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 6, Cited by 0]

Bombay High Court

Sau. Mona W/O. Nandkishor Sawalakhe (In ... vs The State Of Maharashtra Thr. P.S.O. ... on 3 April, 2018

Author: M. G. Giratkar

Bench: B. R. Gavai, M. G. Giratkar

                                  1                           jg.apeal 396 & 593.17.odt



        IN THE HIGH COURT OF JUDICATURE AT BOMBAY, 
                   NAGPUR BENCH, NAGPUR.

                      Criminal Appeal No. 396 of 2017

Sau. Mona W/o Nandkishor Sawalakhe, 
Aged about 24 years, 
R/o. Gandhi Ward, Eklari, Tah. Mohadi, 
Dist. Bhandara. (Presently 
Central Prison At Nagpur).                                         ..... Appellant


       //  Versus //


The State of Maharashtra, 
Through P.S.O., Police Station Bhandara, 
Tahsil & District Bhandara.                          ..... Respondent

                                     with
                      Criminal Appeal No. 593 of 2017

Nandakishor S/o. Kapurchand Sawalakhe, 
Aged about 27 years, 
R/o. Gandhi Ward, Eklari, Tah. Mohadi, 
Dist. Bhandara. (Presently 
Central Prison At Nagpur).                             ..... Appellant


       //  Versus //

The State of Maharashtra, 
Through P.S.O., Police Station Bhandara, 
Tah & District Bhandara.                             ..... Respondent

Shri C. R. Thakur, Advocate for the appellants 
Shri M. K. Pathan, Additional Public Prosecutor for the respondent


                                                                              .....2/-




::: Uploaded on - 06/04/2018                         ::: Downloaded on - 07/04/2018 01:10:27 :::
                                         2                           jg.apeal 396 & 593.17.odt



                                       CORAM    :  B. R. GAVAI  AND
                                                      M. G. GIRATKAR, JJ.

                                           Date      :   3/4/2018.


Judgment  (Per : M. G. Giratkar, J.) 


               Both the appellants assailed  the judgment of conviction

passed   by   learned   Additional   Sessions   Judge,   Bhandara   in

Sessions   Trial   No.   29/2015.     Both   the   appellants   came   to   be

convicted for the offence punishable under Section 302, 404 and

201 read with Section 34 of the Indian Penal Code and sentenced

them as under : 


   (1) Accused no. 1 and 2 are convicted for the offence punishable
        under Section 302 read with section 34 of Indian Penal Code,
        vide section 235(2) of the Code of Criminal Procedure and
        each of them are sentenced to suffer imprisonment for life
        and to pay fine of Rupees 10,000/- (Rupees Ten Thousands
        only);   in   default,   to   suffer   rigorous   imprisonment   for   Six
        months.

   (2) Accused   no.  1  and  2  are  further  convicted   for  the   offence
        punishable under Section 404 read with section 34 of Indian
        Penal   Code,   vide   section   235(2)   of   the   Code   of   Criminal


                                                                                    .....3/-




::: Uploaded on - 06/04/2018                               ::: Downloaded on - 07/04/2018 01:10:27 :::
                                      3                           jg.apeal 396 & 593.17.odt



         Procedure and each of them are sentenced to suffer rigorous
         imprisonment   for   Three   years   and   to   pay   fine   of   Rupees
         3,000/- (Rupees Three Thousands only); in default, to suffer
         rigorous imprisonment for Three months.

     (3) Accused   no.  1  and  2  are  further  convicted   for  the   offence
         punishable under Section 201 read with section 34 of Indian
         Penal   Code,   vide   section   235(2)   of   the   Code   of   Criminal
         Procedure and each of them are sentenced to suffer rigorous
         imprisonment   for   Three   years   and   to   pay   fine   of   Rupees
         3,000/- (Rupees Three Thousands only); in default, to suffer
         rigorous imprisonment for Three months.



2.             The case of the prosecution against the appellants can be

summarized as under.



(i)      Kapurchand   Sawalakhe   was   residing   at   Bapera,   Taluka

Mohadi.  His first wife left him before 30-35 years back.  Thereafter

he married with Vithabai.   Vithabai delivered two daughters and

one   son   (appellant   -   Nandakishor).     His   son   Nandakishor   was

residing  along with  his wife  at Eklari in the  house  of his father.

