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 13, Cited by 0]

Bombay High Court

Krishnarao Gangrao Maske And Ors vs The State Of Mah on 19 September, 2016

Author: A.I.S. Cheema

Bench: A.V. Nirgude, A.I.S. Cheema

                                                                     cria622.12
                                            1


                                            




                                                                          
          IN  THE HIGH COURT OF JUDICATURE AT BOMBAY 

                                   BENCH AT AURANGABAD




                                                  
                         CRIMINAL APPEAL NO.622 OF 2012




                                                 
     1) Krishnarao S/o Gangarao Maske,
        Age-75 years, Occu:Agriculture,

     2) Kondbarao S/o Krushnarao Maske,




                                         
        Age-29 years, Occu:Agriculture,

     3) Baban @ Uttam S/o Keshavrao Maske,
                             
        Age-27 years, Occu:Agriculture,

     All R/o- Paroda, Tq. & Dist-Hingoli.
                            
                                     ...APPELLANTS
                            (Ori. Accused Nos.1, 4 & 9) 
      

            VERSUS             
   



     The State of Maharashtra      
                                     ...RESPONDENT

                          ...





        Mr. Joydeep Chatterji Advocate for  Appellants.
        Mr. M.M. Nerlikar, A.P.P. for Respondent. 
                          ...       


               WITH





               CRIMINAL APPEAL NO.625 OF 2012

     1) Goprao S/o Marotrao Maske,
        Age-36 years, Occu:Agriculture,
        R/o-Hingoli, Tq. & Dist-Hingoli,




    ::: Uploaded on - 19/09/2016                  ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                           cria622.12
                                   2


     2) Marotrao S/o Kanbarao Maske,




                                                               
        Age-74 years, Occu:Agriculture,
        R/o-Parda, Tq.-Hingoli,
        Dist-Hingoli,




                                       
     3) Waman S/o Madhavrao Maske,
        Age-44 years, Occu:Agriculture,
        R/o-Parda, Tq. & Dist-Hingoli.




                                      
                                     ...APPELLANTS
                         (Ori. Accused Nos.8, 10 & 11) 

            VERSUS             




                                  
     The State of Maharashtra,ig
     Through Police Inspector Basamba,
     Tq. & Dist-Hingoli.      
                                     ...RESPONDENT
                            
                          ...
        Mr. M.A. Tandale Advocate for  Appellants.
        Mr. M.M. Nerlikar, A.P.P. for Respondent. 
      

                          ...       
   



               WITH

               CRIMINAL APPLICATION NO.5160 OF 2013
               IN





               CRIMINAL APPEAL NO.625 OF 2012

     Gopurao Marotrao Maske,
     Age-40 years, Occu:Agriculture,
     R/o-Parda, Tq. & Dist-Hingoli.
                                     ...APPLICANT 





            VERSUS 
                 

     The State of Maharashtra.      
                                     ...RESPONDENT




    ::: Uploaded on - 19/09/2016       ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                           cria622.12
                                   3


                          ...




                                                               
        Mr. M.A. Tandale Advocate for  Applicant.
        Mr. M.M. Nerlikar, A.P.P. for Respondent. 
                          ...       




                                       
              WITH     




                                      
              CRIMINAL APPEAL NO.633 OF 2012

     1) Santosh S/o Laxman Bangar,
        Age-24 years, Occu:Agri.,
        R/o-Hingoli, Tq. & Dist-Hingoli,




                                  
     2) Shriram S/o Laxman Bangar,
                             
        Age-26 years, Occu:Agri.,
        R/o-Hingoli, Tq. & Dist-Hingoli
        (At present are in jail).
                            
                                     ...APPELLANTS
                               (Ori. Accused Nos.6 & 7) 

            VERSUS             
      


     The State of Maharashtra      
   



                                     ...RESPONDENT

                          ...
        Mr. N.S. Ghanekar Advocate for  Appellants.





        Mr. M.M. Nerlikar, A.P.P. for Respondent. 
                          ...       

               WITH





               CRIMINAL APPEAL NO.179 OF 2014

     The State of Maharashtra,
     Through Police Station, Basamba,
     Tq-Hingoli, Dist-Hingoli.
                                     ...APPELLANT
                                                 




    ::: Uploaded on - 19/09/2016       ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                               cria622.12
                                     4


            VERSUS             




                                                                   
     1) Keshavrao S/o Dattrao Maske,
        Age-60 years, Occu:Agri.,




                                           
        R/o-Parda, Tq.-Hingoli,

     2) Santosh S/o Nanarao Maske,
        Age-22 years, Occu:Agri.,




                                          
        R/o-Parda, Tq.-Hingoli.      
                                     ...RESPONDENTS
                            (Ori. Accused Nos.2 & 5)

                          ...




                                   
        Mr. M.M. Nerlikar, A.P.P. for Appellant.
        Mr. Joydeep Chatterji Advocate appointed as
                             
        Amicus Curiae for Respondent Nos.1 and 2. 
                          ...       
             
                            
                   CORAM:   A.V. NIRGUDE AND
                            A.I.S. CHEEMA, J.
      

        DATE OF RESERVING JUDGMENT  : 5TH JULY, 2016  
   



        DATE OF PRONOUNCING JUDGMENT: 19TH SEPTEMBER, 2016
                                      

     JUDGMENT [PER A.I.S. CHEEMA, J.]:





     1.               I have had the advantage of going through 

     the Judgment being passed by Hon'ble Shri Justice 





     A.V. Nirgude. With deep respect, I have differing 

     views on certain aspects and thus proceed to pass 

     this Judgment.



     2.               For convenience of reference and to avoid 




    ::: Uploaded on - 19/09/2016           ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                        5


     reproducing names constantly, I am recording here 




                                                                       
     the   names   of   the   11   accused   against   whom   the 




                                               
     Sessions Trial No.15 of 2008 was instituted. Their 

     names are as under:-




                                              
     1] Krishnarao s/o Gangrao Maske,

     2] Keshavrao s/o Dattrao Maske,




                                     
     3] Nanarao s/o Gangrao Maske,
                             
     4] Kondbarao s/o Krishnarao Maske,
                            
     5] Santosh s/o Nanarao Maske,

     6] Santosh s/o Laxman Bangar,
      

     7] Shriram s/o Laxman Bangar,
   



     8] Goprao s/o Marotrao Maske,

     9] Baban @ Uttam Keshavrao Maske,

     10] Marotrao s/o Kanbarao Maske,





     11] Waman s/o Madhavrao Maske.





     3.               Senior   Judge   Hon'ble   Shri   Justice   A.V. 

     Nirgude   has   already   referred   to   the   introductory 

     parts   of   the   matter   and   the   Appeals   which   have 

     been   carried.   Reference   is   already   been   made   to 

     the case of prosecution which was brought and the 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                        6


     evidence   regarding   the   incident   as   well   as   the 




                                                                        
     other   relevant   prosecution   evidence   like 




                                                
     postmortem,   scene   of   occurrence   etc.   and 

     conviction   of   some   accused   as   well   as   the 




                                               
     acquittal of some of the accused.



     4.               I will thus only make brief reference to 




                                     
     the case of prosecution and facts as are necessary 
                             
     for the view I am taking.
                            
