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 16, Cited by 0]

Patna High Court

Chintu Singh @ Vijay Singh vs State Of Bihar on 11 October, 2010

Author: Shiva Kirti Singh

Bench: Shiva Kirti Singh, Dharnidhar Jha

                                      1




                    DEATH REFERANCE No.6 OF 2008

STATE OF BIHAR................................................................(Appellant)
                              Versus
CHINTOO SINGH @ VIJAY S/O JAMUNA SINGH....................(Respondents)
                                with
                   CR. APP (DB) No.156 OF 2008
CHINTU SINGH @ VIJAY SINGH,S/O LATE JAMUNA SINGH R/O
ANGHRAJI    BAZAR    SONEPUR,        P.S. SONEPUR, DIST:CHAPRA
(SARAN)............................................................................(Appellant)
                              Versus
STATE OF BIHAR............................................................(Respondents)
                                with
                   CR. APP (DB) No.249 OF 2008
SANJEET KUMAR RAM @ SANJEET KUMAR DAS, S/O DUKHAN DAS, R/O
VILLAGE-BARI ISUPUR, P.S.INDUSTRIAL AREA, DIST-VAISHALI AT
HAJIPUR...........................................................................(Appellant)
                              Versus
STATE OF BIHAR............................................................(Respondents)
                                with
                   CR. APP (DB) No.268 OF 2008
RANJEET KUMAR RAM @ RANJEET KUMAR DAS, S/O DUKAN DAS , R/O
VILLAGE-BARI ISUPUR, P.S.INDUSTRIAL AREA, DIST-VAISHALI AT
HAJIPUR...........................................................................(Appellant)
                              Versus
STATE OF BIHAR.............................................................(Respondents)
                                with
                   CR. APP (DB) No.357 OF 2008
PANDIT @ SANJAY MAHTO, S/O MAHENDRA MAHTO R/O VILLAGE-
SABALPUR, P.S. SONEPUR, DIST-SARAN................................(Appellant)
                              Versus
STATE OF BIHAR.......................................................(Respondents)
                                with
                   CR. APP (DB) No.451 OF 2008
BIRENDRA BHAGAT,S/O MAHAVIR BHAGAT R/O VILLAGE-FAKULI, P.S.
KURHARI, DIST-MUZAFFARPUR..........................................(Appellant)
                              Versus
STATE OF BIHAR............................................................(Respondents)
                             -----------

Reference made by Sri Prem Chandra Gupta, Ist Additional District &
Sessions Judge, Vaishali at Hajipur vide letter no. 18/08 dated 06.02.2008 and
appeal against the judgment and order dated 28.01.2008 passed in Sessions
Trial No. 422/2006.
                                           2




                                     -----------

For appellant ( Cr.Appeal No. 156/08):-              Mr. Surendr Kumar Singh,Adv
                                                     Mr. Ganesh Prasad Singh,Adv
For appellant (Cr.Appeal No.249/08 & 268/08):-       Mr. Kanhaiya Pd. Singh,Sr.Adv.
                                                     Mr. Ashutosh Kumar, Adv.
                                                     Mrs. Jyotsna, Adv.
For appellant (Cr.Appeal No.357/08):-                Mr. Jai Prakash Singh, Adv
Mr. L.B. Singh, Adv.
For appellant (Cr.Appeal No.451/08):-                Mr. Rajeev Ranjan No.1
                                                     Mr. Sudhir Kumar Singh, Adv.
For the State:-                                      Mr. Lala Kailash Bihari Pd,APP
                                   ---------------


                              P R E S E N T

                   THE HON'BLE MR. JUSTICE SHIVA KIRTI SINGH
                   THE HON'BLE MR. JUSTICE DHARNIDHAR JHA


         Shiva Kirti Singh, J.   The Death Reference and connected five Criminal

         Appeals arise out of a common judgment and order dated 24th January 2008

         passed by learned First Additional Sessions Judge, Vaishali at Hajipur in

         Sessions Trial No. 422 of 2006 whereby he has convicted appellant, Chintoo

         Singh @ Vijay Singh and appellant, Birendra Bhagat under Section 364A of

         the IPC and the remaining three appellants under Section 364A read with

         Section 120B of the IPC and has awarded all of them rigorous imprisonment

         for life and fine of Rs.10,000/- each. Appellant Sanjeev Das has been

         acquitted of the charge under Section 302/34 and 201 of the IPC but the

         remaining four appellants have been convicted for the said charges also for

         which appellant Chintoo Singh @ Vijay Singh has been awarded death
                                  3




sentence and the remaining three appellants have been awarded rigorous

imprisonment for life and a fine of Rs. 10,000/- each. No separate sentence

has been passed under Section 201 of the IPC but in default of payment of

fine the concerned convict is required to undergo a further rigorous

imprisonment for one year.

                2. According to prosecution case, Vickey a five year old

son of the informant, Sunil Kumar Singh (PW-8) was enticed away by two

unknown persons on a motorcycle on 27.02.2006 at about 5:30 p.m. from

near the vegetable shop of the informant at Paswan Chowk, Hajipur. A short

and precise information was given by the informant to the police through

written report dated 27.02.2006 (Ext-2) which disclosed that while the

informant was selling vegetables in the evening hours at his shop at Paswan

Chowk and his son was playing nearby, a person who came on motorcycle,

gave chocolates to the boy and took him on his motorcycle. The age of the

boy was five years. That person who enticed away the boy told the daughter

of the informant that he would come back with the boy after returning from

a washerman's place but he did not come back till the time of information.

The informant requested the police to search for the boy. On the basis of the

said written report, Hajipur Town (Industrial) P.S. Case No. 105 of 2006

was instituted on 28.02.2006 at 10:15 a.m. against unknown persons. The

formal FIR has been proved as Ext-13.

