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 7, Cited by 0]

Patna High Court

The State Of Bihar vs Ram Kumar Choudhary on 17 July, 2009

Author: Navin Sinha

Bench: Navin Sinha, Dharnidhar Jha

                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       DEATH REFERENCE CASE NO.4 of 2008
                                     The State of Bihar
                                            Versus
                              Ram Kumar Choudhary & Anr.
                                             With
                              Cr.Appeal No.63 of 2008(D.B.)
                          1. Ram Kumar Choudhary
                          2. Dhodho Choudhary @ Pritam Chodhary
                                            Versus
                                     The State of Bihar
                                            With
                          Criminal Appeal No.166 of 2008(D.B.)
                                Birendra Choudhary and Ors
                                            Versus
                                     The State of Bihar
                  For the Appellants: (i) Sri Rana Pratap Singh, Sr. Adv.
                                       (ii) Mr. Sumant Singh, Adv.
                                       (iii) Mr. Aaruni Singh, Adv.
                  For the State:      (i) Mr. Lala Kailash Bihari, Sr. Adv.

                                  PRESENT
                       HON'BLE MR. JUSTICE NAVIN SINHA
                     HON'BLE MR. JUSTICE DHARNIDHAR JHA

                                  JUDGEMENT

Navin Sinha, J.
                                       The present two Appeals arise out of the

                        judgement and order of conviction dated 10.1.2008 of

                        the Additional Sessions Judge, (Fast Track Court No.5),

                        Banka in Sessions Trial No.024/2000. The appellants in

                        Cr. Appeal No.63/08 were found guilty and have been

                        sentenced to capital punishment under Section-302/34

                        of I.P.C. giving rise to Death reference case No.4/08.The

                        appellants in Cr. Appeal No.166/08, likewise, have been

                        sentenced to undergo life imprisonment under Section-

                        302/34 of I.P.C. Appellant No.1 in the latter appeal is

                        stated to have been deceased during pendency of the
                      2




appeal on 15.6.2009, as stated on oath by his son. The

appeal, therefore, abates against the deceased appellant

only.

              The prosecution case was initiated on the

Fardbayan of P.W.3, Ramanand Choudhary, son of the

deceased Nakul Prasad Choudhary recorded at village

Dera, by the Sub-inspector, Banka police station on

28.8.1999 at about 10.15 p.m. He stated that he was

returning to his village-Dera (Choudhary Mohalla) from

the Cotigandha Jaggery Mill, along with his father.When

they reached near his "Gohal" (cowshed) at about 8.30

p.m., the accused who lay in wait for them, surrounded

the two. The two appellants in Cr. Apeal No.63/08 were

alleged to be armed with a "Fasiani" (sickle). Accused

Surendra Choudhary ordered to catch the two and teach

them a lesson for fighting litigations. The accused

persons threw his father, Nakul Prasad Choudhary, on

to   the   ground.       Accused   Birendra   Choudhary   and

Surendra Choudhary caught the hands of his father

while      accused       Bulchul   Choudhary      and   Manoj

Choudhary held his feet. Bikram Choudhary and Umesh

Choudhary      pressed      down   his   knees.   Ram   Kumar

Choudhary and Dhodho Choudhary, who were both

armed with sickle, made repeated attacks on the neck of

his father resulting in cutting of the neck and death on
                    3




the spot. The accused tried to catch him also, when he

ran away shouting. The accused then went away towards

the Odni river. The villagers came on hearing the

commotion. The cause of occurrence was the existing

land-dispute between the parties. Twice earlier, the

accused had attempted murderous assault on his father

for which police cases had been lodged.

            The F.I.R. was registered the same day i.e.

28.8.1999, at 11.45 p.m. The inquest report was

prepared on 28.8.1999 itself at 10.15. p.m. for recovery

of the body from village-Dera, Mohalla Choudhary at the

eastern end of the village the same day. Blood stains

were noticed on the clothes worn by the deceased and he

appeared to have been assaulted by a sharp cutting

weapon on his neck. The body was received for post

mortem at the Sub-divisional Hospital, Banka at 9.00

a.m. on 29.8.1999 which noticed the following ante

mortem injuries:-

            (i)     An incised wound of size 6"x4"x4" in

                    front of the neck, as well as on the left

                    side of the neck cutting important

                    structures like Trachea, arteries, veins

                    etc. It was caused by sharp cutting

                    weapon;

            (ii)    An incised wound of size 1"x1/2"x1" on
                    4




                   the left side of the cheek. It was caused

                   by     sharp   penetrating     weapon.    The

                   cause of death was ascribed to shock

                   and haemorrhage due to the above

                   mentioned         injuries   with   the   time

                   elapsed since death approximately 20

                   hrs.

