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 20, Cited by 0]

Orissa High Court

- vs - on 21 July, 2025

Author: S.K. Sahoo

Bench: S.K. Sahoo

           IN THE HIGH COURT OF ORISSA, CUTTACK

                       DSREF No.04 of 2024

From judgment and order dated 27.09.2024 passed by the
Additional Sessions Judge, Athmallik in C.T.(S) No.16 of 2018.
                       ---------------------
                            State of Odisha

                               -Versus-
1.   Prakash Behera @ Babuli
2.   Nandakishore Sethi
     @ Ranja                    .......       Condemned Prisoners/
                                              Accused Persons

         For State of Odisha:      -      Mr. Debashis Tripathy
                                          Addl. Govt. Advocate
         For Condemned
         Prisoners/Accused:        -      Mr. Ramesh Ch. Maharana
                                          Mr. Ajay Kumar Maharana
                                          Advocate

                                          Mr. Pradip Kumar Panda
                                          (Amicus Curiae)

                       CRLA No.1166 of 2024

1.   Prakash Behera
2.   Nandakishore Sethi         .......                 Appellants

                              -Versus-

     State of Odisha            .......                 Respondent

         For Appellants:           -      Mr. Satya Ranjan Mulia
                                          Mr. Ramesh Ch. Maharana
                                          Advocate
         For State of Odisha:      -      Mr. Debashis Tripathy
                                          Addl. Govt. Advocate
                         ---------------------

                                                       Page 1 of 95
         P R E S E N T:

                  THE HONOURABLE MR. JUSTICE S.K. SAHOO
                                                AND
                  THE HONOURABLE MR. JUSTICE S.S. MISHRA
        ---------------------------------------------------------------------------------------
        Date of Argument: 04.07.2025                 Date of Judgment: 21.07.2025
        ---------------------------------------------------------------------------------------

S.K. Sahoo, J:         DSREF No.04 of 2024 is the reference under section

        366 of the Code of Criminal Procedure, 1973 submitted to this

        Court by the learned Additional Sessions Judge, Athmallik

        (hereinafter „the trial Court‟) in C.T.(S) No.16 of 2018 for

        confirmation of death sentence imposed on Prakash Behera @

        Babuli and Nandakishore Sethi                   @ Ranja (hereinafter „the

        appellants‟) vide judgment and order dated 27.09.2024. CRLA

        No.1166 of 2024 has been filed by appellants, namely, Prakash

        Behera      and    Nandakishore         Sethi    challenging       the    self-same

        judgment and order of conviction passed by the learned trial

        Court.

                       The appellants faced trial for commission of offences

        punishable under sections 449/302/363/364/394/201/34 of the

        Indian Penal Code (hereinafter „the I.P.C.‟) read with sections 25

        & 27 of the Arms Act on the accusation that on 09/10.10.2017

        night, in village Gambharimaliha under Kishorenagar police

        station in Angul district, they committed house trespass by


                                                                               Page 2 of 95
 entering into the building of Biranchi Naik (hereinafter „the

deceased‟) used as a human dwelling in order to commit offence

punishable with death i.e. robbery and murder and that they

kidnapped the said deceased from the house without his consent

so also Naba @ Ekalabya Naik (hereinafter „the deceased‟) from

lawful guardianship of his parents without their consent and that

they kidnapped/abducted both the deceased in order that they

might be murdered and that they committed robbery of the

property i.e. cash of deceased Biranchi Naik and that as such,

they caused hurt and committed murder of the three deceased

persons, namely, Biranchi Naik, his wife Tarani Naik and their

minor son Naba @ Ekalabya Naik and that knowing that the

murder of the deceased persons had been committed, caused

certain evidence of the said offence to disappear i.e. dumped the

dead body of deceased Biranchi Naik under Gambharimunda

Bridge near village Pokanda, dumped the dead body of minor

deceased Naba @ Ekalabya Naik at Bankadhar Sahi Jungle,

threw and buried the „Katuri‟ and wearing apparels in the said

jungle, as well as near Bidisingh Project Nala, with the intention

of screening themselves from legal punishment and that they

were in possession of an arm i.e. „Katuri‟ in contravention of the

provision under section 5 of the Arms Act, 1959 and they also




                                                      Page 3 of 95
 used that arm to commit the crime in furtherance of their

common intention.

           The learned trial Court vide impugned judgment and

order dated 27.09.2024, though acquitted the appellants of the

charges under sections 363/394/34 of the I.P.C. so also under

sections 25 and 27 of the Arms Act, but found them guilty under

sections 302/364/201/34 of I.P.C. and awarded death sentence

with direction that they shall be hanged by neck till they are

found dead and to pay a fine of Rs.1,00,000/- (rupees one lakh),

in default, to undergo R.I. for one year for the offence under

section 302 of the I.P.C. and sentenced to undergo imprisonment

for life and to pay a fine of Rs.50,000/- (rupees fifty thousand),

in default, to undergo R.I. for six months for the offence under

section 364 of the I.P.C. and sentenced to undergo imprisonment

for seven years and to pay a fine of Rs.25,000/- (rupees twenty

five thousand), in default, to undergo R.I. for two months for the

offence under section 201 of the I.P.C. with a further direction

that all the sentences are to run concurrently. However, no

finding has been given by the learned trial Court relating to the

offence under section 449/34 of the I.P.C.

           Since the DSREF and CRLA arise out of the same

judgment, with the consent of learned counsel for both the




                                                      Page 4 of 95
 parties, those were heard analogously and are disposed of by

this common judgment.

Prosecution Case as per F.I.R.:

2.          The prosecution case, as per the first information

report (hereinafter F.I.R.) (Ext.14) lodged by P.W.9 Susant

Nayak, in short, is that the deceased Biranchi Naik was his elder

brother, deceased Tarani Naik was his sister-in-law (bhauja),

being the wife of deceased Biranchi Naik and the deceased

Ekalabya Naik was his nephew, being the son of deceased

Biranchi Naik and Tarani Naik. On 09.10.2017 night at about

8.00 p.m., the three deceased persons were present in their

house. On 10.10.2017 (Tuesday) morning at about 8.00 a.m.,

P.W.9 found the deceased Tarani Naik was lying dead in her

house premises having cut injury on her throat, however P.W.9

could not trace out his deceased brother and nephew.

            One Harekrushna Nayak scribed the F.I.R. as per the

version of P.W.9 and on such written report presented before

Premananda      Lenka     (P.W.41),   Inspector   in-charge     of

Kishorenagar police station, a case under section 302 of the

I.P.C. was registered against unknown person vide Kishorenagar

P.S. Case No.91 dated 10.10.2017 and P.W.41 himself took up

the investigation of the case.




                                                     Page 5 of 95
 3.          During the course of investigation, P.W.41 examined

the informant (P.W.9), engaged one constable to guard the dead

body of deceased Tarani Naik at village Gambharimaliha and

then he informed the fact to the S.D.P.O. and also the

Superintendent of Police over telephone for deputation of

scientific team to the spot. P.W.41 along with his staff visited the

first spot at 12.00 noon and examined some witnesses. At about

12.40 p.m., the Scientific Officer (P.W.40) arrived at the spot

along with police dog. The I.O. (P.W.41) along with the

informant (P.W.9) took the Scientific Officer (P.W.40) to the

Harada field, which was located in front of the house of deceased

Tarani Naik where the dead body of the deceased was lying in a

pool of blood with throat cut injury and P.W.9 identified the dead

body to be that of the deceased. P.W.41, the I.O. then took

P.W.40 to the house of deceased Tarani Naik where he found a

pool of blood beneath the window at outer side. P.W.41 prepared

the 1st spot map vide Ext.45 and at 1.35 p.m., seized seven

household articles in broken condition in presence of the

witnesses vide seizure list Ext.46 and examined the seizure

witnesses and recorded their statements. P.W.41 conducted

inquest over the dead body of the deceased Tarani Naik in

presence of the witnesses and prepared the inquest report

Ext.15 and examined the inquest witnesses. At spot no.1,


                                                       Page 6 of 95
 P.W.41 came to know that the dead body of Biranchi Naik was

lying under the Pokanda bridge and the dead body of Naba @

Ekalabya Naik was lying at Birumund Sahi Gothamundia jungle

and accordingly, he reported the fact to his official superior over

phone. P.W.41 left four seized articles out of seven of the 1st

spot in the zima of P.W.9 by executing zimanama (Ext.16). He

dispatched the dead body of Tarani Naik through Constable to

the   S.D.M.O.,   Athmallik   with   a   prayer   for   post   mortem

examination along with the dead body challan (Ext.47).

           P.W.41, the I.O. then left towards Pokanda bridge

(2nd spot) along with his staff, relatives of the deceased and the

informant and before arrival at the 2nd spot, he deputed P.W.26,

a constable to guard the dead body of Biranchi Naik at the spot

and also deputed P.W.33, another constable to guard the dead

body of Naba @ Ekalabya Naik at Birimunda Sahi Gothamundia

jungle. On arrival at the 2nd spot, P.W.9 identified the dead body

of Biranchi Naik, which was lying under the bridge with throat cut

injury and there P.W.41 held inquest over the dead body of

Biranchi Naik and prepared the inquest report vide Ext.12 and

examined the inquest witnesses.

           P.W.41, the I.O. then proceeded to the 3rd spot,

where he found the dead body of Naba @ Ekalabya Naik at

Birimunda Sahi, Gothamundia jungle with cut injuries on his


                                                          Page 7 of 95
 throat lying near the base of Patamasu tree, which was identified

by P.W.9. Inquest was held over the dead body of the deceased

Naba @ Ekalabya Naik and inquest report vide Ext.13 was

prepared and inquest witnesses were examined. After instructing

P.W.33, the constable attached to Kishorenagar police station to

guard the dead body, P.W.41 left the 3rd spot and proceeded to

the 2nd spot with the Scientific Officer. At the 2nd spot, he found

a pool of blood at a distance of 2ft. east from the dead body of

Biranchi Naik and two blood stained plastic rope were made joint

with knot. At Pokanda bridge, P.W.41 found a big patch of blood

mark and inside the blood patch, a metallic locket was lying and

a dragging mark was extending from the blood patch towards

the edge of the bridge towards north. P.W.41 found dragging

mark over the grass and near to the blood patch over the bridge,

water pouch with remnants of food along with 180 ml. Mc Dwell

No.1 reserve whisky (empty) and use and throw tumblers were

there with alcohol smell. P.W.41 also found one piece of blood-

stained glove with red stripe lying on the pitch road and

thereafter, prepared the spot map along with crime detail form in

two sheets vide Ext.48. P.W.41 dispatched the dead body of the

deceased Biranchi Naik along with dead body challan vide Ext.49.

After dispatching the dead body of the deceased Biranchi,

P.W.41 proceeded to the 3rd spot along with the Scientific Officer,


                                                      Page 8 of 95
 which was located at a distance of 12 kms. from Thakurgarh P.S.

and about 2 km away from the 2nd spot and prepared the 3rd

spot map vide Ext.50 and dispatched the dead body of Naba @

Ekalabya Naik to S.D.M.O., Athmallik through P.W.33, the

constable along with the inquest report, dead body challan vide

Ext.51. At the 3rd spot, on 10.10.1997 on production by the

Scientific Officer (P.W.40), the I.O. seized sample earth and

blood-stained earth as per seizure list Ext.29 so also some other

articles as per seizure list Ext.30 in presence of witnesses.

P.W.41 seized blood stained earth collected near the dead body

of deceased Naba @ Ekalabya Naik on being produced by P.W.40

in presence of witnesses as per seizure list Ext.31. P.W.41 also

seized two Mc Dowell‟s No.1 empty whisky bottles on being

produced by P.W.40 as per seizure list marked as Ext.32 in

presence of witnesses. P.W.41 also received the spot visit report

(Ext.43) prepared by P.W.40 and also re-examined the informant

(P.W.9) at the 3rd spot.

            P.W.41, seized the wearing apparels of the deceased

Tarani Naik on production by constable in presence of witnesses

as per seizure lists vide Ext.9, Ext.33, Ext.34, Ext.35 and Ext.38,

the   wearing   apparels   of   the   deceased   Biranchi   Naik   on

production by constable in presence of the witnesses as per

seizure lists vide Ext.10, Ext.36 and Ext.37, the wearing apparels


                                                        Page 9 of 95
 of the deceased Naba @ Ekalabya Naik on production by

constable in presence of witnesses as per seizure lists vide

Exts.11, 39, 40 & 41.

           P.W.41 apprehended the appellant           Nandakishore

Sethi from his village Gambharimaliha and then proceeded

towards the house of appellant Prakash Behera at village

Kalapatanali taking the aid of local police and on being identified

by the appellant Nandakishore Sethi, the police apprehended the

appellant Prakash Behera and searched for the incriminating

articles and found nothing from his house. Thereafter, P.W.41

took both the appellants to the 3rd spot for identification and

after reaching at the 3rd spot, both the appellants identified the

spot where the deceased Naba @ Ekalabya Naik was lying dead.

P.W.41 recorded the disclosure statement of the appellant

Prakash Behera @ Babuli in presence of the witnesses and

basing on such disclosure statement, P.W.41 seized the blood

stained Katuri (M.O.6) and one gamuchha (M.O.7) inside the

Birimunda-Gothamundia jungle as per seizure list Ext.19 and

also seized his wearing apparels i.e. shirt (M.O.1) and jean pant

(M.O.2)   stained   with   blood   digging   the   earth   near   the

Brahamanpada project under a bamboo bush as per seizure list

Ext.21. After making seizure of the recovered articles, P.W.41

kept the same in his personal custody with proper packing and


                                                       Page 10 of 95
 seal and examined the seizure witnesses. Thereafter, on the

disclosure statement being made by the appellant Nandakishore

Sethi and on being led by him, P.W.41 proceeded to the 3 rd place

of recovery where in presence of the witnesses, the appellant

gave recovery of one black colour full pant (M.O.23) stained with

blood, which was seized as per seizure list Ext.1/2. P.W.41

seized one white colour half shirt (M.O.24) with red-blue-back

thin strips of appellant Nandakishore Sethi and on red colour

HERO HF Delux motor cycle bearing regd. No.OD-19-K-2022

from the house of the said appellant in presence of witnesses

and prepared the seizure list vide Ext.4. Then P.W.41 came back

to the police station along with both the appellants and the

seized articles and kept it in his custody. He arrested both the

appellants and sent them to Kishorenagar C.H.C. for collection of

their nail clippings and medical examination. After examination

of the appellants, their nail clippings were seized on being

produced by the constable as per seizure list Ext.22. The

appellants were forwarded to the Court of learned S.D.J.M.,

Athmallik through escort party. On 02.11.2017, he received the

post mortem examination report of the three deceased persons.

