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 14, Cited by 0]

Patna High Court

Nawal Singh vs The State Of Bihar on 23 December, 2021

Author: Ashwani Kumar Singh

Bench: Ashwani Kumar Singh, Rajeev Ranjan Prasad

      IN THE HIGH COURT OF JUDICATURE AT PATNA
           CRIMINAL APPEAL (DB) No.230 of 2014
 Arising Out of PS. Case No.-154 Year-1995 Thana- SABAUR District- Bhagalpur
===================================================
Nawal Singh Son Of Late Jagdish Singh Resident Of Village Nadiama,
P.S- Gouradih, District- Bhagalpur.            ... ... Appellant
                                Versus
The State Of Bihar                             ... ... Respondent
===================================================
Appearance :
For the Appellant/s :       Mr. Ajay Kumar Thakur, Advocate
                            Mr. Md.Imteyaz Ahmad, Advocate
                            Mr. MalayKumar Choudhary, Advocate
                            Mr. Shivam, Advocate
                            Ms. Vaishnavi Singh, Advocate
For the Respondent/s:       Mr. Abhimanyu Sharma, Additional P.P.
For the Informant :         Mr. Manohar Prasad Singh, Advocate
                            Mr. Nagendra Kumar, Advocate
                            Mr. Samir Kumar Sinha, Advocate
===================================================
CORAM: HONOURABLE MR. JUSTICE ASHWANI KUMAR SINGH
          and
    HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD

C.A.VJUDGMENT

(Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

 Date : 23-12-2021

             The present criminal appeal arises out of the judgment

dated 10th January, 2014 passed by learned Adhoc Additional

District & Sessions Judgte-4, Bhagalpur in Sessions Trial No. 1155

of 2010 arising out of Sabour P.S. Case No. 154 of 1995 dated

05.07.1995 by which the sole appellant has been convicted for the

offences punishable under Sections 302 and 449 of the Indian Penal

Code ( in short 'IPC') as also Section 27 of the Arms Act. The

appellant has also challenged the order dated 15.01.2014 by which

consequent to the judgment of the conviction the learned trial court
 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021
                                           2/27




       has sentenced the appellant to under go rigorous imprisonment for

       life and fine of Rs.25,000/- under Section 302 IPC and further

       ordered that in case of non-payment of fine the appellant shall suffer

       an additional imprisonment of three years, for the offence under

       Section 449 IPC the appellant has been sentenced to undergo five

       years rigorous imprisonment and to pay a fine of Rs.5000/-, in

       default one year extra imprisonment and further under Section 27 of

       the Arms Act the appellant has been awarded a sentence of three

       years and fine of Rs.2000/-, in case of default of payment of fine six

       months extra imprisonment has been imposed. All the sentences are

       to run concurrently.

                    Prosecution Case

                    2. One Ashish Kumar Singh (PW-2) lodged his fardbeyan

       on 05.07.1995 at 09:30 A.M. in village Nadiyawa under Sabour

       Police Station before the Officer-In-charge of the Police Station. He

       alleged that on 04.07.1995 at about 09:00 P.M., he had been sleeping

       at the veramda of his house after taking dinner. His father was

       sleeping in the angan (Courtyard) on the floor. Whereas his mother

       was sleeping in the western side of the veramda on a 'chowki' with

       her two little grandsons.

               At about 12 O'clock in the night, the informant heard a sound

       as somebody jumped in his angan whereupon he got awaken and

       found that the co-villager Nawal Singh (the appellant) and Anil Singh
 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021
                                           3/27




       (brother of the appellant) both sons of late Jagdish Singh were

       standing having gun in their hands. Nawal Singh asked "Sale chup

       chap raho" and Anil Singh opened the eastern side door of the house

       whereafter co-accused Suresh Mandal, Bulla Mandal, Kapoori Tanti

       and Rana Singh being the co-villagers of the informant, Jitendra

       Singh and Surji Singh residents of village 'Chhoti Zameen' under the

       same police station together with 8-10 other unknown persons

       entered in the angan of the informant. The informant thereafter taking

       the opportunity and saving himself from the eyes of the accused

       persons entered inside the room of the house situated in the middle

       towards western side and after concealing himself he was watching

       the occurrence. He alleged that Bulla Mandal (acquitted in Sessions

       Trial No. 632 of 1996) asked "Dekhte kya ho goli maro", on this the

       co-accused Suresh Mandal (acquitted in Sessions Trial No. 632 of

       1996) fired from his gun on the father of the informant who was lying

       on the floor of the angan being afraid of the accused persons. The

       informant further claimed that at this stage when his mother came to

       save his father, Nawal Singh (the appellant) fired on her by his gun,

       thereafter co-accused Jitendra Singh fired on the face of the mother of

       the informant and another co-accused Anil Singh fired on the father

       of the informant. The accused persons had fired 7-8 bullets at the

       mother and the father of the informant and fled away from the door of

       the eastern side.
 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021
                                           4/27




