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 22, Cited by 0]

Bombay High Court

Gajanan Damodhar Bhalerao vs The State Of Maharashtra on 17 April, 2024

Author: R. G. Avachat

Bench: R. G. Avachat

2024:BHC-AUG:8006-DB

                                                          1               Cr.Appeal 598.16
                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD.

                                  CRIMINAL APPEAL NO.598 OF 2016

               Gajanan Damodhar Bhalerao
               Age : 25 years, Occu : Agriculture,
               R/o. Gunda, Tq. Basmath,
               Dist. Parbhani                                           .. Appellant
                                                                      (Orig. Accused No.8)
                             Versus

               1.      The State of Maharashtra
               2.      Vithalrao Kishanrao Jawale,
                       Age : 61 years, Occu : Agriculture,
                       R/o. Asola, Tq. & Dist. Parbhani                .. Respondents
                                                                      (Respondent No.2 -
                                                                       Father of deceased)
                                                     ...
                                                   WITH
                               CRIMINAL APPLICATION NO.2702 OF 2022
                                                     IN

                                  CRIMINAL APPEAL NO.598 OF 2016
                                               ....
                                                   AND
                                  CRIMINAL APPEAL NO.682 OF 2016

               1.      Shivaji S/o. Ganeshrao Jawale
                       Age : 32 years, Occu : Agri,
                       R/o. Asola, Tq. & Dist. Parbhani
               2.      Navnath s/o. Uttamrao Jawale
                       Age : 29 years, occu : Agri,
                       R/o. Asola, Tq. & Dist. Parbhani
               3.      Dhananjay s/o. Uttamrao Jawale
                       Age : 26 years, Occu : Agri,
                       R/o. Asola, Tq. & Dist. Parbhani
               4.      Datta @ Anna s/o. Uttamrao Jawale
                       Age : 35 years, Occu : Agri,
                       R/o. Asola, Tq. & Dist. Parbhani
               5.      Prabhakar s/o. Ganeshrao Jawale
                       Age : 33 years, Occu : Service,
                       R/o. Asola, At Post. Shivaji Nagar, Parbhani        ... Appellants
                                                                           (Orig. Accused)
                                          2                    Cr.Appeal 598.16
             Versus
The State of Maharashtra                                       .. Respondent
                                   ......
                                   WITH

               CRIMINAL APPLICATION NO.120 OF 2024
                                    IN

                  CRIMINAL APPEAL NO.682 OF 2016
                               ....

Shri. P. S. Paranjape, Advocate for Appellant in Criminal Appeal
No.598 of 2016
Shri. Sudarshan J. Salunke, Advocate for Appellant in Criminal Appeal
No.682 of 2016
Smt. V. S. Chaudhari, APP for the Respondent / State in both the
matters.
Shri. S. S. Jadhavar, Advocate for Assist to P.P. in Criminal Appeal No.682
of 2016 and for Respondent No.2 in Criminal Appeal No.598 of 2016
                                    .....

                          CORAM              :   R. G. AVACHAT AND
                                                 NEERAJ P. DHOTE, JJ.
                          RESERVED ON   :        23.02.2024
                          PRONOUNCED ON :        17.04.2024


JUDGMENT [ PER NEERAJ P. DHOTE, J. ] :

1.           These two Appeals are filed under Section 374 (2) of the

Code of Criminal Procedure, 1973 (hereinafter referred to as the

'Cr.P.C.') against the Judgment and Order dated 20.09.2016 passed by

the learned Sessions Judge, Parbhani in Sessions Trial No.131 of 2013

convicting the Appellants for the offence punishable under Sections 147,

148, 324, 302 r/w. Section 149 of the Indian Penal Code, 1860 (for

short, 'I.P.C.') and sentencing them as detailed in the operative order of

the said Judgment.
                                      3                  Cr.Appeal 598.16


2.          The Prosecution's case as revealed from the Police Report is

as under:


2.1.        Latabai Vitthalrao Jawale, the resident of Agrith, Tal. Asola,

Dist. Parbhani, who was the mother of Angad (deceased), was knocked

down by the motorcycle driven by the Accused / Appellant - Shivaji

Ganesh Jawale. She suffered fracture in her leg and was hospitalized.

The Accused / Appellant - Shivaji, who was the resident of the same

village and kin of the deceased, promised to bear the expenses relating

to her medical treatment, however, he avoided to keep his promise.

Angad used to demand the medical expenditure, which were to the

extent of Rs.1,00,000/- (Rs. One Lakh) from him. On the said issue of

medical expenses, altercations used to take place between Angad and

Accused / Appellant - Shivaji. Eventually, both the parties decided to

convene a meeting to resolve the issue. Accordingly, meeting was fixed

on 07.06.2013, however it was postponed for the next day at the

instance of Accused / Appellant - Shivaji.       In the afternoon, the

Accused / Appellants went to Tadkalas Police Station and from there to

the Pingali police outpost. Angad was in his beer shop by name

'Chaitanya Beer Shop'. Around 08:00 p.m. of 07.06.2013 the Accused /

Appellants reached the said beer shop with the weapons like Katti /

Koyta, iron rod, fighter and assaulted deceased Angad. Due to voice /

shouts of Angad, Madhukar Jawale (PW3), Kalyan Ganeshrao Jawale
                                     4                 Cr.Appeal 598.16
(PW4) and Vitthalrao Krishnarao Jawale (PW5) who were present in the

nearby Aakhada, reached at the beer shop. They saw that the accused /

Appellants were assaulting Angad with the said weapons. Madhukar

Jawale (PW3) and Kalyan Ganeshrao Jawale (PW4) intervened to save

Angad. They both suffered injuries due to assault by Accused /

Appellants - Shivaji and Navnath.    After the assault, the Accused /

Appellants fled.