     5.               The   date   of   incident   is   23rd   February 
      

     2007.   PW-2   Suresh   Torkad,   the   nephew   of   deceased 
   



     victim Vithalappa filed F.I.R. dated 23rd February 

     2007 (Exhibit 82) on which crime was registered at 

     Basamba police station vide No.11 of 2007 at 2.30 





     p.m.   for   the   incident   which   occurred   in   that 

     morning. In short, he mentioned in his F.I.R. that 





     the victim Vithalappa had purchased field property 

     in   1986   from   Krishnarao   Gangrao   Maske   to   the 

     extent   of   4   Acres   and   8   Gunthas   situated   at 

     village   Parda,   Tq.   and   Dist-Hingoli.   Around 

     Dasehara, accused No.1 Krishnarao started claiming 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                 cria622.12
                                    7


     that   20   Gunthas   of   his   land   has   got   included   in 




                                                                     
     the  purchase   made by  Vithalappa  and land  to that 




                                             
     extent should be returned by Vithalappa to accused 

     No.1 Krishnarao or else the turmeric crop sown in 




                                            
     that  year  would  be taken  away  by him.  Vithalappa 

     asked   accused   No.1   Kirshnarao   to   get   Government 

     measurement   done   and   if   extra   land   is   found,   he 




                                  
     can   take   it.   The   disputes   had   thus   arisen   and 
                             
     accused No.1 Krishnarao along with people from his 
                            
     brotherhood   had   started   making   claims   which   were 

     being   resisted.   On   23rd   February   2007   at   about 
      

     11.00   a.m.   accused   Nos.1   to   5   and   8   to   11   (as 
   



     named   in   the   F.I.R)   entered   the   field   of   victim 

     Vithalappa   (hereafter   referred   as   "victim")   and 

     having   committed   the   encroachment,   started 





     claiming   that   they   will   be   taking   the   turmeric 

     crop   and   the   victim   should   not   take   it   and   if 





     victim   removes   the   same   he   would   be   killed.   The 

     victim   tried   to   explain   to   them   but   the   accused 

     phone   called   at   Hingoli   and   called   for   Bangar 

     group   who   reached   there   at   about   12.00   -   12.30 

     noon by Jeep and motorcycle. They included accused 




    ::: Uploaded on - 19/09/2016             ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                        cria622.12
                                            8


     No.6   Santosh   Laxman   Bangar   and   accused   No.7 




                                                                            
     Shriram Laxman Bangar and one Sachin Bangar. Other 




                                                    
     people also came with them and quarrel took place. 

     In   that,   accused   No.8   Goprao   Marotrao   Maske   hit 




                                                   
     axe   on   the   head   of   the   victim   who   fell   down   and 

     immediately   accused   No.9   Baban   Keshavrao   Maske 

     followed   the   assault   by   hitting   by   stick   on   the 




                                          
     back of the victim. The victim became unconscious. 
                             
     By   that   time   police   Jeep   reached   and   the 
                            
     complainant PW-2 Suresh Torkad alongwith Annapurna 

     Torkad   (PW-4)   picked   up   the   victim   and     brought 
      

     him to the hospital where he was declared dead by 
   



     the doctor.  



     6.               PW-16            A.P.I.       Ramkrushna                 Chate 





     investigated   the   offence.   The   Inquest   Panchnama 

     was recorded and postmortem of the victim was got 





     done. The Spot Panchnama was recorded which showed 

     that the accused persons had dropped their sticks 

     and   axe   on   the   spot   and   run   away.   One   tractor 

     which turned turtle was lying on the spot as well 

     as   Commander   Jeep   was   there.   Motorcycle   was   also 




    ::: Uploaded on - 19/09/2016                    ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       9


     found. The instruments of offence were seized and 




                                                                       
     Panchnama   Exhibit   41   was   carried   out.   Statements 




                                               
     of witnesses were recorded. The clothes of victim 

     were   seized.   Concerned   articles   and   samples   were 




                                              
     sent   to   C.A.   and   reports   were   obtained.   7   X   12 

     extract  of the  land was  also  obtained  and  proved 

     at   Exhibit   117.   Postmortem   report   Exhibit   91 




                                     
     showed   that   the   victim   died   due   to   assault. 
                             
     Charge-sheet came to be filed.
                            
     7.               Charge   was   framed   under   Sections   147, 
      

     148,   302   read   with   149,   447   of   the   Indian   Penal 
   



     Code, 1860 ("I.P.C." in brief) as well as Section 

     37(1)(3)   of   the   Bombay   Police   Act.   Prosecution 

     brought   on   record   evidence   of   16   witnesses.   The 





     defence   of   the   accused   as   appearing   from   the 

     evidence   is   of   denial.   The   trial   Court   after 





     considering the evidence, acquitted accused Nos.2, 

     3 and 5 of the offences with which they had been 

     charged. Accused Nos.1, 4, 6, 7, 8, 9, 10 and 11 

     came  to be  convicted   under  Section  302  read with 

     149   of   I.P.C.   and   were   directed   to   suffer 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       10


     imprisonment   for   life   and   fine   of   Rs.5000/-   each 




                                                                       
     and in default to suffer rigorous imprisonment for 




                                               
     six months. Accused Nos.1, 4 and 6 to 11 were also 

     sentenced to suffer rigorous imprisonment for six 




                                              
     months   for   offence   under   Section   447   read   with 

     Section 147 of I.P.C. and to pay fine of Rs.1000/- 

     each   and   in   default   to   suffer   rigorous 




                                     
     imprisonment   for   one   month.   These   accused   were 
                             
     further convicted under Section 147 of I.P.C.  and 
                            
     sentenced   to   suffer   rigorous   imprisonment   for 

     three months and to pay fine of Rs.500/- each and 
      

     in default to suffer rigorous imprisonment for one 
   



     month.   These  accused  i.e.  accused  Nos.1,   4  and 6 

     to   11   have   been   further   convicted   under   Section 

     148   of   I.P.C.   and   sentenced   to   suffer   rigorous 





     imprisonment  for  three  months  and to  pay fine  of 

     Rs.500/-   each   and   in   default   to   suffer   rigorous 





     imprisonment for one month. Similar sentence under 

     Section   149   of   I.P.C.   has   also   been   imposed 

     against these accused Nos.1, 4, 6 to 11.



     8.               Against   the   conviction   of   the   accused 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       11


     persons, they have filed Appeals. The State filed 




                                                                       
     Criminal   Appeal   No.179   of   2014   against   the 




                                               
     acquittal of accused Nos.2 and 5.




                                              
     9.               The impugned Judgment was passed on 15th 

     October   2012.   In   the   record   of   the   trial   Court, 

     there is also copy of Judgment of same date in the 




                                     
     counter   case   having   Sessions   Trial   No.9   of   2008 
                             
     which  was  under  Section  143,  147,  148,  307, 149, 
                            
     325, 338, 427 read with 149 of I.P.C. as well as 

     under   Section   37(1)(3)   read   with   135   of   Bombay 
      

     Police   Act   against   7   accused.   Copy   of   Judgment 
   



     shows   PW-5   Gajanan   Torkad   as   accused   No.1,   PW-13 

     Santosh   Torkad   as   accused   No.5   and   PW-15   Raju 

     Torkad as accused No.6 in that matter.