               The informant claimed that after the accused persons fled away

       he and his elder sister Nandini Devi (P.W.-1) wife of late Munna

       Singh resident of village Budhshan, P.S. Meharma, Dist Godda who

       was at the residence of P.W. 2 raised hulla shouting and crying

       whereupon co-villagers assembled there and the members of the force

       deputed in the village came who were told about the occurrence. The

       informant alleges that the occurrence had taken place because of the

       enmity with the family of Nawal Singh (the appellant) as the parties

       are fighting several litigations in the court. On the basis of fardbeyan

       of P.W. 2, the FIR was lodged and the investigation was handed over

       to Shri B.D. Tiwari, Sub-Inspector of Police (not examined).

               Chargesheet and the Charges Framed

                         3. Upon completion of the investigation, the police

       submitted chargesheet bearing no. 151/1995 showing co-accused Surji

       Singh, Bulla Mandal, Suresh Mandal and Rana Singh in judicial custody

       whereas co-accused Jitendra Prasad Singh, Anil Singh, Karpuri Tanti

       and this appellant were shown absconding. Cognizance of the offence

       under Sections 449, 302/34 of the Indian Penal Code and Section 27 of

       the Arms Act were taken on 07.12.1995. The records of the absconding

       accused including that of the present appellant were separated. Charges

       were framed in Sessions Trial No. 632 of 1996 against the co-accused

       Surji Singh @ Suraj Narayan Singh, Bulla Mandal, Suresh Mandal and

       Rana Singh for the offences punishable under Sections 302/34 and 449

       of the Indian Penal Code. Accused Suresh Mandal was further charged
 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021
                                           5/27




       for the offence under Section 302 IPC and Section 27 of the Arms Act.

       In ultimate analysis, all of them were acquitted by the trial court. PW-2

       was declared hostile.

                         Evidence Against the Appellant

                         4. So far as present appellant is concerned, he was

       produced in this case pursuant to the production warrant issued by

       learned SDJM on 28.06.2007 after his arrest in the another case being

       Sabour Goradih P.S. Case No. 25 of 2005 giving rise to Sessions Trial

       No. 1283 of 2006 in which also the appellant has been convicted by the

       learned 1st Additional Sessions Judge, Bhagalpur and has been awarded

       life imprisonment and other sentences. Charges were framed against the

       appellant for the offence under Sections 302 and 449 IPC as also under

       Section 27 of the Arms Act.

                         5. In course of trial, altogether five witnesses were

       examined on behalf of the prosecution. They are:- P.W.1 Nandini Devi

       (daughter of the deceased), P.W. 2 Ashish Kumar Singh (informant and

       son of the deceased), P.W. 3 Fakir Singh (Seizure list witness), P.W. 4

       Ram Swaroop Singh (inquest report and seizure list witness) and P.W. 5

       Dr. Kailash Jha who had conducted the autopsy of the body of Meena

       Devi and Naresh Singh both the deceased.

                         6. PW-2 proved his signature on the fardbeyan (Ext.-1).

       PW-3 proved his signature on the seizure list (Ext.-2). P.W. 4 proved his

       signature on the inquest report (Ext.-3) and the seizure list (Ext.-4). P.W.
 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021
                                           6/27




       5 proved both the post mortem reports and his signature thereon as Ext.-

       5 and Ext.-5/1 respectively.

                         7. On behalf of the prosecution, certified copy of the

       evidence of the Investigating Officer Brahamdev Tiwary in Sessions

       Trial no. 632 of 1996 got exhibited as a public document (Ext.-6).

                         8. The defence did not examine any witness. In his

       statement under Section 313 Cr.P.C., the appellant simply denied the

       question put to him and he claimed his innocence.

                         9. The case of defense was that the sanha entry recorded

       in the police station prior to registration of the formal FIR has not been

       proved in the court, therefore, the case of the prosecution becomes

       suspicious. The defense argued that the fardbeyan on the basis of which

       the FIR has been lodged cannot be said to be 'First Information' and it

       will be taken to have been made under Section 161 Cr.P.C. which would

       be hit by the mandate of Section 162 Cr.P.C. It was further argued that

       there is no eye witness to the occurrence and none of the prosecution

       witness is reliable. The defense submitted that P.W. 1 and P.W. 2 are full

       brother and sister, they are, therefore, related witnesses hence, their

       evidence should not be believed.