Kapurchand   and   Vithabai   were   also   residing   with   Nandakishor.

Two months before the incident, Kapurchand was suffering from

                                                                                 .....4/-




::: Uploaded on - 06/04/2018                            ::: Downloaded on - 07/04/2018 01:10:27 :::
                                    4                           jg.apeal 396 & 593.17.odt



paralysis.  Both appellants viz.  Nandakishor and Mona were always

quarreling with Kapurchand and his wife Vithabai, therefore, they

went to Bapera and started residing with his son Kheman.



(ii)    On   15-4-2015,   Vithabai   came   to   Eklari   to   the   house   of

Nandakishor to take some household articles.  He was informed by

one Arjun Kamane that Vithabai kept some articles at his house, at

about 11.00 a.m., he requested her to come for lunch.  She went to

the   house   of   Nandakishor   but   did   not   return.     He   informed

Kapurchand that there might be quarrel between Nandakishor and

deceased.     Kapurchand   suspected   something   would   happen,

therefore, he went to Police Outpost, Warthi at about 7.00 p.m.  He

along with police went to the house of appellants.  Both appellants

were   present.     Kapurchand   enquired   about   Vithabai.     Both

appellants   told   them   that   Vithabai   went   to   Village   Tarsa.

Complainant   suspected   about   foul   play,   therefore,   he   requested

police and police patil of village to search the house of appellants.

One divan (box bed) was in the kitchen room of the appellants.  It

was  locked.     After   opening  the  lock,   dead  body   of   Vithabai   was



                                                                               .....5/-




::: Uploaded on - 06/04/2018                          ::: Downloaded on - 07/04/2018 01:10:27 :::
                                      5                           jg.apeal 396 & 593.17.odt



found.     Golden   ornaments   of   Vithabai   were   found   missing.

Kapurchand asked his son Nandakishor as to how dead body was

found   in   the   divan   (box   bed),   then   Nandakishor   told   them   that

there was quarrel between them.  He killed deceased Vithabai and

kept her dead body in divan (box bed).  Kapurchand lodged report

in Police Station, Bhandara.  Crime was registered vide Exhibit 53.



(iii)   API   Shri   Verma   investigated   crime,   after   complete

investigation, filed charge-sheet before the Judicial Magistrate First

Class, Bhandara which in turn committed to the Court of Sessions

for trial.



(iv)    Charge was framed at Exhibit 19.   Same was readover and

explained to both the accused/appellants.  They pleaded not guilty

and  claimed   to   be   tried.     Defence   appears  to   be  of   total   denial.

Prosecution has examined 13 witnesses.  At the conclusion of trial,

both the appellants came to be convicted as stated above.



3.             Heard   Shri  Thakur,  learned  counsel   for   the   appellants

and   Shri   Pathan,   learned   Additional   Public   Prosecutor   for   the

                                                                                 .....6/-




::: Uploaded on - 06/04/2018                            ::: Downloaded on - 07/04/2018 01:10:27 :::
                                     6                           jg.apeal 396 & 593.17.odt



State/respondent.



4.             Conviction   of   appellants   based   on   circumstantial

evidence.     Perused   the   evidence   on   record.   Complainant

Kapurchand  died   during  the   pendency   of   the   proceedings   before

the   trial   Court.     His   brother   Zumanlal   Sawalakhe   (P.W.   4)   has

stated in his evidence that Kapurchand was residing at Bapera.  At

about 6.00 p.m. Kapurchand came to house and requested him to

accompany him.  He along with Kapurchand went to Warthi.  They

went to Warthi Police Station.  They suspected murder of Vithabai.

Therefore, they requested police to accompany them to Eklari.



5.             Police Constable Panchbudhe came along with them to

Eklari.  Door was closed from inside.  Door was knocked, but it was

not   opened.     At   last,   Nandakishor   opened   the   door   from   inside.