                3. It is further case of the prosecution as disclosed by the
                                 4




informant that in spite of search the boy was not found. After five or six

days of the kidnapping appellant, Sanjay Pandit and Ranjeet told the

informant that his son would come back if he paid money. Both the said

appellants have vegetable shops in the neighbourhood of informant's shop.

After three months on 23.06.2006 through telephonic information at the

gaddi of one Baleshwar, the informant was asked to pay Rs.4 Lacs for return

of his son, Vickey. When the informant expressed his inability to pay that

much, the demand was reduced to Rs.2 Lacs and the phone was

disconnected. On 1st July 2006, a telephone call came at the gaddi of one

Surendra and after bargain the amount was fixed at Rs. 1,05000/- . On 3rd

July 2006 phone was received at STD Booth in front of vegetable shop and

when the informant replied that he had arranged the money then he was

asked to bring the money across the new Gandak Bridge ahead of Line hotel

of Bachcha Babu at Sonepur. When the informant expressed fear in coming

with the money alone then he was instructed on telephone to come with his

neighbours Ranjeet and Sanjay Pandit. Informant had withdrawn Rs.

80,000/- from his saving accounts with Bank of India at Rajendra Chowk,

Hajipur and had taken loan of Rs. 20,000/- from his father-in-law, Sakal

Mahto and Rs.5,000/- was available with him from before in cash. He

requested Sanjay Pandit and Ranjeet to accompany him to Sonepur where he

had to pay the money. By chance, appellant, Sanjeet also came there and

offered to go along with them for paying the money. On the next date i.e.,
                                  5




4th July 2006 at about 4 O'Clock in the morning the informant wrapped the

amount of Rs. 1,05000/- in a plastic bag and kept it in a gunny bag under the

carrier of his cycle. Sanjeet sat on the informant's cycle whereas Sanjay

Pandit sat on the cyle of Ranjeet. They crossed the new Gandak Bridge and

reached Sonepur. Two steps ahead of Line hotel of Bachcha Babu, Sanjeet

got down from informant's cycle and went in a hut on the left side of the

road. After the informant had proceeded about five steps, two persons came

out and pulled away the money concealed in a gunny bag under the carrier

of informant's cycle. It appeared that those two persons already knew where

the money was kept. Appellants Ranjeet and Sanjay Pandit were also

standing there. On enquiry by the informant he was told by the person who

had taken the money that his son would reach him by evening hours. When

the informant started returning, Sanjeet came out of the hut and sat on his

cycle. On informant's enquiry Sanjeet disclosed that his sister's husband

whose name is Birendra Bhagat lives in that hut. That Birendra Bhagat was

wearing blue shirt and had a light moustache, he was short and fair

complexioned whereas the other person was tall and wheatish in complexion

and was wearing ring in his ears. This person with ring in his ears was

subsequently identified as appellant, Chintoo Singh.

                4. After two days also the boy did not return and then on

3rd day the informant went to the hut where he had paid the money. He

learnt from the persons in the vicinity that Birendra Bhagat is an out-sider
                                  6




who lives in that hut which is situated on Government land. He was told that

Birendra Bhagat was a criminal and the other person Chintoo is a neighbour

but on that date both could not be found at their place. Thereafter, informant

went to the police again. According to the prosecution case as unfolded by

the Investigating Officer, Reeta Kumari, PW-12 on 16.08.2006 she again

recorded the statement of the informant in which he named five accused

persons and further disclosed about the demand and payment of money. He

explained that because of threat to the safety of his son he did not disclose

these developments earlier to the police. According to I.O. a raid was

conducted at Sonepur and at the same time Ranjeet Kumar and Sanjeet

Kumar were arrested. Ranjeet made a confessional statement and disclosed

that the kidnapped child was kept at Kudhni in the house of Kaushalya Devi

but later he was killed by Chintoo Singh by pressing the neck and by further

injuries to head by a brick and the dead body was left under the culvert of

road going from Bhagwanpur to Bahadur. Ranjeet further disclosed about

some ransom money being kept in a note book in his room. The I.O. also

obtained signature of Ranjeet on the said confessional statement (Ext-14).

The I.O. arrested Sanjay Mahto @ Pandit and recorded his confessional

statement (Ext-15). According to I.O., thereafter, Birendra Bhagat and

Chintoo Singh ware also arrested. Their confessional statements were also

recorded and have been proved as Exts. 16 and 17 respectively. Same

location of dead body is in Exts. 15,16 and 17.
                                  7




                 5. It is further case of the prosecution as disclosed by the

I.O., PW-12 that on the basis of confessions by the aforesaid accused

persons police went to Kudhni P.S. and reached Phakuli out-post. The

Incharge of that Phakuli out-post, Rakesh Kumar Singh, S.I. of Police (PW-

11) gave a statement and disclosed that near the culvert of Bhagwanpur

village the dead body of a boy aged about 4-5 years had been recovered for

which Kudhni (Phakuli out-post) P.S. Case No. 128/06 dated 22.04.2006

under Sections 302, 201, and 34 of the IPC had been registered. Thereafter,

the I.O. arrested co-accused, Kaushalya Devi (since acquitted) and placed

the accused persons on Test Identification Parade after obtaining permission

of the Chief Judicial Magistrate. She obtained from Phakuli O.P., the

production/seizure list in relation to a vest and half pant and the informant

identified the photograph of the dead body of the child as well as the

clothes. According to I.O., in course of the investigation, on the confessional

statement of Ranjeet, his room was searched and a currency note of Rs.500/-

was seized on which name of the informant, Sunil Singh was written with a

sketch pen of green colour. The said currency note has been proved as

Material Ext. No.1 and the signature of the informant on that note of Rs.

500/- has been proved as Ext-6. The fardbeyan lodged by the concerned

Chaukidar which is the basis of Kudhni (Phakuli out-post) P.S.Case No.