                         10. Submission was that in Sessions Trial No. 632 of

       1996 which arises out of this very case, and in the present trial P.W. 1

       and P.W. 2 have given conflicting and contradictory evidences in both

       the cases, benefit of contradictions will go in favour of the accused.

       The suggestion was that to falsely implicate the appellant in order to
 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021
                                           7/27




       usurp the land property of the appellant, he has been falsely

       implicated. There is no motive of the occurrence and no independent

       witness or persons from neighbourhood have been examined. The

       defense argued that Investigation Officer (I.O.) in this case was a

       material witness but he has not been examined. The learned trial

       court, however, agreed with the prosecution case, rejected the

       contention of the defense and held the appellant guilty of the offence

       as stated at the top of the judgment and sentenced accordingly.

                         Submissions on behalf of the appellant

                         11. Mr. Ajay Kumar Thakur, learned counsel for the

       appellant has made the following submissions:-

                         12. The occurrence is said to have taken place on

       04.07.1995

(night hours) at 12 O'clock. In his fardbeyan, PW-2 has stated that after he and PW-1 raised hulla, the co-villagers and the members of the police force posted in the village reached there and they were told about the occurrence but in course of investigation no independent person could be examined, even the co-villagers of the neighbouring houses and the members of the police force about whom it was stated that they were told about the occurrence have not been examined. It is his submission that the fardbeyan of PW-2 is not the 'first information' and according to him, 'the first information' was the information given to the members of the police force stationed in the village who had come at the place of occurrence soon Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 8/27 after the alleged occurrence took place. Learned counsel points out that in his cross-examination P.W. 2 has stated that there is no police camp in his village (paragraph '16').

13. Learned counsel submits that P.W. 1 and P.W. 2 are not at all reliable witnesses and any conviction based on their testimony would not be safe. It is submitted that P.W. 1 is widow daughter of the deceased. She has stated in her examination-in-chief that she was sleeping in the house of her father. Her father was sleeping in the Angan. Nawal Singh entered in the house and fired upon her father, thereafter Anil Singh fired on him and Kapoori Tanti fired on her father. When her mother came to save her father, accused Nawal Singh fired on her cheek followed by the firing by Anil Singh and Kapoori Tanti.

14. Learned counsel submits that P.W.1 did not hear any sound of somebodies jumping into the Angan as has been claimed by P.W. 2. Further P.W.1 no where claims in her examination-in-chief that she had awaken and could see from the room what were happening in the Angan. She has not claimed that she saw the occurrence from her naked eyes in the dead of night. In para '3' after of her deposition P.W. 1 has stated that her father and mother died upon suffering the bullets. She shouted whereafter people assembled and saw the occurrence.

15. In her cross-examination her attention was drawn towards her deposing as a witness in which co-accused were acquitted. She did not remember whether in her evidence she had stated that Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 9/27 Nawal Singh (the appellant) jumped into the Angan, but she claims to have told the I.O. that the appellant had jumped into the Angan.

16. Mr. Thakur submits that from her own evidence in the present trial it is evident that this witness was sleeping inside the room when the occurrence took place and she had not seen the appellant jumping into or entering into the 'Angan'. She does not claim that she got awaken in course of the occurrence or had heard the voice of the appellant, she did not remember whether it was night of 'Amawasya' or 'Purnima'. Learned counsel submits that the defence though drew the attention of this witness on this point to know the source of light if any during the night hours, P.W. 1 did not disclose any other source of light and simply said that she did not remember whether it was 'Amavasya' or 'Purnima'. In para 9 of her deposition P.W. 1 admits that in the night of occurrence she was sleeping in the room which was made of straw from all sides and there was no door.

17. Learned counsel submits that the veracity of this witness may be further tested from her statement made in Para '12' and '13' of the deposition. In para '12' she says that within one minute from the death of her father and mother she had hugged her father and then her mother. In para '13' she claims that her father had said that he was killed by Nawal Singh (the appellant). It is submitted that P.W. 1 went to the dead body of her father, she herself says that she touched the body of her father within one minute of his death, therefore, she confirms that when she went to her father he was already dead, Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 10/27 therefore, her statement in para '13' is nothing but a material contradiction with her own statement in paragraph '12'.

18. It is submitted that in paragraph '13' itself P.W. 1 says that she and her brother (P.W. 2) had concealed themselves, therefore, they did not talk about the occurrence. Later on they talked with each other about the occurrence. Thus, it is submitted that the very presence of this witness is highly doubtful and the defence suggested to this witness in course of her cross-examination (para 22) that she was neither present at the place of occurrence nor she had seen the occurrence.