2.2.         Angad was moved to Spandan Hospital, Parbhani. Angad

succumbed to the injuries. The injured eye witnesses were provided with

the necessary medical treatment. As the police were informed about the

incident, the police reached Spandan Hospital. The statement / Report

(Exh.86) of Madhukar (PW3) was recorded by the police as the First

Information Report (FIR) and Crime No.68/2013 came to be registered

for the offence punishable under Sections 147, 148, 149, 307, 323, 324,

302, 504 and 506 of the I.P.C. and for the offence punishable under

Section 4 r/w. Section 25 of the Arms Act. During the course of

investigation, Inquest was done, Spot Panchanama was prepared from

where blood stained mud, simple mud, Chappals, blood stained

weapons such as Katti and metallic fighter were seized and sealed, and

the body was referred for Post-mortem. The statement of witnesses were

recorded, the Accused / Appellants No.1 to 5 came to be arrested, the

Accused / Appellant No.8 surrendered on the sixth (06 th) day from the
                                       5                 Cr.Appeal 598.16
incident, the clothes of the Accused / Appellants were seized, the Katti /

Koyta one each, came to be seized at the instance of Accused /

Appellants - Shivaji and Dhananjay and one rod came to be seized at the

instance of the Accused / Appellant - Navnath, the clothes of Accused /

Appellants came to be seized, one rod came to be seized from Accused /

Appellant - Gajanan (Accused No.8), the Investigating Officer collected

the medical papers and Post-mortem report, the seized muddemal

articles were sent for chemical examination and on completion of

investigation, Charge-sheet came to be filed against eight (8) accused

persons including the Appellants.



2.3.        On committal by the learned Magistrate, the case came to

be registered as Sessions Trial No.131/2013 in the Sessions Court.

Charge came to be framed against Charge-sheeted accused for the

offence punishable under Sections 147, 148, 324, 302 r/w. Section 149

of the I.P.C. at Exh.28, to which the accused - Appellants pleaded not

guilty and claimed to be tried. To prove the Charge, Prosecution

examined in all twenty three (23) witnesses and brought on record

certain documents.    After the Prosecution closed their evidence, the

statement of the Accused / Appellants came to be recorded under

Section 313 (1)(b) of the Cr.P.C. The accused / Appellants denied the

case and evidence of the Prosecution. On appreciation of the evidence

on record, the learned Trial Court passed the impugned Judgment and
                                      6                 Cr.Appeal 598.16
order acquitting Accused Nos.6 and 7 and convicted the Appellants, who

were the Accused Nos.1 to 5 and 8.



3.           Heard the learned Advocates for the Appellants and learned

APP for the Prosecution assisted by the learned Advocate for the

Informant.



4.           It is submitted by the learned Advocate for the Appellant

Nos.1 to 5 that there is delay in lodging the FIR. The eye witnesses

evidence cannot be believed as the spot of incident was dark being No

Moon Night and there was no electricity in the village. The recovery of

the weapons at the instance of the accused cannot be relied, as the time

shown in the memorandum and seizure panchanamas do not match the

distance from where the recovery is shown. The seizure of blood stained

clothes from the person of the Appellants cannot be believed as no one

will keep the clothes stained with blood on their person. There is no

evidence that there was an unlawful assembly with common object to

commit the crime. It is submitted that the evidence available on record

do not establish the Charge and the impugned Judgment and order be

quashed and set aside and the Appeal be allowed. Reliance is placed on

some Judgments in support of the arguments, which would be

considered in later part of this Judgment.
                                       7                  Cr.Appeal 598.16
5.           It is submitted by the learned Advocate for Accused No.8

that the Accused No.8 - Gajanan was just a mediator between two sides

to resolve the issue of compensation to the mother of deceased and had

nothing to do with the incident. It is submitted that he was the impartial

person and as the meeting was cancelled, he left for his native place. It

is further submitted that the evidence of seizure of rod at the instance of

Accused No.8 cannot be termed as the discovery under Section 27 of the

Indian Evidence Act. It is submitted that the Accused No.8 has been

falsely implicated and there is no evidence that he was the part of the

unlawful assembly and therefore, his conviction and sentence be set

aside.



6.           It is submitted by the learned APP that there is evidence of

injured eye witnesses, which nails the Appellants and though they are

examined, their evidence remained unshaken. The Appellants were

known to the witnesses and therefore, there is no question of

establishing the identity. There is immediate lodging of report by one of

the injured eye witness. The injuries on the deceased and the evidence

of the eye witnesses established unlawful assembly and Murder and the

Appeals be dismissed by maintaining the conviction and sentence.



7.           The learned Advocate assisting the Prosecution made

submissions on the line of submissions made by the learned APP.
                                        8                Cr.Appeal 598.16


                            -: Homicidal Death :-

8.          As one of the Charge is for the offence of Murder

punishable under Section 302 of the IPC, the Prosecution is required to

prove that the death was Homicidal. It is the Prosecution's case that

Angad, who was the son of PW5 - Vithalrao Kishanrao Jawale, met

Homicidal Death.