            The investigation by the police commenced

and charge-sheet came to be submitted under Sections-

302/34 of I.P.C.

            The        prosecution    examined     6   witnesses.

P.W.1 Arjun Choudhary is the brother of the deceased

Nakul Prasad Choudhary. P.W.2 Bhudeo Thakur is a

villager. P.W.3 Ramanand Choudhary is the informant

and son of the deceased. P.W.4 Amod Prasad Choudhary

is the son of P.W.1. and nephew of the deceased. P.W.5 is

the doctor who conducted the post mortem examination

while P.W.6 was a formal witness who proved the

fardbeyan and the first information report.

            P.W. 1 stated that he was an eye-witness to

the occurrence when the appellants surrounded the

deceased and P.W.3. Appellant Surendra Choudhary

ordered to kill Nakul Choudhary as he was fighting too

much litigation. The appellants caught hold of and

pinned down the deceased who died on the spot by
                 5




reason of the assault on his neck by the two appellants

in Cr. Appeal No.63/08. P.W.2 stated that he saw the

appellants running away from the place of occurrence

and on reaching saw that Nakul Choudhary had died

because of the cut on his neck. P.W.3 is stated to be an

eye-witness to the assault accompanying the deceased

Nakul Prasad Choudhary. He reiterated his statement in

the fardbeyan of the manner in which the appellants

pinned down the deceased when the two appellants in

Cr. Appeal No.63/08 assaulted on the neck 3-4 times

causing his death. He further stated that appellant

Santosh Choudhary stood near the witness during the

assault and warned him not to make noise upon threat

of being killed. He identified all the appellants in the

dock and stated that he recognized all of them who were

his agnates and cousins. P.W.4 stated that he saw the

appellants running away from the place of occurrence

and identified them in the torch-light and moon-light. All

the witnesses have stated of long standing enmity

between the parties with regard to lands and series of

litigations. P.W.5, the doctor who conducted the post

mortem examination, stated that the injuries were

sufficient in the ordinary course of nature to cause death

and that the time elapsed since death at the time of post

mortem examination was approximately 24 hrs.
                  6




             The defence examined 7 witnesses. D.W.1,

Bhuneshwar Yadav stated that he was a resident of

village-   Leelabharan   and   recognized   P.W.1   Arjun

Choudhary who also stays at village- Leelabharan for the

last several years and that their houses were in

proximity and they were on visiting terms. D.W.2 Nrit

Narain Manjhi stated that at about 9 to 10 p.m. on the

date of occurrence, the son of the deceased Nakul

Choudhary along with 2 to 4 others called him when

they together went to village- Leelabharan to bring P.W.1

Arjun Choudhary and informed the latter there, of the

assault upon his brother. He also stated of long standing

enmity between the parties with regard to lands and

litigations. D.W.3 Jagal Yadav stated that he resided at

village-Leelabharan where P.W.1 also resided. Their

houses were in proximity and they were on visiting

terms. On the date of occurrence at about 9 to 10 p.m.

he was at the house of Arjun Choudhary, P.W.1. On

being informed of the death of his brother in the

presence of the witness, Arjun Choudhary, P.W.1 then

proceed to village- Dera. D.W.4 Bhagirath Manjhi stated

that on commotion he came out of his house when he

learnt that Nakul Choudhary had been killed. On

enquiry P.W.3 Ramanand Choudhary stated that he did

not know who had killed. D.W.5 Jai Prakash Singh
                   7




stated that he heard commotion in the village when he

learnt later that Nakul Choudhary had been killed.

D.W.6 Bideshi Yadav stated that he had heard that the

deceased had been killed. D.W.7 Rajendra Prasad Sah

stated that he is not aware how Nakul Choudhary died

and no one told him the name of the assailants.