     10.              Advocate   Mr.   Joydeep   Chatterji   for   the 





     Appellants   in   Criminal   Appeal   No.622   of   2012   and 

     Amicus   Curiae   for   Respondents   in   Criminal   Appeal 

     No.179   of   2014   referred   to   the   evidence   and 

     submitted   that   the   evidence   on   record   of   the 

     witnesses   does   not   show   acts   on   the   part   of   the 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                        12


     accused   other   than   accused   Nos.8   and   9   to   be 




                                                                        
     sufficient   enough   so   as   to   convict   them   for 




                                                
     offence   of   murder.   The   counsel   was   unable   to 

     defend   the blows  given  by accused  No.9  Baban  who 




                                               
     followed up on heels to hit the victim immediately 

     after   the   victim   was   hit   by   axe   by   accused   No.8 

     Goprao. The counsel stated that the other accused 




                                     
     however   deserved   to   be   dealt   with   separately   and 
                             
     should not be saddled with having common object of 
                            
     causing death of the victim.
      

     11.              The arguments of the learned counsel for 
   



     the   Appellants   in   Criminal   Appeal   No.622   of   2012 

     were adopted by Advocate Mr. Ghanekar who appeared 

     for   original   accused   Nos.   6   and   7   in   Criminal 





     Appeal No.633 of 2012. The learned counsel stated 

     that   there   was   absolutely   no   evidence   against 





     original   accused   Nos.6   and   7   and   trial   Court 

     wrongly   convicted   them   referring   to   the   cross 

     case. 



     12.              Advocate   Mr.   Tandale   for   the   Appellants 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       13


     in   Criminal   Appeal   No.625   of   2012   submitted   that 




                                                                       
     original accused No.8 Goprao should be treated as 




                                               
     having given only one blow and did not repeat and 

     thus   should   not   have   been   held   guilty   under 




                                              
     Section 302 of I.P.C.



     13.              The   learned   A.P.P.   submitted   that   the 




                                     
     State   examined   6   eye   witnesses   of   the   incident, 
                             
     out   of   which   some   were   even   injured   witnesses. 
                            
     According to the A.P.P., the accused once entered 

     the   field   and   then   threatened   and   went   back   and 
      

     came armed with weapons. The threats given earlier 
   



     showed that the victim and his family were alarmed 

     because of which PW-3 Gangadharappa Torkad went to 

     the   police   station   to   seek   help   but   in   the 





     meanwhile the accused persons returned and carried 

     out the threat which had been given which was to 





     commit murder if they were obstructed from taking 

     crop from the portion of land they claimed to be 

     theirs.   According   to   the   A.P.P.,   the   witnesses 

     partly   turned   hostile   with   reference   to   the 

     involvement   of   Bangar   group   but   the   over   all 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                     cria622.12
                                        14


     evidence showed that conviction as awarded by the 




                                                                         
     trial Court against the accused who are convicted 




                                                 
     needs to be maintained while the acquitted accused 

     Nos.2   and   5   also   deserved   to   be   convicted.   The 




                                                
     A.P.P.   submitted   that   when   the   evidence   showed 

     that   accused   persons   had   collectively   committed 

     encroachment   in   the   field   of   the   victim   and 




                                      
     threatened and went back and came back armed with 
                             
     weapons,   it   showed   unlawful   assembly   and   it   was 
                            
     not   necessary   to   prove   overt-act   on   the   part   of 

     each   accused   and   it   was   not   necessary   that   each 
      

     accused   must   be   attributed   overt-act   so   as   to 
   



     convict.   There   was   sufficient   evidence   on   record 

     to show that the victim was not only owner of the 

     land   but   had   even   constructed   a   house   and   was 





     residing   there   and   the   accused   persons   were 

     aggressors.   Thus,   according   to   the   A.P.P.,   the 





     conviction   of   the   accused   persons   should   not   be 

     disturbed   and   accused   Nos.2   and   5   should   be 

     convicted. 



     14.              The   evidence   of   PW-2   Suresh   Torkad   read 




    ::: Uploaded on - 19/09/2016                 ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                 cria622.12
                                    15


     with F.I.R. shows that the land which was earlier 




                                                                     
     belonging   to   one     Krishnarao   Rangrao   Maske   was 




                                             
     purchased  by  the victim  from    Ratanbai   (the wife 

     of   Krishnarao)   and   one   Kanbarao     more   than   10 




                                            
     years before the incident. It appears that accused 

     No.1   Krishnarao   was   claiming   that   his   20   Gunthas 

     land   had   been   taken   over   by   the   victim   in   that 




                                  
     sale   deed   and   he   was   claiming   back   the   said 
                             
     portion  of the  land.  The evidence  of PW-2 Suresh 
                            
     is   that   from   Dashehara   of   2006   accused   No.1, 

     accused   No.2   (who   had   his   land   adjoining   -   see 
      

     para   13   of   evidence   of   PW-5),   accused   No.4   and 
   



     accused   Nos.9   and   10   (as   named   in   evidence) 

     started claiming that the land which had been sold 

     to   the   victim,   from   that   land   20   Gunthas   was   of 





     their   share   which   had   been   merged   and   they   were 

     claiming   back   the   land.   PW-2   Suresh   deposed   that 





     victim   told   accused   persons   that   they   should   get 

     the   land   measured   and   if   it   is   found   that   their 

     land has been merged, victim would return the same 

     to   them.   Regarding   this   dispute,   there   is 

     reference   by   other   witnesses   also   and   it   does 




    ::: Uploaded on - 19/09/2016             ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                        16


     appear   from   the   record   that   the   accused   persons 




                                                                        
     had   been   raising   such   dispute   with   the   victim. 




                                                
     Thus, the motive.




                                               
     15.              Regarding   the   incident,   the   evidence   of 

     PW-2   Suresh,   nephew   of   the   victim,   is   that   the 

     incident initially started at about 10.00 - 11.00 




                                     
     a.m. He was present on the road near the land. His 
                             
     evidence   shows   that   at   that   time   accused   No.1, 
                            
     accused No.2, accused Nos.8 to 11 came in the said 

     field  where  turmeric  crop  was sown.  At  that time 
      

     PW-3   Gangadharappa,   PW-5   Gajanan   -   son   of   PW-3, 
   



     PW-14 Santosh Kishanappa Torkad and other persons 

     mentioned   in   the   evidence   were   present.   PW-2 

     Suresh deposed that these accused persons started 





     saying   to   the   victim   that   this   time   they   would 

     collect the crop of turmeric. They also threatened 





     that if the victim will take the crop, they will 

     kill   him.   The   victim   started   convincing   them   but 

     they   declared   that   they   would   kill   him   and   went 

     back towards their house. PW-2 Suresh has further 

     deposed that at such time he had gone in the field 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                               cria622.12
                                    17


     of   his   uncle.   At   that   time   Bhagwanappa, 




                                                                   
     Subhashappa   and   PW-3   Gangadharappa   decided   that 




                                           
     they will inform the police and they proceeded to 

     the   police   station.   Evidence   of   PW-2   Suresh   is 




                                          
     that   thereupon   the   "aforesaid"   accused   persons 

     came  back  with  axe and  sticks  and started  giving 

     abuses. The Marathi version of evidence shows that 




                                  
     this   happened   at   about   12.00   -   12.30   noon.   When 
                             
     PW-2   Suresh   deposed   that   the   aforesaid   accused 
                            
     persons   came   back,   he   again   named   the   accused 

     persons and while naming them, made reference also 
      

     to accused No.4 - Kondbarao whom he had missed to 
   



     refer earlier. 