9.          The evidence of PW1 - Dr. Sudhir Marotirao Kakde show

that he was attached to Spandan Hospital, Parbhani on 07.06.2013. At

about 08:50 p.m. Angad Jawale (deceased), Madhukar (PW3) and

Kalyan Jawale (PW4) had come to the hospital. Angad Jawale was in a

serious condition, his blood pressure was not recordable, he was in semi-

conscious condition and not responding to the verbal commands. He

was having stab injury over abdominal region. There was a big stab

injury over left hypo contrail region of size 8 cms x 3 cms x 10 cms with

evidence of omentum coming out of wound. There were other injuries

on his person which were within one hour before examination. The

Medico Legal Certificate at Exh.44 is brought on record which

corroborate his evidence.



10.         Cross-examination of this witness show that Angad died in

the hospital at 09:15 p.m. Not giving history and name of assailants by

the injured will not be sufficient to discard his testimony. His
                                      9                 Cr.Appeal 598.16
cross-examination show that after issuance of letter the police from

Tadkalas Police Station had come to the hospital. The cross-examination

show that his evidence in respect of bringing the injured to the hospital

and he examining them is not seriously disputed. His evidence show

that the injuries suffered by Angad were sufficient in ordinary course to

cause death. His cross-examination show that letter was issued to the

concerned police station for conducting Post-mortem on the dead body

of Angad which was removed from their hospital around 10:30 p.m.

Though there is substantial cross-examination in respect of injuries,

there is nothing to discard the testimony in respect of examination of

Angad and noticing the injuries on his body in the evening of

07.06.2013. Not coming of the Police Officer to him with the weapons

to seek his opinion whether the injuries were possible due to said

weapon is inconsequential.     The evidence of this witness regarding

injuries on Angad remained unshaken and well corroborated by the

Medico Legal Certificate.



11.         The evidence of PW2 - Dr. Pandurang Vishnupant Chevle

show that he was attached to the Civil Hospital, Parbhani as Medical

Officer at the relevant time. On 08.06.2013 the dead body of Angad

was brought to him by the police for Post-mortem at 01:15 a.m. He

performed the Post-mortem. He noticed number of injuries on the dead

body which are as follows :-
                                         10                    Cr.Appeal 598.16

         "1.    An incised stab wound over back just below the neck
         measuring 3 Cms. X 2 Cms X 5 Cms. It was horizontally placed,
         margins were clear, cutting skin, sub cutaneous tissues, muscles
         and minute capillaries. The injury was red coloured. Vital
         reactions present.

         2.      Incised injury measuring 3 Cms. X 2 Cms X 3 Cms. Over
         back, below neck, just lateral to mid line on left side, cutting
         skin, sub cutaneous tissues, muscles and capillaries. The colour
         was red and margins were clear.

         3.     Incised wound (stab) measuring 3 Cms. X 2 Cms X 4
         Cms., over back on left below scapula, margins were clear,
         colour was redm cutting skin, sub cutaneous tissues, muscles
         and capillaries.

         4.     Incised wound (stab) on back on left side, just above left
         hip, measuring 3 Cm. X 2 Cm X 4 Cm., cutting skin, sub
         cutaneous tissues and muscles as well as minute vessels, margins
         were clear and colour was red.

                There were some injuries on central side.

         5.     An incised stab wound in the left hypocondriac region
         measuring 8 Cms. 3 Cms. X 3 Cms., obliquely placed, margins
         were clear, a part of omentum was protruding out of the injury.
         The injury had penetrating into peritoneal cavity causing
         perforating injury to lower part of stomach. Stomach was filled
         with full of blood clotted haematoma, due to injury to vessels of
         stomach, the injury to spleen was found caused profussed
         bleeding peritoneum was filed with blood clotted haematoma
         due rupture of and stomach. It was red coloured and vital
         reaction was present.

         6.     Contused lacerated wound on lateral aspect of scrotal
         region measuring 2 Cms. X 1 Cm.

         7.     A contused lacerated wound on left upper thigh on
         medial side measuring 1 Cm. X 1 Cm X 2 Cms.

         8.     A contused lacerated wound on left leg below knee
         measuring 5 Cms. X 3 Cms. X 2 Cms. It was red coloured,
         cutting skin and muscles."


12.         His further evidence show that all the above referred

injuries were ante mortem and sufficient to cause death. The cause of

death was 'Cardiorespiratory failure due to Haemorrhagic shock due to
                                       11                 Cr.Appeal 598.16
injuries to stomach and spleen'.    The tenor of the cross-examination

show that his evidence in respect of the injuries, performing of

Post-mortem and cause of death is not seriously disputed. Expressing

the possibility that injury nos.6 to 8 were possible due to fall on hard

and rough surface during scuffle or otherwise is inconsequential. It has

come in the cross-examination that cumulative effect of all those injuries

exasperated haemorrhagic shock associated with injuries to stomach and

spleen. Post-mortem Report at Exh.65 is brought on record which

corroborate his testimony.


13.         The evidence of PW8 - Balasaheb Achyutrao Jawale show

that on learning that the incident had taken place and injured Angad

was taken to Spandan Hospital, he visited the said hospital, where he

saw the dead body of Angad and as the police asked him, he agreed to

act as the Panch for inquest. He noticed injuries on the body of Angad.

The inquest was prepared which was read over to him, he found it to be

correct and signed the same. He identified the inquest at Exh.148 as the

same. In cross-examination attempt is made to show that he was not

present at the time of inquest, however his testimony remained

unshaken. Not making enquiry to the police by him as to whether any

crime was registered is inconsequential.