After examination of „Katuri‟ (M.O.6), the doctors (P.W.5, P.W.6

and P.W.12) submitted the query reports (Ext.6, Ext.8 and

Ext.56/2) to P.W.41. On 25.11.2017, P.W.41 handed over the


                                                    Page 11 of 95
 charge of investigation to his successor Prativa Majhi along with

all the relevant documents and mal items. On 14.12.2017,

Prativa Majhi forwarded the mal items to S.F.S.L., Rasulgarh,

Bhubaneswar      through   S.D.J.M.,        Athmalik      for    chemical

examination. During her investigation, the second I.O. examined

the scribe of the F.I.R. and recorded his statement. She also

made a prayer to the District Magistrate, Angul for grant of

sanction under section 39 of the Arms Act for prosecution of the

appellants under the Arms Act and received the sanction order

vide Ext.58. The chemical examination report which includes

DNA examination and biology and serology examination was

directly received by the Court.

            On   completion       of    investigation,    Prativa    Majhi

submitted   charge     sheet   on       30.01.2018       under   sections

302/449/363/364/394/201/34 of the I.P.C. and sections 25/27

of the Arms Act against both the appellants.


Framing of Charge:


4.          After submission of charge sheet, the case was

committed   to   the   Court   of      Session   after   complying    due

formalities. The learned trial Court framed the charges against

the appellants as aforesaid and since the appellants refuted the

charges, pleaded not guilty and claimed to be tried, the sessions


                                                            Page 12 of 95
 trial procedure was resorted to prosecute them and establish

their guilt.


Prosecution Witnesses, Exhibits & Material Objects:


5.             During the course of trial, in order to prove its case,

the prosecution examined as many as 41 witnesses.


               P.W.1 Jitendra Kumar Pradhan and P.W.2 Prasanta

Kumar Pradhan have not supported the prosecution case as

seizure witnesses, rather they stated that nothing was seized by

police in their presence and as such they were declared hostile.


               P.W.3 Babula Naik is a witness to the arrest of the

appellants by the police as per two numbers of separate arrest

memos vide Exts.2 and 3. He stated that the deceased Biranchi

was his paternal brother and around one year back, Biranchi, his

wife and son died but he did not know as to how they died.


               P.W.4 Krushna Chandra Naik is a witness to the

seizure of a motorcycle, one Katuri, pant and shirt of the

appellant Nandakishore Sethi at police station as per seizure list

Ext.4. He stated that he heard from his wife that Biranchi

committed murder of his wife and one Abani Naik (P.W.18)

requested him to talk with Biranchi and thereafter, he tried to

talk with Biranchi by means of his mobile phone but Biranchi did

                                                         Page 13 of 95
 not respond. He further stated that thereafter, he came to know

that the dead body of Biranchi was lying near village Pokanda

and he proceeded to the house of Biranchi and saw that the dead

body of the wife of Biranchi lying on Harada pada with cut

injuries on her throat so also other parts of her body and

thereafter, he heard that the dead body of the son of Biranchi

was lying near village Pokanda. He further stated that he

suspected that the appellant Nandakishore Sethi committed

murder of Biranchi, his wife and son due to previous political

rivalry.


           P.W.5 Dr. Prajna Paramita Pradhan was working as

Assistant Surgeon attached to S.D.H., Athmallik, who conducted

post mortem examination over the dead body of deceased Naba

@ Ekalabya Naik on police requisition on 11.10.2017 and proved

her report as per Ext.5. He also examined the weapon of offence

produced by I.O. and submitted the query report vide Ext.6.


           P.W.6 Dr. Anil Kumar Dey was working as O & G

Specialist attached to S.D.H., Athmallik, who conducted post

mortem examination over the dead body of deceased Biranchi

Naik on police requisition on 11.10.2017 and proved his report

as per Ext.7. He also examined the weapon of offence produced

by I.O. and submitted the query report vide Ext.8.


                                                     Page 14 of 95
             P.W.7 Bibhuti Bhusan Pradhan was working as a

constable attached to Kishorenagar police station on the date of

occurrence. He is a witness to the seizure of the wearing

apparels of the deceased persons, namely, Tarani Naik, Biranchi

Naik and Ekalabya Naik as per seizure lists Exts.9, 10 and 11

respectively.


            P.W.8 Agasti Nayak is a witness to the inquest over

the dead body of deceased Biranchi Naik and Naba @ Ekalabya

Naik as per inquest reports marked as Ext.12 and Ext.13

respectively.


            P.W.9 Susant Nayak is the younger brother of the

deceased Biranchi Naik and informant. He is the informant in the

case. He narrated the facts as the incident unfolded on the date

of occurrence and supported the prosecution case. He is also a

witness to the inquest over the dead body of the deceased

Biranchi Naik, Naba @ Ekalabya Naik and Tarani Naik as per

inquest reports marked as Ext.12, Ext.13 and Ext.15. He took

zima of one iron almirah, two zinc boxes, one iron Alana, one

plastic suitcase and the wearing ornaments of the deceased

Tarani Naik and Ekalabya Naik from the I.O. as per zimanama

marked as Ext.16 and Ext.17 respectively.




                                                   Page 15 of 95
             P.W.10 Dilip Sethy is a co-villager of the informant.

He is a witness to the inquest over the dead body of the

deceased Tarani Naik as per inquest report marked as Ext.15. He

is also a witness to the seizure of one motorcycle and one half

shirt as per seizure list marked as Ext.4.


            P.W.11 Bipin Bihari Nayak is a witness before whom

the appellant Prakash Behera made his confession which is

marked as Ext.18. He is also a witness to the seizure of one

Katuri and one blood stained gamucha as per seizure list Ext.19.


            P.W.12 Dr. Debasis Bhanja was working as Medicine

Specialist attached to S.D.H., Athmalik, who conducted autopsy

over the dead body of the deceased Tarani Naik and prepared his

report vide Ext.20. He also examined the weapon of offence

produced by I.O. and submitted the query report vide Ext.56/2.


            P.W.13 Chanda Nayak is a witness to the preparation

of the inquest report conducted over the dead body of the

deceased Tarani Naik. She stated to have known the appellant

Nandakishore Sethi.


            P.W.14    Atmaram     Patra      is   a   witness   to   the

preparation of the inquest report vide Ext.15 conducted over the




                                                          Page 16 of 95
 dead body of the deceased Tarani Naik and stated to have known

both the appellants.


            P.W.15 Israil Sahoo is the co-villager of both the

appellants. He stated about the confession of the appellants

regarding commission of crime. He is also a witness to the

seizure of a blue colour jean pant with its sticker and a cement

colour full shirt with blood stain as per seizure list marked as

Ext.21.


            P.W.16 Sanjeeb Kumar Sahoo is the co-villager of

both the appellants. He stated that on the date of incident, while

he was standing at Pokanda Chhak, he saw movement of police

jeep towards Birimunda-Gothamunda Jungle and he followed the

police jeep. He further stated that prior to his arrival, police jeep

had already reached at the spot and the appellants were moving

ahead of the police towards the cultivable land of one Bairagi

Nayak. He further stated that appellant Prakash Behera gave

recovery of one blood stained Katuri and one blood stained

gamucha from a bush and gave it to the police.

            P.W.17     Shanti   Nayak   was   a   member    of   Maa

Maheswar SSG group. She stated that deceased Biranchi Naik

took hand loan from them along with other six persons to

purchase one Pick up van and the three deceased persons were

                                                        Page 17 of 95
 murdered by appellant Ranja Sethy to take away the cash which

the deceased Biranchi Naik had received to purchase a Pick up

van.

           P.W.18 Abani Nayak did not support the prosecution

case, for which she was declared hostile by the prosecution.

           P.W.19 Kumari Nayak stated that after arrival of the

police, she moved to the spot and found the dead body of

deceased Tarani Naik lying in front of the house with cutting of

throat. She further stated that after arrival of police, both the

appellants confessed their guilt that they had killed all the three

deceased persons.

           P.W.20 Sasmita Nayak stated in similar manner like

P.W.19 to have moved to the spot and found the dead body of

deceased Tarani Naik lying in front of the house with cutting of

throat.

           P.W.21 Santosh Majhi is a witness to the inquest

report (Ext.15) conducted over the dead body of the deceased

Tarani Naik.

           P.W.22 Suramani Nayak is a witness to the inquest

reports conducted over the dead body of the deceased Tarani

Naik, Naba @ Ekalabaya Naik and Biranchi Naik as per Exts.15,

13 and 12 respectively.

                                                      Page 18 of 95
             P.W.23     Gobardhan   Dehury    and   P.W.25   Amruti

Pradhan were the constables attached to Kishorenagar police

station and also witnesses to the seizure of two glass bottles in

which nail clippings of both the appellants were kept as per

seizure list Ext.22.

            P.W.24 Maharga Nayak is a witness to the inquest

reports conducted over the dead bodies of deceased Biranchi

Naik and Naba @ Ekalabaya Naik as per inquest reports marked

as Exts.12 and 13 respectively.

            P.W.26     Rashmiranjan   Bagh   was   the   constable

attached to Kishorenagar police station, who stated that the

I.I.C. issued one command certificate to guard the dead bodies

of the deceased Biranchi Naik and his son as per Ext.23. He

further stated that after completion of post mortem of deceased

Biranchi Naik, he handed over the wearing apparels of the

deceased Biranchi Naik to P.W.41, who seized the same as per

seizure list vide Ext.10. He also received the nail clippings of

both the appellants from Kishorenagar hospital and handed over

the same to P.W.41, which was seized as per seizure list Ext.22.

            P.W.27 Abhimanyu Nayak is a co-villager of the

deceased. He has not supported the prosecution case for which

he declared hostile by the prosecution.


                                                      Page 19 of 95
            P.W.28 Soumitri Nayak is the wife of the informant

and sister-in-law of the deceased Biranchi. She stated that the

incident took place on 09.10.2017 night and on 10.10.2017

morning after hearing about the incident from two boys of his

village about the death of deceased Tarani Naik (bada jaa) and

that her dead body was lying inside a harada kiari, she moved to

the spot and found blood stains near the side window and her

sister-in-law was lying dead there. She further stated that after

entering into the house, she saw that the godrej almirah, boxes

were broken and in open condition and the deceased Biranchi

and Ekalabya were not present in the house and she also heard

that the deceased Biranchi and Ekalabya were killed somewhere

inside the Thakurgarh locality. She further stated that prior to

the incident, the deceased Biranchi had withdrawn cash of

Rs.1.75   lakh   from   Maa   Maheswari   SHG   group     of   village

Gambharimalia to purchase a Pickup van for his business and the

appellant Nandakishore Sethi was asking the deceased Biranchi

whether he had withdrawn money from Maa Maheswari SHG

group. She further stated that appellant Nandakishore Sethi

might have killed all the three deceased for money.

           P.W.29 Madan Mohan Nayak is a co-villager of the

deceased Biranchi. He stated that on 10.10.2017 morning at



                                                        Page 20 of 95
 about 9.00 a.m., while he was at Sanjamura, he got information

regarding murder of Tarani Naik and after coming to his village,

he came to the spot and found the dead body of Tarani Naik was

lying in the harada taila of one Gandhara Sethi and when he

entered into the house of deceased Biranchi, he found blood on

the floor near the window and also found damage of almirah,

Alana, boxes and then he got information that the dead body of

deceased Biranchi was lying under the bridge of village Pokonda

and the dead body of deceased Ekalabya was lying at the side of

Birimunda jungle of Birimunda sahi. He further stated that

appellant Nandakishore Sethi told to him that he would see if his

mother got defeated in the panchayat election. He further stated

that the deceased Biranchi had taken loan of Rs.1,75,000/- from

SHG group of village Gambharimalia to purchase of pick up van

in order to increase his business and since there was monetary

transaction, he suspected both the appellants for commission of

murder of deceased.

           P.W.30 Kumar Nayak is an independent witness

stated to have known only the appellant Prakash Behera. He

stated that the incident took place on 10.10.2017 and the

murder was detected under Pokanda bridge and another at

Birimunda Gothamundia jungle and that Biranchi Naik, his son



                                                    Page 21 of 95
 along with his wife were murdered by both the appellants and

the dead body of deceased Biranchi Naik was lying under the

Pokanda bridge and his throat was cut and the son of deceased

Biranchi Naik was lying dead at Birimunda Gothamundia jungle

and his throat was also cut. He further stated to be a witness to

the appellant Prakash Behera giving recovery of one blood

stained Katuri (M.O.6) and one gamuchha (M.O.7) which were

kept in hiding under a bamboo bush.

           P.W.31 Achyuttananda Nayak stated to have got

information on 10.10.2017 that a dead body was lying under the

Pokanda   bridge   with   throat   cut   injury   and   at   Birimunda

Gothamundia jungle under Katamasu tree, a boy aged about

seven years was lying dead with throat cut injury and he also

received information on 12.10.2017 that both the appellants had

committed the murder.

           P.W.32 Sanjaya Nayak stated that he along with

Bairagi and Santan Nayak had been to grazing cattle and while

they allowed their cattle to drink water at Birimunda, they found

a child aged about five years had been killed by cutting his

throat and was lying dead and was wearing one half pant and

half shirt. He further stated that seeing the furious situation, he

called P.W.31.



