Jharkhand High Court
Nityanand Singh @ Babu vs The State Of Jharkhand on 4 September, 2025
Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (DB) No. 413 of 2023
Nityanand Singh @ Babu, aged about 39 Years, son of Jatashankar Prasad
Singh, resident of- Flat No. 501, Dimna Road,Mango,Madhu Sudan
Tekchand Bhawan, P.O. and P.S. Mango, Jamshedpur, Dist- Singhbhum
(E). ... Appellant
Versus
The State of Jharkhand ...Respondent
----------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE ARUN KUMAR RAI
-------
For the Appellant : Mr. Kaushik Sarkhel, Advocate For the Respondent : Mrs. Vandana Bharti,A.P.P.
---------
Order No.13/Dated 4th September, 2025 I.A. No.10628 of 2025
1. Mr. Kaushik Sarkhel, learned counsel appearing for the appellant has submitted that in course of pendency of the instant interlocutory application, an another interlocutory application being I.A. No. 11748 of 2025 has been filed, due to the reason that in the meanwhile, the appellant has been detected with the malignancy that has been found to be oral malignancy and to that effect, a certificate has also been provided by the RIMS, where the appellant is being treated.
2. The prayer, therefore, has been made that since the medical ground has been taken in the subsequent interlocutory application, wherein the prayer has been made for suspension of sentence or in alternative for provisional bail by suspending sentence for a period of three months, for getting better treatment outside Ranchi. But the said medical certificate is not available in the I.A. No. 10628 of 2025and hence, he has sought for leave of this Court not to press the interlocutory application being I.A. No. 10628 of 2025.
3. Learned counsel appearing for the State has not raised any objection.
4. Accordingly, I.A. No. 10628 of 2025 is dismissed as not pressed and as such, disposed of.
I.A. 11748 of 2025
5. The instant Interlocutory Application has been filed for suspension of sentenceor in alternative for grant of provisional bail in connection with the judgment of conviction dated 04.02.2023 and order of sentence dated 14.02.2023 passed by the learned Addl. Sessions Judge-I, West Singhbhum at Chaibasa in S.T. Case No. 183 of 2007, arising out of Gua P.S. Case No. 83 of 2006 whereby and whereunder the appellant has been convicted and sentenced to undergo R.I. for life along with a fine of Rs. 10,000/- for the offence under section 364-A of the Indian Penal Code.
6. Learned counsel appearing for the appellant has submitted that the earlier prayer for suspension of sentence had been made by filing the Interlocutory Application being I.A. No. 4356 of 2025, but the said application has not been pressed and as such, was dismissed vide order dated 07.05.2025.
2
7. Subsequent thereto, an InterlocutoryApplication has been filed being I.A. No. 10628 of 2025 on 24.07.2025 by renewing the prayer for suspension of sentence on the ground that he has remained in custody for more than 3 years and 8 months.
8. However, the said Interlocutory Application has also not been pressed as referred herein above.
9. It is also submitted that one co-convict, namely, Dharmendra Kumar Singhhas been directed to be release on bail after suspension of the sentence vide order dated 07.07.2025passed by the Co-ordinate Bench of this Court in I.A. No. 7953 of 2025 arising out of Criminal Appeal (DB) No. 616 of 2023.
10. The learned counsel has further submitted that the case of the appellant is almost identical to that of the co-convict namely, Dharmendra Kumar Singh, in addition, thereto, the present appellant is suffering from fourth stage oral malignancy.
11. In support of the statement that the appellant/applicant is suffering from oral malignancy has filed Biopsy Report by way of the supplementary affidavit dated 02.09.2025.
12. Learned counsel based upon the aforesaid ground has submitted that the appellant is in acute pain and for better treatment, he intends to go outside for getting expert treatment and as such, the prayer made in the interlocutory application may be considered.
13. While on the other hand, Mrs. Vandana Bharti, learned Additional Public Prosecutor appearing for the State, however, raised objection 3 so far as the culpability of the present appellant as has been proved in course of the trial as per the impugned judgment but she is fair enough not to oppose the prayer for bail on the basis of the medical reports which have been placed to her by Dr. Hirendra Birua, Medical Superintendent, RIMS, Ranchialong with Dr. Ajoy Kumar, Professor Department of Oral and Maxillofacial Surgery, Dental Institute, RIMS.
14. The said report, as per the learned Additional Public Prosecutor has been produced in pursuant to the order passed by this Court dated 02.09.2025 passed in the instant interlocutory application.