14.         The evidence of PW21 - Kishor Kishanrao Borde show that

he was the Police Officer attached to the Tadkalas Police Station at the
                                      12                 Cr.Appeal 598.16
relevant time. On 07.06.2013 around 10:00 p.m. while he was on

patrolling duty, he received the information in respect of murder on

Asola road. He went to the spot of incident and from there he went to

the Spandan Hospital, Parbhani where the injured were admitted. He

took the steps for Post-mortem and other formalities. This evidence of

PW21 - Kishor as seen from the cross-examination show that it was not

seriously disputed.



15.         The above discussed evidence proved that in the evening of

07.06.2013 Angad was brought to the Spandan Hospital with several

injuries on his body and he died. Through the above discussed medical

evidence, it is proved by the Prosecution that the death of Angad was

due to the injuries suffered by him. In short, the Prosecution has

successfully proved that Angad died Homicidal Death. Even there is no

serious challenge to the death of Angad as Homicidal.


                         -: Spot of Incident :-

16.         The evidence of PW20 - Balu Devidas Bharose show that he

was the resident of village Asola. On 07.06.2013 while he was

proceeding towards his field at around 08:00 p.m., he saw Angad lying

on the road near beer shop in an injured condition. He, PW3 -

Madhukar and PW4 - Kalyan shifted Angad to the Spandan Hospital in

bolero jeep of Angad. Angad died in the hospital. The omissions as
                                       13                     Cr.Appeal 598.16
shown in his cross-examination in respect of the names of PW3 -

Madhukar and PW4 - Kalyan and ownership of jeep do not affect his

testimony that while travelling towards his field he saw Angad on

the road near the beer shop in injured condition. The rest of the

cross-examination do not affect the core of his testimony.



17.         The evidence of PW9 Ananta Rangnathrao Jawale show

that at 06:00 a.m. of 08.06.2013 while he was coming to village Asola

from Basmat road, Madhukar Jawale (PW3) and Police were present at

the Chaitanya Beer Shoppy. The place of incident was shown by

Madhukar Jawale (PW3), which was showing the signs of scuffle. Blood

was seen on the road in front of beer shoppy. Chappals were found

lying. One metallic yellow colour fighter (Article-1) having four holes

and two pointed projectors, katti (Article-31) having wooden handle of

5 inches and curve blade of 19 inches were found on the spot. The said

Articles were having blood stains. All the Articles were collected and

sealed under the panchanma. He identified Exh.150 as the said Spot

Panchanama. His evidence show that the said Articles were shown to

him and he identified the same which were seized from the spot. His

further evidence show that soil was collected from the spot. The cross-

examination could not create any dent in the testimony of this witness in

respect of his acting as the Panch and preparing Spot Panchanama in his

presence.
                                       14                 Cr.Appeal 598.16



18.          The evidence of PW11 - Nagnath Manikrao Shendge, the

Investigating Officer corroborate the testimony of PW9 - Ananta in

respect of preparing the Spot Panchnama. His evidence show that the

spot of incident was in front of Chaitanya Beer Shop on Asola road.

There was blood and weapons lying on the spot.            He deposed of

preparing the Spot Panchanama of that place in presence of two panchas

and seizure of the Articles and mud from that spot. He identified

Exh.150 as the same Spot Panchanama. His evidence show that he sent

the letter at Exh.205 to the Tahsildar to draw the map of the said spot of

incident.



19.          The evidence of PW23 - Prabhu Sambhaji Katkade show

that on 08.06.2013 he was the Circle Officer and as per the order of the

Tahsildar he prepared the sketch map of the spot of incident which was

at Asola village near the beer shoppy. He identified Exh.227 as the same

map of spot of incident. Not knowing the gut number of the spot of

incident by this witness is inconsequential. The cross-examination

fortifies the evidence of this witness regarding preparation of map of the

spot of incident.



20.          The above discussed evidence established that the spot of

incident was on the Asola Pati to Asola road in front of Chaitanya Beer
                                       15                    Cr.Appeal 598.16
Shoppy and weapons at Article-1 and 31 were seized from the said spot.


                   -: Eye Witnesses to the Incident :-

21.         The Prosecution examined three witnesses i.e. PW3 -

Madhukar, PW4 - Kalyan and PW5 - Vithalrao as the eye witnesses to the

incident. They are relatives of each other.      They all are resident of

village Agrit in Asola Taluka, Dist. Parbhani.       The Prosecution's case

mainly rests on the evidence of these witnesses being the eye witnesses

to the incident. The evidence of the said three eye witnesses show that

three months prior to the murder of Angad, the wife of PW5 - Vithalrao

and mother of deceased Angad - Latabai was dashed by motorcycle

driven by the Appellant - Shivaji Jawale, who was amongst their kin.

Due to the said dash, Latabai suffered fracture in her leg for which she

had to take medical treatment and incur certain expenditure.            The

Appellant - Shivaji Jawale committed to compensate the said medical

expenditure, however he was avoiding to obey the commitment. On

that count altercations took place between deceased Angad and the

Appellant - Shivaji Jawale.     The cross-examination of these three

witnesses on this aspect show that the said incident of dash to wife of

PW5 Vithalrao and mother of deceased Angad by motorcycle driven by

the Appellant - Shivaji Jawale was not in dispute.