            The       prosecution   relied    on     Ext.1,   the

signature of P.W.3 on the fardbeyan, the post mortem

report at Ext.2, a certified copy of the judgement of

complaint case No.C-102/1995 at Ext.3, the formal

F.I.R. at Ext.4 and the fardbeyan of the informant/P.W.3

at Ext.5. The defence relied upon Ext.A, certified copy of

the deposition of Amod Prasad Choudhary, P.W.4 in

Complaint Case No.C-102/1995, Ext.A/1, certified copy

of the deposition of Bhudeo Thakur, P.W.2, in Complaint

Case No.C-102/1995, Ext.A/2, certified copy of the

deposition of Bhudeo Thakur in Complaint Case No.C-

102/1995 dated 15.2.1996. Ext.A/3, certified copy of the

deposition of Amod Choudhary, P.W.4 in Complaint Case

No.C-102/1995. Certified copy of the charge-sheet in

Banka P.S. Case No.64/1997. Certified copy of charge-

sheet and order of cognizance in Banka P.S. Case

No.30/1999,    apart      from   certain     other   documents

including of proceedings under Sections-144 and 145

Cr.P.C. in the land-dispute between the parties.
                 8




            Learned Senior Counsel Shri Rana Pratap

Singh appearing on behalf of the appellants submitted

that no case for imposition of capital punishment on the

two appellants in Cr. Appeal No.63/2008 is made out. In

fact, no case for the conviction of any of the appellants

under Section-302/34 of I.P.C. is made out. It was

submitted that P.W. 1 Arjun Choudhary being the

brother of the deceased was an interested witness. His

evidence was to be considered with great caution

considering the existing enmity and litigations between

the parties. He was, in fact, not an eye-witness to the

occurrence and at the relevant time was at village-

Leelabharan, 3 kilometres away where he resided with

his son Amod Prasad Choudhary, P.W.4. In support of

the submission strong reliance was placed upon the

deposition of P.W. 4 in Complaint Case No.C-102/1995

between the parties both before and after charge made

on 2.4.1997 and 17.8.2000 respectively, indicative of

continuity that his father resided with him at village-

Leelabharan. P.W.1 himself, in his statement under

Section-161 Cr.P.C., at paragraph-50 of the case diary,

had stated that he was at village-Leelabharan and came

to village- Dera after hearing of the occurrence. He was

now falsely claiming himself to be an eye-witness.

Confronted with his statement made under Section-161
                  9




Cr.P.C., he denied having given any such statement to

the investigating officer. In that background, the failure

of the prosecution to produce the investigating officer for

examination has caused serious prejudice to the defence.

Bhagirath Choudhary, D.W.4, whose house is near the

place of occurrence and was a charge-sheet witness

whose statement was also recorded under Section-161

Cr.P.C., was not examined but deposed as D.W.4 that

P.W.3 had told a different story to him. Again the non-

examination of the investigating officer has caused

serious prejudice to the appellants. Sahdeo Choudhary,

whose house was also near the place of occurrence, has

also not been examined. While P.W.1 denied that any

explosives case was lodged against the deceased and

P.W.3, the fact of the matter was they were charge-

sheeted and cognizance taken against them under

Sections- 3, 4 and 5 of the Explosive Substances Act in

Banka P.S. Case No.30/1999. The aforesaid police case

was evidence of the criminality in conduct of the

deceased and his son, P.W.3. The witness admits land-

litigation-enmity between the parties. It was, therefore,

urged that he was not an independent witness whose

testimony could be relied upon as he was stating

falsehood, being an interested witness, as brother of the

deceased.
                    10




            P.W.2, Bhudeo Thakur himself stated that he

was not an eye-witness to the assault, but allegedly saw

the   appellants    running   away   from   the   place   of

occurrence when the deceased was writhing at the door

of Sahdeo Choudhary because of the injuries on his

neck. Yet he states that his statement was recorded by

the investigating officer two days later without any

explanation for the delay. He did not state that the two

appellants in Cr. Appeal No. 63/08 were armed in any

manner. In fact, in his statement under Section-161

Cr.P.C. at para-53 of the case diary he had described

himself as a hear-say witness. From Ext.A/1, A/2 and

C/2 it was submitted that he was a stock witness on

behalf of the deceased Nakul Choudhary in the inter se

litigations between the prosecution and the accused.

There is no statement by him to the police of the source

of light for identification of the appellants at 8.30 p.m.