128/06 is Ext-9, the formal FIR is Ext-10. The Inquest Report of that case is

Ext-8, the seizure list is Ext-11, photograph of the child is Ext-3 and the
                                    8




production-cum-seizure list is Ext-12.

                 6. After completing the investigation the I.O. submitted

charge-sheet under Sections 364A,302, 368 and 201 of the IPC in the court

of Chief Judicial Magistrate, Vaishali against five appellants and one

Kaushalya Devi, mother-in-law of appellant Birendra Bhagat. Learned Chief

Judicial Magistrate, Vaishali took cognizance and committed the case to the

court of sessions on 15.09.2006. The accused persons were charged under

Section 364A, 120B, 302/34 and 201 of the IPC. They denied the charges

and were hence put on trial. The general defence of the appellants is that

they are innocent, have not committed any offence and have been falsely

implicated due to enmity or business rivalry. It is the defence of accused

Ranjeet Kumar that nothing was recovered from his house. The appellant

Sanjeet Kumar Das has taken a further defence that on 27.02.2006 when the

boy was enticed and kidnapped, he was taking examination of intermediate

at Samastipur and from 2nd July to 6th July 2006 he was busy in the marriage

of his Saali (wife's sister) in a village in the district of Muzaffarpur.

                 7. The prosecution, in order to prove the charges examined

14 witnesses in total and exhibited a large number of documents whereas

seven defence witnesses were examined on behalf of the accused persons.

                 8.    PW-1, Rakesh Kumar Singh is a relation of the

informant, he has corroborated the fact that informant's son Vickey was

enticed away by two persons on a motorcycle on 27.02.2006 and he
                                  9




participated in the search but the boy could not be found. On other relevant

and important aspects of the case, he is a hearsay witness. PW-2, Ruby

Kumari is an important witness. She is daughter of the informant and sister

of the victim boy, Vickey. At the time of occurrence, she was slightly less

than 7 years of age and was playing near the place where Vickey was also

playing with some other children. She has deposed that two persons came on

a red motorcycle (splendor). The person who was wearing ring in the ears

gave chocolates to all children including Vickey after purchasing the same

from a shop at that place. He persuaded her also to sit on the motorcycle but

she did not agree. Vickey sat on the motorcycle in the front, on tank. That

man told her that he was going to washerman to bring clothes and thereafter

he will drop the boy but they never came back. According to her, Ranjeet

and Pandit also used to sell vegetables in the nearby shops and they used to

tell her father to pay money to get the boy back. In the court, she recognized

the accused persons including Chintoo Singh as a person who gave

chocolate to her and to Vickey. She identified Birendra Bhagat as the person

who was with Chintoo Singh at the time the boy was taken away. She

claimed that she had identified Birendra Bhagat in jail also i.e., during Test

Identification Parade. She has fairly admitted in cross-examination that she

had learnt from her father regarding suggestion to pay money for return of

the victim. Nothing material has been extracted from her cross-examination.

Her claim that she recognized Chintoo Singh and he had given chocolate to
                                 10




her and the victim boy has not been challenged in cross-examination.

                9.    PW-3, Sukhdeo Singh is maternal uncle of the

informant. He has deposed that on the date of occurrence at about 9:00 p.m.

he was at his house and the informant came and told him that his son,

Vickey had been kidnapped at about 5:00 in the evening. He had been taken

away on a motorcycle. He has not been cross-examined in respect of his

aforesaid statement and only some formal questions were put to him.

                10. PW-4, Raj Bansi Devi is a witness of search of the

house of accused, Ranjeet Das and of recovery of a currency note of

Rs.500/- on which name of the informant was written with green ink. She

has identified that currency note as Material Ext-1. She has also identified

her signature on the seizure list as Ext-1. She has identified appellant,

Ranjeet & Sanjeet. In cross-examination, she has admitted that the house

from-where recovery of currency note was made is inhabited by other

members of the family of Ranjeet also. She has claimed that the I.O. went

inside the house and opened an almirah from which the currency note of

Rs.500/- was recovered from a copy. She has also admitted that she was at

the entrance of the concerned room inside the house. There is nothing to

discredit the claim of PW-4 that she witnessed search and seizure as claimed

by her. She has not been shown to be an interested or partisan witness.

                11. PW-5, Jay Kumar Singh is also only a hearsay witness

about kidnapping of Vickey which was disclosed to him by the informant
                                 11




and his wife on the date of occurrence itself. He was told that two persons

on motorcycle had taken away Vickey.

                12. PW-6, Neelam Devi is wife of the informant. She has

claimed that at the time of occurrence at about 5:00 p.m. she along with her

husband was selling vegetables in their shop. Her daughter and her son

Vickey were playing nearby along with other children. After some time on

enquiry she learnt from that two persons had come on a red colour

motorcycle and had given chocolate to the children. She was asked to sit on

the motorcycle but she expressed fear. Vickey was made to sit on the

motorcycle and on her query she was told that while returning from

washerman's house with clothes, Vickey will be dropped. But her son was

not brought back. In spite of search, Vickey could not be found. She had one

son and one daughter only. She had undergone an operation for family

planning only 15-20 days earlier. Next to her shop is the shop of Sanjay

Pandit followed by shop of Ranjeet and Sanjeet. She has deposed that phone

calls started coming after 8-10 days demanding 8 to 10 Lacs as extortion

money. On her husband's expressing inability to pay such amount the phone

calls stopped coming. Two months later again phone call came whereupon

Sanjay Pandit, Ranjeet and Sanjeet taunted that they were being guided by

love for money and not for their son. Thereafter, agreement was reached on

phone for payment of Rs.1,0,5000/- .Her husband went with the money at

about 5:00 in the morning across the new bridge along with Sanjay Pandit,
                                 12




Ranjeet and Sanjeet. The money was taken away but the boy was not

returned. Later, it was found that the boy had been killed. She has identified

appellants, Sanjay Pandit and Sanjeet. In cross-examination, it has been

extracted from her that Sanjay Pandit was running his shop in the

neighbourhood for about 10 years. Because there was more sale in her shop

hence, others were jealous of her. She has admitted that talks on phone and

demand for money was disclosed to her by her husband, the informant. She

has admitted that Sanjeet has a kirana shop away from her house but has

denied the suggestion that Sanjeet has been falsely implicated. Her evidence

is found to be reliable and nothing has been extracted to discredit her

testimony.

