing from the proved facts of the case and the proved circumstances.
82. In order to bring home the charge of common intention, the prosecution has to establish by evidence, whether direct or circumstantial, that there was plan or meeting of minds of all the accused persons to commit the offence for which they are charged with the aid of Section 34, be it prearranged or on the spur of the moment; but it must necessarily be before the commission of the crime.
83. The true contents of the section are that if two or more persons intentionally do an act jointly, the position in law is just the same as if each of them has done it individually by himself. The existence of a common intention amongst the participants in a crime is the essential element for application of this section. It is not necessary that the acts of the several persons charged with commission of an offence jointly must be the same or identically similar. The acts may be different in character, but must have been actuated by one and the same common intention in order to attract the provision.
84. The instant case must be assessed in terms of the above legal settled legal position.
85. Looking to the facts and circumstances at hand, admittedly herein the only eyewitness is P.W.3 who is the informant and wife of the deceased. 26
2025:JHHC:10484-DB :10484-DB As discussed hereinabove there is major contradiction in her examination-in-chief vis-vis her cross-examination. Further the doctor has not found any injury of dragging on the body of deceased, therefore the testimony of the informant at the extent that all accused person before killing of the deceased had jointly dragged the deceased at their place, is doubtful and not corroborated by any other evidences. Further in her testimony she had not specifically stated any overt act against the appellants but she had specifically stated about the culpability of the co- accused Kuwar Lakra.
86. She had specifically stated that Kuwar lakra (now dead) was the person who assaulted the deceased with an axe by 7-8 times and this fact is substantially corroborated by the testimony of the doctor (P.W.5) who had conducted post-mortem on the deceased body wherein he had found that the nature of injuries having been caused by sharp cutting weapon as all the descripted injuries were in nature of incised wound. This witness has only stated against other accused persons (appellants herein) that they were instigating the accused Kuwar Lakra to assault the deceased and she has not stated any overt act against the appellant. But the Investigating officer has specifically stated that the informant has not stated to him that Anjlus Patras and Isdor asked Kuwar (now dead) to bring tangi, thus the element of common intention is absent herein.
87. Thus, in these circumstances it cannot be said that the appellants herein have acted in furtherance of common intention to attract constructive liability under Section 34 IPC.
88. The facts and circumstances, in our view, do not give rise to an inference of preconcert. We are satisfied that absolutely there is no material from the side of the prosecution to show that the present appellants had any 27 2025:JHHC:10484-DB :10484-DB common intention to eliminate the deceased. In the absence of common intention, we are of the view that convicting the appellants with the aid of Section 34 IPC cannot be sustained.
89. It is also settled proposition of law as discussed herein above that for conviction of an offence read with Section 34 IPC, it is necessary that there should be a finding as to the common intention of the participants. Although the learned trial court has convicted the appellants under Section 302 read with Section 34 IPC, the trial court has not recorded any finding as to how the appellants shared the common intention to establish their constructive liability to sustain the conviction under Section 302 read with Section 34 IPC.
90. This Court is of view that in the instant case there were individual acts done without meeting of minds and, the appellants can be held liable only for their individual acts. No such pre-arranged plan has been proved. It has also not been proved that any criminal act has been done in concert pursuant to the pre-arranged plan. Considering the totality of the circumstances, conviction of the appellants under Section 302 read with Section 34 IPC cannot be sustained.
91. In the backdrop of the aforesaid facts, we are of the considered opinion that the prosecution has failed to prove any common intention on the appellant's part. We are of the opinion that the learned trial Court have concluded against these appellants merely on assumptions and conjectures and not on reliable evidence.
92. It has been contended by the learned counsel for the appellants that the Chaukidar who was an important witness in this case has not been examined by the prosecution because as per the statement of the informant she at first informed the Chaukidar about the incident. 28
2025:JHHC:10484-DB :10484-DB
93. In the aforesaid context we have gone through the testimony of P.W.3 and found that she testified that she had gone to Chaukidar whose house was at a distance of one mile and she met with Chaukidar then Chaukidar came to her house.
94. Admittedly the said Chaukidar has not been examined as witness herein, however the Court is conscious with the fact that it is settled position of law that due to non-examination of independent witnesses, the prosecution story will not vitiate in a case where the prosecution version is being corroborated by eye-witness. Reference in this regard be made to the judgment rendered in Sambhu Das v. State of Assam, (2010) 10 SCC 374 :
"38.In our opinion, it is not necessary for the prosecution to examine every other witness cited by them in the charge-sheet. Mere non- examination of some persons does not corrode the vitality of the prosecution version, particularly, the witnesses examined have withstood the cross-examination and pointed to the accused persons as perpetrators of the crime. The trial court and the High Court have come to the conclusion that the evidence of PW 1 is trustworthy and reliable. We have also carefully perused the evidence of PW 1, whose evidence is corroborated by PW 8 and the post-mortem report issued by PW 6, we are convinced that the trial court and the High Court were justified in believing the testimony of PW 1."
