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 20, Cited by 23]

Supreme Court of India

Eknath Ganpat Aher & Ors vs State Of Maharashtra & Ors on 7 May, 2010

Equivalent citations: AIR 2010 SUPREME COURT 2657, 2010 (6) SCC 519, 2010 AIR SCW 3103, 2010 (4) AIR BOM R 175, (2010) 3 CURCRIR 32, (2010) 5 SCALE 334, (2010) 2 UC 736, (2010) 3 CGLJ 57, (2010) 2 BOMCR(CRI) 574, (2010) 4 MH LJ (CRI) 1, 2010 CRILR(SC MAH GUJ) 482, (2010) 2 ALLCRIR 1769, (2010) 3 JCR 129 (SC), 2010 CALCRILR 3 392, (2010) 3 CHANDCRIC 215, (2010) 46 OCR 675, (2010) 2 ORISSA LR 258, (2010) 1 CRILR(RAJ) 482, (2010) 3 RECCRIR 436, 2011 CRI LJ (SUPP) 683 (SC), (2010) 4 ALLCRILR 133, 2010 CRILR(SC&MP) 482, 2010 (3) SCC (CRI) 172

Author: Mukundakam Sharma

Bench: Mukundakam Sharma, V.S. Sirpurkar

                                                       REPORTABLE

           IN THE SUPREME COURT OF INDIA

          CRIMINAL APPELLATE JURISDICTION

           CRIMINAL APPEAL NO. 173 OF 2007



EKNATH GANPAT AHER & ORS.                    ..Appellants



                         Versus


STATE OF MAHARASHTRA & ORS.                  ..Respondents


                          WITH

           CRIMINAL APPEAL NO. 174 OF 2007



                       JUDGMENT

Dr. Mukundakam Sharma, J.

1. By this judgment and order, we propose to dispose of the two appeals filed by the fourteen accused persons who have been convicted and sentenced by the 2nd Ad-hoc Additional Sessions Judge, Ahmednagar by judgment and order dated 10.09.2004 which has been upheld by the High Court of Bombay, Aurangabad Bench.

2. Originally, there were altogether 38 accused persons, out of which two were juveniles. Consequently, the trial Court of the 2nd Ad-hoc Additional Sessions Judge, Ahmednagar tried 36 accused persons and by judgment and order dated 10.09.2004 convicted 35 accused persons of the offences under various sections of the Indian Penal Code [for short `IPC'] including the offence punishable under Section 302 read with Section 149 IPC and the remaining one accused person was acquitted.

3. Being aggrieved by the aforesaid judgment and order of conviction and sentence passed by the trial Court, all the 35 accused persons filed an appeal being Criminal Appeal No. 617 of 2004 before the High Court of Bombay, Aurangabad Bench. By its judgment and order dated 14.03.2006, the High Court acquitted 21 out of the 35 convicted accused persons while upholding the order of conviction and sentence of the remaining 14 accused persons.

2

4. Being aggrieved by the aforesaid order of conviction and sentence passed by the High Court, two appeals have been filed by the 14 convicted persons which we have heard together.

5. The counsel appearing for the parties have taken us through the judgments of the Courts below against which the present appeals are filed as also through the evidence on record.

6. Before we proceed to discuss the issues that arise for our consideration, it would be relevant and appropriate to recapitulate the facts out of which the present appeals arise.

7. Accused numbers 1 to 36 were charge-sheeted and sent for trial for committing offences including of being members of an unlawful assembly, for causing grievous hurt in prosecution of the common object of the unlawful assembly and also for committing murder. The said 36 accused persons were charge-sheeted under Sections 143, 147, 148, 149, 325/149, 326/149, 324/149, 504/149, 506/149, 337/149, 338/149, 341/149, 307/149 and 3 302/149 of the IPC. In addition to the aforesaid offences, the accused persons were sent for trial for possession of weapons in contravention of the provisions of the Arms Act and thereby committing offence under Section 4 read with Section 25 of the Arms Act.

8. A criminal case [FIR Crime No. 138/2003 - Exh.138] was registered on 12.09.2003 on the basis of the complaint of one Bajirao Bhaguji Zavare [PW2]. The said complaint was recorded by Mohan Bankar [PW-12], P.S.I. attached to the Police Station, Parner who has stated that prior to the recording of the aforesaid complaint of PW-2, information was received on telephone by the Parner Police Station from the Kotwali Police Station, Ahmednagar regarding the admission of injured and the deceased in the hospital of Dr. Deshpande. On receipt of the said information, PW-12 immediately rushed to the said hospital. On reaching the hospital, he had drawn the inquest panchnama of the two dead bodies of deceased Balasaheb Rambhau Salunke and Vilas Rambhau Salunke, who had died in the meantime. In the said hospital, he also recorded the complaint of PW- 4 2 and thereafter he returned to the Police Station whereafter the aforesaid FIR was registered.