                                                         Page 22 of 95
            P.W.33      Saroj   Kumar     Nayak      was    the   constable

attached to Kishorenagar police station, who stated that P.W.41

issued a command certificate to guard the dead body of

deceased Naba @ Ekalabya which was lying at Birimunda jungle

vide Ext.24. He further stated that after issuance of command

certificate, he proceeded to the spot and guarded the dead body

of the deceased Naba @ Ekalabya at Birimunda forest and he

took the dead body of the deceased to S.D.H., Athmallik for post

mortem examination. He further stated that after the post

mortem examination, the dead body of the deceased Naba @

Ekalabya was handed over to his paternal uncle and he took the

wearing apparels of the deceased Naba @ Ekalabya along with

Bala and suta and handed over the same to P.W.41, who seized

the same as per seizure list vide Ext.11.

           P.W.34 Samarendra Kumar Sethi was the Branch

Manager, S.B.I., Dimirimunda Kishorenagar Branch, who stated

that he had provided the bank account details of the deceased

Biranchi Naik to the I.O. (P.W.41) with seal and signature of

Branch Manager vide Ext.26 and on 09.10.2017, the deceased

Biranchi Naik had deposited a cash of Rs.1,00,000/- in his

account   and    the   total   balance   of   the   said   account    was

Rs.1,20,520/-.



                                                             Page 23 of 95
             P.W.35 Girish Chandra Nayak is a witness to the

confessional statement of the appellants vide Ext.18. He is also a

witness to the seizure of offensive weapon and the blood stained

cloth as per seizure list vide Ext.19.

            P.W.36 Subarna Pradhan was residing in the house

of deceased Biranchi Naik and she stated to have noticed the

dead body of Tarini Naik lying inside harada kiari with throat cut

injury on 10.10.2017 morning. She stated that on 07.10.2017,

the appellant Nandakishore Sethi came to the house of deceased

Biranchi Naik and enquired from the deceased about the loan

amount that he received from Arnapurna Group to which the

deceased replied to have kept it with one of the members of

Arnapurna Group. She further stated that on 09.10.2007, the

appellant Nandakishore Sethi came to the house of deceased

Biranchi Naik and asked deceased Tarini Naik about the

deceased Biranchi purchasing motor cycle after receipt of money,

but deceased Tarini Naik pleaded her ignorance about the same.

She further stated about the political enmity between the

appellant Nandakishore Sethi and deceased Biranchi Naik.

            P.W.37 Girish Kumar Sahoo, who was the grocery

shop owner at Thakurgarh, stated that both the appellants along

with deceased Biranchi had come to the counter of foreign liquor



                                                     Page 24 of 95
 shop which was near his grocery shop and purchased liquor and

then they came to his shop to purchase water pouch, three use

and throw glasses and mixture and consumed liquor and stayed

at his shop for about 10 to 12 minutes. He further stated that

the appellants were asking the deceased to go Kalapatanalai to

see a melody as the melody was not good at Thakurgarh and

then all the three persons moved in a red colour motor cycle. He

further stated that on the next day, he had seen a video in his

shop that deceased Biranchi had been murdered and after two

days of the incident, he found the image of the two appellants,

which he had seen in the viral video.

           P.W.38 Parto Oram was the A.S.I. of Police attached

to Kishorenagar police station, who is a witness to the seizure of

seizure lists Ext.9, Ext.10, Ext.11, Ext.29, Ext.30, Ext.31 and

Ext.32.

           P.W.39 Bhabini Nayak is a hearsay witness, who

heard about the murder of three deceased.

           P.W.40 Prasanta Kumar Pradhan was the Scientific

Officer attached to DFSL, Dhenkanal and he was the in-charge of

Angul district at the time of incident and on the direction of the

S.D.P.O., Athmallik, he proceeded to the three different spots

and prepared the spot visit report vide Ext.43 and handed over



                                                     Page 25 of 95
 the same to the I.O. (P.W.41). He also produced the collected

materials from three spots before P.W.41, who seized the same

as per seizure lists vide Exts.29, 30, 31 and 32.

            P.W.41    Premananda     Lenka   was    posted   as   the

Inspector-in-Charge of Kishorenagar police station and he is the

Investigating Officer of the case, who investigated the case after

registering the F.I.R. on 10.10.2017 and handed over the charge

of investigation to his successor Prativa Majhi on 25.11.2017,

who in turn submitted charge sheet.

            The prosecution has proved 62 numbers of exhibits.

Ext.1/2 is the seizure list of black colour full pant, Exts.2 & 3 are

the arrest memos of both the appellants, Ext.4 is the seizure list

of a motorcycle, one Katuri, pant and shirt of the appellant Ranja

@ Nandakishore, Ext.5 is the post-mortem report of the

deceased Naba @ Ekalabya Naik, Ext.6 is the query report of

P.W.5, Ext.7 is the post-mortem report of the deceased Biranchi

Naik, Ext.8 is the query report of P.W.6, Ext.9 is the seizure list

of wearing apparels of the deceased Tarani Naik, Ext.10 is the

seizure list of wearing apparels of the deceased Biranchi Naik,

Ext.11 is the seizure list of wearing apparels of the deceased

Naba @ Ekalabya Naik, Exts.12, 13 and 15 are the inquest

reports of the deceased Biranchi Naik, Naba @ Ekalabya Naik



                                                       Page 26 of 95
 and Tarani Naik respectively, Ext.14 is the F.I.R., Exts.16 & 17

are the zimanama, Ext.18 is the confessional statement of the

appellant Prakash Behera, Ext.19 is the seizure list of chopper

and one blood stained towel, Ext.20 is the post-mortem report of

the deceased Tarani Naik, Ext.21 is the seizure list of a blue

colour jean pant and a cement colour full shift with blood stain,

Ext.22 is the seizure list of nail clipping of the appellants,

Exts.23, 24 and 42 are the command certificates, Exts.25, 49

and 51 are the dead body challans, Ext.26 is the account details

of deceased Biranchi, Exts.27 and 28 are the paper slips,

Exts.29, 30, 31 and 32 are the seizure lists, Exts.33, 34, 35, 36,

37, 38, 39, 40 and 41 are the sticker on sealed packets, Exts.43

is the spot visit report, Exts.45, 48 and 50 are the spot maps,

Ext.46 is the seizure list of seven numbers of house hold articles

in broken condition, Ext.47 is the dead body challan of Tarani

Naik, Ext.52 is the sticker on M.O.2, Ext.53 is the paper slip on

M.O.1, Ext.54 is the paper slip on M.O.23, Ext.55 is the paper on

M.O.24, Ext.56/2 is the query report of P.W.12, Ext.57 is the

forwarding report of mal item, Ext.58 is the sanction order,

Ext.59 is the S.F.S.L. report, Ext.60 is the portion of 161

statement of P.W.1, Ext.61 is the portion of 161 statement of

P.W.2 and Ext.62 is the portion of 161 statement of P.W.18.




                                                     Page 27 of 95
            The prosecution also proved 24 material objects.

M.O.1 is the blood stain shirt, M.O.2 is the jean pant, M.O.3 is

the jean pant of deceased Biranchi Naik, M.O.4 is the chadi of

deceased Biranchi Naik, M.O.5 is the ganji of deceased Biranchi

Naik, M.O.6 is the Katuri, M.O.7 is the gamucha, M.O.8 is the

half pant of deceased, M.O.9 is the half shirt of deceased,

M.O.10 is the red colour suta, M.O.11 is the blood stained saree

of deceased Tarani Naik, M.O.12 is the blood stained saya of

deceased Tarani Naik, M.O.13 is the blood stained blouse of

deceased Tarani Naik, M.O.14 is the gloves, M.O.15 is the paper

envelope containing signature of S.O., D.F.S.L., M.O.16 is the

blood stained locket, M.O.17 is the plastic rope, M.O.18 is the

plastic rope, M.O.19 is the paper envelope containing signature

of P.W.40, M.O.20 is the paper envelope containing signature of

P.W.40 (blood stained earth), M.O.21 is the paper envelope

containing signature of P.W.40, M.O.22 is the sample earth,

M.O.23 is the black colour pant of appellant Nandakishor Sethi

and M.O.24 is the shirt of appellant Nandakishor Sethi.

Defence Plea:


6.         The defence plea of the appellant Prakash Behera is

that he has been falsely implicated by the Thakurgarh police

after taking his signatures on some blank papers and the


                                                     Page 28 of 95
 defence plea of the appellant Nandakishore Sethi is that he has

been falsely implicated in this case without his involvement.


            The appellant Nandakishore Sethi examined himself

as D.W.1 and stated that he had never given recovery of any

incriminating material to the police during the investigation and

that the I.O. had never recorded his statement rather he had

taken his signatures on blank papers.


Findings of the Trial Court:


7.          The learned trial Court on the basis of the inquest

reports Ext.12, 13 and 15, the evidence of the three doctors, i.e.

P.W.5, P.W.6 & P.W.12, who conducted postmortem examination

over the three dead bodies and postmortem reports findings vide

Ext.5, Ext.7 & Ext.20 came to hold that the three deceased died

homicidal death. Taking into account the last seen of the

deceased in the company of the appellants, leading to discovery

of the weapon and other incriminating articles at the instance of

the appellants and the D.N.A. report findings coupled with the

evidence of Scientific Officer, came to hold that there are

following circumstances on record against the appellants:

            (i)   Motive of appellants to grab huge loan amount

            from deceased Biranchi Naik;



                                                      Page 29 of 95
 (ii)    Preparation to call deceased Biranchi Naik for

melody;

(iii) Purchase of liquor, water pouch and mixture

for the commission of murder;

(iv) No explanation by the appellants for last seen

with the deceased Biranchi Naik on 09.10.2017

(Monday at 9 p.m. to 9.30 p.m.);

(v)     Taking deceased Biranchi Naik to Kalapatanali

to see melody as the melody of Thakurgarh is not

good;

(vi) Dead body of deceased Biranchi Naik found

near the Pokanda bridge which comes on the way

from grocery shop to kalapatanali;

(vii) Blood stains found on the katuri (M.O.6) is of

human origin of deceased Naba @ Ekalabya Naik;

(viii) Blood stains found on cut piece of shirt of

deceased Naba @ Ekalabaya Naik matched with

blood stains found in the napkin of appellant Prakash

Behera;

(ix) Blood stains found in cut piece of banian of

deceased Biranchi Naik matched with blood stains



                                          Page 30 of 95
             found in cut piece of full pant of appellant Naba

            Kishore Sethi.

            The learned trial Court discussed the evidence

available on record with respect to the offence of house trespass

and   commission   of   robbery   and   came   to   hold   that   the

prosecution has failed to establish the fact of house trespass and

commission of robbery by the appellants in the house of the

deceased Biranchi Naik. With respect to the charge of kidnapping

and abduction, the learned trial Court held that so far as

deceased Biranchi Naik is concerned, the fact of abduction could

not be proved. However, so far as kidnapping of the deceased

Naba @ Ekalabya Naik is concerned, from the circumstantial

evidence, the prosecution has proved that he was kidnapped

from the lawful custody of his parents and subsequently his

murder was committed inside the jungle.

            With regard to the charge under section 201 of

I.P.C., the learned trial Court relying on the confessional

statement of the appellants recorded under section 27 of the

Evidence Act that after commission of crime, they took steps to

hide the incriminating weapon i.e. „katuri‟ and their blood stained

clothes in order to destroy the prosecution evidence and also

considering the circumstantial evidence, came to hold that the



                                                       Page 31 of 95
 appellants had taken steps for disappearance of prosecution

evidence in order to protect themselves from the criminal

liabilities.

               With regard to the charges under sections 25 and 27

of the Arms Act, the learned trial Court came to the conclusion

that since the weapon of offence i.e. katuri (M.O.6) is neither

coming under the definition of firearm and ammunition as

defined under section 2(b) of the Arms act, no license is

necessary for keeping a katuri and thereby, held that the

prosecution failed to prove its case under sections 25 and 27 of

the Arms Act.

               Accordingly, the learned trial Court while holding the

appellants not guilty under section 363/394/34 of I.P.C. and

sections 25 & 27 of the Arms Act, found them guilty under

section 302/364/201/34 of I.P.C.

               On the question of sentence, the learned trial Court

has held that since it is a case of triple murder which comes

under the purview of rarest of rare case, death sentence is the

only punishment, which would justify the magnitude of the

offence committed by the appellants and accordingly awarded

the sentences as aforesaid.




                                                        Page 32 of 95
 Submission of Parties:

8.         Mr. Satya Ranjan Mulia, learned counsel appearing

for the condemned prisoners/appellants in DSREF No.04 of 2024

and CRLA No.1166 of 2024 being assisted by Mr. Ramesh

Chandra Maharana, Advocate and learned Amicus Curiae Mr.