     16.              The evidence of PW-2 Suresh gets support 





     from   the   evidence   of   PW-3   Gangadharappa,   PW-4 

     Annapurna,   PW-5   Gajanan   Torkad,   PW-13   Santosh 





     Gangadharappa   Torkad,   PW-14   Santosh   Kishanappa 

     Torkad as well as PW-15 Raju Torkad. The evidence 

     of  all these  witnesses  when  read,  makes  it clear 

     that on the day of incident at about 10.00 - 11.00 

     a.m. initially accused Nos.1, 2, 4 and 8 to 11 did 




    ::: Uploaded on - 19/09/2016           ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       18


     enter the field of victim. The evidence shows that 




                                                                       
     along   with   victim,   there   was   his   wife   and   other 




                                               
     family   members  were  also  there  in the field.   The 

     evidence of witnesses shows that at such time when 




                                              
     initially   these   accused   entered   the   field,   they 

     had   threatened   the   victim   that   they   would   be 

     taking away the crop and if obstructed, the victim 




                                     
     would be killed.        
                            
     17.              PW-3   Gangadharappa   has   stated   that   at 

     such time he was present in the house and when the 
      

     aforesaid seven accused persons entered the field, 
   



     he   himself,   his   father,   mother,   uncle   and   cousin 

     brothers   came   out   of   the   house.   These   seven 

     accused started claiming that they would take away 





     crop   of   turmeric   and   that   the   victim   and   these 

     persons   should   not   take   the   same.   PW-3 





     Gangadharappa had deposed that these seven accused 

     claimed   that   if   they   were   obstructed,   they   would 

     kill the person who obstructs.  It was stated "JO 

     MADHE   YEYEEL   TYACHA   MURDA   PADU"   i.e.   whoever 

     intervenes would be killed. PW-3 Gangadharappa has 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                  cria622.12
                                      19


     deposed  that  accused  Nos.8  and  9  abused  them  and 




                                                                      
     after   giving   such   threats,   they   went   towards   the 




                                              
     road.




                                             
     18.              Evidence   of   PW-5   Gajanan   Gangadharappa 

     Torkad is that when these accused persons entered 

     the   field   they   started   claiming   that   they   would 




                                    
     pluck   the   crop   of   turmeric   and   their   20   Gunthas 
                             
     land   is   there   and   they   would   see   that   who 
                            
     obstructs   them   and   they   would   kill   him   who 

     obstructs.   Similar   evidence   is   there   of   PW-13 
      

     Santosh   Gangadharappa,   PW-14   Santosh   Kishanappa 
   



     and PW-15 Raju Bhimaappa also.



     19.              I have gone through the cross-examination 





     of   the   witnesses   but   do   not   find   that   the 

     witnesses   are   shattered   in   their   evidence.   The 





     counsel for the accused persons did not point out 

     any   specific   material   on   the   basis   of   which   the 

     witnesses   who   have   come   on   record,   speaking 

     regarding   the   incident   could   be   said   to   be 

     shattered.   No   doubt   the   witnesses   partially   did 




    ::: Uploaded on - 19/09/2016              ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                        20


     not   support   the   prosecution,   but   taking   overall 




                                                                        
     conspectus of the evidence, the same appears to be 




                                                
     inspiring confidence.




                                               
     20.              The   evidence   discussed   above   shows   that 

     the   accused   persons   had   a   motive   for   the   attack 

     and   initially   they   came   to   be   field   threatening 




                                      
     that   they   should   not   be   obstructed   and   that   if 
                             
     they are obstructed from taking away the crop from 
                            
     portion  of field  they  claimed  to  be belonging  to 

     accused   No.1,   they   had   threatened   to   kill   Victim 
      

     or whoever obstructs. The evidence in this regard 
   



     deserves to be accepted.



     21.              The   evidence   of   PW-2   Suresh   Torkad   and 





     the evidence of PW-3 Gangadharappa then shows that 

     after   these   seven   accused   initially   came   and 





     threatened   and   went   back,   the   victim   and   his 

     family   members   did   feel   that   there   was   a   real 

     threat. PW-3 Gangadharappa deposed that on seeing 

     the   attitude   of   accused   persons,   he   gave 

     information   to   the   police.   According   to   him,   he 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                  cria622.12
                                      21


     first gave a telephone call but he was told by the 




                                                                      
     PSO   that   he   will   have   to   come   and   give   the 




                                              
     complaint. The evidence of the witnesses mentioned 

     above shows that PW-3 Gangadharappa along with one 




                                             
     Bhagwanappa and Subhashappa went to Basamba Police 

     Station on motorcycle.  




                                    
     22.              The   evidence   of   PW-6   Head   Constable 
                             
     Sheshrao   Bangar,   is   that   at   about   11.00   a.m.   he 
                            
     received   phone   call   from   Parda   that   persons   from 

     Hatkar community are coming with Gundas of Bangar 
      

     and   that   they   are   going   to   assault   the   person 
   



     making   phone   call.   PW-6   Head   Constable   Sheshrao 

     deposed   that   he   informed   PW-16   A.P.I.   Chate   on 

     phone.   He   also   called   the   control   room   to   send 





     police   force.   PW-6   deposed   that   home-guards   were 

     available   at   the   police   station   and   he   sent   2-3 





     home-guards   with   driver   to   Parda   who   came   back 

     along   with   Subhashappa   and   Gangadharappa,   who 

     informed that there will be fight and so the Head 

     Constable   should   accompany.   The   evidence   shows 

     that   this     PW-6   gave   charge   of   PSO   to   another 




    ::: Uploaded on - 19/09/2016              ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                        22


     official   and   along   with   home-guards   and   driver 




                                                                        
     Mundhe, by Jeep went to Parda to the spot.




                                                
     23.              It   appears   that,   in   the   meanwhile,   the 




                                               
     seven   accused   persons   mentioned   above   (i.e. 

     accused Nos.1, 2, 4 and 8 to 11) phone called for 

     more persons but without waiting went back to the 




                                      
     spot   at   about   12.00   -   12.30   noon   armed   with   axe 
                             
     and   sticks   and   they   started   giving   abuses.   The 
                            
     evidence   of   PW-2   Suresh,   PW-4   Annapurna,   PW-5 

     Gajanan read with evidence of PW-13, PW-14 and PW-
      

     15 shows that when these accused persons went back 
   



     to the spot, victim was there and apart from PW-2 

     Suresh, his uncle Vithalappa and other uncles were 

     present.   The   evidence   shows   that   victim   tried   to 





     convince the accused persons that they should get 

     the   land   measured.   Thus   the   evidence   shows   that 





     these   accused   persons   who   had   threatened   to   kill 

     the   victim   if   obstructed,   when   they   went   back 

     armed with axe and sticks, still found the victim 

     resisting.   Victim   was   thin   built   75   years   old 

     person.   This   can   be   seen   from   Postmortem   Report 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                  cria622.12
                                      23