Both, for reason of non-examination of the investigating

officer and being an inimical witness, no reliance could

be placed upon his deposition.

            P.W.3, the informant, was urged not to be an

eye-witness also. In any event, being the son of the

deceased, he was an interested witness stating falsehood

and was unreliable. He acknowledged that a Complaint

Case No.64/1997 had been filed by his father under the
                       11




Indian Penal Code and the Explosive Substances Act

against some of the appellants. He falsely stated that

final   report    was        submitted   in    Banka      P.S.     Case

No.30/1999 when, in fact, charge-sheet was submitted

and cognizance taken against the witness and the

deceased. His evidence on the manner of assault on the

deceased is not consistent with the post mortem report.

While he alleges 3 to 4 assaults on the neck, there was

only one injury on the neck and one on the cheek.

Likewise, he states that there was no penetrating injury

by sharp weapon. The post mortem report is of a sharp

penetrating wound on the cheek. If the deceased had

been pinned down, as is alleged, he would have surely

wriggled to save and set himself free, a natural human

instinct. This would have caused further injuries on his

person by reason of such struggle,                 but there is none.

Contrary to his statement in court that at the time of

assault accused Santosh Choudhary threatened to kill

him if he made noise, in his fardbeyan he made no such

statement. The witness, however, insisted that he had

written   so     in    his    fardbeyan.      In    absence   of    the

examination of the investigating officer, the appellants

have been prejudiced on that score. It was not a natural

conduct of the witness not to have made any noise at the

time of assault, but only subsequently. No explanation
                   12




has been given why Anant Choudhary at whose place the

deceased lay when the police came was not examined

and neither was Sahdeo Choudhary, whose house was

near the cowshed. There has been no seizure of the

weapon of assault, the blood stained clothes or the blood

soaked earth. There is no material on record of any

efforts made for the purpose by the prosecution. Again

the   lack   of    opportunity   to   cross-examine   the

investigating officer by the failure of the prosecution to

produce him has caused serious prejudice. It was evident

that the assault did not take place near the cowshed as

the body was found at the door of Anant Choudhary. If

the deceased had been dragged/ carried, surely, there

should have been trace of blood. The witness stated that

it was raining at the time of occurrence. Hence,

identification by moon-light was not possible. The

submission, therefore, was that though P.W.3 claims

himself to be an eye-witness, he was the son of the

deceased admitting previous enmity between the parties

and, therefore, an interested witness. In view of the

falsity in his depositions he was an unreliable witness.

He did not disclose any source of light for identification

of the appellants in the night at 8.30 p.m.

             P.W.4 Amod Prasad Choudhary was not an

eye-witness to the assault but stated that he saw the
                  13




appellants running away in the moon-light and torch-

light.   This   statement    was   made    only   after   the

prosecution realized its error in the earlier three

witnesses not stating anything about the source of light

for identification of the accused. He has himself stated in

his deposition at Ext.A/3 in Complaint Case No.C-

102/1995, both prior to the charge in 1997 and after

charge in the year-2000, indicative of continuity that he

resides at village-Leelabharan. He was now trying to

make out a new case of being an eye-witness, residing at

village-Dera at the time of occurrence. While he states

that he is not aware that the daughter of the appellant

Umesh Choudhary namely Reeta Devi had filed a case

against him and his father, P.W.1, the latter in his

evidence had specifically admitted the institution of G.R.

No.1102/88 against them. In his deposition he states

that it had stopped raining at 9.45-10.00 p.m. The

question of identification in the moon-light during the

rains, therefore, does not arise. He did not remember if

he had told the investigating officer in his statement

under Section-161 of Cr.P.C. that he had identified the

appellants in the torch-light. He refers to the house of

other villagers in the vicinity, but does not give any

explanation why they have not been examined. The

submission,     therefore,   was   that   he   was   stating
                      14




falsehood, was not an eye-witness and came to village-

Dera only after being informed of the occurrence. Being a

relative and interested witness he could not be relied

upon.