                13. PW-7, Arvind Kumar Yadav has a shop near the place

of occurrence. He has deposed that on the date of occurrence at about 6:00

in the evening one person purchased toffees for Rs.4.50 paise from his shop.

He had come on a motorcycle. He gave toffees to the children who were

playing in front of his shop. After some time he heard that son of the

informant namely, Vickey had been kidnapped. He has claimed that Sunil,

the informant runs vegetable shop at some distance towards north-east of his

shop. He has been cross-examined on behalf of appellant, Birendra Bhagat,

Chintoo Singh and Ranjeet but nothing has come out in such cross-

examination so as to affect his testimony.

                14.    PW-8, Sunil Kumar Singh is the informant. His
                                  13




evidence will be considered later.

                 15. PW-9, Sahdeo Singh is another maternal uncle of the

informant who has, like PW-3, Sukhdeo Singh has claimed to have heard

about the occurrence in the same evening from the informant and his wife.

                 16.   PW-10, Dr. Ram Biswash Yadav has proved the

postmortem report of a boy aged about 5 to 6 years at the hospital in

Muzaffarpur on 22nd April, 2006. He has proved the postmortem report as

Ext-8 and his signature thereupon as Ext-7. According to the doctor, there

were bruises of various shapes and sizes in the anterior portion of the neck.

There was bleeding from nose and mouth. One lacerated wound of size 4"x

1"x 1/2" in the left parietal region and a swelling in the right parietal region

of the scalp of the size 5"x 1 ½". On dissection of scalp the doctor found the

right parietal bone and right portion of the frontal bone fractured. The right

parietal, left parietal, frontal and occipital bones were found separated at

sutures. The 4th and 5th cervical vertebrae were also found fractured. In the

opinion of the doctor the deceased died due to haemorrhage and shock as a

result of blow by heavy blunt object. Time since death was six to ten hours

approximately. He has stated in cross-examination that the dead body was

not decomposed, it was identifiable. Although, in cross-examination it has

been obtained that the injuries on the body of the deceased might be caused

in accident but it appears that unlikely in view of bruises of different shapes

and sizes in the anterior portion of the neck and injuries on the left parietal
                                  14




region as well as on the right parietal region along with fractured 4th and 5th

cervical vertebrae. Such injuries from different sides of the body clearly

suggest assault in a deliberate attempt to cause death.

                 17. PW-11, Rakesh Kumar Singh is a Sub-Inspector of

Police who at the relevant time was In-charge of Phakuli O.P. under Kudhni

P.S. He has deposed that on 22.04.2006 body of a dead boy was recovered

from under a culvert on the road going from Bhagwanpur to Bahadurpur. He

lodged Kudhni P.S. Case No.128/06 on the statement of Chaukidar, Bharat

Rai. He has proved the Fardbeyan as Ext-9 and the formal FIR as Ext-10.

He has deposed that he took up investigation of that case and prepared

inquest report (Ext-8). He recorded statement of witnesses and obtained

post-mortem report. He recovered an old striped towel having blood marks

from the place where the dead body was found. He prepared seizure list for

the same which has been marked as Ext-11. He got the dead body of the

deceased boy photographed. He has proved the photograph which has been

marked as Ext-3. He has further deposed that on account of an accident he

went on leave and on joining his duties on 15.11.2006, he was informed by

Surya Narayan Yadav that Sub-Inspector, Reeta Kumari of Hajipur Town

(Industrial) P.S. and Sunil, father of the deceased boy had come and the

dead body was identified with the help of photograph and that a case for

kidnapping of the dead boy had been lodged by father of the deceased in the

Hajipur (Industrial) P.S. as case No. 105/2006. On that basis this witness
                                 15




prepared a production-cum-seizure list of the seized clothes and photograph

which has been marked as Ext-12. He has also deposed that on the date of

recovery the dead body was not decomposed. Nothing material has been

extracted in cross-examination of this witness. The evidence of Investigating

Officer, S.I. Reeta Kumari, PW-12 shall be considered later.

                18. PW-13, Sandeep Mishra is a Judicial Magistrate who

while posted at Hajipur recorded the statement of PW-2, Kumari and PW-8,

Sunil (informant) under Section 164 Cr.P.C. on 18.08.2006 in connection

with Hajipur (Industrial) Town P.S. Case No.105/06. Statement of PW-2 has

been marked as Ext-19 and that of PW-8 as Ext-20.

                19.    PW-14, Dilip Kumar Singh is another Judicial

Magistrate, 1st Class who was posted at Hajipur on 23.08.2006 when he

conducted TIP of accused persons in the Hajipur Divisional Jail in

connection with present case. In the TIP PW-8 and PW-2 participated as

witnesses and Birendra Bhagat and Chintoo Singh were amongst suspects.

PW-2, Kumari identified Birendra Bhagat as the person who was driving

the motorcycle and PW-8, the informant identified both the suspects who

had extorted money. The TIP chart has been exhibited as Ext-21. Both the

witnesses are formal and nothing material has come in their cross-

examination.

                20.   Coming to the deposition of the informant, Sunil

Kumar Singh, PW-8, it is clear that he has not claimed to be a witness of the
                                 16




actual occurrence of kidnapping because admittedly he was busy in selling

vegetables in his shop at that time along with his wife PW-6. However, after

the actual kidnapping he has deposed that he learnt of the whole occurrence

from his daughter, Rubi (PW-2). He has given the same account of

occurrence of kidnapping as given by PW-2. After occurrence when his son

did not return, he searched for him and went to washerman's house as well

as to his own house but could not found his son. Then he gave a written

information at the police station which he has identified and proved as Ext-

2.