Pradip Kumar Panda contended that the case is based on

circumstantial evidence and the main circumstances are the last

seen of the deceased Biranchi Naik in the company of the two

appellants in the night of occurrence as deposed to by P.W.37,

D.N.A. test findings and leading to discovery of the weapon and

other incriminating articles at the instance of the appellants. He

argued that the evidence of P.W.37 relating to the last seen

should not be accepted as it is contrary to his previous statement

made before the I.O. There was no prior acquaintance of P.W.37

either with the deceased Biranchi Naik or appellant no.2

Nandakishore Sethi and therefore, when no test identification

parade has been conducted with respect to the appellant no.2,

the first time identification of appellant no.2 in Court by P.W.37

after a long gap of almost six years is very difficult to be

accepted. He further argued that the articles which were seized

at the instance of the appellants were lying in open spaces,

which were accessible to all and moreover, there is lack of

evidence about its safe custody after those were seized till the


                                                     Page 33 of 95
 same were produced after two months in Court and sent to the

Forensic Science Laboratory through Court. It was further argued

that the DNA test report was prepared by one Suchismita

Behera, S.O. and A.C.E., but she has not been examined to

prove the report and it was marked through the Investigating

Officer (P.W.41) and therefore, the DNA test report findings

should be taken out of consideration. It is further argued that

the motive behind the commission of crime has also not been

proved by the prosecution inasmuch as so far as the commission

of robbery of cash of the deceased Biranchi Naik being one of the

motives has been disbelieved by the learned trial Court and

there is no clinching evidence relating to the second motive i.e.

political hostility between the parties and since in a case of

circumstantial   evidence,   the    motive   assumes     pertinent

significance, it cannot be said that the chain of circumstances is

so complete that it unerringly points towards the guilt of the

appellants. It is further argued that the investigation has been

conducted in a perfunctory manner and there are omissions and

lapses on the part of the investigating agency and therefore, it is

a fit case where benefit of doubt should be given in favour of the

appellants. He further argued that in respect of the deceased

Tarini Naik and Naba @ Ekalabya Naik, except the DNA test

report findings which relates to genetic profile generated from


                                                      Page 34 of 95
 cut piece from the shirt of deceased Naba @ Ekalabya Naik

matching with genetic profile generated from napkin of appellant

Prakash Behera, there is no other evidence and therefore, the

learned trial Court erred in holding the appellants guilty for

commission of murder of the three deceased persons and

awarding death sentence to them that too without following the

due procedure as laid down by the Hon‟ble Supreme Court in

calling for the reports from the different authorities and giving

opportunity    to   the   appellants   to   produce    the   mitigating

circumstances before awarding the death sentence. He placed

reliance in the cases of Nandu Singh -Vrs.- State of Madhya

Pradesh    (Now       Chhattisgarh)     reported      in   (2022)     19

Supreme       Court   Cases    301,    Shankar     -Vrs.-    State    of

Maharashtra reported in (2023) 19 Supreme Court Cases

553, Subash Aggarwal -Vrs.- State of NCT of Delhi

reported in 2025 SCC OnLine SC 808, Karandeep Sharma

alias Razia alias Raju -Vrs.- State of Uttarakhand reported

in 2025 SCC OnLine 773, Rahul -Vrs.- State of Delhi and

another reported in (2023) 1 Supreme Court Cases 83,

Allarakha Habib Memon and others -Vrs.- State of Gujarat

reported in (2024) 9 Supreme Court Cases 546 and Sinic

Patricia -Vrs.- State of Orissa reported in (1994) 7 Orissa

Criminal Reports 277.


                                                           Page 35 of 95
 9.          Mr. Debashis Tripathy, learned Addl. Government

Advocate, on the other hand, supported the impugned judgment

and argued that the last seen evidence as adduced by P.W.37

has   not   been   shaken   in   the   cross-examination   and   no

explanation has been given by the appellants in their accused

statements as to how the deceased Biranchi died a homicidal

death when he was last seen alive in their company. He further

argued that in view of the political hostility, the motive part has

also been proved satisfactorily. The learned counsel further

argued that the DNA test report has been marked on admission

and it has been proved through the I.O. (P.W.41) and specific

questions relating to the findings of the DNA test report have

been put to the appellants in their accused statements but they

have not satisfactorily explained the same and as such the

learned trial Court is quite justified in relying upon the same. It

was further argued that on the basis of the disclosure statement

made by the appellants, the incriminating articles including the

weapon were seized and it was kept in safe custody by the I.O.,

which has not challenged by the defence and therefore, the

learned trial Court has rightly relied upon the leading to

discovery evidence. He further argued that deficiencies in

investigation on the part of the investigating officer cannot be a

ground for total rejection of the prosecution case. He vehemently


                                                      Page 36 of 95
 argued that if the circumstances are taken together, it clearly

establish the charges under which the appellants were found

guilty and since it is a case of triple murder of one family which

includes a minor child aged about seven years, therefore, the

learned trial Court is quite justified in holding that it is a rarest of

rare case and awarding death sentence for the heinous and

gruesome murders after hearing the appellants on the question

of sentence and therefore, it is not a fit case to interfere with the

impugned judgment and accordingly, the death reference should

be answered in affirmative and the criminal appeal should be

dismissed. He placed reliance in the case of Sheo Shankar

Singh -Vrs.- State of Jharkhand reported in (2011) 49

Orissa Criminal Reports (SC) 485.

Whether the prosecution has proved the homicidal death

of three deceased?:

10.         Adverting to the contentions raised by the learned

counsel for the respective parties, let us first examine the

evidence on record as to how far the prosecution has proved that

the three deceased Biranchi Naik, Tarani Naik and Naba @

Ekalabya Naik met with homicidal death.

            Apart from the inquest reports of the three deceased

persons proved by the I.O. (P.W.41) vide Ext.12 relating to



                                                          Page 37 of 95
 deceased Biranchi Naik, Ext.15 relating to deceased Tarani Naik,

and Ext.13 relating to deceased Naba @ Ekalabya Naik, the

evidence of the three doctors, who conducted postmortem

examination over the cadaver of the three deceased are very

much relevant for this purpose.

            P.W.6 Dr. Anil Kumar Roy conducted autopsy over

the dead body of deceased Biranchi Naik in S.D.H., Athmallik on

11.10.2017 and noticed the following external injuries & internal

injuries:

            (i) Deep Throat cut injury over front of the neck
            including cot of esophagus, bronchus, vital
            vessels i.e. arteries and veins, neck muscle
            steroid muscle;

            (ii) Four chop cut injuries back of the neck of
            size 6cm x 4cm x 3cm, 6cm x 4cm x 3cm, 5cm
            x   4cm   x     3cm   and   5cm   x   3cm   x   3cm
            respectively.

            On dissection, he found abdomen filled with gas and

all internal organs were intact and congested. He opined that the

death was due to deep sharp cut injury of throat, the death was

homicidal and ante mortem in nature, the injuries were caused

by sharp and hard object and the time since death from the time

of postmortem examination was within 24 hours to 36 hours.

The postmortem report has been marked as Ext.7.


                                                        Page 38 of 95
             No question has been put by the learned defense

counsel to P.W.6 relating to the findings in Ext.7 and as such the

findings have remained unchallenged.

            P.W.12 Dr. Debasis Bhanja conducted autopsy over

the dead body of deceased Tarani Naik in S.D.H., Athmallik on

11.10.2017 and noticed the following external injuries and

internal injuries:

External Injuries:

            i. Incised cut injury of size 9cm x 5cm x 2cm
            over front part of neck extending from right to
            left;

            ii. Incised wound behind right ring finger of size
            3cm x 2cm x 1cm;

            iii. Incised wound of size 2cm x 1cm x 0.5cm
            over backside of left index finger;

            iv. Incised wound of size 7cm x 5cm x 2cm over
            right thigh.

Internal Injuries:

            (i) Cut of esophagus, bronchus, neck vessel,
            neck muscle, sterncleit muscle;

            (ii) Maggot present in cut injury of throat;

            (iii) Abdomen filled with gas;

            (iv) All internal organs are intact and congested.




                                                       Page 39 of 95
             All the injuries were opined to be ante mortem in

nature. The death was caused due to deep sharp cut injury of

throat. The nature of death was homicidal. The time since death

was within 24 to 36 hours. He opined that the injuries were

sufficient to cause the death of a human being. The postmortem

report has been marked as Ext.20.

            No question has been put by the learned defense

counsel to P.W.12 relating to the findings in Ext.20 and as such

the findings have remained unchallenged.

            P.W.5     Dr.   Prajna    Paramita   Pradhan      conducted

autopsy over the dead body of deceased Naba @ Ekalabya Naik

in S.D.H., Athmallik on 11.10.2017 and noticed the following

external injuries and internal injuries:

            (i)     A deep throat cut injury in front of the
            neck, from right to left ear was present, which
            measures 10cm x 7cm x 7cm;

            (ii) The esophagus, bronchus and all vital
            arteries and veins were cut;

            (iii) Abdomen is filled with gas;

            (iv)    All   internal   organs   were   intact    and
            congested;

            (v) Maggots were found on the injuries on
            throat and nostrils.




                                                           Page 40 of 95
              She opined that the cause of death was due to deep

sharp cut injury of throat and that the death was homicidal in

nature and the injury was ante mortem in nature. The injury on

neck might have caused by sharp and hard object. The time

since death to the time of examination was approximately 24

hours to 36 hours. The postmortem report has been marked as

Ext.5.

             No questions have been put by the learned defense

counsel to P.W.5 relating to the findings in Ext.5 and as such the

findings have remained unchallenged.

             Thus, from the inquest reports, postmortem reports

and the evidence of the doctors coupled with the other evidence

on record, it has been proved that all the three deceased met

with homicidal death which is also not disputed by the learned

counsel for the appellants. As such, the prosecution has proved

the homicidal death of all the three deceased.

Principle     for    appreciating        the   case     based     on

circumstantial evidence:

11.          There is no dispute that there is no direct evidence

as to who committed the murder of the three deceased persons

and   how.   The    prosecution   case   hinges   on   circumstantial

evidence. It is well established rule of criminal justice that fouler


                                                        Page 41 of 95
 the crime, the higher should be the degree of proof. A moral

opinion howsoever strong or genuine cannot be a substitute for

legal proof. When a case is based on circumstantial evidence, a

very careful, cautious and meticulous scrutinization of the

evidence is necessary.

           In the case of Sharad Birdhichand Sarada -Vrs.-

State of Maharashtra reported in A.I.R. 1984 SC 1622, it is

held that the circumstances from which the conclusion of guilt is

to be drawn against an accused should be fully established. The

facts so established should be consistent with the hypothesis of

the guilt of the accused and they should not be explainable on

any other hypothesis except that the accused is guilty. The

circumstances should be of conclusive nature and tendency.

They should exclude every possible hypothesis except the one to

be proved. There must be a chain of evidence so complete as not

to leave any reasonable ground for the conclusion consistent

with the innocence of the accused and must show in all human

probabilities that the act must have been done by the accused.

These five golden principles for appreciation of a case based on

circumstantial evidence have been named as „Panchsheel‟. In the

case of Gambhir -Vrs.- State of Maharashtra reported in

A.I.R. 1982 S.C. 1157, the Hon‟ble Supreme Court held that



                                                    Page 42 of 95
 the circumstantial evidence should not only be consistent with

the guilt of the accused but should be inconsistent with his

innocence. In the case of Jaharlal Das -Vrs- State of Odisha

reported in (1991) 4 Orissa Criminal Reports (SC) 278, the

Hon‟ble Supreme Court held that it is to be borne in mind as a

caution that in cases depending largely upon circumstantial

evidence, there is always a danger that the conjecture or

suspicion may take the place of proof and such suspicion

howsoever strong cannot be allowed to take the place of proof.

The Court has to watchful and ensure that conjectures and

suspicions do not take the place of legal proof. The Court must

satisfy itself that the various circumstances in the chain of

evidence should be established clearly and that the completed

chain must be such as to rule out a reasonable likelihood of the

innocence of the accused.

            In the light of legal principle about the circumstantial

evidence, it is to be examined as to whether the circumstantial

evidence in the instant case satisfies the requirement of law. Out

of the circumstances enumerated by the learned trial Court, we

will first discuss about the motive on the part of the appellants to

commit the crime.




                                                       Page 43 of 95
 Motive:

12.            The prosecution has adduced two motives on the part

of the appellants to commit the murder of the deceased Biranchi

Naik. The first motive is that the deceased had availed huge loan

amount from the Arnapurna Group and for committing robbery of

such amount, the crime was committed. The second one is that

there was political hostility between the parties.

               The learned trial Court has disbelieved the charge of

robbery against the appellants which is not challenged by the

State.

               The learned counsel for the State Mr. Tripathy fairly

submitted that so far as the first motive is concerned, there is no

clinching evidence on record.

               Coming to the political hostility between the parties,

P.W.36 has stated that during the Panchyat election of the year

2017,    the    mother    of   appellant   Nandakishore    Sethi   was

contesting for the post of Sarpanch and wife of Dillip (P.W.10)

was also contesting for the said post. During the election

campaigning, the deceased Biranchi was supporting wife of

P.W.10, who won the election and mother of Nandakishore Sethi

got defeated. He further stated that for the said political reason,




                                                          Page 44 of 95
 there was enmity between the appellant Nandakishore Sethi and

deceased Biranchi Naik.

           P.W.10 is totally silent that his wife was contesting

the election against the mother of appellant Nandakishore Sethi

for the post of Sarpanch and won the election. On the other

hand, P.W.9, the younger brother of deceased has stated that

the mother of appellant Nandakishore Sethi was contesting for

the post of Ward Member and the wife of P.W.10 was also

contesting for the said post and the mother of the appellant got

defeated for which the appellant had enmity with his deceased

brother. Thus, there are discrepancies in the evidence of

witnesses as to for which post, the mother of the appellant

Nandakishore Sethi was contesting the election, whether it was

for the post of Sarpanch as stated by P.W.36 or for the post of

Ward Member as stated by P.W.9. Wife of P.W.10 has not been

examined by the prosecution to clarify on this aspect.

           In a case of circumstantial evidence, motive has an

important role to play. It is an important link in the chain of

circumstances. (Ref: Indrajit Das -Vrs.- State of Tripura :

(2023) 18 Supreme Court Cases 506). In a case based on

circumstantial evidence, motive     assumes great significance

inasmuch as its existence is an enlightening factor in a process



                                                     Page 45 of 95
 of presumptive reasoning. (Ref: Sukhram -Vrs.- State of

Maharashtra : (2007) 7 Supreme Court Cases 502). Motive

for commission of offence no doubt assumes greater importance

in cases resting on circumstantial evidence than those in which

direct evidence regarding commission of offence is available. It is

equally true that failure to prove motive in cases resting on

circumstantial evidence is not fatal by itself. However, it is also

well settled and it is trite in law that absence of motive could be

a missing link of incriminating circumstances, but once the

prosecution       has   established   the        other   incriminating

circumstances to its entirety, absence of motive will not give any

benefit to the accused. (Ref: Ramchand -Vrs.- State of U.P. :

(2023) 16 Supreme Court Cases 510). In the case of

Shankar (supra), it is held that just like complete absence of

motive, failure to establish motive after attributing one, should

also   give   a   different   complexion    in   a   case    based     on

circumstantial evidence and it will certainly enfeeble the case of

prosecution. In the case of Subash Aggarwal (supra), it is held

that motive remains hidden in the inner recesses of the mind of

the perpetrator, which cannot, oftener than ever, be ferreted out

by the investigation agency. Though in a case of circumstantial

evidence, the complete absence of motive would weigh in favour

of the accused, it cannot be declared as a general proposition of


                                                            Page 46 of 95
 universal application that, in the absence of motive, the entire

inculpatory circumstances should be ignored and the accused

acquitted. In the case of Nandu Singh (supra), it is held that in

a case based on circumstantial evidence, motive assumes great

significance. It is not as if motive alone becomes the crucial link

in the case to be established by the prosecution and in its

absence, the case of prosecution must be discarded. But, at the

same time, complete absence of motive assumes a different

complexion and such absence definitely weighs in favour of the

accused.