             It was next submitted that in the facts and

circumstances of the case the non-examination of the

investigation officer had caused serious prejudice to the

appellants. In the absence of the investigating officer the

court   could        have   relied    upon   the   statements     of

prosecution-witness           under      Section-161         Cr.P.C.

especially when they had been confronted with their

statements      in    absence    of    the   investigating    officer

forthcoming. Reliance was placed on 2008 AIR S.C.W

6050 (Bachchan Singh versus State of Bihar). It was

further submitted that the F.I.R. though stated to have

been registered on 28.8.1999 at 11.45 p.m. and sent to

the Magistrate on 29.8.1999, was, in fact, so received on

30.8.1999. This delay, when the police station and the

court were in close proximity, vitiates the prosecution,

giving enough time for embellishments. The inquest

report dated 28.8.1999 does not bear the F.I.R. number

and no F.I.R. was registered till 29.8.1999 as the post

mortem report states that no F.I.R. number was

mentioned. The submission, therefore, was of false

implication by unreliable and interested witnesses only
                     15




in the background of previous enmity and litigations

between the parties and, therefore, it could not be said

that     the   allegations     had   been    proved     beyond   all

reasonable doubt. The death had taken place in another

manner by others for which the appellants were falsely

being made answerable.

               Learned Senior Counsel Shri Lala Kailash

Bihari    Prasad,      appearing     on   behalf   of   the   State,

submitted that in a charge under Section-302/34 of

I.P.C. individual acts of assault were hardly relevant.

Relying upon 1998 (6) S.C.C. (Crl.) 50 ( State of Uttar

Pradesh versus Harban Sahai and Others) it was

submitted       that     the   promptitude     with     which    the

fardbeyan was made gives strength to the case making

the allegations true. Relying upon 1999(1) P.L.J.R. 325

(Gulab Sain and others versus The State of Bihar &

Others) it was submitted that the delay, if any, in

sending the F.I.R. to the Magistrate was not fatal. The

lapses on the part of the investigating officer in not

mentioning the details of the F.I.R. in the inquest report

sent for purposes of post mortem was not fatal to the

case of the prosecution, but was at best a procedural

irregularity only which cannot be said to have caused

any prejudice to the defence. It was submitted that even

if this Court were to hold that the testimony of P.Ws.1, 2
                   16




and 4 was not trustworthy, the fact that P.W.3 may be

an   interested    witness   was    hardly   relevant   if   his

deposition   was       otherwise   convincing,   cogent      and

truthful. P.W.4 has stated of the existence of moon-light.

P.W.3 was an eye-witness. Reliance was placed on

2006(3) S.C.C.(Crl.) 503 (S. Sudarshan Reddy & Others

versus State of Andhra Pradesh) on the ocular capacities

for identification of the appellants at night when the

deceased was an own Gotiya (agnate) in the background

of land-dispute and existing litigations between them.

Reliance was further placed on 2001(4) P.L.J.R. 123

(S.C.) (Ram Ghulam & Others Versus State of Bihar) on

the difference in powers of ocular vision at night between

a town dweller and a villager. Appellant Santosh

Choudhary had spoken at the time of occurrence and his

voice was itself a source of identification. Any partial

deficiency in the evidence of P.W.3 would not vitiate that

part of his evidence on the assault which was otherwise

credible. Relying upon 1998 (6) S.C.C. (Crl.) 240 (State of

Bihar versus Ram Padarath Singh) and 1997(3) Cri.L.J.

2983 (Mithilesh Upadhyay Versus The State of Bihar), it

was submitted that the so called variation, if any,

between the medical evidence and the oral evidence by

P.W.3 was hardly relevant so long as injuries on the

person of the deceased on the portion of the body alleged
                    17




was found. The failure to examine those residing in the

vicinity is not relevant when P.W.3 has given cogent and

convincing evidence. For the same reason, the non-

examination of the investigating officer was not fatal and

had caused no prejudice to the accused. From the cross-

examination of D.W.4 it was evident that he was not

speaking the truth when he stated that prior to his

deposition in the court he had not given any statement to

the police. It is the case of the appellants themselves that

in pursuance of his statement to the police he was made

a charge-sheet witness. The witness does not disclose

even the name of any villagers. The witness was,

therefore, wholly unreliable and had been set up. The

conviction of the appellants under Section-302/34 of the

Indian Penal Code was, therefore, in consonance with

law and requires no interference to that extent.

            The Court has considered the materials on

record,   the    depositions   of   the   witnesses   and   the

submissions of the parties.