9. It is also alleged that both the accused party as well as the complainant party were in dispute, although, they are residents of different villages. It has also come on record that some of the accused persons and the complainant are relatives. There is a temple of Khandoba situated at village Kamatwadi and the same was initially managed by Khandoba Deo Panch Committee constituted of the respectable villagers. Subsequently, Shri Khanderao Deosthan Trust was given the responsibility of managing the said temple. It is also alleged that Shri Khanderao Deosthan Trust, of which some of the accused persons are members, owns and holds several properties at village Kamatwadi including the lands Gat Nos. 166, 168 and 170, although, there is a serious dispute with regard to the title and possession of land, particularly, Gat No. 170. The deceased and the complainant party claims title in respect of 2/3rd of the land Gat No. 170 contending, inter alia, that the said land was previously owned by Bhosales from whom some members of the complainant party had 5 purchased the said land. It is needless to state at this stage that there are civil suits instituted by both the parties and pending in respect of title and possession of the aforesaid land. An order of status quo was also passed by the trial Court in respect of the said land under its order dated 06.08.2003.

10.It is alleged that on 12.09.2003 at about 10.00 a.m. complainant Bajirao Bhaguji Zavare along with Balasaheb Rambhau, Vilas Rambhau, Ratanbai Sulbha, Kantabai, Pandurang Maruti Hingade and others went to the land Gat No. 170 for removing tomato plants and grass for cleaning the lands. At about 1.00 p.m., a mob of about 75- 100 persons of Kamatwadi came on the top of north side hill situated adjacent to land Gant No. 170. It is alleged that the members of the said mob while scaling down the hill also pelted stones, upon which, the members of the complainant party started running to save their lives. They were chased by the accused persons and thereafter it is alleged that the accused persons beat up the members of the complainant party by sticks, iron rods and swords and thereby seriously injuring Balasaheb Rambhau Salunke, 6 Vilas Rambhau Salunke and some other persons belonging to the complainant party. All the aforesaid injured persons were rushed to the hospital where Balasaheb Rambhau Salunke and Vilas Rambhau Salunke were pronounced dead whereas the rest of the injured persons were admitted as indoor patients. It is also to be noted that a number of accused persons, namely, A-7, A- 10, A-12, A-13, A-20, A-23, A-25, A-27, A-28, A-31, A-33, A-34, A-35 & A-36 received different kinds of injuries including grievous injuries on the vital parts. It is also alleged that Bajirao Bhaguji Zavare [PW2], Pandurang Maruti Hingade [PW-5], Sulbha Vilas Salunke [PW-8] and Rathan w/o Balasaheb Salunke [PW-9] were eye-witnesses to the said occurrence. Apart from the aforesaid injured eye-witnesses, several other members of the complainant party namely, Janabai Hingade, Babaji Hingade, Uttam Hingade, Zumberbai Pandurang Hingade were also injured.

11.On completion of the investigation, police submitted chargesheet against 36 accused persons inasmuch as two of the 38 accused persons were found to be juvenile. On 7 completion of the trial, the trial Court convicted 35 accused persons while acquitting the remaining one accused person. The High Court, on appeal, acquitted 21 of the 35 convicted accused persons. Hence, the remaining 14 convicted accused persons have filed the present two appeals.

12.Mr. U.R. Lalit, learned senior counsel appearing for the appellants submitted before us that the evidence against the 35 accused persons being similar in nature, the Courts below committed an error of law and facts in acquitting the 21 out of the said 35 accused persons while maintaining the conviction and sentence of the remaining 14 accused persons. He submitted that this was done despite the fact that there is no independent and specific evidence to prove and establish that the said convicted persons have played any independent and separate role in committing the aforesaid offences. It was also submitted by learned senior counsel that none of the eye-witnesses had named any of the accused ascribing to him any specific role in causing injuries to the deceased Balasaheb 8 Rambhau Salunke and Vilas Rambhau Salunke or to any other injured witness.

13.Mr. Lalit, after drawing our attention to the evidence of the witnesses, submitted that there is an omnibus statement involving all the accused persons in the death of Balasaheb Rambhau Salunke and Vilas Rambhau Salunke as also for injury to some of the members of the complainant party and that there is no independent evidence to show the specific role played by each one of them in the incident. It was also submitted by him that there is total absence of any explanation in respect of the injuries sustained by the accused persons, some of whom had even sustained grievous injuries. Relying on the same, it was submitted by him that when a large mob of about 75-100 people descended to the place of occurrence and there were a number of people from the complainant side also present, it was not possible to see as to what really happened during the melee and therefore when 22 of the 35 accused persons were acquitted in view of lack of specific evidence, the remaining 14 persons should also have been acquitted.

9

14.In the light of the aforesaid submissions of the learned senior counsel appearing for the appellants, we have examined the records and also heard the learned counsel appearing for the State.