                21. According to PW-8 the informant, his son could not be

found in spite of search. After 5-6 days of the occurrence Sanjay Pandit and

Ranjeet Ram told him that on paying money his son will come back. After

three months on 23.06.2006 4 Lacs was demanded on telephone for release

of the boy. The demand was reduced to 2 Lacs and the telephone was

disconnected. On 1st July, on telephone the amount was fixed as

Rs.1,0,5000/- and on 3rd July again a telephone call was received and on

informant disclosing that he has arranged the money, he was asked to come

with the money ahead of Line Hotel of Bachcha Babu at Sonepur after

crossing the new Gandak Bridge. When the informant expressed fear in

going with the money, he was told on telephone that he could bring his

neighbours Ranjeet and Sanjay Pandit. When the informant requested both

of them for going to Sonepur with money, Sanjeet also arrived there and
                                  17




volunteered to go for paying the money. The informant has given account of

how he concealed the money in a gunny bag and pressed it in the carrier of a

cycle and went to pay the money with Sanjeet on his cycle and Sanjay

Pandit on the cycle of Ranjeet. After they had gone about two steps ahead of

the Line Hotel of Bachcha Babu, Sanjeet got down from the cycle and went

inside the hut on the left side. When the informant proceeded five steps

further, two persons came and pulled away the money from the carrier of his

cycle as if they knew where the money was kept. Ranjeet and Sanjay Pandit

were standing at that place. The person who took the money told the

informant on enquiry that the boy would reach him by evening hours. When

the informant started coming back, Sanjeet came out of the hut and sat on

his cycle and disclosed to him that his relation, Birendra Bhagat lives in that

hut and he was the person who was wearing blue shirt and had a light

moustache and he was short and fair while the other person was wheatish

and was wearing ring in his ears. The person with ring in ears was identified

by the informant in the court also as appellant, Chintoo Singh. The

informant and others came back but the boy did not return. After two days

the informant went back to the place where he had delivered the money and

learnt that Birendra Bhagat lives there and hut was constructed on

Government land. He learnt that Birendra Bhagat is a criminal and the other

person with ring in the ears is Chintoo Singh. His house was by the side of

house of Birendra Bhagat but both could not be found in their houses. The
                                 18




informant has deposed that he did not disclose about the phone calls and

demand of money to the police because Sanjay Pandit, Ranjeet and Sanjeet

used to tell him that if it was disclosed to the police then criminals would

kill his son. They also used to tell him that when demand was being made

on phone he should pay the money. After some time the informant disclosed

all the facts to the police whereupon Sanjay and Ranjeet were arrested. Then

it was learnt that the boy had been kept at Phakuli village with Kaushalya

Devi but he was killed and the dead body was concealed under a culvert.

Phakuli village is within Muzaffarpur district. He claimed to identify the

photograph of the dead body as that of his son and also the clothes which

were shown to him by the police. Both the photographs identified by the

informant as that of his son have been marked as material Exts-3 and 3/1.

The clothes (vest and half-pant) were identified by the informant have been

marked as material Ext-2. He has proved his signature on the statement

under Section 164 Cr.P.C. as Ext-4 and has claimed that he identified

appellants, Birendra Bhagat and Chintoo Singh in the TIP which was held in

jail in presence of a Magistrate. He has also deposed that he taken out

Rs.80,000/- from the Bank account No.16808 of Bank of India whose pass

book was produced by him. He has deposed that he had paid the ransom

money in currency having denomination of 500/- and on 2-3 notes he had

put his signature and mentioned the date as 3/7. He has identified his

signature in green ink upon material Ext. No.1 as Ext-6. Although,
                                 19




suggestion has been given to this witness that he has implicated Ranjeet,

Sanjeet and Sanjay Mahto @ Pandit on account of business rivalry or

enmity but nothing material has been elicited in the cross-examination

which may discredit the testimony of this witness. His deposition appears to

be truthful and reliable. The criticism that he did not disclose about

telephone calls and payment of money to the police at the relevant time is

well explained by the witnesses that he did not do so because of threat and

fear that his son, the victim may be harmed by the criminals.

                22. PW-12, Reeta Kumari is the Investigating Officer of

this case. She has proved the formal FIR as Ext-13. She claims to have

examined the place of occurrence soon after taking charge of investigation.

She also recorded statement of PW-2 and other witnesses. She has claimed

that on 16.08.2006 the informant Sunil Kumar came to the police station and

again gave a statement in which he named all the five appellants and gave

details about the demand of money on telephone and payment of money at

Sonepur. He also told her that he was threatened not to disclose the demand

of money to the police.

                23. As per information given by the informant, the I.O.

went to Sonepur to effect arrest. There, she learnt that Birendra Bhagat was

a criminal and was living in a hut made over Government land. She arrested

Ranjeet Kumar and Sanjeet Kumar. Ranjeet made a confessional statement

disclosing where the kidnapped boy had been kept near village, Kudhni with
                                 20




Kaushalya Devi. The confessional statement recorded in her own hand-

writing and signed by Ranjeet as identified by the I.O. in her deposition has

been marked as Ext-14. She also recorded confessional statement of Sanjay

Mahto @ Pandit (Ext-15). She arrested Birendra Bhagat and Chintoo Singh

from a bazaar at Sonepur. Confessional statement of Birendra Bhagat and of

Chintoo Singh have been proved by her as Ext-16 and 17. She has claimed

that on the basis of the confessional statements she went to P.S Kudhni and

reached Phakuli O.P. and recorded statement of In-charge of that outpost,

Rakesh Kumar Singh (PW-11). He disclosed about the recovery of dead

body of a child aged 4-5 years leading to Kudhni (Phakuli O.P.) P.S Case

No. 128/2006 dated 22.04.2006 under Sections 302, 201 and 34 of the IPC.