Both   accused   were   present.     Both   accused/appellants   questioned

him as to how he came there.  He told that Kapurchand suspected

murder   of   Vithabai.     Appellants   told   them   that   they   have   not

committed such act.   Appellants told them that Vithabai had been



                                                                                .....7/-




::: Uploaded on - 06/04/2018                           ::: Downloaded on - 07/04/2018 01:10:27 :::
                                       7                           jg.apeal 396 & 593.17.odt



to house in the morning, however, she had gone to Revral Village

and will return late in the evening on next day.   Police Constable

Panchbudhe searched the house.  Dead body of Vithabai was found

in   divan   (box   bed).     He   along   with   Kapurchand   went   to   Police

Station, Bhandara.  Kapurchand lodged report, Exhibit 53. 



6.             P.W. 5 Arjun Kamane has stated in his evidence that on

15-4-2015, Vithabai came from Village Bapera.   She came to his

house at Eklari.  She purchased ration from Fair Price Shop.  After

collecting ration, she came to his house and kept it in his house.

She   told   him   that   she   was   going   to   the   house   of   her   son

Nandakishor.  She went to the house of appellants at about 10.30

a.m. to bring some articles.   Vithabai did not return to his house.

He waited for Vithabai for lunch up to 1.15 p.m.  Thereafter he sent

his   son   Shubham   to   the   house   of   Nandakishor   for   enquiry.

Nandakishor told his son that Vithabai did not visit his house.   In

the meantime, Kapurchand telephoned him to make enquiry about

Vithabai.  Thereafter he informed Kapurchand that Vithabai did not

return   back   to   his   house   from   the   house   of   appellants.     In   the



                                                                                  .....8/-




::: Uploaded on - 06/04/2018                             ::: Downloaded on - 07/04/2018 01:10:27 :::
                                     8                           jg.apeal 396 & 593.17.odt



evening, he came to know that dead body of Vithabai was found in

divan (box bed).



7.             P.W.   6   Santosh   Balpande   has   stated   that   he   was

informed   by   Sarpanch   Rameshwar   that   wife   of   Kapurchand   was

murdered.   He went to the house of appellants.   Both appellants

were present.  He asked them if anything was wrong, he told them

that   Kapurchand   was   suspecting   appellants   about   the   murder   of

Vithabai.  Both the appellants denied to commit any murder.  In his

presence, house of appellants was checked.   They searched divan

(bed   box).     It   was   locked   from   one   side.     Police   Constable

Panchbudhe took out rafter from one side after lifting mattress.  He

found Vithabai concealed in divan.   He questioned accused about

the dead body of Vithabai, then accused told that he was annoyed

and as such, killed her by means of wooden rafter.  He shown them

wooden plank/rafter.



8.             P.W. 7 Vasant Chamat has stated that on 15-4-2015 at

about   10.00   a.m.,   deceased   Vithabai   had   been   to   his   shop   to



                                                                                .....9/-




::: Uploaded on - 06/04/2018                           ::: Downloaded on - 07/04/2018 01:10:27 :::
                                      9                           jg.apeal 396 & 593.17.odt



purchase grains.   In the evening, he came to know that Vithabai

was   murdered.     P.W.   1   Shilpa   Gajbhiye   proved   the   spot

panchanama,   Exhibit   42,   seizure   panchanama   vide   Exhibit   43.

Wooden rafter was stained with blood.



9.             P.W.   2   Manish   Kamble   has   stated   that   when   accused

Nandakishor was in police custody, he confessed to show concealed

ornaments and burnt clothes.  They went to Eklari to the house of

Nandakishor.   Accused shown golden ornaments which were kept

in almirah.  Those were seized by the police vide Exhibit 46/1.



10.            Medical Officer Dr. Dinesh Kuthe (P.W. 11) has stated in

his evidence that on 16-4-2015, he conducted postmortem on the

dead body of Vithabai.  As per his opinion, death was due to head

injury   and   asphyxia   due   to   throttling.     Accordingly,   he   issued

report, Exhibit 85.  He has stated that he received one letter along

with wooden rafter.  As per his opinion, injuries found on the dead

body can be caused by the said rafter.



11.            As per the evidence of Medical Officer and postmortem

                                                                               .....10/-




::: Uploaded on - 06/04/2018                            ::: Downloaded on - 07/04/2018 01:10:27 :::
                                     10                           jg.apeal 396 & 593.17.odt



report, Exhibit 85, it is clear that death of deceased was homicidal.