           In view of the foregoing discussions, we are of the

view that the prosecution has failed to establish any of the two

motive on the part of the appellants to commit the crime by

adducing clinching evidence and therefore, we have to scrutinize

the materials available on record carefully to see as to how far

the prosecution has satisfactorily proved the other incriminating

circumstances and whether the chain of circumstances is so

complete as not to leave any reasonable ground for the

conclusion consistent with the innocence of the appellants and it

is consistent with the only conclusion of guilt of the appellants.

The chain of circumstantial evidence is essentially meant to

enable the Court in drawing an inference and thus the task of



                                                      Page 47 of 95
 fixing criminal liability upon a person on the strength of an

inference must be approached with abandoned caution.

Last seen evidence:

13.           The learned trial Court while jotting down the

circumstances available on record against the appellants has

mentioned about the preparation on the part of the appellants to

call the deceased Biranchi for melody, purchase of liquor, water

pouch   and    mixture   for   the   commission   of   murder,   non-

explanation by the appellants for last seen with the deceased

Biranchi on 09.10.2017 (Monday) at 09.00 p.m. to 09.30 p.m.,

taking of the deceased Biranchi to Kalapatanali to see the

melody as melody of Thakurgarh was not good and that the dead

body of Biranchi was found near Pokanda bridge which comes on

the way from grocery shop of P.W.37 to Kalapatanali. All these

circumstances can be discussed under one heading i.e. „last seen

evidence‟.

              It is the prosecution case that the deceased Biranchi

Naik was last seen alive in the company of both the appellants.

In order to prove this circumstance, the prosecution has

examined P.W.37 Girish Kumar Sahoo. P.W.37 is a resident of

village Thakurgarh and he has stated that he was running a

grocery shop at Thakurgarh near a foreign liquor shop and that



                                                         Page 48 of 95
 on 09.10.2017 (Monday) at about 9.00 p.m. to 9.30 p.m., the

appellants along with the deceased Biranchi came to the counter

of foreign liquor shop, purchased liquor and then came to his

shop to purchase water pouch, three use and throw glasses and

mixture. He further stated that they consumed liquor in front of

him and stayed in his shop for 10 to 12 minutes and at that time

they were asking the deceased to go to Kalapatanalai to see

melody party as the melody in village Thakurgarh was not good

and then they moved together in a red color motor cycle. He

further stated that on the next day, there was a viral news

through mobile phone that the deceased Biranchi had been

murdered and after two days of the occurrence, he could find the

image of the appellants whose news was viral through the mobile

phone and as such he could identify the appellants along with

the deceased from the viral video. He stated that Pokanda bridge

comes on the way to Kalapatanalai.

           In the cross-examination, P.W.37 has stated that he

had got no prior acquaintance with the appellant Nandakishore

Sethi so also with the deceased Biranchi. He knew the appellant

Prakash Behera prior to the occurrence as he had a furniture

shop at Thakurgarh market.




                                                   Page 49 of 95
              Though, according to this witness (P.W.37), he came

to know about the murder of the deceased Biranchi Naik through

viral news on the next day so also saw the image of the

appellants in viral news two days after the occurrence, but he did

not   came    forward   to   give   his   statement   before   police

immediately and his statement under section 161 Cr.P.C. was

recorded by the I.O. only on 17.11.2017, which was more than a

month after the occurrence. He has not stated to have disclosed

before anyone to have seen the appellants in the company of the

deceased in his grocery shop in the night on 09.10.2017.

             P.W.41, the I.O. has stated he examined P.W.37 on

17.11.2017 and further stated that as the shop of P.W.37 was

found closed during his repeated visit in connection with

investigation, he examined P.W.37 lately. It is not clarified by

the prosecution as to how the I.O. could know that P.W.37 had

any knowledge about the occurrence. The explanation of delayed

examination given by the I.O. is very difficult to be accepted as

P.W.37 himself has not stated that his grocery shop was closed

after 09.10.2017 rather he stated that he saw the viral video

sitting at his shop two days of the incident.

             Neither the owner nor the salesman of the liquor

shop has been examined to corroborate the evidence of P.W.37



                                                       Page 50 of 95
 that the appellants had come on 09.10.2017 with the deceased

Biranchi to purchase liquor. If liquor was consumed in front of

P.W.37 after purchasing water pouch, three use and throw

glasses and mixture from the shop of P.W.37 staying there for

10 to 12 minutes, then how I.O. and Scientific Officer as per the

spot visit report (Ext.43) could found the liquor bottle and use

and throw tumblers with alcohol smell at Pokanda bridge, where

the dead body of Biranchi Naik was found. P.W.37 has not stated

that after consuming some liquor from the liquor bottle in front

of his shop, the appellants carried the balance liquor left in the

liquor bottle with them so also the use and throw glasses. The

finding of liquor bottle and use and throw tumblers at Pokanda

bridge falsifies the statement of P.W.37 that after purchasing

water pouch, three use and throw glasses and mixture from his

grocery shop, the appellants and the deceased consumed the

same staying there for about 10 to 12 minutes.

           If the appellants and the deceased had not stayed for

such time as deposed to by P.W.37 for consuming liquor then he

could not have got much time to remember their faces. There is

nothing on record about the nature of lighting arrangement in

the shop of P.W.37. Appellant Nandakishore Sethi was an

unknown person to P.W.37 and there is nothing on record that



                                                     Page 51 of 95
 there were some special features in the appellant which could

facilitate P.W.37 to remember his identity. Since no test

identification parade in respect of appellant Nandakishore Sethi

has been conducted, it is very difficult to accept his identification

evidence in Court for the first time as P.W.37 was examined in

Court on 08.12.2023, which was more than 6 years after the

occurrence.

              In the case of Sheo Shankar Singh (supra), it is

held that identification of the accused in the Court by the witness

constitutes the substantive evidence in a case although any such

identification for the first time at the trial may more often than

not appear to be evidence of a weak character. That being so a

test   identification   parade   is   conducted   with   a    view   to

strengthening the trustworthiness of the evidence. Such a test

identification parade then provides corroboration to the witness

in the Court who claims to identify the accused persons

otherwise     unknown     to   him.   Test   Identification   parades,

therefore, remain in the realm of investigation. The Code of

Criminal Procedure does not oblige the investigating agency to

necessarily hold a test identification parade nor is there any

provision under which the accused may claim a right to the

holding of a test identification parade. The failure of the



                                                         Page 52 of 95
 investigating agency to hold a test identification parade does not,

in that view, have the effect of weakening the evidence of

identification in the Court. As to what should be the weight

attached to such an identification, is a matter which the Court

will determine in the peculiar facts and circumstances of each

case. In appropriate cases, the Court may accept the evidence of

identification   in      the    Court     even   without      insisting    on

corroboration.

             In the case of Allarakha Habib Memon (supra), it

is held as follows:-

             "22. Demistalkumar (P.W.12) was also made to
             identify the accused persons in the dock, but
             that is another story which we shall consider at
             a   later    stage.    The    witness     identified   the
             appellant-accused as the offenders. However,
             we find that the lame attempt by P.W.12 to
             make dock identification of the accused in his
             deposition recorded after nearly two-and-a-half
             years of the incident is absolutely flimsy and
             unacceptable. The witness had not given out
             either the names or the description of the
             features of the accused in his police statement
             and thus, if at all, the prosecution was desirous
             of getting the accused identified at the hands of
             this witness, then he should have been made to
             identify     the    accused     persons     in    a    test



                                                               Page 53 of 95
             identification parade during the investigation.
            Thus,   the   identification   of   the   accused   by
            Demistalkumar (P.W.12) for the first time in the
            dock is totally unbelievable and unacceptable."

           The viral news through which P.W.37 could come to

know about the identity of the appellants and the deceased has

not been proved in the case. The deceased Biranchi was also

unknown to P.W.37 beforehand. At least the I.O. could have

confirmed the identity of the deceased showing his photograph

to P.W.37 which has not been done.

           If the appellants were there in the company of the

deceased on 09.10.2017 and taking him in a motor cycle in the

night hours to kill him, it is difficult to accept that they would

have exposed the deceased to P.W.37 in his grocery shop rather

any of the appellants could have gone to the foreign liquor shop

so also to the shop of P.W.37 leaving the other appellant in the

company of the deceased at a little distance.

           In view of the suspicious features appearing in the

evidence of P.W.37, it is difficult to accept his sole testimony to

apply „last seen theory‟ in this case against the appellants. Once

we are not accepting the evidence of P.W.37, the submission of

the learned State Counsel that no explanation has been offered

by the appellants in their accused statements as to how the


                                                          Page 54 of 95
 deceased Biranchi Naik died a homicidal death after being last

seen alive in their company, though seems attractive but does

not hold good in fact and circumstance of the present case.

Seizure of Black Colour Full Pant (M.O.23) at the instance

of appellant Nandakishore Sethi:

14.        The relevant witnesses to the seizure of black colour

full pant (M.O.23) at the instance of the appellant Nandakishore

Sethi are P.Ws.1 and 2 and the I.O. (P.W.41) and the relevant

seizure list is Ext.1/2. The said seizure is stated to have been

made on 12.10.2017 from a bush on the road side of Thakurgarh

Pathargumpa road near village Pathargumpa.

           P.W.1 has not supported the prosecution case of

seizure of black colour full pant rather he has specifically stated

that nothing was seized by police in the case in his presence. He

has simply proved his signature in the seizure list. He has been

declared hostile by the prosecution. In the cross-examination, he

has stated that the police took his signature on an unwritten

paper.

           P.W.2 has also not supported the prosecution case

and stated that nothing was seized by police in the case in his

presence and he has only proved his signature in the seizure list.




                                                      Page 55 of 95
 Like P.W.1, he has stated that the police took his signature on an

unwritten paper.

            P.W.41, the I.O. has stated that in presence of

P.Ws.1 and 2, the appellant Nandakishore Sethi gave recovery of

one black color full pant stained with blood on which a sticker

written thereon as „ONLY‟ on the backside of pant and above the

back pocket was there. He has proved the seizure list as Ext.1/2

so also the black colour full pant as M.O.23 and the paper slip

affixed on the packet as Ext.54.

            The appellant Nandakishore Sethi has disputed the

seizure of such black colour full pant at his instance in his

accused statement.

            Though in the seizure list dated 12.10.2017 vide

Ext.1/2, it is mentioned that the place of seizure was from a

bush on the road side of Thakurgarh-Patharagumpa road near

village Patharagumpa, however P.W.41, the I.O. has not stated

that the seizure was made from inside the bush. Similarly, in the

seizure list vide Ext.1/2, nowhere it is mentioned that after the

seizure, the black color full pant was kept in sealed condition.

The seal impression has not been affixed to the seizure list.

            The black colour full pant (M.O.23) was produced in

Court on 14.12.2017 (after two months of its seizure) for


                                                      Page 56 of 95
 sending the same to the S.F.S.L., Rasulgarh, Bhubaneswar. In

the forwarding report vide Ext.57, in serial no.29, though this

pant is found mentioned, but it is not written therein that it was

in sealed condition.

            There is no evidence that after the seizure of black

colour full pant (M.O.23), it was kept in safe custody till it was

produced in Court. In the case of Sinic Patricia (supra), it is

held as follows:-

            "The claim made by the prosecution that the
            seized articles were kept in safe custody in the
            police station till they were produced before the
            Magistrate is too tall a claim to be accepted.
            Besides    the     aforesaid   fatal    lacuna    in   the
            prosecution, there is no evidence to guarantee
            that the seals on the packets in question were
            properly made remained intact right from the
            date of sealing of the packets till they were
            opened before the Magistrate near about two
            months after the seizure. As already noted, no
            evidence is forthcoming to hold that the packets
            were properly sealed. In absence of evidence of
            retaining the specimen seal with any reliable
            person,    the     apprehension        that   there    was
            chance of tampering with the packets cannot be
            lightly brushed aside. The specimen seal was
            not     produced    before     the   Magistrate       when
            packets were opened to bring out samples for


                                                              Page 57 of 95
             the purpose of sending the same to the
            Chemical Examiner of State Forensic Science
            Laboratory. It is for the prosecution to establish
            and cover the entire path by adducing cogent,
            reliable and unimpeachable evidence that the
            seized articles were properly sealed and there
            was no chance of tampering with the packets
            during the retention of those packets at the
            police station and the seized articles were the
            very articles produced before the Magistrate for
            sending them to the Chemical Examiner. The
            prosecution     has    failed   to   discharge   this
            burden."

            In the case of Allarakha Habib Memon (supra), it

is held as follows:-

            "45.   On a threadbare analysis of the entire
            record, we do not find that the prosecution
            examined any witness who had deposed about
            the link evidence/safe custody of the muddamal
            articles right from the time they were received
            at the police station and seized till the time the
            same reached the FSL. Hence, otherwise also,
            the    FSL   report (Exts. 111-115) pales into
            insignificance."

            In the case of Karandeep Sharma @ Razia @ Raju

(supra), it is held as follows:-

            "55. Evidently, there is not even a semblance of
            evidence on record to satisfy the Court that the

                                                         Page 58 of 95
            samples/articles collected from the dead body
           of the child-victim and those collected from the
           appellant which were later forwarded to the FSL
           were properly sealed or that the same remained
           in a self-same condition right from the time of
           the seizure till they reached the FSL. No witness
           from the FSL was examined by the prosecution
           to   prove   that      the   samples/articles     were
           received in a sealed condition. Hence, there is
           every    possibility    of   the   samples       being
           tampered/manipulated by the police officers so
           as to achieve a favourable result from the FSL,
           thereby, inculpating the appellant in the crime."