     Exhibit   91.   It   is   not   that   these   seven   accused 




                                                                      
     went   there   and   suddenly   accused   No.8   Goprao   used 




                                              
     the   axe   on   the   head   of   the   victim.   The   evidence 

     shows that the victim at the time of earlier entry 




                                             
     and even when accused came back armed, was trying 

     to explain to the accused persons and at that time 

     accused No.8 Goprao gave 2-3 blows with axe on the 




                                    
     back side of the head of the victim. This can be 
                             
     seen from the Marathi version of evidence of PW-2 
                            
     Suresh. The evidence of witnesses further makes it 

     clear   that   at   the   time   when   accused   No.8   Goprao 
      

     gave 2-3 blows with axe, the assault was followed 
   



     up by accused No.9 Baban giving stick blows on the 

     back   of   the   victim.   Evidence   further   shows   that 

     the  victim  fell  down  on the ground   with injuries 





     to head. By the time the victim was taken to the 

     hospital, he was dead.





     .                The   evidence   of   these   witnesses   i.e. 

     PW-2,   PW-4,   PW-5,   supported   by   PW-13,   PW-14   and 

     PW-15,   shows   that   when   the   companions   of   the 

     victim tried to intervene, the persons intervening 




    ::: Uploaded on - 19/09/2016              ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                  cria622.12
                                      24


     were   also   beaten   by   the   accused   persons.   PW-2 




                                                                      
     Suresh has deposed that accused No.11 Waman in the 




                                              
     course of incident, gave blows with stick to PW-13 

     Santosh Gangadharappa. PW-13 Santosh Gangadharappa 




                                             
     has   also   deposed   that   accused   No.11   Waman   had 

     attacked  him  with the  stick  and blows  were  given 

     on   his   left   leg   and   left   hand.   There   is   medical 




                                    
     evidence   which   corroborates   PW-13   Santosh 
                             
     Gangadharappa.  Medical  certificate  Exhibit  98 has 
                            
     been proved by PW-8 Dr. Ramesh Kute. 
      

     24.                PW-5   Gajanan   Gangadharappa   has   also 
   



     deposed   that   when   the   victim   was   attacked   by 

     accused   Nos.8   and   9,   the   other   accused   persons 

     started   assaulting   them.   He   deposed   that   accused 





     No.4   Kondbarao   assaulted   PW-15   Raju   Torkad   using 

     handle   of   spade.   PW-15   Raju   Torkad   has   also 





     deposed that he was assaulted by stick by accused 

     No.4   Kondbarao   causing   hurt   to   his   little   finger 

     of   the   left   hand.   Medical   certificate   Exhibit   99 

     in this regard has been proved by PW-8 Dr. Ramesh. 

     PW-5   Gajanan   further   deposed   that   accused   No.1 




    ::: Uploaded on - 19/09/2016              ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       25


     Krishnarao   and   accused   No.2   Keshavrao   assaulted 




                                                                       
     PW-14   Santosh   Kishanappa   Torkad.   The   evidence   of 




                                               
     PW-14 Santosh Kishanappa Torkad shows that he was 

     given blow by stick by accused No.1 Krishnarao on 




                                              
     his right knee. The injury has been proved on the 

     basis of the medical certificate Exhibit 97 proved 

     by PW-8 Dr. Ramesh. Even if it was to be said that 




                                     
     PW-13 Santosh Gangadharappa and PW-15 Raju Torkad 
                             
     were   accused   in   the   cross-case,   PW-14   Santosh 
                            
     Kishanappa   does   not   appear   to   be   accused   in   the 

     cross-case. The evidence on record shows that some 
      

     of   the   witnesses   were   residing   with   the   victim 
   



     while some of the witnesses examined had residence 

     nearby. Thus their presence is natural. Apart from 

     this,   the   injuries   suffered   by   these   witnesses 





     goes   to   prove   their   presence   on   the   spot   at   the 

     time of incident.





     25.              Taking   over-all   view   of   the   evidence, 

     what   appears   is   that   seven   accused   persons 

     mentioned   above,   earlier   went   and   threatened   the 

     victim   as   they   were   claiming   that   part   of   the 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                 cria622.12
                                    26


     field   belonging   to   accused   No.1     Krishnarao   had 




                                                                     
     been   wrongly   purchased   by   the   victim   and   wanted 




                                             
     the   victim   to   give   back   the   said   portion   of   the 

     land and on this basis were claiming that they had 




                                            
     a right to take away the crop which was there in 

     the   said   portion   and   having   threatened   that   if 

     they were obstructed they will kill the victim or 




                                  
     person obstructing, they earlier went back to the 
                             
     nearby   road   and   made   some   phone   calls   and   then 
                            
     armed with axe and sticks again committed criminal 

     trespass and when victim tried to explain and thus 
      

     obstructed   the   accused   persons,   they   carried   out 
   



     the   threat.   While   accused   No.8   Goprao   gave   more 

     than   one   blows   by   the   axe   on   the   head   of   the 

     victim, accused No.9 Baban hit on the back of the 





     victim   by   stick   blows   and   the   intervenors   were 

     stopped   from   helping   by   other   accused   persons   by 





     assaulting them. The common object is obvious. The 

     evidence   shows   that   there   was   real   threat   which 

     was   given   earlier   because   of   which   PW-3 

     Gangadharappa had rushed to the police station. By 

     the   time   the   police   reached,   the   second   part   of 




    ::: Uploaded on - 19/09/2016             ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                  cria622.12
                                      27


     the   incident   of   murdering   the   victim   and 




                                                                      
     assaulting   intervenors   was   over.   The   evidence   of 




                                              
     PW-7 Dr. Vithal Karpe proved three injuries on the 

     head of the victim i.e. one incised wound on head, 




                                             
     two  contusions  on head  and  one contusion  on back 

     and  abrasion   on the left  shoulder  of the  victim. 

     The   oral   evidence   read   with   the   medical   evidence 




                                    
     shows that there is substance in the oral evidence 
                             
     regarding   the   manner   in   which   the   offence   was 
                            
     committed. 
      

     26.              The   evidence   of   PW-6   Head   Constable 
   



     Sheshrao   Bangar   shows   that   when   he   reached   the 

     spot in Jeep along with the home-guards, he found 

     that   there   was   one   tractor   which   had   turtled   on 





     the road and there was one Jeep which was dashed 

     from   back   side   and   there   were   two   motorcycles 





     lying on the road. When witness got down from the 

     vehicle,   he   heard   crying   of   lady.   This   must   be 

     PW-4   Annapurna.   He   found   one   person   lying   there 

     having sustained head injury. This was the victim. 