22.         The evidence of PW3 - Madhukar show that his Aakhada
                                      16                 Cr.Appeal 598.16
was barely 200 feet away from the beer shoppy i.e. spot of incident,

which was being run by deceased Angad. This aspect that deceased

Angad was running the beer shoppy is not disputed as can be seen from

the tenor of cross-examination of the eye witnesses. His evidence show

that two minutes are required by walk to cover the distance between his

Aakhada and the spot of incident. On 07.06.2013 at about 08:00 p.m.

when he, PW4 - Kalyan and PW5 - Vithalrao were present at his

Aakhada, they heard the shouts of Angad from the side of beer shoppy,

therefore, they all three i.e. he, PW4 - Kalyan and PW5 - Vithalrao ran

towards the beer shoppy where the light of petromax and bulb attached

to inverter were glowing. He saw all the Appellants assaulting Angad

with the weapons like Koyta, Pipe, Fighter. Due to assault, Angad

suffered bleeding injuries. When he and PW4 - Kalyan intervened, they

both were assaulted by Appellant - Shivaji and he was also assaulted by

Appellant - Navnath. Due to the shouts at the place of incident, the

persons by name Gopal, Keshav and Balu reached the spot of incident.

Due to their arrival, the Appellants fled. Injured Angad was shifted to

Hospital in the jeep by himself, PW4 - Kalyan and others. During the

treatment, Angad died in the Spandan Hospital. He and PW4 - Kalyan

were provided medical treatment for the injuries suffered by them. In

the hospital, the police recorded his statement which was treated as the

FIR at Exh.86. He deposed of recording his supplementary statement by

the police on 09.06.2013 and seizure of his clothes.        During his
                                        17                   Cr.Appeal 598.16
evidence, he identified the Appellants as the assailants.


23.          In the cross-examination his evidence that he possessed the

Aakhada and some of his family members were residing there has been

fortified. The said Aakhada being his own place, his presence at the

relevant time at Aakhada is natural. The cross-examination fortifies that

the distance between Aakhada and beer shoppy was very near i.e. 200

feet. The distance between his Aakhada and place of incident is such

that his evidence that he heard the shouts of Angad is believable. From

the cross-examination, it is seen that his evidence to the extent of

specific / particular weapons in the hands of the Appellants for assault

was an omission in his report. It is needless to state that the report / FIR

is not an encyclopedia. What is clear from his testimony is that his

evidence is corroborated by his previous statement given to the police in

the nature of report and supplementary statement. It is true that it has

come in his evidence that there was no electricity and load shedding was

in operation at the time of the incident, his evidence that there was light

of petromax and inverter at beer shoppy remained unaffected.

Undisputedly, all the Appellants are named in the FIR as the assailants.


24.          His reaching the spot of incident and witnessing the

incident further gets fortified as he suffered injuries on his person in the

assault due to intervention. The evidence of PW1 - Dr. Sudhir

corroborate his testimony that he was examined in Spandan Hospital.
                                        18                  Cr.Appeal 598.16
The evidence of said doctor show that PW3 - Madhukar suffered

following injuries:

          "(1) Contusion on right shoulder region, measuring 6 cms
          C 2 cms caused by hard and blunt object. Its age was one
          hour and nature of the same was simple.

          (2)   A Contusion on back, on right side measuring 2 cms X
          1 cms. It was caused by hard and blunt object. The age was
          one hour and it was simple in nature.

          (3)    A contusion over left back region measuring 2 cms X 1
          cms. It was caused by hard and blunt object. Age was one
          hour and it was simple in nature.

          (4)    An abrasion on right neck region of size. It was
          measuring 1 cm X 2 cms. It was caused by hard and blunt
          object. Age was one hour and nature was simple.

          (5)    A contusion on left side of back region, measuring 2
          cms X 1 cms, caused by hard and blunt object within one
          hour. Nature it was simple."


25.       The Certificate at Exh.46 corroborate the testimony of the

doctor and PW3 - Madhukar for the injuries. The evidence of PW1 - Dr.

Sudhir show that the said injuries were possible by blow of pipe (Article-

32). His evidence that his blood stained clothes were seized in the

hospital is corroborated by the evidence of PW10 - Rama Manikrao

Jawale wherein he deposed of seizure of blood stained clothes of PW3 -

Madhukar which were Articles-34, 35 and 36 under the panchanama at

Exh.153 in the Spandan Hospital. The evidence of said panch witness

remained unchallenged. PW3 - Madhukar also identified his clothes at

the time of his evidence. Nothing has come in the cross-examination of

PW3 - Madhukar to discard his testimony that he witnessed the
                                       19                 Cr.Appeal 598.16
incident. Though it was night time, his evidence show that there was

light of petromax and bulb of inverter near the place of incident. The

Appellants were known persons to him and therefore, there was no

difficulty for him to identify them. The omission as referred above is not

of that nature which would affect his evidence. Though in his

cross-examination it is brought that within one minute one can reach

police outpost from the place of incident, not going to the police outpost

instead of hospital is a natural conduct because one will seek the

medical help first in point of time in such a situation. The evidence of

this witness which is corroborated by his prompt report to the police and

injuries on his person gives the required assurance that he was the eye

witness to the incident. The contention of the learned Advocate for the

Appellants that there was delay in reporting the matter to the police has

no merits. Resultantly, the testimony of PW3- Madhukar is accepted.