15. We have heard the learned counsel for the parties.
16. This Court before proceeding further needs to refer herein the order passed by this Court dated 02.09.2025 in the instant interlocutory application by calling upon a report from the RIMS, for the reference, the said order is being referred herein:-
"5. This Court, in view of the above, is of the view that the entire medical report of the treatment is required to be seen.
6. Learned Addl. Public Prosecutor appearing for the State is directed to produce the entire medical report of the appellant on the next date of hearing.
7. In the meanwhile, additional affidavit, if any, be filed brining on record the additional documents along with the medical report, subject to availability."
17. Consequent to the aforesaid direction the supplementary affidavit dated 02.09.2025 has been filed by the appellant/applicant which has taken on record appending the copy of the biopsy report.
18. Further, the copy of medical report of the applicant has also been filed by the state andDr. Hirendra Birua, Medical Superintendent, 4 RIMS, Ranchi along with Dr. Ajoy Kumar, Professor Department of Oral and Maxillofacial Surgery, Dental Institute, RIMSare present along with original thereof.
19. The learned Additional Public Prosecutor has placed the said report for its perusal of this Court along with the original copy thereof.
20. This Court has gone through the original record pertaining to the course of treatment and the diagnosisof the present applicant/appellant. The said record also contains the treatment summery based upon the various reports along with the biopsy report.
21. The copy of the said report and the supplementary affidavit is being taken on record.
22. We have perused the reports as also the biopsy report dated 13.08.2025, wherein finding has been given in the said report is, Malignant Transformation of OSMF. The diagnosis has been given in the treatment summary.
23. This Court has also interacted with the Medical Superintendent, RIMS who has informed to this Court that the appellant has the fourth stage of the oral malignancy.
24. This Court is consciousabout the settled position of the law that on the medical ground, the prayer for suspension of sentence cannot be allowed, and only in exceptional casesthe prayer for suspension of sentence can be allowed where the medical condition is serious. 5
25. Further, there is no denying that the act of preserving health of a prisoner is one of the rights of the prisoners as interpreted by the Hon'ble Apex Court in catena of judgments. The prisoners in jail have acceptable medical infrastructure in consonance with the duty and legal obligation of the State to provide access to medical care for all prisoners. The jurisprudence of medical care and attention to the prisoners mandates that timely medical care must be available to all prisoners, and in appropriate cases, timely medical care should be made available without interruption. In this regard, a reference can be made to the decision of Hon'ble Apex Court in case of In Re Inhuman Conditions in 1382 Prisons (2017) 10 SCC 658, for ready reference the relevant paragraph is being quoted as under:
58.8. Providing medical assistance and facilities to inmates in prisons needs no reaffirmation. The right to health is undoubtedly a human right and all State Governments should concentrate on making this a reality for all, including prisoners. The experiences in Karnataka, West Bengal and Delhi to the effect that medical facilities in prisons do not meet minimum standards of care is an indication that the human right to health is not given adequate importance in prisons and that may also be one of the causes of unnatural deaths in prisons. The State Governments are directed to study the availability of medical assistance to prisoners and take remedial steps wherever necessary..."
26. This Court considering the fact that the appellant is at the fourth stage of the oral malignancy as has been informed by the Medical Superintendent, RIMSand the aforesaid statement has also been substantiated from the Biopsy Report as available in the record. Thus, herein the medical necessity has convincingly shown that the 6 applicant/appellant concerned has health challenges of a nature that his confinement in the prison will cause threat to his life.
27. In the aforesaid context this Court is of the view that the present Interlocutory Appeal needs to be allowed.
28. In consequence thereof, during pendency of the instant appeal, the appellant, above named is directed to be released on bail on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand only) with two sureties of the like amount each to the satisfaction of learned Addl. Sessions Judge-I, West Singhbhum at Chaibasa in connection with S.T. Case No. 183 of 2007, arising out of Gua P.S. Case No. 83 of 2006.
29. Accordingly, Interlocutory Application being I.A. No. 11748 of 2025 stands allowed.
30. Let the photocopy of the entire medical report which also includes the Treatment Summery and the Biopsy Report be kept on record.
31. The appearance of the Dr. Hirendra Birua, Medical Superintendent, RIMS and Dr. Ajoy Kumar, Professor, Department of Oral and Maxillofacial Surgery, Dental Institute, RIMS, are hereby, dispensed with.
(Sujit Narayan Prasad, J.) (Arun Kumar Rai, J.) Suman/Abha-
7