19. It is pointed out that in para '14' of her deposition, this witness has stated that in the night of the occurrence "HUM LOG ROTI SABJI DUDH KHAYE THEI" but the post-mortem report Exts. 5 and 5/1 show no food particles in the abdomen of the deceased, thus, P.W. 1 stands contradicted by the doctor (P.W. 5) and it raises grave doubt on the evidence of P.W. 1.

20. In para '16', P.W.1 says that she had heard 100 rounds of firing and in para '18' she says that at the place of occurrence different kinds of bullets were fired. Learned counsel submits that a careful reading of these two paragraphs would lead to the suggestion of the defence that the family members of the deceased and the deceased Naresh Singh were engaged in commission of crime and they were killed in gang war of supremacy. P.W. 1 admits that her brother Indradeo was killed by Police in an encounter and her father had Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 11/27 gone jail in connection with kidnapping case of the son of Anant Mandal. Her two brothers were earlier murdered and she had herself gone to jail in the murder case of Awadh Kishore @ Awadhi.

21. Learned counsel submits that 100 rounds of firing would have taken place somewhere else only. It is submitted that P.W. 1 is contradicting the prosecution case on many score and all are material contradictions. This witness is related and inimical witness and her deposition is not trustworthy.

22. The defence suggested her that she was not present at the place of occurrence and had not seen the occurrence which was denied by her (paragraph '22' of her deposition). Learned counsel submits that her examination-in-chief is contrary to the claim of P.W. 2 in his fardbeyan (Ext. 1).

23. Learned counsel points out that in paragraph '19' PW-1 has stated about the persons residing in the neighbouring houses but none of these persons have been examined. She has stated that first of all her neighbour Rajendra Singh and Sushil Tanti came to the place of occurrence but even these two persons have not been examined.

24. Learned counsel submits that the learned trial court could not appreciate the evidence of P.W. 1, apparently, she was making a false statement in Paragraph '13' where she said that her father had told that this appellant had killed him. It is submitted that her statement materially differs with the statement of P.W. 2. Learned counsel submits that P.W. 2 has stated in his fardbeyan (Ext. 1) that he somehow slipped Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 12/27 in middle room situated western side of veramda of his house saving himself from the eyes of the accused persons but in course of trial in his examination-in-chief, P.W. 2 states that when he got awaken on hearing the sound of someone jumping into the courtyard, he found that Nawal Singh and Anil Singh were there having guns in their hands and both of them asked him to stop otherwise they would kill him, they also threatened P.W. 2 not to shout, therefore, in his examination-in-chief, P.W. 2 does not say that he had been watching the alleged occurrence from inside the room. This witness says that the reason for the alleged occurrence was that his brother Vidya Singh was earlier murdered in which this appellant is the accused and the father of the P.W. 2 was a witness.

25. This witness has stated in his cross-examination that he is not literate and had not got his fardbeyan read over by any other person than the daroga. He had not seen daroga. He states that he had not taken name of the accused Surji Singh @ Suraj Narayan Singh, Bulla Mandal, Suresh Mandal and Rana Singh. He did not remember to have given any application in any court regarding wrong recording of these names in the fardbeyan. He remembers to have given evidence in Sessions Trial No. 632 of 1996 and in that he was declared hostile and the accused persons in the said trial were acquitted. P.W. 2 states that in Sessions Trial No. 632 of 1996, he had stated about this appellant having shot dead his father. He denied that there was any case against his father, the brothers and sister. In Paragraph '11' of his deposition, Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 13/27 P.W. 2 states that he cannot say that the injury was caused by which weapon, he did not remember that police had seized any article from the place of occurrence. In Paragraph '20' this witness says that he could not have any talk with his father. This witness says about the people residing in the neighbouring houses and states that 10 minutes after the occurrence, Sogarat Singh and Gopal Thakur had come there and he had not given information about the occurrence.

26. Learned counsel submits that this part also differs with the statement of PW-1 who claims that her father told about the appellant killing him, PW-2 says that he could not have any talk with his father and this witness does not take name of Rajendra Singh and Sushil Tanti as the persons who had come at the place of occurrence as stated by PW-1.

27. Mr. Thakur submits that the veracity of the witness (PW-2) has to be examined keeping in mind the deposition of this witness in Sessions Trial No. 632 of 1996 in which he was declared hostile. His deposition in present case itself contains his statement that he was declared hostile in the earlier case. In the present trial P.W. 2 says that there was no police camp in the village (para 16), his attention was drawn on this point to his deposition in S.T. No. 632 of 1996 in which in para '18' P.W. 2 has stated that after the occurrence the police force posted in the village had arrived. When confronted, P.W. 2 says in para '17' that he did not remember that in S.T. no. 632 of 1996 he Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 14/27 had deposed that after the occurrence police force posted in the village had arrived.