26.         The evidence of PW4 - Kalyan Ganeshrao Jawale show that

he was the brother of PW3 - Madhukar. His evidence show that they all

reside jointly. Deceased Angad was his paternal cousin and was running

the beer shoppy on Asola road by name 'Chaitanya Beer Shoppy'.

On 07.06.2013 at about 08:00 p.m. he himself, PW3 - Madhukar and

PW5 - Vithalrao were present at Aakhada. There was no electricity at

that point of time. They heard noise of quarreling from the side of beer

shoppy of Angad which was situated near the Aakhada. He noticed
                                        20                  Cr.Appeal 598.16
stopping of motorcycle at the beer shoppy. He, PW3 - Madhukar and

PW5 - Vithalrao ran towards said beer shoppy, wherein petromax was

burning and there was bulb connected to the inverter. He deposed that

Angad was being assaulted by the Appellants with weapons like Katti,

pipe and fighter.   His evidence show that he and PW3 - Madhukar

intervened and they were also assaulted by the Appellant Shivaji with

Koyta and PW3 - Madhukar was also assaulted by Appellant - Navnath

by Rod. His evidence show that due to noise of quarrel, Keshav Jawale,

Balu Bharose and Gopal reached the spot of incident due to which the

assailants ran away. Katti and fighter which were with the Appellants

Prabhakar and Datta had fallen down on the spot of incident. He

deposed of shifting Angad to Spandan Hospital.         As he suffered the

injuries, he was given the treatment for two days in the hospital and

discharged after two days.        He identified the Appellants as the

assailants.



27.           The cross-examination of PW4 - Kalyan show that there

were material omissions in his previous statement recorded by the police

in respect of the assault on Angad and the availability of light at the beer

shoppy. One can see that the omissions surfaced due to the manner in

which the examination-in-chief was recorded. Had there been no other

evidence, the omissions would have been fatal. However, his evidence

that he reached the spot of incident and witnessed the incident cannot
                                       21                 Cr.Appeal 598.16
be discarded for more than one reason. His presence at the Aakhada

and reaching the spot after hearing the shouts of Angad has been

deposed by PW3 - Madhukar. The report / statement of PW3 - Madhuakr

show the name of PW4 - Kalyan as the witness to the incident. The

report lodged by PW3 - Madhukar and the evidence of PW3 - Madhukar

show that they were assaulted when they intervened. The evidence of

PW1 - Dr. Sudhir show that in the night of 07.06.2013 he examined

Kalyan Jawale (PW4) who was having injury which was the contusion

on left upper arm measuring 3 cms x 2 cms and age of injury was one

hour and it was caused by hard and blunt object and he took out the x-

ray. The Medico Legal Certificate at Exh.45 is brought in the evidence of

this doctor which corroborate the evidence that PW4 - Kalyan suffered

simple injury which was treated. It is true that there is no evidence that

his clothes were seized. However, due to the above referred evidence of

PW3 - Madhukar and PW1 - Dr. Sudhir corroborated by the report

lodged by PW3 - Madhukar, the evidence of PW4 - Kalyan that he

witnessed the incident is accepted.



28.         Though PW5 - Vithalrao deposed that he witnessed the

incident, his testimony about witnessing the actual incident is kept out

of consideration for the reason that his evidence show that in the year

2004 he suffered paralysis attack and till the date of his evidence he was

taking the treatment for the said ailment. His evidence show that he
                                          22              Cr.Appeal 598.16
took five (5) to seven (7) minutes to reach the spot of incident from the

Aakhada. He gave contrary evidence about reaching the spot of incident,

as at one point he deposed that he reached by walk and at another point

he deposed that he reached by running. His evidence show material

omissions in respect of the incident. His name does not find place in the

report lodged by PW3 - Madhukar as the one who accompanied them at

the spot of incident. In the light of these aspects, his testimony that he

witnessed the actual incident is required to be seen with doubt. Further,

though he deposed of hatching conspiracy by the Appellants, he

admitted that he was not present when the conspiracy was hatched.

Thus, the testimony of this witness to the extent that he witnessed the

incident is kept out of consideration.



29.          The learned Advocate for the Appellants cited the

Judgments in the case of Thulia Kali vs. State of T. N., 1972 CRI.L.J.

1296 and in the case of Shivlal and Anr vs. State of Chhatisgarh, 2011

AIR (SCW) 6480 wherein the importance of prompt lodging of FIR is

emphasized and it is observed that unexplained inordinate delay in

sending copy of the FIR to the Magistrate may affect the Prosecution

case adversely. In the case in hand as seen from the above evidence,

there is recording of statement of PW3 - Madhukar in the hospital

immediately after the incident and registration of crime by PW21 -

Kishor, Investigating Officer. There is no cross-examination in respect of
                                       23                  Cr.Appeal 598.16
sending the copy of FIR to the Magistrate. Thus, the said rulings are of

no assistance to the Appellants.

                        -: Arrest of Appellants :-

30.          The evidence of PW21 - Kishor, the Investigating Officer

show that during the investigation Appellants were arrested. The arrest

memorandums / forms are at Exhs.211, 212, 213, 214, 215 and 225.

His evidence show that the Accused No.8 - Appellant Gajanan

surrendered on 13.06.2013. The arrest of the Appellant in the crime is

not in dispute.