On the basis of confessional statements she raided the house of Kaushalya

Devi and arrested her. She obtained permission of the Magistrate and placed

the accused persons on TIP. She received from Phakuli O.P. vest and half

pant with production-cum-seizure list. The informant identified the

photograph of the dead boy and his clothes as that of his son, the victim. In

course of investigation, on the basis of confessional statement of Ranjeet she

recovered a currency note of Rs.500/- from room of Ranjeet. On that note

name of Sunil Singh was written with green sketch pen. She has identified

that currency note (material Ext-1). She claimed that she had prepared

seizure list of the currency note in presence of two witnesses and on her

identification the seizure list has been proved as Ext-18. She also received
                                  21




postmortem of the deceased boy and on completing investigation submitted

charge-sheet. She identified all the accused persons present in court.

                 24. The cross-examination of this witness discloses that

she committed several kinds of careless mistakes in conducting the

investigation. She has admitted that she was taken by the informant to the

place where money was paid but admits that the fact that she saw the place

and identified it, is not mentioned in the case diary. She also admitted that

she did not give a copy of the seizure list to any member of family of

Ranjeet. She did not examine the chaukidar of Phakuli O.P., Bharat Rai, the

informant of Kudhni P.S.Case No.128 of 2006. She did not mention the fact

in the case diary that she had received photographs of the dead body from

the Officer In-charge of Phakuli O.P. She did not record the statement of

witnesses of seizure made at the house of Ranjeet. She has also admitted in

paragraph-108 and 109 of her deposition that in her later statement PW-6,

Neelam Devi had disclosed that ransom amount was fixed at Rs.1,0,5000/-

and her husband went with Ranjeet and Sanjeet across the new bridge and

paid the money but child was not returned. But she has added that even after

listening to such statement of PW-6 she did not record the same in the case

diary. Thus, the I.O. appears to be lacking in efficiency and competence but

this has not affected the prosecution case because the material facts have

been proved by either PW-2 who has identified the two persons who

kidnapped the victim boy and took him on motorcycle or by the informant,
                                 22




PW-8 who has truthfully given out all the circumstances and has also

identified the two kidnappers as the persons who took money from his cycle

at the place near Line Hotel of Bachcha Babu in Sonepur. The

circumstances against the other three accused persons are also proved by the

informant and corroborated by his wife, PW-6 and by two police officials-

PW-11 and the I.O. (P.W-12).

                25.    The defence has examined 7 witnesses in all. DW's

1,2,3 and 6 have deposed in favour of plea of alibi or defence of Sanjeet that

he took Intermediate Exam from 13.02.2006 to 3.3.2006 at Samastipur and /

or he attended his sister-in-law's marriage between 2 to 6th July 2006. The

charge of conspiracy is not affected by such defence plea. DW's 4 and 5

have come forward to support general defence of enmity as reason for false

implication. They do not inspire any confidence. DW-7 has raised a plea of

alibi for Chintoo Singh although this accused never took such plea himself.

Hence the DW's are found to be of no substance and value.

                26. The fact that informant's son, Vickey was kidnapped in

the evening hours on 27.02.2006 by two persons on a motorcycle has not

been seriously controverted and stands proved by the evidence of PW-2,

PW-6 and the informant, PW-8. The occurrence has been corroborated by

some of the hearsay witnesses also who met the informant and his wife soon

after the occurrence. The fact that the victim boy Vickey never returned is

also not disputed. The recovery of dead body of a boy from a place near
                                 23




Kudhni, the Inquest Report and Post Mortem Report are also not under

challenge. The dispute raised on behalf of the appellants is with regard to

identification of Chintoo Singh @ Vijay and Birendra Bhagat as the two

persons who had come on motorcycle and taken away the victim boy after

Chintoo Singh had given chocolates to the children and the victim. Further

dispute is that these two persons have not been correctly identified as the

persons who took the ransom money from the informant by snatching it

from the carrier of the cycle. On these two aspects, after going through the

statement of PW-2 and of the informant PW-8, there appears no doubt that

both these persons have been correctly identified. On behalf of the appellant

Chintoo Singh an attempt was made to take advantage of the fact that he

could not be identified by PW-2 in course of TIP wherein she identified only

Birendra Bhagat. However, she has identified him in court with confidence

and this was not challenged by way of cross-examination. Further, his

identification by the informant, both in Test Identification Parade as well as

in court does not suffer from any infirmity and cannot be doubted. Appellant

Birendra Bhagat has been identified by both the witnesses in the T.I.P. as

well as in Court. Hence, the direct involvement of appellants, Chintoo Singh

@ Vijay Singh and Birendra Bhagat in the offence of kidnapping and taking

of ransom money i.e., under Section 364A of the IPC is found to have been

proved beyond any reasonable doubts.

                27. The other aspect of the case relating to murder of the
                                  24




victim boy and charge under Section 302 read with Section 34 and Section

201 of the IPC requires deeper consideration in view of submission

advanced on behalf of the convicted accused persons that there is no direct

or circumstantial evidence in support of charge under Sections 302/34 and

201 of the IPC.