           P.W.41, the I.O. has stated that after the seizure, he

came back to the police station along with the accused persons

and the seized articles and then kept it in his custody. The

Malkhana Register has not been proved to show that P.W.41

kept the articles seized in the Malkhana. P.W.41 stated to have

handed over the charge of investigation on 25.11.2017 to his

successor, namely, Prativa Majhi but he has not stated that the

seized articles were handed over in sealed condition to Prativa

Majhi. Prativa Majhi, the subsequent I.O. has also not been

examined to prove the safe custody of the articles seized.

           Therefore, the safe custody of the black colour full

pant (M.O.23) after its seizure on 12.10.2017 till it was produced




                                                           Page 59 of 95
 in Court on 14.12.2017 and reached the S.F.S.L. is a doubtful

feature. Even though small patch of human blood was found on

M.O.23 as per Biology Division report dated 15.02.2018, but in

view of glaring loopholes in the prosecution case that M.O.23

remained untampered, no importance can be attached to such

seizure.

Seizure of White Colour Half Shirt with Stripes (M.O.24)

and   Hero    HF   Deluxe    Motorcycle at     the instance of

appellant Nandakishore Sethi:

15.          It is the prosecution case that from the house of the

appellant Nandakishore Sethi in village Gambharimaliha, on his

production, one white colour half shirt with red, blue and black

thin stripes (M.O.24) along with Hero HF Deluxe motorcycle were

seized on 12.10.2017 by the I.O. (P.W.41) as per seizure list

Ext.4. The relevant witnesses on the seizure are P.W.4, P.W.10

and the I.O. (P.W.41).

             P.W.4 has stated that two days after the occurrence,

police seized a motorcycle, one Katuri, pant and shirt of

appellant Nandakishore Sethi at the police station in his presence

and also in presence of P.W.10 and prepared the seizure list

Ext.4. However, in the cross-examination, he stated that he did

not know as to from which place, police brought the motorcycle,



                                                     Page 60 of 95
 Katuri, pant and shirt. He further stated that the police showed

the same at the police station and prepared the seizure list in

their presence. He further stated that he did not know the

contents of the seizure list and its contents were not read over

and explained to him by police.

            P.W.10 stated that police seized one motorcycle and

one half shirt in his presence as per seizure list Ext.4. However,

in the cross-examination, he has stated that he signed the

seizure list at Kishorenagar police station and that he could not

say from where the police got the shirt and motorcycle.

            Thus, the evidence of these two independent seizure

witnesses i.e. P.W.4 and P.W.10 is completely silent that the

Hero HF Deluxe motorcycle and white half shirt were seized at

the instance of the appellant Nandakishore Sethi from his house.

These two witnesses have also not stated that after the seizure

of the half shirt, it was kept in sealed condition.

            P.W.41, the I.O. has stated that on 12.10.2017, he

seized one white colour half shirt with red-blue-black thin stripes

of the appellant Nandakishore Sethi on which „LIVERPOOL‟ had

been stitched on the collar and one red colour HERO HF Deluxe

motorcycle bearing registration no.OD-19-K-2022 was seized

from the house of the appellant in presence of witnesses P.W.4


                                                      Page 61 of 95
 and P.W.10 and he prepared the seizure list Ext.4. He proved the

shirt as M.O.24 and the paper slip affixed on packing as Ext.55.

             The seizure list Ext.4 does not indicate that M.O.24

was kept in a sealed condition and specimen seal impression is

not given in it.

             Apart from the fact that there is no clinching

evidence as to where the white color half shirt (M.O.24) was kept

after its seizure till it was produced before the Court for sending

the same for Chemical Examination but also the forwarding

report Ext.57 does not indicate that it was produced in a sealed

condition. Moreover, as per the report of Biology Division, no

blood was found on the white color half shirt. Thus, the seizure

of the shirt under seizure list Ext.4 is no way helpful to the

prosecution case. Similarly, there is no evidence that the HERO

HF Deluxe motorcycle bearing registration no.OD-19-K-2022 was

used in connection with the crime. P.W.37 has stated that he

could not say the registration number of the motorcycle.

             Thus, the seizure of white colour half shirt and

motorcycle    under   seizure   list   Ext.4   cannot   be   used   as

incriminating evidence against the appellant Nandakishore Sethi.

The learned trial Court erred in utilizing the seizure of M.O.24 as

an incriminating evidence against the appellant.



                                                         Page 62 of 95
 Seizure of Katuri (M.O.6) and Gamucha (M.O.7) at the

instance of appellant Prakash Behera:

16.        The relevant witnesses on the seizure of Katuri

(M.O.6) and Gamucha (M.O.7) at the instance of appellant

Prakash Behera are P.W.11, P.W.35 and the I.O. (P.W.41) and

the relevant seizure list is Ext.19. The said seizure is stated to

have been made on 12.10.2017 from the cultivable land of

Bairagi Nayak of village Pokanda.

           P.W.11 has stated that on 12.10.2017, the appellant

Prakash Behera not only confessed his guilt but also stated to

have concealed a chopper and blood stained towel near a bush

and then he along with appellant Nandakishore Sethi led them to

the place of concealment i.e. land of Bairagi Nayak at village

Pokonda and those were seized on production of the appellants

as per seizure list Ext.19. In the cross-examination, he has

stated that only appellant Prakash Behera brought out the

chopper and towel from the bushes and handed over the same to

the police. He has not stated about the sealing of either

gamucha or Katuri after its seizure. He was not shown the seized

gamucha or Katuri by the prosecution for identification in Court.

           P.W.35 has stated that the confessional statement of

appellant Prakash Behera was recorded vide Ext.18 and then he



                                                     Page 63 of 95
 led the police along with witnesses to the place of hiding and

gave recovery of blood stained gamucha along with Katuri from

bamboo clump of Bairagi Nayak. He has further stated that in

M.O.6, he has put his signature on a paper sticker affixed by

police along with the signature of P.W.11 and appellant Prakash

Behera. Similarly, he has further stated that M.O.7 is the blood

stained gamucha in which a paper slip was affixed and he signed

the same and P.W.11 also put his signature. In the cross-

examination, he has stated that the place of recovery is situated

at a distance of 25 feet from the public road which runs from

Pokonda to Mindol and the road nearing the place of recovery is

used by the public.

           P.W.41, the I.O. has stated that the statement of

appellant Prakash Behera was recorded under section 27 of the

Evidence Act and he proved the statement as Ext.18. He further

stated that the appellant led the police to the cultivable land of

Bairagi Nayak and from inside bamboo bush, the appellant

produced Katuri (M.O.6) and gamucha (M.O.7) which were

seized by him as per seizure list Ext.19 in presence of witnesses

P.W.11 and P.W.35. He further stated to have affixed the paper

slip on both the articles seized and those were separately

packed, sealed and then kept in his personal custody.



                                                     Page 64 of 95
            In Ext.19 which is a printed form of property seizure

memo, below column no.13, a space is provided for giving the

specimen of seal, but no specimen seal impression is there.

           The Katuri (M.O.6) was produced before the three

doctors i.e. P.W.5, P.W.6 & P.W.12 who conducted post mortem

examination over the dead bodies of three deceased to obtain

their opinion relating to possibility of the injuries sustained by

the deceased persons with such weapon.

           P.W.5 has stated that the weapon of offence was

produced before her without seal and in open condition.

However, she stated that the weapon of offence was returned by

her with proper seal. She admits that the specimen seal mark

was not affixed on her report and that she did not remember if

the weapon of offence was sealed with paper or by means of

brass seal. P.W.6 has stated that he could not say whether the

weapon which was produced before him by the police for query

was sealed or open. P.W.12 however stated that the I.O.

produced M.O.6 in a sealed cover and he submitted the query

report. From the evidence of the I.O. (P.W.41), it appears that

the weapon (M.O.6) was produced before P.W.12 first and then

before P.W.6 and lastly before P.W.5.




                                                     Page 65 of 95
             As already stated, though the evidence of the I.O.

(P.W.41) is that after the seizure, the Katuri (M.O.6) was

separately packed and sealed and then kept in his personal

custody, but when it was produced before the doctors one after

another to obtain the query reports, the seal must have been

opened. If according to P.W.5, who lastly examined the weapon

of offence (M.O.6), it was returned by her with proper seal, then

the forwarding report of the weapon vide Ext.57 would have

reflected the sealed condition of M.O.6, but it has not been

reflected as such. Similarly, the napkin has not been shown to be

in sealed condition in Ext.57. No doubt the report of the biology

division indicates that the Katuri was stained with human blood

and napkin (gamucha) of the accused was also stained with

human blood, but no grouping could be made. However, when

the safe custody of both these items i.e. Katuri (M.O.6) and

Gamucha (M.O.7) before its production in Court for being sent

for chemical examination, is a doubtful feature as the malkhana

register has not been proved, specimen seal impression is not

given in the seizure list and specimen seal was not produced

before the Court at the time of production of seized articles for

verification before sending it to S.F.S.L., it is very difficult to give

any importance to the seizure of Katuri (M.O.6) and Gamucha

(M.O.7) as per seizure list Ext.19.


                                                          Page 66 of 95
 Seizure of Full Shirt (M.O.1) and Jean Pant (M.O.2) at the

instance of appellant Prakash Behera:

17.          The relevant witnesses on the seizure of full shirt

(M.O.1) and jean pant (M.O.2) at the instance of the appellant

Prakash Behera are P.W.15 and the I.O. (P.W.41) and the

relevant seizure list is Ext.21. The said seizure is stated to have

been made on 12.10.2017 from near bamboo bush situated from

the side of Brahmanpada Bidisingh Project Nala.

             P.W.15 has stated that the appellants were examined

by the police who disclosed to have kept the wearing apparels

hiding    under    bamboo    bush    and     the    police   recorded    the

statement and as per the statement, the appellant himself

produced his wearing apparels from the bamboo bush and

handed over the same to police and the seizure list Ext.21 was

prepared. He stated that it was a blue colour jean pant with

sticker (M.O.2) and a cement colour full shirt with blood stain

(M.O.1). In the cross-examination, he has stated that he had no

idea     whether   the   police   recorded    the    statements     of   the

appellants or not.

             P.W.41 has also stated about such seizure at the

instance of appellant Prakash Behera from near bamboo bush.

However, the statement given by the I.O. that after making the


                                                              Page 67 of 95
 seizure of recovered articles, he kept it in his personal custody

with proper packing and seal is a doubtful feature as the seal

impression is not given in Ext.21 at the appropriate place under

the column no.13.

            When full shirt (M.O.1) and jean pant (M.O.2) were

produced in Court as per forwarding report Ext.57, it was not

shown to have in sealed condition. Moreover, as per the biology

division report, in full shirt (M.O.1) which is marked as Ext.P-1,

no blood was found and in jean pant (M.O.2) which is marked as

Ext.P, though human blood was found, but the grouping could

not be detected. Moreover, the DNA test report also does not

indicate that the human blood found in Ext.P matched with DNA

profile of any of the deceased.

            Therefore, the seizure of full shirt (M.O.1) and jean

pant (M.O.2) at the instance of the appellant Prakash Behera as

per the seizure list Ext.21 is no way helpful to the prosecution.

DNA Test Report Findings:

18.         The learned trial Court has jotted down three

circumstances which relates to DNA test report findings i.e. (i)

blood stain found on the Katuri (M.O.6) is of human origin of

deceased Naba @ Ekalabya Nayak, (ii) blood stain of cut piece

of shirt of deceased Naba @ Ekalabya Nayak matched with blood


                                                       Page 68 of 95
 stain found on napkin of appellant Prakash Behera @ Babuli, (iii)

blood stain found on cut piece of banian of deceased Biranchi

Nayak matched with blood stain found in cut piece of full pant of

accused Naba Kishore Sethi @ Ranja.

           After registration of the F.I.R., P.W.41, the I.O.

started investigation and informed to S.D.P.O., Athamallik and

S.P., Angul over telephone for deputation of scientific team to

the spot. The Scientific Officer (P.W.40), who was working under

DFSL, Dhenkanal visited the three crime scenes on 10.10.2017

and collected materials and produced the same before the I.O.,

who seized it vide seizure lists Exts.29, 30, 31 and 32. The I.O.

also seized some other articles and forwarded the relevant

exhibits to Court on 14.12.2017 for sending the same for

chemical   examination   and   opinion   to   S.F.S.L.,    Rasulgarh,

Bhubaneswar. The forwarding report (Ext.57) dated 14.12.2017

would indicate that the weapon of offence i.e., one Katuri,

wearing apparels of accused persons and deceased persons,

exhibits collected by P.W.40 and the nail clippings of the accused

persons which were collected by the Medical officer and seized,

were produced before the Court for sending it to S.F.S.L.,

Rasulgarh, Bhubaneswar.




                                                          Page 69 of 95
            All total 32 exhibits were forwarded by learned

S.D.J.M., Athamallik on 14.12.2017 to the Director, S.F.S.L.,

Bhubaneswar    for   necessary   examination and opinion. The

forwarding report (Ext.57) indicates that the exhibits mentioned

in serial nos.1 to 15 were seized on 10.10.2017 on production by

the Scientific Officer (P.W.40), the exhibits mentioned in serial

nos.16 to 24 were seized on 11.10.2017 on being produced by

the constables after post mortem examination of the three

deceased and the exhibits mentioned in serial nos.25 to 32 were

seized on 12.10.2017. The forwarding report (Ext.57) does not

indicate that the exhibits mentioned in serial nos.16 to 30 were

in sealed condition when those were produced.

           At this stage, it would be apt to reproduce the order

no.9 dated 14.12.2017 of learned S.D.J.M., Athamallik which

reads as follows:-

            "The case record is put today as the Inspector P.
            Majhi (name mentioned wrongly in place of P.
            Lenka), I.I.C. of Kishorenagar P.S. appeared
            before Court with prayer to send the exhibits in
            Kishorenagar P.S. case no.91 date 10.10.17
            under    section   302   I.P.C.   turned   to     under
            sections 302/363/364/394/201 I.P.C. read with
            section 25/27 of Arms Act to the Director,
            S.F.S.L., Rasulgarh for chemical examination.