95. Likewise, the Hon'ble Apex Court in the judgment rendered in Sarwan Singh v. State of Punjab, (2003) 1 SCC 240 held as under:
"13. As regards the examination of independent persons or witnesses, we would do well to note a decision of this Court in Ambika Prasad v. State (Delhi Admn.5) wherein this Court in para 12 observed: (SCC pp. 653-54) "12. It is next contended that despite the fact that 20 to 25 persons collected at the spot at the time of the incident as deposed by the prosecution witnesses, not a single independent witness has been examined and, therefore, no reliance should be placed on the evidence of PW 5 and PW 7. This submission also deserves to be rejected. It is a known fact that independent persons are reluctant to be witnesses or 29 2025:JHHC:10484-DB :10484-DB to assist the investigation. Reasons are not far to seek. Firstly, in cases where injured witnesses or the close relative of the deceased are under constant threat and they dare not depose the truth before the court, independent witnesses believe that their safety is not guaranteed. That belief cannot be said to be without any substance. Another reason may be the delay in recording the evidence of independent witnesses and repeated adjournments in the court. In any case, if independent persons are not willing to cooperate with the investigation, the prosecution cannot be blamed and it cannot be a ground for rejecting the evidence of injured witnesses. Dealing with a similar contention in State of U.P. v. Anil Singh 6this Court observed: (SCC pp. 691-92, para 15) 'In some cases, the entire prosecution case is doubted for not examining all witnesses to the occurrence. We have recently pointed out the indifferent attitude of the public in the investigation of crimes. The public are generally reluctant to come forward to depose before the court. It is, therefore, not correct to reject the prosecution version only on the ground that all witnesses to the occurrence have not been examined. Nor it is proper to reject the case for want of corroboration by independent witnesses if the case made out is otherwise true and acceptable.' "
14. The test of creditworthiness and acceptability in our view, ought to be the guiding factors and if so the requirements as above, stand answered in the affirmative, question of raising an eyebrow on reliability of witness would be futile. The test is the credibility and acceptability of the witnesses available -- if they are so, the prosecution should be able to prove the case with their assistance."
96. Applying the above proposition to the facts of the present case, we find that the evidence tendered by the eyewitnesses P.W.3 suffer from serious contradiction, thus, their evidence cannot be said to be credible which has already been discussed in the preceding paragraphs as such in these circumstances the independent person like Chaukidar who was the to first person to whom informant has stated the entire occurrence must have been examined.
97. It needs to refer herein that the law is well settled that in the case of eye witness, who, if supports the prosecution version, the conviction is to be there, but the law is equally settled that it is the duty of the prosecution 30 2025:JHHC:10484-DB :10484-DB to substantiate the charge said to be proved without any iota of doubt and if there is any doubt, then the benefit of such doubt is to be given to the accused person.
98. The Hon'ble Apex Court in catena of decision has propounded the proposition that in the criminal trial, there cannot be any conviction if the charge is not being proved beyond all reasonable doubts, as has been held in the case of Rang Bahadur Singh & Ors. Vrs. State of U.P., reported in (2000) 3 SCC 454, wherein, at paragraph-22, it has been held as under:-
"22. The amount of doubt which the Court would entertain regarding the complicity of the appellants in this case is much more than the level of reasonable doubt. We are aware that acquitting the accused in a case of this nature is not a matter of satisfaction for all concerned. At the same time we remind ourselves of the time-tested rule that acquittal of a guilty person should be preferred to conviction of an innocent person. Unless the prosecution establishes the guilt of the accused beyond reasonable doubt a conviction cannot be passed on the accused. A criminal court cannot afford to deprive liberty of the appellants, lifelong liberty, without having at least a reasonable level of certainty that the appellants were the real culprits. We really entertain doubt about the involvement of the appellants in the crime."
99. Likewise, the Hon'ble Apex Court in the case of Krishnegowda & Ors. Vrs. State of Karnataka, reported in (2017) 13 SCC 98, has held at paragraph-26 as under:-
"26. Having gone through the evidence of the prosecution witnesses and the findings recorded by the High Court we feel that the High Court has failed to understand the fact that the guilt of the accused has to be proved beyond reasonable doubt and this is a classic case where at each and every stage of the trial, there were lapses on the part of the investigating agency and the evidence of the witnesses is not trustworthy which can never be a basis for conviction. The basic principle of criminal jurisprudence is that the accused is presumed to be innocent until his guilt is proved beyond reasonable doubt."31
2025:JHHC:10484-DB :10484-DB
100. Further, it is the settled proposition of law that if the result of cross-
examination of prosecution witnesses, accused could establish the probability of his defence and if probability was established by accused, it would really entitle him to the benefit of doubt, reference in this regard may be made to the judgment rendered by the Hon'ble Apex Court in the case of Bhikam Saran Vrs. State of U.P., reported in (1953) 2 SCC 560, wherein, at paragraph-16, it has been held as under:
"16. It is significant to observe that the appellant led no evidence in defence but merely relied upon the evidence of the prosecution witnesses in order to establish his defence. He had not to affirmatively establish his defence in the manner in which the prosecution had to establish its case. If as the result of his cross- examination of the prosecution witnesses he could establish the probability of his defence it was enough for his purposes, because if such a probability was established by him it would really entitle him to the benefit of the doubt insofar as such probability would prevent the prosecution case being established beyond reasonable doubt."