     This   Head   Constable   arranged   to   shift   the   victim 




    ::: Uploaded on - 19/09/2016              ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                 cria622.12
                                     28


     to   the   hospital.   The   evidence   of   this   witness 




                                                                     
     shows that even on the spot where he had reached 




                                             
     almost   when   the   incident   was   concluding,   he   was 

     told   that   accused   No.8   Goprao   had   assaulted   the 




                                            
     victim   with axe  and accused  No.9  Baban  had given 

     blows   with   the   handle   on   the   back.   Even   if   this 

     may be stated to be hear-say, what is relevant is 




                                   
     that   even   immediately   the   same   incident   was   told 
                             
     to   the   police.   The   evidence   of   PW-13   Santosh 
                            
     Gangadharappa   shows   that   at   the   time   of   incident 

     when   he   was   attacked,   he   tried   to   flee   from   the 
      

     spot   with   the   help   of   tractor   but   the   tractor 
   



     turned turtle in a pit. There is corroboration to 

     this evidence of PW-13 from the Head Constable PW-

     6 Sheshrao and even Spot Panchnama proved by PW-16 





     A.P.I.   Chate.   One   can   visualize   the   manner   in 

     which   the   persons   who   tried   to   help   the   victim, 





     were   attacked   by   the   accused   persons   who   had 

     formed   an   unlawful   assembly   to   make   them   run 

     helter-skelter. 



     27.              I am not convinced with the argument that 




    ::: Uploaded on - 19/09/2016             ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                  cria622.12
                                     29


     the   act   of   PW-8   Goprao   in   assaulting   the   victim 




                                                                      
     was   individual   act   of   his   own   and   the   other   six 




                                              
     accused cannot be said to have had knowledge. The 

     over-all   reading   of   the   evidence   makes   it   clear 




                                             
     that   these   accused   persons   had   clear   object   that 

     they   will   assert   right   to   the   portion   of   land 

     which they claimed was wrongly with the victim and 




                                  
     forcibly take away the crop and resistance if any 
                             
     should   be   eliminated.   When   these   accused   persons 
                            
     went   back   together   to   the   field   of   victim   with 

     accused  No.8  Goprao  armed  with  an axe,  they knew 
      

     that   the   axe,   a   deadly   weapon,   can   be   used   and 
   



     when   the   axe   was   indeed   used   on   the   head   of   the 

     victim   not   once   but   three   times,   there   is   no 

     material   to   show   that   the   other   accused   persons 





     startled   or   stepped   back.   Rather   accused   No.9 

     Baban followed up the attack made by accused No.8 





     by giving (in quick succession) stick blows on the 

     back  of the  victim  and  the other  accused   persons 

     attacked   those   who   were   intervening   using   sticks 

     making them run helter-skelter to the extent that 

     one of the intervenor PW-13 Santosh Gangadharappa 




    ::: Uploaded on - 19/09/2016              ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                      cria622.12
                                         30


     could   not   even   manage   to   run   away   properly   with 




                                                                          
     the   help   of   tractor   which   turned   turtle.   Sticks, 




                                                  
     as   in   present   matter,   when   used   as   weapons   of 

     offence must also be held to be dangerous weapons. 




                                                 
     Criminal trespass, murder and rioting was done by 

     the   unlawful   assembly   of   the   seven   accused   armed 

     with   deadly   weapons.   Taking   over-all   view   of   the 




                                       
     evidence,   I   am   not   convinced   with   the   arguments 
                             
     made   for   the   accused   persons   that   only   accused 
                            
     No.8  Goprao  should   be held  liable  for the  murder 

     and the other accused did not have any such common 
      

     object of the assembly to kill if necessary.  
   



     28.              I   have   gone   through   the   Judgment   of   the 

     trial Court and find that the trial Court has not 





     given  any  appropriate  reasons  as to how  and why, 

     when   there   was   same   evidence   against   accused 





     Nos.1, 4, 8 to 11 vis-a-vis accused No.2, it was 

     not   convicting   accused   No.2   Kesahavrao,   who   was 

     part   of   the   seven   persons   in   both   parts   of   the 

     incident. Reading of the Judgment shows that trial 

     Court   almost   missed   the   presence   of   accused   No.2 




    ::: Uploaded on - 19/09/2016                  ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       31


     Keshavrao  while  discussing  the evidence,  although 




                                                                       
     all the witnesses i.e. PW-2 to PW-5 and PW-13 to 




                                               
     PW-15 did refer to his presence and participation 

     in the acts. I thus find that there is substance 




                                              
     in   the   State   Appeal   which   has   been   filed.   The 

     State has filed the Criminal Appeal No.179 of 2014 

     against  the acquittal  of  accused  Nos.2  and  5. We 




                                     
     have   heard   Advocate   Shri   Joydeep   Chatterji   for 
                             
     accused   No.2   but   I   reject   his   argument   that   the 
                            
     evidence   against   accused   No.2   can   be 

     distinguished,   only   because   overt   act   of   assault 
      

     by him has not separately come on record. I find 
   



     that   the   Appeal   of   the   State   requires   to   be 

     allowed   as   far   as   regards   accused   No.2   Keshavrao 

     Dattrao Maske is concerned and he too must suffer 





     the   same   punishment   as   has   been   imposed   by   the 

     trial   Court   against   the   other   accused,   whose 





     conviction needs to be maintained.



     29.              As   regards   accused   No.6   Santosh   Laxman 

     Bangar   and   accused   No.7   Shriram   Laxman   Bangar, 

     there   is   evidence   of   none   of   the   witnesses 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                               cria622.12
                                   32


     speaking   against   them.   No   doubt   the   witnesses 




                                                                   
     turned   hostile   as   regards   involvement   of   accused 




                                           
     Nos.6   and   7   but   inspite   of   cross-examination,   no 

     evidence which could be judicially accepted so as 




                                          
     to   convict   these   persons   had   come   on   record.   In 

     the impugned Judgment the trial Court in Paragraph 

     Nos. 24, 25 and 37 appears to have relied on the 




                                  
     material in the counter-case being Sessions Trial 
                             
     No.9 of 2008 so as to convict accused Nos.6 and 7. 
                            
     On   the   basis   of   material   in   counter-case,   the 

     trial  Court  in  this Sessions  Trial  No.15  of 2008 
      

     held  the  accused  Nos.6  and  7  guilty  holding  that 
   



     they were present in the unlawful assembly. I find 

     that  it would  be  necessary   for the  prosecutor  to 

     bring   necessary   material   on   record   to   establish 





     the   presence   and   participation   of   any   given 

     accused.     Without   the   material   being   brought   on 





     record   of   this   Sessions   trial,   only   because   the 

     Judge   deciding   the   counter-cases   is   common,   does 

     not mean that the Judge can read material from the 

     other trial in this trial. Thus, I find that the 

     conviction   imposed   against   accused   Nos.6   and   7 




    ::: Uploaded on - 19/09/2016           ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                   cria622.12
                                       33


     cannot   be   sustained.   From   the   record   of   the 




                                                                       
     present   trial,   it   cannot   be   said   that   there   is 




                                               
     actionable   evidence   for   conviction   as   regards 

     accused   Nos.6   and   7.   There   is   no   actionable 




                                              
     evidence  even  as regards   accused  Nos.3  and  5, in 

     this trial.




                                     
     30.              Accused   No.8   Goprao   has   filed   Criminal 
                             
     Application No.5160 of 2013 claiming that accused 
                            
     No.6   Santosh   Laxman   Bangar   had   registered   Crime 

     No.12 of 2007 and that it was necessary to explain 
      

     injuries on the persons of the either side but the 
   



     details  were  not brought   on record  and  the trial 

     Court should have brought on record documents like 

     Spot  Panchnama,  medical  certificate,  statement  of 





     medical officer and complaint in both the cases on 

     record.   The   applicant   -   accused   No.8   prays   that 





     such documents be allowed to be brought on record. 