28. Learned counsel, therefore, submits that P.W. 2 is changing his stand from one case to another. He is also making false statements regarding the criminal antecedents of his family members, his deceased father and also about P.W. 1. This P.W. 2 heard 7 rounds of firing whereas P.W. 1 claimed 100 rounds of firing and different kinds of bullets were fired. In para '12' P.W. 2 says he did not remember whether Daroga had seized any article from the place of occurrence. P.W. 2 himself makes conflicting statement when he says in paragraph '2' that the cause of occurrence is that this appellant had killed the brother of P.W. 2 and in that case the deceased father of P.W. 2 was a witness but at the same time in para '7' P.W. 2 says he had no enmity with this appellant. Learned counsel submits that P.W. 2 is inimical, related and interested witness of this case. His interest in conviction of the appellant is crystal from the fact that in the fardbeyan he implicated co-accused Suresh Mandal as assailant but S. T. No. 632 of 1996 he disowned his own statement recorded in fardbeyan and took name of this appellant. The explanation furnished by him to deviate from his fardbeyan are only liable to be rejected as not trustworthy.

29. Learned counsel submits that non-examination of the investigating Officer has highly prejudiced the case of the appellant. Had the I. O. been examined, the defence could have extracted his contradictions on the changed version of the informant. The attention of Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 15/27 the informant P.W. 2 was drawn towards his fardbeyab (Ext. 1) and his deposition in S. T. No. 632 of 1996 in which he was declared hostile. Thus, this much may be looked into without looking into the evidence of the PW-2 in the earlier Sessions Trial No. 632 of 1996.

30. Regarding PW-3 and PW-4, learned counsel submits that PW-3 is the seizure list witness and he has stated that he did not know about the alleged occurrence. Nothing was seized in his presence. Similarly, PW-4 who is witness on the inquest report and the seizure list has proved his signature on Ext.-3 and Ext.-4 but in his cross- examination, PW-4 states that none of these exhibits were prepared in his presence and daroga had not read out the contents thereof to this witness.

31. Learned counsel submits that Dr. Kailash Jha (P.W.

5) has proved from the post-mortem reports Ext.-5 and Ext. 5/1 that the deceased Naresh Singh had suffered four firearm injury- wound of entry and exit of injury No. 3. He had recovered pellets from lungs tissues. The deceased Meena Devi had suffered two anti-mortem injuries i.e. (i) lacerated wound at right cheek size 3-1/2cm × 2cm and (ii) firearm wound of entry at right supra clavicular and clavidle fractured at mid- zone. PW-5 has been examined at length. He stated that firing had been made from some distance and some upper place. He did not find any charring or burning on the wounds. He has further stated that injury no. 1 may be caused by side of the back of the person as injury No. 1 is on buttock and injury nos. ii and iii on Naresh Singh are on front side and Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 16/27 from close range. No food article was found in the abdomen of Meena Devi and same is the position in the case of Naresh Singh. Both the deceased had not taken meal before the occurrence. The doctor has further opined that after sustaining injury, Meena Devi could not have spoken even a single word whereas Naresh Singh can speak for an hour and he may survive for an hour.

32. Learned counsel further submits that P.W. 1 has stated that in the night at about 10:00 P.M. they had taken food but the doctor has not found any food in the stomach in course of post-mortem.

33. It is the specific submission of Mr. Thakur that the prosecution has developed the case during trial. As per fardbeyan of PW-2, this appellant had only fired one shot on the mother of the informant, however, P.W. 1 has stated that three persons had fired upon her mother, the post-mortem report shows two injuries on her body. P.W. 2 had specifically claimed in Ext. 1 that his father was shot at by co-accused Suresh Mandal but in course of trial, however, P.W. 2 has completely changed his version and has stated that this appellant and co- accused Anil Singh and Kapoori Tanti had fired upon his father.

34. Learned counsel submits that there is no proof that in the angan the alleged occurrence took place. No empty cartridges were recovered from the place of occurrence. No blood stains have been found and non-examination of I.O. of this case has hugely prejudiced the case of the defence. Had the I.O. been brought in the dock, the defence could have asked about the place of occurrence and the rooms Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 17/27 in which P.W. 1 claims to be sleeping and P.W. 2 concealed himself whether the police outpost is in the village or not. the I.O. was the material witness, withholdment of him would lead to an adverse inference. It is submitted that deposition of I.O. in Sessions Trial No. 632 of 1996 could not have been exhibited as a public document. Nobody came in dock to say that the I.O. is no more, thus, if the I.O. is still alive, his deposition in earlier trial is not admissible and it cannot be used against the appellant.

