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 2, Cited by 0]

Bombay High Court

Maruti Arjun Thokal vs The State Of Maharashtra on 20 October, 2021

Bench: V. K. Jadhav, Shrikant D. Kulkarni

                                                    63-CriAppln-1583-21 (bail)
                                      1

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD

                 CRIMINAL APPLICATION NO. 1583 OF 2021
                                  IN
                    CRIMINAL APPEAL NO. 359 OF 2021

   Maruti S/o Arjun Thokal                          ... Applicant
                                                    (Ori. Accused)
           Versus

   The State of Maharashtra
   and another                                      ... Respondents

                                      ....

   Mr. N.B. Narwade, Advocate for the Applicant
   Mr. Shashibhusan P. Deshmukh, APP for Respondent No.1 /
   State
   Mr. S.R. Andhale, Advocate for Respondent No.2.
                                 ....

                               CORAM : V. K. JADHAV AND
                                       SHRIKANT D. KULKARNI, JJ.

                               DATE       : 20th OCTOBER, 2021

   PER COURT:-

   1.        Pending Criminal Appeal No. 359 of 2021 preferred

   against the judgment and order passed by the learned

   Additional Sessions Judge, Ahmednagar dated 08.07.2021 in

   Sessions Case No.237 of 2016 convicting thereby the applicant/

   original accused for having committed the offence punishable

   under Section 302 of IPC and sentencing him to suffer life

   imprisonment and to pay a fine of Rs. 50,000/-, in default to

                                                                          1 of 5


::: Uploaded on - 21/10/2021                      ::: Downloaded on - 22/10/2021 04:01:55 :::
                                                   63-CriAppln-1583-21 (bail)
                                       2

   suffer R.I. for six months, and also convicting him for the

   offence punishable under Section 506 of IPC and sentencing

   him to suffer two years imprisonment and to pay a fine of

   Rs.5,000/-, in default to suffer R.I. for one month, the

   applicant/original accused has preferred this application for

   suspension of substantive part of the sentence and for bail.


   2.        The learned counsel for the applicant/original accused

   submits that the prosecution case entirely rests upon dying

   declarations of deceased and there is no direct evidence in this

   case. Learned counsel submits that it is a case of multiple dying

   declarations. The incident had taken place on 24.03.2016.

   Deceased Pratiksha had sustained burns, and therefore, she was

   shifted to City Care Hospital, Ahmednagr. The applicant is the

   distant cousin of deceased Pratiksha. Learned counsel submits

   that on 24.03.2016 itself, in City Care Hospital, Ahmednagar,

   two dying declarations came to be recorded. PW-7 ASI Mohan

   Laxman Gajare has recorded dying declaration (Exhibit 37) and

   on the same day, the Naib Tahasildar has recorded the dying

   declaration of deceased Pratiksha (Exhibit 61). In both dying

   declarations, deceased Pratiksha had stated that she sustained

   burns accidentally.         Learned counsel submits that, however,

                                                                        2 of 5


::: Uploaded on - 21/10/2021                    ::: Downloaded on - 22/10/2021 04:01:55 :::
                                                 63-CriAppln-1583-21 (bail)
                                  3

   third dying declaration of deceased Pratiksha was recorded

   when she was shifted to Apex Hospital, Ahmednagar and it was

   recorded two days after the incident i.e. on 26.03.2016, wherein

   for the first time deceased Pratiksha had made allegations

   against the applicant/original accused that he had poured

   kerosene on her person and set her on fire. Learned counsel

   submits that the trial Court has not considered the possibility of

   tutoring while recording the third dying declaration and even

   the second dying declaration (Exhibit 61), which came to be

   recorded by the Naib Tahasildar is also not considered. Learned

   counsel submits that the applicant/original accused was on bail

   during the trial. Learned counsel for the applicant submits that

   though the applicant/original accused is ready to deposit the

   fine amount, the same was not accepted before the trial Court

   since the trial Court has sent the Record and Proceedings to this

   Court. The learned counsel for the applicant thus seeks

   permission to deposit the fine amount before this Court.


   3.        Learned APP assisted by Advocate Mr. S.R. Andhale,

   submits that the prosecution has not relied upon the dying

   declarations at Exhibit 37 and Exhibit 61, respectively.

   However, the defence has admitted those dying declarations,

                                                                      3 of 5


::: Uploaded on - 21/10/2021                  ::: Downloaded on - 22/10/2021 04:01:55 :::
                                                   63-CriAppln-1583-21 (bail)
                                     4

   and therefore, even without examination of the Naib Tahasildar,

   the said dying declaration came to be exhibited as Exhibit 61.

   Learned APP submits that dying declaration at Exhibit 54, which

   is recorded at Apex Hospital, Ahmednagar by PW-7 ASI Mohan

   Gajare is the only authentic dying declaration and the trial

   Court has rightly placed reliance on it. Learned APP submits

   that even during the course of recording of the first dying

   declaration (Exhibit 37) at City Care Hospital, Ahmednagar, the

   applicant-accused was present near the deceased and it is

   admitted by PW-7 Mohan Gajare that she was in the frightened

   state of mind at that time.


   4.        It is a case of multiple dying declarations and there is a

   glaring inconsistency between three dying declarations. In the

   first two dying declarations recorded on the date of incident, i.e.

   on 24.03.2016, deceased Pratiksha had stated about sustaining

   burns accidentally. Whereas, in the third dying declaration,

   which is recorded two days after the incident, deceased

   Pratiksha had made allegations against the applicant/original

   accused. It is for the learned APP to make appropriate

   submissions during the hearing of the appeal as to whether the

   first two dying declarations can be considered, when the

                                                                        4 of 5


::: Uploaded on - 21/10/2021                    ::: Downloaded on - 22/10/2021 04:01:55 :::
                                                    63-CriAppln-1583-21 (bail)
                                      5

   prosecution has not placed reliance on it.               However, the

   applicant/original accused was on bail during the course of trial.

   In view of the same, we proceed to pass the following order:-

                                  ORDER

(i) The criminal application is hereby allowed.

(ii) Pending the Criminal Appeal No. 359 of 2021 preferred against the Judgment and order of conviction passed by the Additional Sessions Judge, Ahmednagar dated 08.07.2021 in Sessions Case No. 237 of 2016, substantive part of the sentence is hereby suspended and till then, the applicant/original accused - Maruti S/o Arjun Thokal be released on bail on furnishing personal bond of Rs. 20,000/- (Rupees Twenty Thousand) with one solvent surety of the like amount.

(iii) The applicant is permitted to deposit the fine amount before this Court.

(iv) The criminal application is accordingly disposed of.





    [ SHRIKANT D. KULKARNI ]                           [ V. K. JADHAV ]
            JUDGE                                            JUDGE



   S.P. Rane



                                                                         5 of 5


::: Uploaded on - 21/10/2021                     ::: Downloaded on - 22/10/2021 04:01:55 :::