                              -: Discovery :-

31.          It is the case of Prosecution that Katti / Koyta - Article-31,

Rod (Article-32) and Katti / Koyata (Article-33) were discovered and

seized at the instance of Accused / Appellants - Shivaji, Navnath and

Dhanraj, respectively pursuant to the provisions of Section 27 of the

Indian Evidence Act. For that the Prosecution examined PW6 - Purbhaji

Pralhadrao Jawale. His evidence show that on 12.06.2013 he was called

by the police in the Tadkalas Police Station where the said three

Appellants were in the police custody / lock up and they voluntarily

stated to show the place where the weapons / Articles were concealed

and memorandums to that effect were prepared which were at

Exhs.142, 143 and 144.      He deposed that the said three accused /

Appellants led them to the land of Appellant Shivaji from where they

removed the aforesaid Articles / weapons which were seized and sealed
                                       24                 Cr.Appeal 598.16
under the panchanamas.



32.         From the cross-examination of this panch witness, it is seen

that the distance between Tadkalas and Asola via Khanapur is 30 kms

and in those days one hour time was required to travel that distance.

The time on three (3) memorandums is mentioned as 08:15 to 08:30

hours, 08:35 to 08:50 hours and 08:55 to 09:10 hours and the time

mentioned in the second part of the said memorandums is shown as

09:15 to 10:30 hours, 09:15 to 11:00 hours and 09:15 to 11:30 hours.

Considering the evidence in respect of the distance and time required to

arrive the said place as deposed by this witness, we find merit in the

submission of the learned Advocate for the Appellants that the first

seizure panchanama should have started at 10:20 hours.          Thus, we

accept the contention of learned Advocate for the Appellants that the

time appearing in the said memorandums and seizure panchanamas if

compared with the distance required to reach the said spot from the

Police Station Tadkalas, do not reflect the true picture. Thus, we are not

impressed with the Prosecution's evidence in respect of the discovery /

recovery and seizure of the Articles-31, 32 and 33 at the instance of the

said Appellants namely Shivaji, Navnath and Dhanraj, respectively and

the said evidence is discarded.



33.         The evidence of PW15 - Ganesh Bhaurao Gadhwe show that
                                       25                  Cr.Appeal 598.16
on 13.06.2013 he was called at Tadkalas Police Station wherein the

Appellant - Gajanan was present with one pipe which was seized by the

police under the panchanama at Exh.189. However, his evidence show

that he could not identify the Appellant - Gajanan as the same person.

He deposed that he did not recollect the face of accused Gajanan and he

could not see whether he was present in the Court or not. In his cross-

examination it has come that the clothes and pipe were shown by the

police. In view of this evidence, the Prosecution's case that the rod was

seized from the Appellant - Gajanan is discarded.



34.          The other evidence on record is in respect of the seizure of

the clothes of the accused and Articles and reports of Chemical Analysis.

Though the evidence on record show that the Articles were seized and

sent for Chemical Analysis, the C.A. Reports (Exh.228) show that the

blood group of deceased Angad could not be determined as the results

were 'inconclusive'. The result of Chemical Analysis of the Articles sent

for examination show the human blood and blood group was

'inconclusive'. Thus, the evidence in the nature of seizure of the Articles

for the purpose of corroboration is of no assistance for the Prosecution

to prove the Charge.

                   -: Motive and Unlawful Assembly :-


35.          As discussed earlier while considering the evidence of eye

witnesses, mother of deceased Angad suffered fracture in her leg due to
                                       26                 Cr.Appeal 598.16
the dash of motorcycle driven by the Appellant - Shivaji and there were

altercations between the Appellant - Shivaji and deceased Angad on the

point of non payment of medical expenditure. At the cost of repeatation,

the said evidence is not in dispute. The evidence therefore show that

the terms between the Appellant - Shivaji and deceased Angad were not

cordial and they were on inimical terms.


36.          The evidence of PW5 - Vithalrao show that he and deceased

Angad were demanding money towards hospital expenditure from the

Appellant - Shivaji and his father and since they started threatening

them, they disclosed about the same to PW17 - Anand Bharose. The

meeting was arranged in the village on 07.06.2013 when Appellant

Gajanan Bhalerao who was relative of Appellant Shivaji had come to

their village. However, Appellant - Shivaji, his father and his relatives

declared that the meeting would be held on the next day.


37.          The evidence of PW17 - Anand Sheshrao Bharose show that

he was knowing both the sides / parties. On 07.06.2013 the Appellant -

Shivaji and his father Ganesh had come to him for discussion that

meeting was to be convened to finalize the issue of payment of medical

expenditure on that day or next day. They had come to his house in

between 05:30 and 06:00 p.m. and it was decided to hold the meeting

on the next day and thereafter they left.
                                      27                  Cr.Appeal 598.16
38.            The evidence of PW18 - Onkar Vishwanath Giri show that

on 07.06.2013 he was at the Pingali outpost of Tadkalas Police Station

and the Appellants had come to the outpost on three (3) motorcycles

and stopped in front of the outpost where they were present for half an

hour and reasons given by them was to drink the water. He identified

the Appellants as the same persons who had come together on the day

of incident.



39.            The above evidence show that though the meeting was

arranged to resolve the dispute, it was postponed / cancelled from the

Appellants side. Though it is the contention of the learned Advocate

appearing for the Appellant - Gajanan that after the meeting they left to

their respective houses, there is nothing to show that the Appellants

went to their respective houses or villages after the meeting was

cancelled.     The above evidence show that all the Appellants were

together and had been to the police outpost and stopped half an hour at

the outpost. In the evening the Appellants assaulted Angad. This show

that they shared the common object of assaulting Angad and they were

successful in executing their common object as is proved by the

Prosecution from the evidence of PW3 - Madhukar and PW4 - Kalyan.