35. Learned counsel has relied upon the judgment of the Hon'ble Supreme Court in the case of Arjun Marik & Others Vs. State of Bihar reported in (1994) Supp. (2) 372 ; Mohan Lal & Others vs. The State of Rajasthan reported in 2000 Cr.L.J. 2982 ; Nallabothu Ramulu Seetharamaiah & Ors. Vs. State of Andhra Pradesh reported in 2014 (12) SCC 261 ; Amar Nath Jha Vs. Nand Kishore Singh & Others reported in AIR 2018 SC 3597 ; Govindaraju @ Govinda vs. State by Sriramapuram Police Station and Another reported in (2012) 4 SCC 722.

Submission on behalf of the State

36. Mr. Abhimanyu Sharma, learned Additional Public Prosecutor for the State has opposed the case of the appellant. Learned counsel submits that both the witnesses i.e. PW-1 and PW-2 are the eye witnesses to the occurrence and they had identified this appellant that he jumped into the courtyard (angan) of their house and fired upon their Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 18/27 father and mother. They are related witnesses but are trustworthy and wholly reliable.

Consideration

37. Having heard the rival contentions and upon perusal of the records, I find that the foundation of the present case is the fardbeyan (Ext.-1) of PW-2. This Court, therefore, first examines the fardbeyan and the deposition of PW-2 in the present case and the impact of his admission that in Sessions Trial No. 632 of 1996 he was declared hostile. Whereafter the co-accused who were facing trial in the said case were acquitted, then the material contradiction between P.W. 1 and P.W. 2 and the evidentiary value/trustworthiness of their evidence would be looked into.

38. In his fardbeyan (Ext. 1), this witness P.W. 2 has stated that the occurrence had taken place in the night of 04.07.1995. According to him, he had concealed himself in the middle room situated towards the western side of his house and was watching the occurrence from the said room. The occurrence had taken place at 12 O'clock in the night hours and even if it is assumed for sake of assumption that he identified this appellant standing there having a gun in his hand, the actual occurrence of killing has taken place after all other co-accused entered into the courtyard with 8-10 other unknown persons. P.W. 2 claims that it was co-accused Bulla Mandal (already acquitted) who had ordered to kill whereupon Suresh Mandal fired at his father. In course of his deposition in Sessions Trial No. 632 of 1996, PW-2 has stated that Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 19/27 he had not taken the name of Bulla Mandal and Suresh Mandal (paragraph '6' of the deposition in the present case). He changed his version in course of trial in S. T. No. 632 of 1996 saying that this appellant had killed his father but in the present trial he has implicated Nawal Singh (the appellant), Anil Singh and Karpuri Tanti as the persons who had fired on his father. It is true that the I.O. has not been examined in this case and attention of this witness has not been drawn towards the statement made by him under Section 161 Cr.P.C., but at the same time this Court finds that the attention of this witness was drawn towards his fardbeyan (Ext.-1) and this witness has turned around to say that he had not taken the names of Surji Singh @ Suraj Narayan Singh, Bulla Mandal, Suresh Mandal and Rana Singh.

39. PW-2 says that he is an illiterate person but he has proved his signature on the fardbeyan which makes it clear that PW-2 can read and write in Hindi. His signature is coherent and gives an impression to this Court that he knows Hindi, therefore, this Court believes that in course of Sessions Trial No. 632 of 1996 this witness improved and deviated from his fardbeyan and materially contradicted his own statement (Ext. 1). He was declared hostile.

40. This Court further finds that PW-2 changed his statement as respect firing upon his mother as well. In his fardbeyan he named this appellant as the person who had fired upon his mother by gun and then co-accused Jitendra Singh had fired on the face of his mother. But in his deposition, he is naming Anil Singh and this appellant Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 20/27 as the person who had fired upon his mother. PW-2 nowhere states as to how in the darkness of the night from inside the room he could see as to who fired on whom. No source of light has been disclosed in which he could have identified as to who fired on whom. In his fardbeyan, he claims to have watched the whole occurrence after concealing himself inside the room. It seems highly improbable given the presence of at least 9 named and 8-10 other unnamed persons. This witness has though denied the suggestion in paragraph '7' of his cross-examination that he had enmity with this appellant and for that reason he had deposed against him, the witness has himself stated in paragraph '2' of his examination-in-chief that his brother was earlier killed, this appellant and Anil Singh had killed him and in the said case his father was a witness. Reading of paragraph '2' and paragraph '9' of his deposition makes it clear that this witness was inimical to this appellant as he had a suspicion that this appellant had killed his brother and because his father was a witness in the said case he has been killed by this appellant.