                                                            Page 70 of 95
             Prayer is allowed. Verified the exhibits with
            forwarding report and seizure list. Send the
            exhibits to the Director, S.F.S.L., Rasulgarh for
            chemical report. Put up on the date fixed."

            The order does not indicate that the unsealed

exhibits which were produced, were sealed in Court. It does not

indicate that the learned Magistrate verified the conditions of the

seals given in some exhibits. No seal was produced before the

Magistrate for its comparison with the seals given in some

exhibits. No seal impression is there in the seizure lists Exts.1/2.

4, 19 and 21.

            The report (Ext.59) of the S.F.S.L., Rasulgarh,

Bhubaneswar indicates that all the 32 exhibits in sealed

paper/sealed packet were received on 15.12.2017 through

Constable R.R. Bagh (P.W.26). The evidence of P.W.26 is

completely silent that he carried the exhibits to S.F.S.L.

            On   14.12.2017    Prativa Majhi was      in-charge   of

investigation of the case as per the version of P.W.41, but she

has not been examined. If as per the forwarding report (Ext.57),

some of the exhibits (as mentioned in serial nos. 16 to 30) were

produced in Court in unsealed conditions and the order sheet of

the Court does not indicate that those were sealed in Court

rather those were routed through police to reach the S.F.S.L.,



                                                       Page 71 of 95
 then the duty of the prosecution was to explain as to when and

where those exhibits were sealed and by whom.

            If as per the forwarding report (Ext.57), the seizures

were made in between 10.10.2017 to 12.10.2017 then why

those exhibits were forwarded to Court on 14.12.2017 i.e., after

two months. There is no clinching evidence in whose custody

and in what conditions the exhibits were retained before those

were produced in Court. Though the I.O. (P.W.41) has stated

that he kept the recovered articles in his personal custody with

proper packing and seal, but since most of the exhibits were

produced in Court on 14.12.2017 not in packed and sealed

condition, it is difficult to accept the version of the I.O. (P.W.41)

relating to safe custody. The Malkhana register has not been

proved, nor was the Malkhana in-charge examined by the

prosecution which would have at least shown that the exhibits

were kept there safely. The seal impressions were not given on

the   seizure   lists.   The   I.O.   (P.W.41)   has stated   that on

25.11.2017, he handed over the charge of investigation to his

successor Prativa Majhi along with all relevant documents and

Mal items, but Prativa Majhi has not been examined to say what

she did after receiving the Mal items and where she kept the

same. These are the glaring lapses on the part of the



                                                         Page 72 of 95
 investigation agency which creates doubt that the exhibits were

in safe custody and that there was no chance of tampering with

the same.

            It is pertinent to note that DNA test findings in

respect of some of the exhibits, has gone against the appellants

and has also been utilized against them. Therefore, when

reasonable doubt crops up relating to the safe custody of the

exhibits, it is very difficult to give due weight to the DNA test

report.

            The following conclusions have been arrived at by

the Scientific Officer as per the DNA test report findings, which

according to the prosecution are very much relevant against the

appellants:-

            (i)      The    DNA    profile   generated     from   Exhibit
            marked-N (S.E. from Katuri) is of a human male
            origin    and    is   matching    with   the   DNA    profile
            generated from Exhibit-M1 (cut piece from shirt of
            deceased Naba @ Ekalabya Nayak). Table III.

            (ii)     The    DNA    profile   generated     from   Exhibit
            marked-O (cut piece from napkin of accused Babuli
            @ Prakash Behera) with dropout at DYS391 locus
            (reference: Journal of Forensic Sciences, July 2004,
            Vol.49 No.4, Chung et al pp 733-740) is of a human
            male origin. At 23 numbers of loci the DNA profile of
            Exhibit marked-M1 (cut piece from shirt of deceased

                                                            Page 73 of 95
               Naba @ Ekalabya Nayak) is matching with DNA
              profile generated from Exhibit marked-O. Table-IV.

              (iii)   The   DNA   profile   generated   from   Exhibit
              marked-Q (cut piece from full pant of accused Ranja
              @ Nand Kishore Sethi) is of a human male origin and
              matching with DNA profile of Exhibit-L1 (cut piece
              from banian of deceased Biranchi Nayak). Table V.

              So far as the DNA profile finding relating to Katuri

and napkin is concerned, since we have already held that it is

very difficult to give any importance to the seizure of Katuri

(M.O.6) and napkin (M.O.7) at the instance of appellant Prakash

Behera and its safe custody and particularly when the forwarding

report (Ext.57) does not indicate in serial nos.25 and 26 that

M.O.6 and M.O.7 were in sealed condition at the time of its

production after two months of its seizure, the DNA profile

finding becomes irrelevant.

              Similarly, so far as DNA profile finding relating to full

pant of appellant Nand Kishore Sethi is concerned, since we have

held that the safe custody of the black color full pant (M.O.23)

after its seizure is a doubtful feature and particularly when the

forwarding report (Ext.57) does not indicate in serial no.29 that

M.O.23 was in sealed condition at the time of its production after

two months of its seizure, the DNA profile finding becomes

irrelevant.

                                                         Page 74 of 95
             Admittedly,      the   S.F.S.L.      report     (Ext.59)      which

includes DNA and serological and biological report has been

marked as an exhibit during the examination of the I.O.

(P.W.41), who has neither sent the exhibits to Court nor received

such report. The Scientific Officer and A.C.E. undertaking

examination,   namely,       Suchismeeta         Behera     has     not   been

examined to prove such report.

            In the case of Karandeep Sharma alias Razia

alias Raju (supra), it is held as follows:-

            "39. The first flaw in the prosecution case on the
            aspect of DNA profiling is that the expert who
            conducted       the    DNA        examination    was       not
            examined in evidence and the DNA report was
            merely        exhibited      in     evidence      by       the
            Investigating Officer (P.W.14) who undeniably is
            not connected with the report in any manner.
            This Court in the case of Rahul Vs. State of
            Delhi (supra) while dealing with the issue
            concerning evidentiary value of DNA report, has
            held   that    DNA     profiling     reports    cannot      be
            admitted in evidence ipso facto by virtue of
            Section 293 Cr.P.C. and it is necessary for the
            prosecution to prove that the techniques of DNA
            profiling were reliably applied by the expert. The
            relevant excerpts from the said judgment are
            reproduced hereinbelow for the sake of ready
            reference:-


                                                                  Page 75 of 95
 "36. The learned Amicus Curiae has also
assailed the forensic evidence i.e. the report
regarding the DNA profiling dated 18-4-
2012 (Ext. P-23/1), giving incriminating
findings. She vehemently submitted that
apart from the fact that the collection of the
samples sent for examination itself was
very doubtful, the said forensic evidence
was neither scientifically nor legally proved
and     could       not     have    been       used       as    a
circumstance against the appellant-accused.
The Court finds substance in the said
submissions            made         by     the        Amicus
Curiae. The          DNA      evidence         is    in    the
nature          of        opinion         evidence             as
envisaged under Section 45 and like
any          other        opinion        evidence,             its
probative value varies from case to
case.

38.     It    is     true    that    P.W.23         Dr     B.K.
Mohapatra,            Senior        Scientific        Officer
(Biology) of CFSL, New Delhi had stepped
into    the        witness    box        and   his       report
regarding DNA profiling was exhibited as
Ext. PW 23/A, however mere exhibiting
a     document,             would    not       prove           its
contents. The record shows that all the
samples relating to the accused and relating
to     the     deceased       were       seized      by        the



                                                          Page 76 of 95
   investigating officer on 14-2-2012 and 16-
  2-2012; and they were sent to CFSL for
  examination    on    27-2-2012. During     this
  period, they remained in the malkhana
  of    the   police    station.   Under     the
  circumstances,        the   possibility      of
  tampering with the samples collected
  also could not be ruled out. Neither the
  trial court nor the High Court has
  examined the underlying basis of the
  findings in the DNA reports nor have
  they examined the fact whether the
  techniques were reliably applied by the
  expert. In the absence of such evidence
  on record, all the reports with regard to
  the    DNA    profiling     become     highly
  vulnerable, more particularly when the
  collection and sealing of the samples
  sent for examination were also not free
  from suspicion."
                         (emphasis supplied)

40. Thus, in the facts and circumstances of the
present case, non-examination of the scientific
expert who carried out the DNA profiling is fatal,
and the DNA report cannot be admitted in
evidence."

In the case of Rahul (supra), it is held as follows:-

"37. In this regard very pertinent observations
made by this Court in Manoj v. State of M.P. :


                                            Page 77 of 95
 (2023) 2 SCC 353 deserve to be made. This
Court has in detail dealt with the issue of DNA
profiling methodology and statistical analysis, as
also the collection and preservation of DNA
evidence. The relevant paragraphs read as
under: (SCC paras 151-56)
    "151.     During         the        hearing,      an   article
  published by the Central Forensic Science
  Laboratory, Kolkata [DNA profiling in Justice
  Delivery System, Central Forensic Science
  Laboratory, Directorate of Forensic Science,
  Kolkata    (2007)]         was         relied      upon.    The
  relevant     extracts            of     the      article     are
  reproduced below:
      „Deoxyribonucleic                 acid      (DNA)       is
      genetic material present in the nuclei
      of    cells     of     living       organisms.         An
      average human body is composed of
      about 100 trillion of cells. DNA is
      present in the nucleus of cell as
      double        helix,     supercoiled           to    form
      chromosomes along with intercalated
      proteins.        Twenty-three                pairs      of
      chromosomes               present            in      each
      nucleated        cells       and      an       individual
      inherits 23 chromosomes from mother
      and     23      from         father        transmitted
      through         the          ova         and        sperm
      respectively. At the time of each cell
      division, chromosomes replicate and


                                                             Page 78 of 95
 one set goes to each daughter cell. All
information           about             internal
organisation, physical characteristics,
and    physiological       functions     of   the
body is encoded in DNA molecules in
a language (sequence) of alphabets of
four nucleotides or bases : Adenine
(A), Guanine (G), Thymine (T) and
Cytosine       (C)   along       with    sugar-
phosphate        backbone.        A      human
haploid cell contains 3 billion bases
approx. All cells of the body have
exactly same DNA but it varies from
individual      to    individual        in    the
sequence of nucleotides. Mitochondrial
DNA (mtDNA) found in large number
of    copies    in   the    mitochondria       is
circular, double stranded, 16,569 base
pair in length and shows maternal
inheritance. It is particularly useful in
the study of people related through
the maternal line. Also being in large
number of copies than nuclear DNA, it
can    be    used    in    the    analysis     of
degraded samples. Similarly, the Y
chromosome             shows            paternal
inheritance and is employed to trace
the male lineage and resolve DNA
from     males       in     sexual       assault
mixtures.


                                              Page 79 of 95
 Only 0.1 % of DNA (about 3 million
bases) differs from one person to
another.     Forensic        DNA       Scientists
analyse only few variable regions to
generate     a     DNA       profile     of   an
individual to compare with biological
clue materials or control samples.


*                        *                     *

DNA Profiling Methodology

DNA profile is generated from the
body    fluids,    stains,       and       other
biological specimen recovered from
evidence     and     the       results        are
compared with the results obtained
from reference samples. Thus, a link
among victim(s)       and/or         suspect(s)
with one another or with crime scene
can be established. DNA profiling is a
complex process of analyses of some
highly variable regions of DNA. The
variable areas of DNA are termed
genetic markers. The current genetic
markers      of    choice      for      forensic
purposes are Short Tandem Repeats
(STRs). Analysis of a set of 15 STRs
employing Automated DNA Sequencer
gives a DNA profile unique to an
individual (except monozygotic twin).
Similarly,    STRs       present         on     Y

                                              Page 80 of 95
 chromosome          (Y-STR)       can     also    be
used    in   sexual      assault        cases      or
determining paternal lineage. In cases
of sexual assaults, Y-STRs are helpful
in detection of male profile even in
the presence of high level of female
portion or in case of azoo11permic or
vasectomised" male. Cases In which
DNA had undergone environmental
stress and biochemical degradation,
min lSTRs can be used for over
routine      STR       because       of    shorter
amplicon size.

DNA profiling is a complicated process
and each sequential step involved in
generating         a    profile      can         vary
depending on the facilities available in
the       laboratory.          The        analysis
principles, however, remain similar,
which include:
1. isolation, purification & quantitation
of DNA
2. amplification of selected genetic
markers
3.    visualising      the     fragments         and
genotyping
4. statistical analysis & interpretation.

In    mtDNA        analysis,      variations       in
Hypervariable Region I & II (HVR I &


                                                  Page 81 of 95
 II) are detected by sequencing and
comparing     results     with    control
samples:

Statistical Analysis

Atypical     DNA        case     involves
comparison of evidence samples, such
as semen from a rape, and known or
reference samples, such as a blood
sample from a suspect. Generally,
there are three possible outcomes of
profile comparison:
(1) Match:    If   the    DNA    profiles
obtained from the two samples are
indistinguishable, they are said to
have matched.
(2) Exclusion: If the comparison of
profiles shows differences, it can only
be explained by the two samples
originating from different sources.
(3) Inconclusive : The data does not
support a conclusion of the three
possible outcomes, only the "match"
between     samples      needs   to   be
supported by statistical calculation.
Statistics attempt to provide meaning
to the match. The match statistics are
usually provided as an estimate of the
Random Match Probability (RMP) or in




                                      Page 82 of 95
        other words, the frequency of the
       particular DNA profile in a population.
       In case of paternity/maternity testing,
       exclusion at more than two loci is
       considered exclusion. An allowance of
       1 or 2 loci possible mutations should
       be     taken        into      consideration         while
       reporting          a       match.       Paternity       or
       Maternity           Indices          and     Likelihood
       Ratios    are              calculated       further     to
       support the match.