     At  the time  of arguments  the  learned  counsel   for 

     accused   No.8   has   not   made   submissions   regarding 

     this Application. However, it needs to be observed 

     that the documents to be brought on record is job 




    ::: Uploaded on - 19/09/2016               ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                               cria622.12
                                    34


     of the concerned prosecutor. As far as injuries to 




                                                                   
     the   accused,   in   the   present   matter   there   is 




                                           
     evidence   of   PW-4   Annapurna   which   shows   that   when 

     her husband fell down, quarrel started between the 




                                          
     accused   persons   and   their   persons   (i.e.   persons 

     trying to help the victim). Apart from this, even 

     the  F.I.R.  mentions  that  at the time  of incident 




                                  
     there was a big quarrel. Thus, it cannot be said 
                             
     that   injuries   or   cause   of   injuries   to   persons 
                            
     involved had not been explained. 



     31.              The learned A.P.P. relied on the case of 
      


     Anup   Lal   Yadav   and   another   vs.   State   of   Bihar, 
   



     (2014)   10 Supreme  Court  Cases  275  to submit   that 

     all   the   members   of   the   unlawful   assembly   are 





     constructively   liable   for   the   acts   committed   by 

     each   other,   in   prosecution   and   execution   of   the 





     common   object.   It   is   argued   that   it   is   not 

     necessary   to   show   overt   act   by   all   the   accused 

     persons in order to fasten liability of punishment 

     on them. In the Judgment relied on by the learned 

     A.P.P.,   in   Para   19,   the   Hon'ble   Supreme   Court 




    ::: Uploaded on - 19/09/2016           ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                     cria622.12
                                       35


     referred   with   advantage   to   observations   of   the 




                                                                         
     Hon'ble Supreme Court in earlier Judgment of Lalji 




                                                 
     vs.   State   of   U.P.,   (1989)   1   S.C.C.   437.   The 

     concerned   Para   9   from   Judgment   in   the   matter   of 




                                                
     Lalji reads as under:-



            "9.     Section   149   makes   every   member   of   an 




                                     
            unlawful assembly at the time of committing of 
                             
            the offence guilty of that offence. Thus this 
            section   created   a   specific   and   distinct 
            offence.   In   other   words,   it   created   a 
                            
            constructive   or   vicarious   liability   of   the 
            members   of   the   unlawful   assembly   for   the 
            unlawful acts committed pursuant to the common 
      


            object   by   any   other   member   of   that   assembly. 
   



            However, the vicarious liability of the mebers 
            of   the   unlawful   assembly   extends   only   to   the 
            acts   done   in   pursuance   of   the   common   objects 





            of the unlawful assembly, or to such offences 
            as   the   members   of   the   unlawful   assembly   knew 
            to be likely to be committed in prosecution of 
            that object.  Once the case of a person falls  





            within   the   ingredients   of   the   section   the  
            question   that   he   did   nothing   with   his   own  
            hands   would   be   immaterial.   He   cannot   put  
            forward the defence that he did not with his  
            own   hand   commit   the   offence   committed   in  
            prosecution   of   the   common   object   of   the  
            unlawful   assembly   or   such   as   the   members   of  




    ::: Uploaded on - 19/09/2016                 ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                     cria622.12
                                       36


            the assembly knew to be likely to be committed  




                                                                         
            in   prosecution   of   that   object.  Everyone   must  
            be   taken   to   have   intended   the   probable   and  




                                                 
            natural results of the combination of the acts  
            in which he joined. It is not necessary that  
            all   the   persons   forming   an   unlawful   assembly  




                                                
            must   do   some   overt   act.  When   the   accused  
            persons assembled together, armed with lathis,  
            and   were   parties   to   the   assault   on   the  




                                     
            complainant   party,   the   prosecution   is   not  
            obliged to prove which specific overt act was  
                             
            done   by   which   of   the   accused.  This   section 
            makes   a   member   of   the   unlawful   assembly 
                            
            responsible   as   a   principal   for   the   acts   of 
            each,  and all, merely because  he is a member 
            of   an   unlawful   assembly.   While   overt   act   and 
      

            active   participation   may   indicate   common 
            intention   of   the   person   perpetrating   the 
   



            crime,   the   mere   presence   in   the   unlawful 
            assembly   may   fasten   vicariously   criminal 
            liability under Section 149. It must be noted 





            that the basis of the constructive guilt under 
            Section 149 is mere membership of the unlawful 
            assembly, with the requisite common object or 
            knowledge." 





                                   (Emphasis supplied)


     .                In Para 22 of its Judgment in the matter 

     of Anuplal Yadav and another, cited supra, Hon'ble 

     Supreme Court also referred to the Judgment in the 




    ::: Uploaded on - 19/09/2016                 ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                      cria622.12
                                        37


     matter   of  State   of   Rajasthan   vs.   Shiv   Charan, 




                                                                          
     reported   in   (2013)   12   S.C.C.   76,   and   para   19   of 




                                                  
     that earlier Judgment reads as under:


            "19. The pivotal question of applicability of 




                                                 
            Section   149   IPC   has   its   foundation   on 
            constructive   liability   which   is   the   sine   qua 
            non   for   its   application.   It   contains 




                                      
            essentially only two ingredients, namely, (I) 
                             
            offence   committed   by   any   member   of   any 
            unlawful   assembly   consisting   five   or   more 
            members;   and   (II)   such   offence   must   be 
                            
            committed in prosecution of the common object 
            (Section   141   IPC)  of   the  assembly   or  members 
            of   that   assembly   knew   to   be   likely   to   be 
      


            committed in prosecution of the common object. 
   



            It   is   not   necessary   that   for   common   object  
            there should be a prior concert as the common  
            object   may   be   formed   on   the   spur   of   the  





            moment.   Common   object   would   mean   the   purpose  
            or   design   shared   by   all   members   of   such  
            assembly   and   it   may   be   formed   at   any   stage.  
            Even if the offence committed is not in direct  





            prosecution   of   the   common   object   of   the  
            unlawful assembly, it may yet fall under the  
            second   part   of   Section   149   IPC   if   it   is  
            established that the offence was such, as the  
            members knew, was likely to be committed."
                                   




    ::: Uploaded on - 19/09/2016                  ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                        38