As per opinion of the Medical Officer Dr. Kuthe, cause of death was

due to head injury and throttling.  From the evidence of P.W. 4 and

First   Information   Report,   Exhibit   53,   it   is   clear   that   there   was

strained   relations   between   appellant   Nandakishor   and   deceased.

On the day of incident, deceased visited to the house of appellant.

There was struggle between deceased and appellant.  Appellant was

also examined by Medical Officer Dr. Yogesh Nakade (P.W. 12).  He

found   four   injuries   on   the   person   of   appellant   Nandakishor.

Accordingly, he issued certificate, Exhibit 91.  This itself shows that

there   was   struggle   between   the   appellant   Nandakishor   and

deceased.     During   the   struggle,   Nandakishor   sustained   injuries.

Appellant   gave   blow   of   rafter   on   the   head   of   deceased   and

concealed the dead body in divan (box bed).



12.            Nothing is brought on record in the cross-examination of

any   of   the   witnesses   to   disbelieve   their   evidence.     From   the

evidence of prosecution witnesses, it is clear that appellants were

present in the house.  Dead body was found in the divan (box bed)



                                                                               .....11/-




::: Uploaded on - 06/04/2018                            ::: Downloaded on - 07/04/2018 01:10:27 :::
                                        11                           jg.apeal 396 & 593.17.odt



of   the   appellants.     As   per   the   confession   statement   of   appellant

Nandakishor, he discovered golden ornaments from the almirah of

his house.  Appellant Nandakishor gave extra judicial confession to

P.W.   6   Santosh   Balpande.     P.W.   6   Santosh   has   stated   in   his

evidence that he searched the house of appellant with the help of

Police Constable Panchbudhe.  He found dead body of Vithabai in

divan  (box  bed).    He asked appellant Nandakishor,  then  he  told

that he was annoyed, as such, killed her by means of wooden rafter.



13.            Circumstantial   evidence   are   proved   against   appellant

Nandakishor.     Hon'ble   Apex   Court   in   the   case   of  Sharad

Birdhichand Sarda Vs. State of Maharashtra reported in (1984)

4 SCC 116  has laid down five guiding principles (panchsheels) as

under  :


          (1) The   circumstances   from   which   the   conclusion   of
                 guilt is   to be drawn should be fully established,

          (2) the   facts   so   established   should   be   consistent   only
                 with the hypothesis of the guilt of the accused, that
                 is   to   say,   they   should   not   be   explainable   on   any
                 other hypothesis except that the accused is guilty,

                                                                                  .....12/-




::: Uploaded on - 06/04/2018                               ::: Downloaded on - 07/04/2018 01:10:27 :::
                                       12                           jg.apeal 396 & 593.17.odt



          (3) the circumstances should be of a conclusive nature
                 and  tendency,

          (4) they should exclude every possible hypothesis except
                 the one to be proved, and

          (5) there must be a chain of evidence so complete as not
                 to leave any reasonable ground for the conclusion
                 consistent   with   the   innocence   of   the   accused   and
                 must   show   that   in   all   human   probability   the   act
                 must have been done by the accused.



14.            Following are the material circumstances proved against

appellant Nandakishor :


   (1)       Appellant   Nandakishor   not   explained   as   to   how   dead

   body of his mother Vithabai was found at the time of search by

   the witnesses and Police Constable Panchbudhe.  

   (2)       Extra   judicial   confession   stated   by   P.W.   6   shows   that

   appellant   Nandakishor   committed   murder   of   deceased   by

   wooden rafter.  This evidence is corroborated by the evidence of

   Medical Officer.  As per his evidence, cause of death of Vithabai

   was head injury and throttling.


                                                                                 .....13/-




::: Uploaded on - 06/04/2018                              ::: Downloaded on - 07/04/2018 01:10:27 :::
                                    13                           jg.apeal 396 & 593.17.odt



   (3)       Medical Officer Kuthe examined wooden rafter which was

   seized from the house of accused, found blood stains on it.  As

   per his opinion, head injury and throttling  can be possible by

   that wooden rafter.

   (4)       As per C.A. report, wooden rafter, Exhibit 101 was stained

   with human blood. 