                The prosecution and the defence are stated

to be agnates with admitted long standing enmity

between them in a land-dispute with more than one

litigation against each other. These litigations were

pursued earlier by the uncle and father of P.W.3, and for

the last three years were being pursued by the witness.
                  18




The relationship between the prosecution-witnesses has

been adequately noticed herein above. To that extent,

they are interested witnesses and the possibility of

implication can well be a ground. Therefore, the evidence

of the prosecution-witnesses shall have to be understood

and scrutinized with caution. It is not that the evidence

of an interested witness cannot be accepted and has to

be   rejected   outright.   In   many   cases   independent

witnesses may not be available and it may be only the

relatives who may be available as witnesses. Moreover, it

would primarily be the relatives of the deceased who

would be keen to bring the real offenders to book. The

contention of the appellants that in the absence of

independent witnesses who were available in the vicinity,

but whose statements were not recorded and who have

not been examined, discredits the interested witnesses

cannot be simply brushed aside. Each case shall have to

be judged on its own facts. The case of Ram Padarath

Singh (supra) (1998)6 S.C.C. 240 relied upon by the

State appears to be different on facts inasmuch as there

was nothing on record and there was no evidence of the

presence of any other person at the time of occurrence.

The Court, therefore, could not assume and proceed on

the basis that independent witnesses must have been

available and yet were not examined by the prosecution.
                  19




              In the case of Sudarshan Reddy(Supra)

2006(3) S.C.C. (Cri.) 503, relied upon by the State it has

been held at paragraph-12 that relationship alone cannot

be a factor to affect the credibility of a witness. More

often than not a relation would not conceal the actual

culprit and make allegations against an innocent person.

A foundation has to be laid to establish a plea of false

implication. In such cases, the Court has to adopt a

careful approach and analyse evidence to find out

whether it is cogent and credible. It was the duty of the

court to separate the grain from the chaff.

              Examining the evidence of P.Ws.1, 2 and 4

on that standard, this court finds from a conjoint

reading of the evidence of the prosecution and defence

witnesses that P.W.1 is not a truthful and reliable

witness. His testimony of presence at village-Dera on the

day of occurrence is contradicted by his own son, P.W.4,

and by more than one defence witness. His denial with

regard   to   Banka   P.S.   Case    No.30/1999     of   the

involvement of the deceased and P.W.3 cannot be lost

sight of. This Court finds him to be an interested

witness, not present at the time of occurrence but

seeking to make out a case to that effect in the court.

P.W.2 is not an eye-witness to the assault. This Court

finds it difficult to accept his evidence of having seen the
                    20




appellants running away from the place of occurrence.

Quite obviously, he saw the appellants from a distance

and not in close proximity and in the absence of any

source of light for identification and the two appellants

carrying any weapons, the witness being a stock witness

for the prosecution in more than one litigation and his

delayed statement to the police two days later without

any explanation, all discredit him as an independent

witness. P.W.4,who states to have seen the appellants

running away, no doubt, tried to create a theory of

moon-light or the torch light at the belated stage. But,

from   his   own    evidence   in   Complaint   Case   No.C-

102/1995 at Ext.A/3 he was not present in village-Dera

but    was   at    village-Leelabharan   and    came   there

subsequently. He denies any case by Reeta Devi against

him and his father, P.W.1, but the latter acknowledges

that she was his grand daughter and had filed a case.

The Court is, therefore, satisfied that he is not telling the

truth and cannot be relied upon as an interested

witness.