40.            Learned Advocate for the Appellants relied on the

Judgments in the case of Kuldip Yadav and Ors. Vs. State of Bihar, 2011
                                        28                  Cr.Appeal 598.16
Cri. L .J. 2640 and in the case of Kamaksha Rai and others vs. State of

U.P., AIR 2000 SC 53 on the point that for conviction with the aid of

Section 149 of the I.P.C. the evidence must show that not only the nature

of common object, but also that the object was unlawful and large

number of persons are accused of committing a crime and the Court

should be extremely careful in scrutinizing the evidence. Legal position

set out in the aforesaid Judgments is well settled. In the case in hand,

as discussed above, the assembly of the Appellants was an unlawful

assembly with the object of assaulting Angad and they had executed the

same.



41.          The other Judgments relied upon by the Advocate for the

Appellants is in the case of Narsinbhai Haribhai Prajapati Etc. Vs.

Chhatarsinh and Others, AIR 1977 SC 1753 wherein it is observed that,

'the blood stained clothes and Dhariyas with the Accused were wholly

insufficient for sustaining the Charge of murder' and in the case of

Najabhai Desurbhai Wagh vs. Valerabhai Deganbhai Vagh and Others,

AIR 2018 SC (Criminal) 1026 wherein there was nothing on record to

suggest any previous enmity between the parties and common object to

commit the murder could not infer only on the basis that the weapons

carried by the accused were dangerous. As discussed above, the

evidence in the nature of seizure of clothes by the Investigating Officer is

kept out of consideration as the C.A. reports fall short of showing the
                                       29                 Cr.Appeal 598.16
blood of deceased on the Articles. Further, the discovery of weapons at

the instance of Appellants is discarded.

                            -: Conclusion :-

42.          The above discussion and the evaluation of the evidence

available on record show that through the evidence of PW3 - Madhukar

and PW4 - Kalyan the Prosecution has established that the Appellants

assaulted deceased Angad with deadly weapons i.e. Katti / Koyta etc.

From the evidence of said two eye witnesses, the Prosecution has

established that the Appellants were the authors of the crime and they

caused the injuries to Angad. The use of the aforesaid deadly weapons

in the assault and the nature of injuries on dead body of Angad, proved

through the medical evidence, clearly establishes the intention on the

part of the Appellants to commit the Homicidal Death. The evidence of

PW3 - Madhukar and PW4 - Kalyan is trustworthy. PW3 - Madhukar and

PW4 - Kalyan identified the Appellants as the assailants. Though it has

come in the evidence of eye witnesses that at the time of incident there

was no electricity due to the load shedding, the evidence of both the eye

witnesses show that there was petromax and inverter light at the Beer

shoppy where the incident had taken place. The Appellants were known

to the eye witnesses. PW3 - Madhukar and PW4 - Kalyan are the injured

eye witnesses as they suffered the injuries due to intervention in the

incident of assault. It is settled position in law that the evidence of

injured eye witness stands on higher pedestal. They both with the help
                                       30                 Cr.Appeal 598.16
of others had shifted Angad to the hospital. They were also treated for

their injuries.   There is immediate disclosure of the incident to the

police by PW3 - Madhukar which culminated in recording his statement

and registration of crime. All the Appellants are named in the Report /

statement given by PW3 - Madhukar to the police. This lends

corroboration from the testimony of PW3 - Madhukar and PW4 - Kalyan.

The Prosecution has proved the spot of incident. The weapons, Katti

(Article-31) and Fighter (Article-1), were seized from the spot of

incident.



43.          True it is that the evidence in respect of the discovery /

recovery / seizure brought on record by the Prosecution is discarded.

However, that will not result in discarding the entire Prosecution's case.

It is needless to state that the recovery / discovery / seizure is a

corroborative piece of evidence. It is also settled position in law that

corroboration is only a rule of prudence. When the testimony of the

injured eye witnesses inspire confidence and remains unshaken in the

cross-examination, it can certainly form the basis to prove the Charge.

The evidence on record show that even after the cancellation of the

meeting, the Appellants did not disperse and they remained together till

Angad was done to death. The evidence on record established the

unlawful assembly by the Appellants with the object of assaulting

Angad. Merely because the eye witnesses were related to the deceased
                                                                     31                  Cr.Appeal 598.16
                             cannot be the ground to discard their testimony.        As seen from the

                             statement of the Appellants recorded under Section 313 (1)(b) of the

                             Cr.P.C. their case is that of total denial and false implication.      The

                             evidence on record as discussed above proved the essential ingredients

                             for the offences punishable under Sections 147, 148, 324, 302 r/w.

                             Section 149 of the I.P.C.



                             44.            On re-appreciation of the evidence available on record, as

                             discussed above, the conviction and sentence recorded by the learned

                             Trial Court do not call for interference. The Appeals, therefore, fail and

                             thus, the following order:

                                                                ORDER

(i) The Appeals are dismissed.

(ii) Record and Proceedings be sent back to the Trial Court.

(iii) Pending Criminal Application Nos.2702 of 2022 and 120 of 2024 stand disposed of.

( NEERAJ P. DHOTE, J. ) ( R. G. AVACHAT, J. ) GGP Signed by: Gajanan G. Punde Designation: PA To Honourable Judge Date: 18/04/2024 11:16:01