                                                                        
     .                Referring   to   such   earlier   Judgments,   in 




                                                
     that matter of  Anuplal Yadav, the Hon'ble Supreme 

     Court rejected the arguments that the accused were 




                                               
     only   passive   onlookers   as   was   tried   to   be 

     canvassed   in   that   matter.   Keeping   such   Judgments 

     of   the   Hon'ble   Supreme   Court   in   view,   I   have 




                                     
     already appreciated the evidence and find that the 
                             
     accused persons were members of unlawful assembly 
                            
     which had already threatened the victim with death 

     and   having   once   reversed   and   called   for   further 
      

     help and re-entered the field of the victim having 
   



     armed   themselves   with   axe   and   sticks   when   they 

     were   still   obstructed,   they   assaulted   the   victim 





     as  well as  those  trying  to intervene.  The  common 

     object   is   apparent   and   apart   from   accused   No.8, 

     accused   No.9   the   other   five   accused   i.e.   accused 





     Nos.1, 2, 4, 10 and 11 against whom evidence has 

     come on record are also liable to be held guilty 

     under   Section   302   read   with   149   of   I.P.C.   The 

     assault   on   the   vital   part   of   the   body   of   the 

     victim   who   was   an   old   thin   built   man,   clearly 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                    cria622.12
                                       39


     demonstrated   the   common   object.   Even   otherwise, 




                                                                        
     the   age   of   the   victim   appears   to   have   been   such 




                                                
     that even without an axe were he to be assaulted 

     even by the sticks in the manner in which he was 




                                               
     hit on the head, his chances of survival would be 

     poor.   In   the   present   matter   having   been   attacked 

     by   the   axe,   he   did   not   even   reach   the   hospital 




                                     
     alive.                  
                            
     32.              The learned A.P.P. has further relied on 

     the   case   of  Om   Prakash   vs.   State   of   Haryana, 
      

     reported  in (2014)   5  Supreme  Court  Cases  753. In 
   



     Para 16 of the Judgment, the Hon'ble Supreme Court 

     observed as under:-





             "16. Common object of an unlawful assembly can 
             also   be   gathered   from   the   nature   of   the 
             assembly, the weapons used by its members and 





             the behaviour of the assembly at or before the 
             scene of occurrence. It cannot be stated as a 
             general   proposition   of   law   that   unless   an 
             overt act is proven against the person who is 
             alleged   to   be   a   member   of   the   unlawful 
             assembly,   it   cannot   be   held   that   he   is   a 




    ::: Uploaded on - 19/09/2016                ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                      cria622.12
                                        40


             member   of   the   assembly.   What   is   really 




                                                                          
             required to be seen is that the member of the 
             unlawful   assembly   should   have   understood   that 




                                                  
             the   assembly   was   unlawful   and   was   likely   to 
             commit   any  of  the   acts   which   fall  within   the 
             purview   of   Section   141   IPC.   The   core   of   the 




                                                 
             offence   is   the   word   "object"   which   means   the 
             purpose   or   design   and   in   order   to   make   it 
             common,   it   should   be   shared   by   all.   Needless 




                                      
             to   say,  the   burden   is  on   the  prosecution.   It 
             is   required   to   establish   whether   the   accused 
                             
             persons   were   present   and   whether   they   shared 
             the   common   object.   It   is   also   an   accepted 
                            
             principle   that   number   and   nature   of   injuries 
             is   a  relevant  fact   to  deduce   that  the   common 
             object has developed at the time of incident."
      


     33.              In the present matter, the seven accused 
   



     mentioned   above,   assembled   along   with   axe   and 

     sticks and their behaviour demonstrated that they 





     once went and threatened and having called for re-

     enforcement,   without   waiting,   again   committed 





     criminal   trespass   and   attacked   the   victim   and 

     intervenors.   There   was   actual   participation   in 

     causing   of   hurts   by   accused   No.1,   accused   No.4, 

     accused   No.8,   accused   No.9   and   accused   No.11.   In 

     fact   PW-5   Gajanan   has   deposed   that   he   had   seen 




    ::: Uploaded on - 19/09/2016                  ::: Downloaded on - 20/09/2016 00:58:27 :::
                                                                 cria622.12
                                     41


     accused   No.2,   in   addition   to   accused   No.1 




                                                                     
     assaulting   PW-14   but   as   PW-14   referred   to   only 




                                            
     accused   No.1,   I   am   not   stressing   on   that   part. 

     Still,   accused   No.2   and   accused   No.10   who   were 




                                           
     also part of the unlawful assembly, and shared the 

     common   object,   cannot   escape   liability   for   overt 

     acts of other accused in prosecution of the common 




                                   
     object.                 
                            
     34.              For reasons discussed above, with respect 

     I am taking a differing view.
      
   



     35.              For the afore-stated reasons, I pass the 

     following order:-





                            O R D E R

(I) Criminal Appeal No.622 of 2012 as well as Criminal Appeal No.625 of 2012 are both dismissed.

(II) Criminal Appeal No.633 of 2012 is allowed and the conviction and sentence imposed against the Appellants - original ::: Uploaded on - 19/09/2016 ::: Downloaded on - 20/09/2016 00:58:27 ::: cria622.12 42 accused No.6 - Santosh Laxman Bangar and accused No.7 - Shriram Laxman Bangar by the impugned Judgment and order is quashed and set aside. They are acquitted of the offences with which they were charged. Their bail bonds are cancelled.

(III) (i) Criminal Appeal No.179 of 2014 filed by the State against original accused Nos.2 and 5 is partly allowed. The Appeal is rejected as regards original accused No.5 - Santosh Nanarao Maske. His bail bonds are cancelled.

(III) (ii) (a) However, the Appeal of the State being Criminal Appeal No.179 of 2014 against the acquittal of accused No.2 Keshavrao Dattrao Maske is allowed.

(b) Original accused No.2 Keshavrao Dattrao Maske is convicted under Section 302 read with Section 149 of Indian Penal Code, 1860 and is sentenced to suffer imprisonment for life and to pay a fine of Rs.5000/- and in default to suffer rigorous imprisonment for six months.

(c) Original accused No.2 Keshavrao Dattrao Maske is further convicted under ::: Uploaded on - 19/09/2016 ::: Downloaded on - 20/09/2016 00:58:27 ::: cria622.12 43 Section 447 read with Section 147 of Indian Penal Code, 1860 and sentenced to suffer rigorous imprisonment for six months and to pay a fine of Rs.1000/- and in default to suffer rigorous imprisonment for one month.

(d) Accused No.2 Keshavrao Dattrao Maske is further convicted of the offence punishable under Section 147 of Indian Penal Code, 1860 and sentenced to suffer rigorous imprisonment for three months and to pay a fine of Rs.500/- and in default to suffer rigorous imprisonment for one month.

(e) Accused No.2 Keshavrao Dattrao Maske is convicted for offence punishable under Section 148 of Indian Penal Code, 1860 and sentenced to suffer rigorous imprisonment for three months and to pay a fine of Rs.500/- and in default to suffer rigorous imprisonment for one month.

(f) Accused No.2 Keshavrao Dattrao Maske is further convicted for offence punishable under Section 149 of Indian Penal Code, 1860 and sentenced to suffer rigorous imprisonment for three months and ::: Uploaded on - 19/09/2016 ::: Downloaded on - 20/09/2016 00:58:27 ::: cria622.12 44 to pay a fine of Rs.500/- and in default to suffer rigorous imprisonment for one month.

(g) All the substantive sentences shall run concurrently.

(h) Accused No.2 would be entitled to set off under Section 428 of the Code of Criminal Procedure.

(i) Accused No.2 Keshavrao Dattrao Maske shall surrender to his bail bonds immediately.

(IV) Criminal Application No.5160 of 2013 filed by original accused No.8 Goprao Marotrao Maske is rejected.

[A.I.S. CHEEMA, J.] asb/SEP16 ::: Uploaded on - 19/09/2016 ::: Downloaded on - 20/09/2016 00:58:27 :::