             P.W.3, the son of the deceased has claimed

himself to be an eye-witness. He states of enmity and

litigation between the parties. He also states that for the

last three years he was looking after the litigations. Quite

obviously,   he was now the thorn in the flesh for the
                 21




appellants. No useful purpose would have been served of

the appellants by killing his father alone as in that event

the witness would have still continued to pursue the

litigation. This Court finds it difficult to accept that

notwithstanding the same, the appellants asked P.W.3 to

stand aside, assaulting his father alone. The witness

states in the fardbeyan that accused Santosh Choudhary

shouted to kill them all. But, in his deposition in Court,

the witness states that Santosh Choudhary asked him to

stand aside and not to make any noise, lest he should

meet the same fate as the deceased. This appears to be

highly unnatural conduct attributed to the appellants by

the witness. P.W.3 states that the nine appellants

surrounded the deceased and asked the witness to stand

aside. If the deceased was surrounded by the accused,

there was no occasion for the witness to view the assault

with such great clarity as narrated by him. Quite

naturally, his vision of the actual assault was hindered

by the appellants having surrounded the deceased. The

witness alleges 3 to 4 assaults on the deceased. The post

mortem report finds 1 incised wound in the neck and 1

incised wound on the left side of the cheek only. The

ocular evidence and medical evidence of the assault are

therefore at variance with each other. The case of

Mithilesh Upadhyay (Supra)1997(3) Cri.L.J. 2983 relied
                 22




upon by the State was a case of 2 firearm injuries in an

allegation of firing in quick succession by 3 persons. The

fact that firing by one may have missed was held to be

irrelevant. The case is clearly distinguishable on facts.

            The occurrence is stated to have taken place

at 8.30 p.m. in the night. The witness himself states that

it was raining at that time. P.W.4 stated that it stopped

raining at 9.45-10.00 p.m. The fact that it was raining

leads to the conclusion of a clouded sky without moon

light or the light of the stars. The darkness of the night

shall affect visibility by itself. The rains shall further

affect visibility. Recognition by silhouette, even of a co-

villager, cannot be accepted with certainty. There are no

allegations of recognition by voice. In the absence of any

statement of the source of light for identification, the

case of Ram Padarath Singh (Supra) relied upon by the

State of the possibility of some confusion by the witness

in a case of assault by the accused surrounding the

witness, and that the same shall not affect the credibility

of the witness has no relevance in the facts of the present

case.

            It was only as an afterthought to fill up the

lacunae in the prosecution case that         P.W.4 sought

to introduce the theory of moon-light and torch-light.

None of the other witnesses have spoken of any source of
                   23




light. The case of Ram Gulam Choudhary (Supra) 2001

(4) P.L.J.R. 123 (S.C.) and Nathuni Yadav,( AIR 1997 S.C.

1808) relied upon therein if of no avail to the prosecution

as they were not cases of a dark rainy night without

moon-light, stars or any other light howsoever weak for

identification.

             The identification by P.W.3 of the appellants

in the dock is hardly relevant considering that they are

agnates and there was an admitted enmity and litigation

between them.

             This Court further finds the conduct of

P.W.3 at the time of occurrence highly unnatural. Even if

the deceased had been surrounded by the appellants and

felled to the ground, surely, in normal course of human

conduct P.W.3 would not have stood by silently and

watched the assault. It is not his case that he was

confined by any of the other appellants or held at the

point of arms. If the deceased had been surrounded and

was being assaulted, surely, the witness would have

shouted for help or in any event run away immediately

either to seek help or to save himself from a followed

assault after dealing with the deceased.

             The deceased is stated to have been felled on

the ground and pinned down. The normal human

reaction of such a person would have been to free
                   24




himself and escape the assault. This would have led to a

scuffle. If the deceased was struggling on the ground,

surely, there would have been scratches or bruises on

his body. His clothes may have suffered tear also. Such

is not the case of the prosecution at all which raises

doubts also.

            The    deceased    is   stated   to    have     been

assaulted at his „Gohal‟ (cowshed). P.W. 3 states that the

body was lying at the „Adda‟ of Anant Choudhary when

the police came. The inquest report states that the body

was lying at the eastern end of village- Dara, Mohalla

Choudhary      Tola.   The   prosecution     has    given    no

explanation whatsoever how, why and when the dead

body was moved and by whom. The witness has stated of

the clothes of the deceased being soiled by blood. But, no

signs of blood are stated to have been found at the place

of occurrence or in between the place of assault and

where the body was found. Surely, if the body was

shifted, there had to be marks of dragging or at least of

blood from a freshly assaulted bleeding person.              No

blood-soiled clothes of the deceased were given to the

police as stated by P.W.3 himself. No weapon of offence

has been seized. The case of Harban Sahai (Supra) is

clearly distinguishable on facts as in that case blood-

stained earth was seized by the police. The only lacuna
                  25




was that it was not sent to the chemical examiner to test

the origin of the blood.

             Anant Choudhary at whose door the body of

the deceased had been kept has also not been examined

and no reason has been given by the prosecution for the

same.