                  28. On analyzing the evidence led on behalf of prosecution

it is found that it has succeeded in proving that on the basis of confessional

statement of Ranjeet (Ext-14) and that of 3 others (Exts 15 to 17) recorded

one after another in succession within a short span of time, i.e., between

9.20 hours to 12.40 hours of 18.08.2006 as deposed by the I.O., she learnt

that the boy had been kept near Kudhni. On the basis of such disclosure the

I.O. went to Kudhni P.S. and Phakuli O.P. there-under, leading to discovery

of the fact that dead body of a boy aged 4-5 years had been recovered from

the place revealed in the confessional statements leading to Kudhni (Phakuli

O.P.) P.S. Case no. 128 of 2006 dated 22.04.2006. It is also established that

on the basis of photograph and clothes of that dead body PW-8, informant

identified the same to be of his son, Vickey. Considering that Vickey never

returned and his father identified the photograph and clothes and there being

no good or conceivable reason of making a false identification, it is found

that the prosecution has established that the victim boy Vickey was

murdered by some person or persons a few hours earlier to discovery of his

dead body as per the postmortem examination which was held on
                                  25




22.04.2006 itself. The main challenge before the prosecution was to

establish as to who were the persons responsible for causing murder of the

victim boy Vickey. It has to be seen whether the prosecution has been

successful in proving the charge under Section 302/34 and 201 of the IPC

against remaining four appellants or not (appellant, Sanjeet Kumar Ram @

Sanjeet Kumar Das has been acquitted of this charge).

                 29. The charge of murder has been fastened against four

appellants with the aid of Section 34 of the IPC which provides that when a

criminal act is done by several persons in furtherance of the common

intention of all, each of such person is liable for that act in the same manner

as if it were done by him alone. In the case of Maqsoodan V. State of Uttar

Pradesh, AIR (1983) SC 126 it has been held that common intention is a

question of fact. Its determination is subjective and can be inferred from the

facts and circumstances brought on record by the prosecution. In order to

meet the argument advances on behalf of the appellants that there is no

evidence on record as to who participated in the criminal act of murder, the

prosecution is required to prove by direct evidence or by circumstances that

the four appellants in question had participated in the criminal act of murder.

Admittedly, there is no direct evidence as to who committed the murder of

the victim boy and in what manner. The circumstances proved by the

prosecution against the concerned appellants is to the effect that the boy was

kidnapped and kept concealed for some days till his dead body was found on
                                 26




22.04.2006 from the place and with injuries, as disclosed in their

confessional statements.    Since the boy was kidnapped by appellants,

Chintoo Singh and Birendra Bhagat, they are the persons who were last seen

with the deceased boy. They have not offered any explanation as to

subsequent events leading to murder and recovery of dead body of the

victim boy. The burden of proving any fact which is especially within the

knowledge of any person lies upon that person as per Section 106 of the

Indian Evidence Act. Once it is found that the aforesaid two appellants had

possession of the victim boy on account of his kidnapping, subsequent

information about that boy was within their special knowledge but they have

not stated or led any evidence to prove that they parted company with the

kidnapped boy while he was still alive. It was within their power to depose

on this issue or lead material evidence but no such evidence was produced

by them. Section 114 of the Indian Evidence Act permits the court to

presume the existence of any fact which it would think likely to have

happened regard being had to the relevant factors. As per illustration (d) to

that Section a thing or state of things which has been shown to be in

existence may be presumed to be still in existence till it is shown to have

changed. According to illustration (g) of the same Section 114 of the Indian

Evidence Act, the evidence which could be and is not produce may be

presumed to be unfavourable to the person who withholds it, if it had been

produced. In the circumstances of the case, it can safely be presumed that
                                  27




possession of appellants Chintoo Singh and Birendra Bhagat over the

kidnapped boy continued in existence till he was murdered. They have not

produced evidence of any kind to show that something else happened to the

victim boy and hence, in the facts of the case, it would be quite safe to

presume that evidence if produced on this point would be unfavourable to

these two appellants who have withheld the evidence.

                 30. In view of the aforesaid facts and circumstances and

legally drawn presumptions it is found that appellants Chintoo Singh and

Birendra Bhagat were having control over the victim boy till his death. They

had full opportunity to cause his murder in view of apparent difficulty in

keeping a kidnapped boy concealed for a long period. Thus, they had the

opportunity and motive and no other person except the appellants had any

reason or opportunity to cause the murder of the deceased boy. Accordingly,

it is found and held that the charge under Section 302/34 and Section 201 of

the IPC has been rightly held proved against these two appellants.

                 31.   Charge under the aforesaid Sections in respect of

appellants Ranjeet and Sanjay Mahto @ Pandit have been found proved by

the learned trial court. But on their behalf it has been argued that since their

conviction is based solely upon their alleged confessional/disclosure

statements before the Police, it cannot be sustained. It is clear from evidence

on record that against aforesaid two appellants circumstantial evidence has

been adduced but those relate to charge under Section 364A read with
                                  28




Section 109 of the IPC which shall be discussed hereinafter. But the charge

under Sections 302/34 and 201 of the IPC is dependent only upon their

confessional/disclosure statements (Exts-14 and 15). In those statements

before the I.O. during investigation it was disclosed inter alia that Vicky, the

victim boy was taken to a place near Kudhni and was then murdered at a

place on the road from Bhagwanpur to Bahadur and the body was left under

a culvert over a dry "Nala", i.e., drain or canal. On this information I.O.

went to the concerned Police Station because long time had elapsed from

murder and confessional statements. The facts found by the I.O.

corroborated the disclosure as to the place of keeping the dead body as well

as the manner of killing by injuries on the neck and head. The Inquest report

(Ext-8) corroborates both while the Post Mortem Report (Ext-7)

corroborates the location and nature of injuries appearing from the

confessional statements.