41. If the deposition of PW-2 is read together with the deposition of PW-1, it would appear that both of them materially differ with each other. According to PW-1, she had heard sound of 100 rounds of firing. Different kind of bullets were fired whereas P.W. 2 heard only seven rounds of firing. She had admitted that her father (deceased) had gone to jail though in connection with kidnapping case and in the case of a land dispute. Her brother Inderdev was killed by police in an encounter. P.W. 1 states in paragraph '13' that she and her brother Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 21/27 Ashish had concealed themselves and they had talked about the occurrence after some time. P.W. 1 says in paragraph '13' of her deposition that her father told that this appellant had killed him but at the same time P.W. 2 says that his father was shot at by co-accused Anil Singh and this appellant and he died whereafter she went and hugged her father's body and then her mother's body. Both P.W. 1 and P.W. 2 are said to have gone to the dead body simultaneously shouting about the occurrence but P.W. 2 says he could not have any talk with his father. Thus, it is not believable that P.W. 1 was told by her father that this appellant killed him, if it is so why P.W. 2 does not support this version. P.W. 2 has concealed the correct information while stating in paragraph '10' that his father, brother and sister were not facing any case, the fact is that P.W. 1 has admitted that her father had gone to jail in connection with kidnapping case and in the case of land dispute, she had herself gone jail in connection with the murder case and her one of the brothers was killed in an encounter by police. Two other brothers were murdered. Both the witnesses are quite inconsistent and standing at poles apart in the matter of hearing of sound of firing. The credentials of these two witnesses are not looking clean and trustworthy to this Court.

42. In the case of Govindaraju @ Govinda (supra), the Hon'ble Supreme Court has occasion to consider the testimonies of the witnesses and for that purpose, the Hon'ble Supreme Court referred the judgment of the Hon'ble Apex Court in the case of Lallu Manjhi Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 22/27 versus State of Jharkhand reported in (2003) 2 SCC 401. Paragraphs '24' and '25' from the judgment of Govindaraju @ Govinda (supra) are quoted hereunder for a ready reference:-

"24. It is a settled proposition of law of evidence that it is not the number of witnesses that matters but it is the substance. It is also not necessary to examine a large number of witnesses if the prosecution can bring home the guilt of the accused even with a limited number of witnesses. In Lallu Manjhi v. State of Jharkhand24 (SCC p. 405, para
10), this Court had classified the oral testimony of the witnesses into three categories:
(a) wholly reliable;
(b) wholly unreliable; and
(c) neither wholly reliable nor wholly unreliable.

In the third category of witnesses, the court has to be cautious and see if the statement of such witness is corroborated, either by the other witnesses or by other documentary or expert evidence.

25. Equally well settled is the proposition of law that where there is a sole witness to the incident, his evidence has to be accepted with caution and after testing it on the touchstone of evidence tendered by other witnesses or evidence otherwise recorded. The evidence of a sole witness should be cogent, reliable and must essentially fit into the chain of events that have been stated by the prosecution. When the prosecution relies upon the testimony of a sole eyewitness, then such evidence has to be wholly reliable and trustworthy. Presence of such witness at the occurrence should not be doubtful. If the evidence of the sole witness is in conflict with the other witnesses, it may not be safe to make such a statement as a foundation of the conviction of the accused. These are the few principles which the Court has stated consistently and with certainty."

24. (2003) 2 SCC 401 :2003 SCC (Cri) 544 Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 23/27

43. In this case, this Court is of the considered opinion that the evidence of PW-1 and PW-2 who are inimical, related witnesses as also interested witnesses would not be safe to convict the appellant unless their evidences are corroborated by some independent material particulars.

44. In this case, the I.O. was a material witness. He could have unfolded the genesis of the incident and the essential parts of the prosecution case. It is evident from the materials on the record that even though the P.W. 1 and P.W. 2 disclosed two separate sets of neighbours who had come to the place of occurrence and according to P.W. 2 the two neighbours named by him came 10 minutes after the occurrence, the I.O. has not examined them. Examination of such witnesses could have filled up the gaps and infirmities in the case of the prosecution. P.W. 1 and P.W. 2 has stated the names of neighbours who visited the place of occurrence and were narrated about the incident, P.W. 2 also disclosed in his fardbeyan about the members of the force visiting the place of occurrence who were given the narrative of the incident, he accepted this fact in S. T. No. 632 of 1996 but tried to mislead the court in the present trial by denying that there was a police camp in the village. The members of the police force have not been examined which certainly raises a suspicion. The investigating officer (I.O. of this case) has not turned up but his deposition in Sessions Trial No. 632 of 1996 has been exhibited as a Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 24/27 public document and has been used against the appellant, the learned trial court has apparently fallen in error of law in the matter of appreciation of evidence in accordance with law.