             The assault is stated to have taken place on

28.8.1999 at 8.30 p.m. The fardbeyan of P.W.3 was

recorded at village-Dera at 10.15 p.m. The inquest report

was prepared on 28.8.1999 at 10.15 p.m. The F.I.R. was

registered the same day at 11.45 p.m. The body was sent

for post mortem examination to the Sub-divisional

Hospital, Banka at 9.00 a.m. on 29.8.1999. The F.I.R.

was     forwarded     to   the   concerned   Magistrate   on

29.8.1999, stated to have been received on 30.8.1999.

The argument of Shri Singh, for the appellants, that the

fardbeyan was, in fact,      not recorded at 8.30 p.m. on

28.8.1999 and no F.I.R. registered as in that event the

inquest report would have borne the number of the F.I.R.

which finds no mention in the post mortem report dated

29.8.1999 suggestive of the absence of any fardbeyan or

the F.I.R. till the stage of the body being sent for post

mortem cannot be ignored. The case of Gulab Sain,

1999(1) P.L.J.R. 325 relied upon by the State was

different on facts inasmuch as no F.I.R. had been
                 26




registered formally     and in which background the

Supreme Court held in the relevant extract of the

judgement at paragraph-5 as follows:-

            "5. ...As a matter of fact when the
        police officer takes up the investigation
        in a case in anticipation of registration of
        the case, he leaves scope for mentioning
        the number of police case on the papers
        and subsequently, it is mentioned on the
        papers which is necessary for the
        purpose of connecting the papers with
        the case. It does not indicate that
        actually such mentioning of number of
        police       case      indicate        some
        manipulation...".

            In the present case, the F.I.R. was registered

on the date of occurrence itself and the dead body sent

for post mortem the next day. Quite naturally, the

inquest report should have borne the number of the

F.I.R. Thus, there was no occasion for the post mortem

report to state that the police case number was not

mentioned in the dead body challan/inquest report. The

fact that while forwarding the dead body for post mortem

the next day, no details of the F.I.R. registered the

previous day were incorporated makes it highly probable

of the F.I.R. being an afterthought in the facts and

circumstances of the case. This probability is further

weighted by the fact that the F.I.R. registered on

28.8.1999 has been sent to the Magistrate on 30.8.1999.

This delay by itself, perhaps, may have been overlooked
                  27




by the court as not being unreasonable. But, when the

allegations are of antedating, false implication, admitted

previous enmity between the parties and the credibility of

witnesses is not to the satisfaction of the Court, there are

unexplained links in the case of the prosecution, even

this delay becomes relevant.

             In (2002) 1 S.C.C. 487 (Thanedar Singh vs.

State of M.P.) the occurrence was in the night of

18.5.1982/19

.5.1982. The F.I.R. was received by the Magistrate on 21.5.1982. The Apex Court noticed as follows in the relevant extract of paragraph-5.2:-

"5.2......It is significant to note that the crime number/F.I.R. number is not to be found in the inquest report (P-6), site plan (P-5) or (P-8) which is a requisition sent to the hospital for post mortem. No reference whatsoever is made in Ext.P-6 about the information, if any, furnished by P.W.8 or P.W.6. All this would support the defence version that F.I.R. (P-10) in which the names of the accused were mentioned would have probably come into existence much later"...
In the present case also, in the inquest report no names of the appellants have been mentioned in either Colmn.6, 8 or 9. If the appellants were the assailants identified by P.W.3, surely, the inquest report was the first stage for recording such disclosure of names of the assailants. This casts serious doubts on the case of the prosecution as alleged.
28
The Court, therefore, on a consideration of the entirety of the matter is not satisfied that the case has been proved beyond all reasonable doubt that the occurrence took place in the manner as alleged, committed by the appellants alone. The unexplained issues, in the case of the prosecution, raise serious doubts on the possibility of an occurrence having taken place in some other manner, at some other place, committed by some other persons. The possibility of false implication cannot be ruled out completely.
This Court, therefore, finds the conviction and sentence of the appellants wholly unsustainable. It is accordingly set aside and the appellants are acquitted.
The appellants Ram Kumar Choudhary and Dhodho Choudhary @ Preetam Choudhary, who are in custody, are directed to be released forthwith, if not wanted in any other case. The rest of the appellants, who are already on bail, are discharged from the liability of their bail-bonds.
( Navin Sinha, J.) Dharnidhar Jha, J.
(Dharnidhar Jha, J.) Patna High Court, Dated: 17th of July, 2009.
N.A.F.R./ KC/ 29