15.Admittedly, there is a dispute subsisting between the complainant party and the accused persons regarding the land of Gat No. 170. According to the accused persons, the said land belongs to the Trust whereas the complainant party alleges that a part of the said land had been purchased by some of them from Bhosale group and they therefore tried to enter into possession of the same by removing tomatoes planted by PW- 4 who was cultivating the said land. The incident happened at about 1.00 p.m. on the fateful date when a mob of about 75-100 people descended to the place of occurrence. In the melee that followed PWs 2, 5, 8 & 9 received injuries whereas Balasaheb Rambhau Salunke and Vilas Rambhau Salunke received grievous injuries and consequently they were declared dead at the hospital. A number of accused persons also received injuries including some having received grievous injuries but no explanation is 10 forthcoming regarding the said injuries from the prosecution side.

16.The High Court based its order of conviction and sentence regarding the appellants on the ground that the accused had admitted that it was Balasaheb Rambhau Salunke and Vilas Rambhau Salunke who had received grievous injuries on account of assault by the mob and that the right of private defence of protecting the possession of the land Gat No. 170 was not available to the accused persons inasmuch as the accused had not been able to establish by unimpeccable evidence that Devasthan Trust or the accused who were injured were in possession of land Gat No. 170.

17.It was also held by the Courts below that the accused persons who had sustained injuries were members of the unlawful assembly which was formed with the common object of committing murder of both the deceased persons and it was in prosecution of the common object that the accused persons also caused injuries to the said eye- witnesses. The aforesaid findings were recorded by both 11 the Courts below despite recording a finding that not even a single eye-witness was able to categorically name the particular accused who had inflicted injuries to the deceased or to any of the injured witnesses and that only vague and omnibus statements were made.

18.The High Court disbelieved the statement of Rathan w/o Balasaheb Salunke [PW-9] with regard to identification of the assailants on various grounds, one of which was that her statement came to be recorded only on 18.11.2003, i.e., the date on which the charge-sheet against the accused persons came to be filed. Despite the fact that a number of accused persons had received injuries and also despite the fact that no reason was forthcoming from the prosecution in regard to the injuries suffered by the accused persons, the Courts below discarded the said injuries holding that the said injuries were extremely minor and that injured accused persons could not prove that they had been assaulted by the complainant party. The Courts below were of the opinion that stand taken by the accused persons was not enough to discard the credible evidence of the injured eye-witnesses. 12

19. In our considered opinion the aforesaid approach of the Courts below was incorrect. Nine persons including four witnesses belonging to the complainant party received injuries whereas as many as 14 accused persons received injuries including some who even suffered grievous injuries. Admittedly, there was a mob of about 75-100 persons who descended from the hill side to the place of occurrence by pelting stones and a melee followed. Not even a single witness including the injured witnesses could specifically state as to who had caused what injury either to the deceased or to the injured witnesses or to the accused. A very general statement has been made that the accused persons were armed with deadly weapons and caused injuries to the complainant party. In a situation where a mob of 75-100 persons entered into a clash with the complainant party it could not have been possible for any of the witnesses, who would naturally be concerned with their own safety and to save themselves from the assault, to see as to who had inflicted what type of injury either on the deceased or on the injured witnesses.

13

20. In view of such omnibus and vague statements given by the witnesses, the Court below acquitted as many as 21 accused persons on the ground that there is no evidence on record to implicate them in the offences alleged. There being no other evidence to specifically ascribe any definite role to any of the 14 appellants herein, it is difficult to hold that any of the present appellant had inflicted any particular injury on any of the deceased or the injured witnesses. Unless there is cogent and specific evidence attributing a specific role in the incident to the accused persons, who have themselves been injured and there being no explanation forthcoming as to such injuries, it would be unsafe to pass an order recording conviction and sentence against the appellants, moreso when the prosecution has produced, in support of its case, witnesses who are inimical to the accused persons. It is crystal from the records that land of Gat No. 170 is the bone of contention between the complainant party and the accused. As noted above, civil cases with regard to the question of title and ownership to the said land have been instituted by both the accused and the complainant party which are pending final adjudication.

14

21. It is an accepted proposition that in the case of group rivalries and enmities, there is a general tendency to rope in as many persons as possible as having participated in the assault. In such situations, the Courts are called upon to be very cautious and sift the evidence with care. Where after a close scrutiny of the evidence, a reasonable doubt arises in the mind of the Court with regard to the participation of any of those who have been roped in, the Court would be obliged to give the benefit of doubt to them.

22. There is no doubt that the incident which happened on 12.09.2003 was an unfortunate incident in which two persons have lost their precious lives. Not only the members of the complainant party received injuries, the members of the accused party were also injured during the course of the incident and some of the accused persons even sustained grievous injuries. A bare look at the injury report, which is contained in the impugned judgment, would prove and establish the said fact.

23. On appreciation of the entire evidence on record, we cannot uphold the findings recorded by the High Court as 15 also by the learned trial Court. In our considered opinion, the aforesaid findings are against the basic canons of the Evidence Act and the penal law.

24. Consequently, we allow both the appeals and set aside the order of conviction and sentence passed against the appellants herein and acquit them giving them the benefit of doubt. The appellants accused shall be released forthwith unless they are required in some other case and those who are on bail, their bail bonds shall stand discharged.

............................................J [V.S. Sirpurkar] ............................................J [Dr. Mukundakam Sharma] New Delhi May 7, 2010.

16