45. In the case of Nallabothu Ramulu @ Seetharamaiah and Others (supra), the Hon'ble Supreme Court reiterated that the paramount consideration of the court is to ensure that miscarriage of justice is prevented. The miscarriage of justice, according to the Hon'ble Apex Court may arise from an acquittal of the guilt as well as from the conviction of an innocent. In the said case, 50 persons were involved in the brutal attack on the prosecution side during the dead of night. The trial court had noticed that neither in the FIR nor in the inquest report there was any mention of availability of light. The High Court, however, turned the finding of the learned trial court on the ground inter alia that witnesses were deposing after five and half years of the incident and there are bound to be some discrepancies in their evidence. The Hon'ble Supreme Court noted the fact that neither in the FIR nor in the inquest report there is mention of availability of light is important.

46. In the present case, this Court has noticed that PW 1 was cross-examined and she stated that PW 1 did not remember as to how many days after Amawasya or Purnima the alleged occurrence took place. Despite this neither PW 1 nor PW 2 disclosed the source of light.

Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 25/27

47. This Court is conscious of the legal position that the evidence of hostile witness may also be looked into if it is supporting the prosecution case on any particular point but in the kind of evidence, Court is of the view that even looking into the statement of P.W. 2 claiming that he had stated in Sessions Trial No. 632 of 1996 that this appellant had shot dead his father, in want of any independent material, considering that this witness has improved upon his version in the fardbeyan (Ext. 1) and materially differed on the point of his watching the occurrence, and further improved in the present trial by naming the appellant and two others, this Court is of the considered opinion that it would not be safe to rely upon the evidence of P.W. 1 as well as P.W. 2.

48. In the case of Mohan Lal and others (supra) it was contended before the Hon'ble Supreme Court that the evidence of one Moti Lal (PW 7) bristles with infirmities, omissions and contradictions with reference to the earliest version recorded under Section 161 Cr.P.C. and inconsistent with the other evidence on record and therefore, the said witness by no stretch of imagination can be said to be a wholly reliable witness on whose testimony the conviction can be passed in a serious charge of murder. The Hon'ble Supreme Court rejected the contention of the prosecution that the evidence of PW 7 has been accepted by two courts of facts and has been held to be trustworthy and therefore, there is no justification for Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 26/27 the Apex Court to re-appreciate the evidence. The Hon'ble Supreme Court observed that ordinarily the Apex Court does not re- appreciate the evidence where two courts have already appreciated the same but, in a serious charge of murder on whose testimony the conviction on a charge of murder is based, the court would be failing in it's duty if for the purpose of satisfying as to whether the courts below are justified in placing reliance upon the said testimony it will not examine the same. The Hon'ble Apex Court found on the fact that witness PW 7 had made several omissions and contradictions from his earliest version under Section 161 Cr.p.C. and the only explanation which was offered by him was that the earliest version is wrong. In such circumstance the Hon'ble Apex Court held that the evidence of this witness is tainted one and no reliance can be placed on the same. If the said test is applied in the facts of the present case, it would appear that in the present case PW 2 has proved his fardbeyan (Ext. 1). In Ext. 1 he said that, after the occurrence, members of the force posted in the village came to the place of occurrence and they were narrated the occurrence but in course of his deposition he turned around and said that there is no police camp in the village. His attention was drawn on this point towards his deposition in S. T. No. 632 of 1996 in which he had admitted about the presence of police camp and that members of the force had arrived at the place of occurrence. In his fardbeyan (Ext. 1) he takes Patna High Court CR. APP (DB) No.230 of 2014 dt.23-12-2021 27/27 name of several other accused including Suresh Mandal who fired upon his father but in course of his deposition when his attention was drawn towards his fardbeyan, he says that he had not taken name, in these circumstances the evidence of PW 2 is to be taken tainted one and no reliance can be placed on the same.

49. If testimony of PW1 and PW 2 are excluded from consideration, on the rest of the evidence no conclusion in a charge of murder can be based. As a result, I am of the considered view that the prosecution has failed to establish the charge beyond all reasonable doubts. I therefore, sets aside the conviction and sentence against the appellant and acquit him all of the charges levelled against him.

50. This appeal is allowed. The appellant is reported to be in custody, he is directed to be released forthwith. Ashwani Kumar Singh, J: I agree.

                                                         (Ashwani Kumar Singh, J)


                                                         ( Rajeev Ranjan Prasad, J)
avin/-shushma

AFR/NAFR
CAV DATE              23.11.2021
Uploading Date        23.12.2021
Transmission Date     23.12.2021