   (5)         As per the evidence of P.W. 5 Arjun, deceased Vithabai

   came to his house at about 10.30 a.m.  She kept some articles at

   his house and went to the house of her son Nandakishor.   She

   did not return till 1.15 p.m.   He sent his son to the house of

   Nandakishor. Then Nandakishor told him that Vithabai did not

   visit   his   house.   He   informed   her   husband.     Thereafter   her

   husband along with  police  came  to  the  house  of  Nandakishor

   and during search, dead body of deceased was found.

   (6)       Appellant Nandakishor removed all golden ornaments of

   deceased and concealed in the almirah.

   (7)       As   per   his   confessional   statement,   Exhibit   46,   golden

   ornaments were recovered.

   (8)       Appellant not given explanation as to how dead body of


                                                                              .....14/-




::: Uploaded on - 06/04/2018                           ::: Downloaded on - 07/04/2018 01:10:27 :::
                                      14                           jg.apeal 396 & 593.17.odt



   Vithabai was found in divan (box bed) of his house.

   (9)         Appellant   Nandakishor   not   explained   injuries   on   his

   person.  P.W. 12 Dr. Nakade proved injuries on his person as per

   MLC, Exhibit 91.  P.W. 12 Dr. Nakade found following injuries.


         (i)      Abrasion   Lt.   Mallour   Prominence,   3x0.5   cm.,   age   of
         injury within 12 hours.  Caused by hard and small and rough
         object.

         (ii)     Abrasion  Right hand, size 2x1 cm, age of the  injury
         within 12 hours, Caused by hard and small and rough object.

         (iii)    Abrasion  Right hand, size 2x1 cm, age of the  injury
         within 12 hours, Caused by hard and small and rough object.

         (iv)     Abrasion left forearm, size 2x2 cm, age of the injury
         within 12 hours, Caused by hard and small and rough object.


   (10) Injuries on the person of appellant Nandakishor show that

   there was struggle between deceased and appellant at the time

   of incident.



All   these   strong   circumstances   proved   by   the   prosecution   clearly

show   that   appellant   Nandakishor   and   none   else   has   committed

murder   of   his   mother   Vithabai   and,   therefore,   he   is   rightly


                                                                                .....15/-




::: Uploaded on - 06/04/2018                             ::: Downloaded on - 07/04/2018 01:10:27 :::
                                     15                           jg.apeal 396 & 593.17.odt



convicted by the trial Court.  Hence, appeal filed by Nandakishor is

liable to be dismissed.



15.            There   is   no   specific   evidence   against   the   wife   of

Nandakishor.     Appellant   Mona   was   in   the   house   along   with   her

husband Nandakishor.  There is no specific evidence against Mona

that she has committed murder of deceased Vithabai.  Extra judicial

confession of Nandakishor shows that he himself beat deceased by

wooden   rafter.     None   of   the   witnesses   have   stated   against   the

appellant Mona about her participation.   But it is clear from the

evidence on record that Mona was present along with her husband

Nandakishor.     She   helped   him   to   conceal   the   dead   body.

Therefore,   she   is   liable   for   conviction   only   for   the   offence

punishable under Section 201 of the Indian Penal Code.  Hence, we

proceed to pass the following order.


                                         ORDER

(i) Criminal Appeal No. 593/2017 is dismissed and Criminal Appeal No. 396/2017 is partly allowed.

.....16/-

::: Uploaded on - 06/04/2018 ::: Downloaded on - 07/04/2018 01:10:27 ::: 16 jg.apeal 396 & 593.17.odt

(ii) The conviction of appellant Sau. Mona W/o Nandkishor Sawalakhe for the offences punishable under Sections 302 and 404 read with Section 34 of the Indian Penal Code is quashed and set aside. She is acquitted of the charges for the offences punishable under Sections 302 and 404 read with Section 34 of the Indian Penal Code.

(iii) Insofar as conviction of appellant Sau. Mona W/o Nandkishor Sawalakhe for the offence punishable under Section 201 read with Section 34 of the Indian Penal Code is concerned, the same is maintained. However, the sentence is reduced to the period already undergone. Insofar as the order with regard to payment of fine is concerned, the same is maintained.

(iv) Appellant Sau. Mona W/o Nandkishor Sawalakhe is already on bail. Her bail bond stands discharged.

                         JUDGE                                    JUDGE

wasnik


                                                                                   ...../-




::: Uploaded on - 06/04/2018                            ::: Downloaded on - 07/04/2018 01:10:27 :::