                 32. Section 27 of the Indian Evidence Act is in the nature

of exception to Sections 25 and 26. As held in several cases including in the

case of Arun Mandal Vs. State of Bihar, 2008 (1) PLJR 296, decided by us

on 2.11.2007, Section 27 makes admissible only so much of information

given by an accused in police custody as relates distinctly to the facts

thereby discovered. This Section is based on the doctrine of confirmation by

subsequent events. In the present case, the subsequent events confirm the

correctness of disclosure made as noticed above. The facts proved attract
                                  29




Section 27 and make it applicable as per law laid down by the Supreme

Court in the case of Geejagonda Somaiah Vs. State of Karnataka, (2007) 3

SCC (Cri) 135, wherein it has also been held that the requirements for the

applicability of the Section 27 are:-

                 (i) Information must be such as has caused discovery of
material facts and
                 (ii)   Information must relate distinctly to the facts
discovered.
                 The Supreme Court has thus expanded the meaning of this

Section and has further held that in appropriate case after applying Section

27 for the limited purpose, the Courts can also draw presumption under

Section 114, and Section 106 of the Evidence Act. The disclosure part of

Exts. 14 and 15 is, therefore, found admissible against appellants Ranjeet

and Sanjay Mahto @ Pandit also. The presumption under Section 114(g) is

also available against them. Regard being had to the common course of

natural events and human conduct, a presumption will arise that they were

associated with the murder of the deceased boy whose body was found at

the very place disclosed by them. It also had injuries on neck and head as

disclosed. Under Section 106 of the Evidence Act, mitigating facts to

explain such knowledge was in their special knowledge and the burden of

proving such facts was not discharged even in their statements under Section

313 of Cr.P.C. wherein they have simply pleaded false implication due to

enmity. Hence, charge under Section 302/34 and 201 of the IPC is found

proved against Ranjeet and Sanjay Mahto @ Pandit also.
                                 30




                33. So far as charge under Section 364A read with Section

120B of the IPC against the appellants, Sanjeet Kumar, Ranjeet Kumar &

Sanjay Mahto @ Pandit is concerned, it has been argued on their behalf that

the circumstances proved by the prosecution are not sufficient to prove the

said charge beyond reasonable doubts and they have been implicated only

on account of petty business rivalry, jealousy and suspicion. As noticed

earlier there is no direct evidence on record in respect of the aforesaid

charges relating to these three appellants. The circumstances which have

been proved by the prosecution are slightly different against each of the

three appellants named above. Against Sanjay Pandit and Ranjeet the

informant has deposed that after 5-6 days of the occurrence they told him

that on paying money his son will come back. The informant has disclosed

the name of these two appellants as the persons who were to accompany him

for paying the ransom money as per suggestion given to him on telephone

by the criminals. On informant's request these two agreed to go with him

and were present when the money was snatched away from his cycle. His

wife, PW-6 has corroborated him on some of these claims. It has also come

in the evidence that these two appellants and Sanjeet used to tell the

informant not to disclose about the ransom calls to the police. Against

appellants Ranjeet and Sanjay Mahto @ Pandit it has further come in the

evidence of the I.O. that they in their confessional statements disclosed that

the victim boy had been kept near Kudhni and as per Ext-14 and 15, he was
                                 31




killed at a nearby place. On such disclosure the I.O. went to Kudhni P.S.

leading to facts showing recovery of the dead body of the victim boy from

the particular place. According to evidence of the I.O. supported by PW-4,

Raj Banhi Devi, a currency note of Rs.500/- was also recovered from the

room of Ranjeet on the basis of his disclosure. That currency note bearing

name of the informant has been proved as Material Ext-1. No doubt copy of

the seizure list in respect of seizure of the said currency note was not given

to family members of Ranjeet and that makes the seizure procedure

defective but for that lapse of the I.O. it is not possible to disbelieve the

evidence of the PW-4 who has deposed regarding the factum of recovery of

Material Ext-1 from room of Ranjeet.

                34.      On    careful   consideration   of   the   aforesaid

circumstances, the charge of conspiracy in relation to offence under Section

364A read with under Section 109 of the IPC is found to have been proved

beyond reasonable doubts against appellant, Ranjeet Das and Sanjay Mahto

@ Pandit. However, the circumstances mentioned above against appellants

Sanjeet Das do create some suspicion but are not sufficient to show that he

was also in conspiracy with the other appellants. The circumstances against

him are capable of being compatible with his innocence and hence the

appellant Sanjeet Das deserves to be given benefit of doubt in respect of

charge under Section 364A/120B of the IPC.

                35.    As discussed and found earlier, the charge under
                                  32




Sections 302/34 and 201 and also the charge under Section 364A of the IPC

are found proved against appellants, Chintoo Singh and Birendra Bhagat.

Appellants, Ranjeet Das and Sanjay Mahto @ Pandit are also found guilty

under Sections 302/34 and 201 as well as Section 364A/109 of the IPC. The

appellant, Sanjeet Das stands acquitted of all the charges.

                 36.   The sentence awarded to appellants, Birendra Bhagat

and the other convicted appellants, Ranjeet Das and Sanjay Mahto @ Pandit

for the respective charges require no interference. But so far as sentence of

death awarded to appellant, Chintoo Singh is concerned, upon proper

consideration of law laid down by the Apex Court in the case of Machhi

Singh Vs. State of Punjab, AIR 1983 S.C. 957 and some other cases that

death sentence should be awarded only in rarest of the rare cases and upon

considering the facts and circumstances of this case wherein conviction is

based for the offence under Section 302/34 and Section 201 of the IPC only

on circumstantial evidence, the sentence of death awarded to appellant,

Chintoo Singh is not found fit to be confirmed. The same is set aside and is

commuted to rigorous imprisonment for life and also fine of Rs.10,000/-

which, if not paid would require him to undergo further rigorous

imprisonment for one year. Life imprisonment awarded to the appellants in

this case would not be less than actual rigorous imprisonment for fourteen

years.

                 37. As a result, death reference is answered in negative and
                                  33




with modification in sentence in respect of offence under Section 302/34 of

the IPC the appeal of Chintoo Singh stands dismissed. Similarly, the appeal

of Birendra Bhagat, Ranjeet Kumar Ram and Pandit @ Sanjay Mahto also

stand dismissed. The appeal of Sanjeet Das is allowed as he has been

acquitted of all the charges. He should be released forthwith if not required

to be kept in jail in connection with any other case.



                                               (Shiva Kirti Singh, J.)

Dharnidhar Jha, J.

(Dharnidhar Jha, J.) Patna High Court Dated the 11th of October, 2010 Md. Perwez Alam/AFR