Collection and Preservation of Evidence

If DNA evidence is not properly documented,
collected, packaged, and preserved, it will not
meet the legal and scientific requirements for
admissibility        in       a     court     of    law.     Because
extremely small samples of DNA can be used as
evidence, greater attention to contamination
issues is necessary while locating, collecting,
and     preserving                DNA       evidence         can    be
contaminated when DNA from another source
gets mixed with DNA relevant to the case. This
can happen when someone sneezes or coughs
over the evidence or touches his/her mouth,
nose, or other part of the face and then touches
area that may contain the DNA to be tested. The
exhibits having biological specimen, which can
establish link among victim(s), suspect(s), scene
of    crime    for        solving       the    case     should      be


                                                              Page 83 of 95
             identified, preserved, packed and sent for DNA
            profiling.‟‟

            In a recent decision which was pronounced on

15.07.2025 by the Hon'ble Supreme Court in case of Kattavellai

@   Devakar       -Vrs.-   State    of    Tamil     Nadu    reported    in

MANU/SC/0917/2025: 2025 LiveLaw (SC) 703, it has been

held as follows:

            "29. The first limb of considering the DNA
            evidence is the vagina swabs taken from D-2.
            P.W.37 in her chief examination, stated that
            once she took the said samples, they were sent
            to FSL Madurai, for DNA test, but striking an
            entirely different tone in her cross-examination,
            she said that having taken these samples she
            'might have' handed over the said swabs to the
            constable on duty. It is noteworthy to observe
            here itself that P.W.41, who was the constable
            on duty, makes no such mention of having
            received the swabs from P.W.37. P.Ws.52 and
            54 both state that upon collection, the samples
            remained       with    P.W.37      at   the   Government
            Hospital. Per contra, P.W.56 states that the
            samples were kept at Royappanpatti Police
            Station. P.W.42, who is a police carrier, states
            that    he     collected     the   samples     from   the
            Government Medical College and took them to
            the     Regional      Forensic     Science    Laboratory,
            Madurai, on 29th June, 2011. This means they


                                                             Page 84 of 95
 were sent to the FSL after a delay of 41 days,
having been taken on 19th May, 2011. The
prosecution has not been able to explain the
reason as to why this delay took place. We find
force in the argument made on behalf of the
Appellant-convict that the circumstances under
which the samples were sent from FSL, Madurai
to FSL, Chennai, are unclear. P.W.27, who is a
Scientific Officer   only states that     after his
analysis of the swab, he sent the same to the
DNA wing of the FSL Chennai. No reason is
forthcoming as to why and under whose orders
the same were sent to a different city. The final
DNA   report   was   prepared   by     P.W.34.   He,
however, in his evidence does not mention when
the samples were received by him or his office.
Nor does he depose the conditions in which the
sample   was   received.   In   this   regard,   the
Appellant-convict contended that the swab itself
was received by speed post. We find that to be
an incorrect statement of facts. P.W.34 states
that the report prepared by him was DNA
152/2011. A perusal of the annexure to the DNA
report shows the label given to the document
sent by speed post as matching that of the
report prepared by P.W.34. So, it is clear that
the report was what was sent by speed post, not
the swab itself. That apart, had it actually been
that the swab was sent by speed post, we would
be nothing short of aghast. Time and again, this


                                           Page 85 of 95
 Court     has    emphasized    the     importance       of
maintaining the sanctity of these samples and,
the     investigating   authorities    actually      doing
something so glaringly irresponsible would be an
affront to any and all observations that have
been made by this Court over the years.

30. Having noticed various gaps as above, the
logical question that arises is where were the
swabs?; why were they sent for forensic analysis
belatedly?; were they properly stored?; whether
the Malkhana of the Police Station where they
were kept according to some of the witnesses,
was sufficiently equipped or not; if the same
were kept in the hospital, was it ensured that no
other member of the staff could have had access
to them?; in whose custody were they?; if the
swabs     were    damaged,    who      shall    be    held
responsible for the destruction of vital evidence,
etc. Similar questions arise in connection with
the semen sample taken from the Accused as a
consequence of an order passed by the Judicial
Magistrate, Uthamapalayam, on 13th June, 2011.
P.W.56 states that the said samples were sent
to    FSL,   Chennai,   on   16th     June,    2011    but
subsequently returned. It is unclear, yet again,
that between 13th and 16th June 2011 where
such samples were stored; who was in charge
thereof and whether he had kept them in safe
custody?; how and in what condition they were
sent; when and why they were returned -


                                                  Page 86 of 95
 unfortunately,     all    these     questions       have    no
answer forthcoming from the record.

31. In Anil v. State of Maharashtra : (2014)
4 SCC 69 this Court observed that DNA profiles
have had a tremendous impact on criminal
investigations.    A     DNA       profile   is   valid    and
reliable, but the same depends on quality
control and procedures in the laboratory. We
may add to this position and say, that quality
control and procedures outside the laboratory
matter equally as much in ensuring that the best
results   can     be     derived     from     the    samples
collected. We record with some sadness that
there are quite a few cases in which DNA
evidence, despite being there, has to be rejected
for the reason that the manner, in which the
samples    were        handled       during       and     after
collection by the concerned doctor, in transit to
the lab, inside the lab and the results drawn
therefrom, are not in accordance with the best
possible practices which would focus on ensuring
that   throughout        this   process,      the    samples
remain in pristine, hygienic and biologically
suitable conditions.

32. One such instance where DNA evidence had
to be rejected, fairly recently, was a three-Judge
Bench decision in Manoj -Vrs.- State of M.P. :
(2023) 2 SCC 353. The Appellants in the said
case had been sentenced to death by the 1st



                                                     Page 87 of 95
 Additional    Sessions     Judge,      Indore,    for    the
murder in the course of the robbery of 3 women.
Ultimately,   the    Court     commuted       the    death
sentence to life imprisonment with a minimum
25 years sentence; while dealing with such
evidence, it made detailed references to a 2007
paper titled DNA Profiling In Justice Delivery
System    published       by   the     Central    Forensic
Science Laboratory, Kolkata and the previous
judgments of this Court wherein the topic of
DNA has been dealt with, as also the 185th
report of the Law Commission of India. In this
case, DNA was rejected on the ground that
recovery, which was affected, was made from an
open     place,     and    the       likelihood     of   its
contamination cannot be ruled out. It is also
observed that the bloodstains found on the
articles were disintegrated, and the quantity was
insufficient to run any classification tests.

33. Rahul (supra) was a case concerning the
kidnap, rape and murder of a woman, wherein 3
persons were convicted by the Special Fast-
Track Court, Dwarka Courts in Sessions Case
No.91 of 2013. These persons had kidnapped a
woman as she returned from work, proceeded to
do horrible things to her, and then dumped her
lifeless remains in a field, from where it was
discovered four days later. The DNA evidence,
here, was rejected because it remained in the
police Malkhana for two months and in such


                                                  Page 88 of 95
 time, the possibility of tampering could not be
ruled out. It was also held that neither the Trial
Court nor the High Court had examined the
underlying basis of the findings in the DNA
reports or whether the techniques used had
been reliably applied by the concerned expert.
As such, it was concluded that the DNA profile,
in the absence of such evidence, had become
highly    vulnerable    when   the    collection   and
sealing of the samples sent for examination was
not free from suspicion.

34.      Prakash   Nishad      -Vrs.-     State     of
Maharashtra : (2023) 16 SCC 357 was a case
concerning the rape and murder of a 6-year-old
child. Similar to the present case, it was a case
of    circumstantial    evidence.    Based   on    the
disclosure statement made by the Appellant
therein, the police found certain garments as
also traces of semen of the Appellant on the
vaginal smear of the minor victim, based on
which he was sought to be convicted. DNA
evidence had to be rejected by this Court on the
grounds that there was a delay in sending the
samples to the FSL, which was unexplained. It
was observed that because of the delay, the
concomitant prospect of contamination could not
be ruled out. The need for expediency in sending
samples to the         concerned laboratories was
underscored.



                                              Page 89 of 95
             35. This case, incidentally, if not unfortunately,
            is another one of the like of the above. Despite
            the presence of DNA evidence, it has to be
            discarded for the reason that proper methods
            and   procedures    were        not   followed       in    the
            collection, sealing, storage, and employment of
            the evidence in the course of the Appellant-
            convict's conviction. DNA, as we have observed,
            has been held to be largely dependable, even
            though this evidence is only of probative value,
            subject to the condition that it is properly dealt
            with. Over the past decades, many cases have
            come to their logical conclusion with the aid of
            DNA evidence in many regions across the world.
            It is also equally true that many persons
            wrongly   convicted     have      finally    had     justice
            served, with    them being declared                 innocent
            because of advancements in this technology. It
            is    unfortunate       that,         alongside           such
            advancements,      we   still    have       cases    where,
            despite the evidence being present, it has to be
            rejected for the reason that the concerned
            persons, either doctors or investigators, have
            been careless in the handling of such sensitive
            evidence."

            The learned trial Court in the impugned judgment

after noting down the findings in the DNA test report jumped to

the conclusion that from the scientific analysis of DNA report, it

is crystal clear that both the appellants have the involvement in


                                                                Page 90 of 95
 the murder of deceased Biranchi Nayak and Naba @ Ekalabya

Nayak. There is no discussion in the impugned judgment relating

to the proper sealing of the exhibits after its seizure, safe

custody of the exhibits, absence of any explanation from the side

of the prosecution relating to delayed dispatch of the exhibits to

Court and the effect of delay when most of the exhibits were

produced in unsealed condition.

            In view of the foregoing discussions, we are of the

view that the DNA test report findings cannot be used against

the appellants.

Sum up:

19.         The learned trial Court has held that so far as the

kidnapping of the minor deceased Naba @ Ekalabya Naik is

concerned, from the circumstantial evidence, the prosecution

has proved that the said deceased was kidnapped from the

lawful custody of his parents and subsequently his murder was

committed inside the jungle from where the dead body was

found. After careful analysis of the materials on record, we do

not find either any direct evidence or circumstantial evidence in

that regard. There is no evidence on record like last seen of the

two deceased i.e. Tarani Naik or Naba @ Ekalabya Naik in the

company of any of the appellants or kidnapping of the minor



                                                     Page 91 of 95
 deceased Naba @ Ekalabya Naik by the appellants. Therefore,

the conviction of the appellants under section 364/34 of I.P.C. is

totally misconceived.

           Merely at the instance of the appellants, one Katuri

and some other articles as per seizure lists Exts.1/2, 4, 19 and

21 were stated to have been seized, cannot be a ground to come

to a conclusion that the appellants caused disappearance of

evidence of offence by concealing the same unless it is

established by cogent evidence that those articles have got any

link with the offence committed. The prosecution in this case has

failed to establish such aspect. We have already held that no

importance is to be attached to the seizure of articles at the

instance of the appellants as its safe custody after its seizure

before it reached S.F.S.L. is a doubtful feature, seal impressions

are found missing in relevant seizure lists, the relevant exhibits

were not produced in sealed conditions in Court as per

forwarding report, order sheet of Court does not indicate that

the articles were in sealed condition and that for the reasons

assigned, the DNA test report cannot be used against the

appellants. When the incriminating articles stated to have been

seized at the instance of the appellants cannot be used as

evidence in the case against the appellants for the reasons



                                                     Page 92 of 95
 assigned, it cannot be said that the appellants have caused

disappearance of evidence merely at their instance those were

recovered. Thus, the conviction of the appellants under section

201/34 of I.P.C. is not sustainable in the eyes of law.

            There is also no clinching evidence relating to the

involvement of the appellants in the commission of triple murder

and therefore, the conviction of the appellants under section

302/34 of I.P.C. is liable to be set aside.

Conclusion:

20.         In view of the evidence available on record, we are

not in a position to accept that the prosecution has established

its case against the appellants beyond all reasonable doubt. The

reasoning assigned by the learned trial Court in convicting the

appellants seems to be based on conjecture and suspicion which

has got no place in the matter of legal proof of guilt of accused

persons in a criminal trial and we are of the view that the

impugned verdict is nothing but a sheer moral conviction. Thus

we hold that the prosecution has failed to establish the charges

against the appellants beyond all reasonable doubt.

            We are conscious that grave and heinous crime has

been committed and the culprits whosoever they may be, have

taken away the lives of three persons including a minor boy aged


                                                      Page 93 of 95
 about 7 years and his parents in an extremely brutal manner,

but when there is no satisfactory proof of the guilt of the

appellants and that in view of well settled principle of criminal

jurisprudence, the Court must always remind itself that more

serious the offence, the stricter is the degree of proof and that

higher degree of assurance would be necessary to convict an

accused, we have no other option but to give the benefit of

doubt to the appellants and we are constrained to do so in this

case.

             In the result, the criminal appeal is allowed. The

appellants   are     acquitted   of   the   charges   under   sections

302/364/201/34 of I.P.C. The appellants, who are in jail custody,

shall be set at liberty forthwith, if their detention is not required

in any other case.

21.          Accordingly, the Criminal Appeal is allowed. The

death sentence reference is answered in negative.

             Before parting with this case, we would like to put on

record our deep appreciation to Mr. Satya Ranjan Mulia, Mr.

Ramesh Ch. Maharana, learned counsel for the appellants so also

Mr. Pradip Kumar        Panda, learned Amicus Curiae          for   the

preparation and presentation of the case and assisting the Court

in arriving at the decision above mentioned. This Court also



                                                         Page 94 of 95
                 appreciates the able assistance provided by Mr. Debashis

                Tripathy, learned Addl. Govt. Advocate. The hearing fees is

                assessed to Rs.10,000/- (rupees ten thousand) in toto which

                shall be paid to the learned Amicus Curiae immediately.

                                 The trial Court records along with a copy of the

                judgment be sent forthwith to the Court concerned and a copy of

                the judgment be communicated to the D.L.S.A., Angul so that

                the victim compensation amount of Rs.30,00,000/- (rupees

                thirty lakh) which was directed to be paid to the minor daughter

                of    deceased        Biranchi      Naik,   namely   Saina,   shall   be   paid

                immediately, if not already paid.



                                                                 ...........................................
                                                                    S.K. Sahoo, J.

S.S. Mishra, J. I agree.

........................................... S.S. Mishra, J.

Orissa High Court, Cuttack The 21st July 2025/Pravakar/Sipun/Rajesh Signature Not Verified Digitally Signed Signed by: PRAVAKAR NAYAK Reason: Authentication Location: HIGH COURT OF ORISSA, CUTTACK Date: 21-Jul-2025 12:19:37 Page 95 of 95