101. Further, the principle of 'benefit of doubt' belongs exclusively to criminal jurisprudence. The pristine doctrine of 'benefit of doubt' can be invoked when there is reasonable doubt regarding the guilt of the accused, reference in this regard may be made to the judgment rendered by the Hon'ble Apex Court in the case of State of Haryana Vrs. Bhagirath & Ors., reported in (1999) 5 SCC 96, wherein, it has been held at paragraph- 7 as under: -
"7. The High Court had failed to consider the implication of the evidence of the two eyewitnesses on the complicity of Bhagirath particularly when the High Court found their evidence reliable. The benefit of doubt was given to Bhagirath "as a matter of abundant caution". Unfortunately, the High Court did not point out the area where there is such a doubt. Any restraint by way of abundant caution need not be entangled with the concept of the benefit of doubt. Abundant caution is always desirable in all spheres of human activity. But the principle of benefit of doubt belongs exclusively to criminal jurisprudence. The pristine doctrine of benefit of doubt can be invoked 32 2025:JHHC:10484-DB :10484-DB when there is reasonable doubt regarding the guilt of the accused. It is the reasonable doubt which a conscientious judicial mind entertains on a conspectus of the entire evidence that the accused might not have committed the offence, which affords the benefit to the accused at the end of the criminal trial. Benefit of doubt is not a legal dosage to be administered at every segment of the evidence, but an advantage to be afforded to the accused at the final end after consideration of the entire evidence, if the Judge conscientiously and reasonably entertains doubt regarding the guilt of the accused."
102. Likewise, the Hon'ble Apex Court in the case of Krishnegowda v. State of Karnataka (Supra) at paragraph32 and 33 has held as under:-
"32. --- --- The minor variations and contradictions in the evidence of the eyewitnesses will not tilt the benefit of doubt in favour of the accused but when the contradictions in the evidence of the prosecution witnesses proves to be fatal to the prosecution case then those contradictions go to the root of the matter and in such cases the accused gets the benefit of doubt. 33. It is the duty of the Court to consider the trustworthiness of evidence on record. As said by Bentham, "witnesses are the eyes and ears of justice.--- -
103. It needs to refer herein that The Hon'ble Apex Court, in the case of Allarakha K. Mansuri v. State of Gujarat reported in (2002) 3 SCC 57 has laid down the principle that the golden thread which runs through the web of administration of justice in criminal case is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted, for reference, paragraph 6 thereof requires to be referred herein which reads hereunder as :-
"6. ------The golden thread which runs through the web of administration of justice in criminal case is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. --"
104. It needs to refer herein before laying down the aforesaid view, the Hon'ble Apex Court in the case of Sharad Birdhichand Sarda v. State of Maharashtra reported in (1984) 4 SCC 116 has already laid down the 33 2025:JHHC:10484-DB :10484-DB same view at paragraph 163 which is required to be referred which read hereunder as "163. We then pass on to another important point which seems to have been completely missed by the High Court. It is well settled that where on the evidence two possibilities are available or open, one which goes in favour of the prosecution and the other which benefits an accused, the accused is undoubtedly entitled to the benefit of doubt.---"
105. This Court, after having discussed the factual aspect and legal position and considering the finding recorded by the learned trial Court, is of the view that the learned trial Court has not properly appreciated the testimony of sole eye witness (P.W.3) particularly in regard to major contradictions regarding the applicability of Section 34 of the IPC which has been referred and discussed hereinabove and has come to the conclusion that the prosecution has been able to prove the charge beyond all shadow of doubt against the present appellants, therefore, the impugned order requires interference by this Court.
106. Accordingly, the impugned order of conviction dated 14th July 2003 and Order of sentence dated 17th July 2003, passed by learned Session Judge, Simdega, in Session Trial No.143 of 1993 arising out of Kurdeg PS Case No.35 of 1992 is hereby quashed and set-aside in regard of the culpability of the appellant, namely, Anjulas Lakra in Cr. Appeal (DB) No.1018 of 2003, and the appellant, namely, Isdor Lakra in Cr. Appeal (DB) No.1327 of 2003.
107. Consequently, the instant appeals being Cr. Appeal (DB) No.1018 of 2003 and Cr. Appeal (DB) No.1327 of 2003 stand allowed.
108. Accordingly, the appellant of Cr. Appeal (DB) No.1018 of 2003, namely, Anjulas Lakra and the appellant of Cr. Appeal (DB) No.1327 of 2003, namely, Isdor Lakra are hereby discharged from all criminal liabilities.
Since the aforesaid appellants are on Bail they are discharged from the liability of the bail bonds.34
2025:JHHC:10484-DB :10484-DB
109. Let the Lower Court Records be sent back to the Court concerned forthwith, along with the copy of this Judgment.
(Sujit Narayan Prasad, J.) I agree.
(Sanjay Prasad, J.) (Sanjay Prasad, J.) Jharkhand High Court, Ranchi Dated:04/04/2025 Sudhir A.F.R 35