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 42, Cited by 0]

Bombay High Court

Babu Sakharam Dive And Ors vs The State Of Maharashtra on 22 April, 2026

Author: Manish Pitale

Bench: Manish Pitale

  2026:BHC-AS:19066-DB

                                                                                        Cr.A.1113-2012.doc



                                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CRIMINAL APPELLATE JURISDICTION

                                            CRIMINAL APPEAL NO. 1113 OF 2012

                     1. Babu Sakharam Dive
                     Age- 70 Yrs.
                     Occ. Agriculturist

                     2. Laxman Raoji Dive
                     Age- 60 Yrs.
                     Occ. Agriculturist

                     3. Tryambak Raoji Dive
                     Age- 60 Yrs.
                     Occ. Agriculturist.

                     All r/o. Village Ojharkhed,
                     Tal. & Dist. Nashik.                                          ...Appellants
        Digitally                                                         (Ori. Accd.Nos.1, 2 & 4)
        signed by
        VISHAL
VISHAL  SUBHASH
SUBHASH PAREKAR
                                  vs.
PAREKAR Date:
        2026.04.22   The State of Maharashtra                                          ...Respondent
        19:35:36
        +0530


                     Mr. Shrirang Katneshwarkar a/w. Mr. Sandeep Gupta, for the Appellants.
                     Ms. Sangita Phad, APP for the State.

                                                CORAM :          MANISH PITALE &
                                                                 SHREERAM V. SHIRSAT, JJ
                                         RESERVED ON :           23rd JANUARY, 2026
                                         PRONOUNCED ON : 22nd APRIL, 2026
                                                      --------------


                     JUDGMENT (Per Shreeram Shirsat, J.)

1. The present Appeal has been filed by the Appellants challenging the Impugned Judgment and Order dated 21.09.2012 passed by the Additional Sessions Judge, Nashik in Sessions Case No. 41/2010 whereby the Vishal Parekar ...1 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc Appellants have been convicted under section 302 r.w. section 34 of the Indian Penal Code (IPC) and are sentenced to undergo Imprisonment for life and pay a fine of Rs. 1,000/- each and in default to undergo Rigorous Imprisonment for 2 months each. The Appellants have also been convicted for offence under section 324 r.w. section 34 of IPC and are sentenced to undergo Rigorous Imprisonment for one year and to pay a fine of Rs. 500/- each and in default to undergo Rigorous Imprisonment for 1 month each.

2. During the pendency of the Appeal, Appellant No. 3 expired and therefore, in so far as Appellant No. 3 is concerned, the Appeal is abated. This Court vide order dated 17th December, 2025 recorded the said fact.

3. Before proceeding with the facts of the case it will be advantageous to give the names of all the accused and their status after conclusion of the trial, in a tabular form for easy reference.

Sr Name of Accused Sentenced by Trial Court

1. Babu Sakharam Dive( Appellant No 1) Convicted u/s 302 and 324 r/w 34 of IPC

2. Laxman Raoji Dive ( Appellant No 2) Convicted u/s 302 and 324 r/w 34 of IPC

3. Shivaji Babu Dive Acquitted

4. Tryambak Raoji Dive(Appellant No 3) Convicted u/s 302 and 324 r/w 34 of IPC

5. Pandurang Raoji Dive Acquitted Vishal Parekar ...2 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc

6. Somnath Tryambak Dive Acquitted

7. Bhavadu Babu Dive Acquitted

8. Vishnu Laxman Dive Acquitted

4. Brief Facts of the prosecution case are as under:

a. On 02/04/2009 at about 9.00 p.m. in front of the house of Manglu Dive (PW 3) situated at village Ojharkhed, all accused being members of unlawful assembly in pursuance of common object of such assembly committed offence of rioting and assaulted Kashiram on his head by means of sticks and stones. It is also the case of the prosecution that the accused also caused voluntarily hurt to the witnesses viz PW1 Sampat, PW2 Ramnath, PW3 Manglu, PW5 Tarabai, PW9 Anusayabai by means of sticks & stones and thereby caused injuries to them. It is further the case that thereafter Chandrabai Bendkule reached the spot and brought the deceased Kashiram, PW3 complainant Manglu, PW1 Sampat and all other injured persons to Civil Hospital, Nashik.

b. It is further the case that on 3/4/2009 at 13:05 hours, NC complaint came to be registered by PW 1 against Tryambak Ramji Dive, Babu Sakharam Dive, Vishal Parekar ...3 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc Laxman Ravji Dive, Somnath Tryambak Dive, Bhavdu Babu Dive , Shivaji Babu Dive, Vishnu Laxman Dive under section 323, 504, 506 IPC.

c. It is further the case that on 3/4/2009 at 00:35 hours, Mahadu Babu Dive also registered NC complaint against Rangnath Manglu Dive, Sampath Hari Dive ( PW1), Lahanu Sampat Dive, Laxman Hari Dive under section 323, 504, 506 IPC.

d. It is further the case that one complaint of PW1 came to be recorded on 3/4/2009 and also the statement of PW3 came to be recorded.

e. PW1 Sampat and PW3 Manglu were discharged from the hospital on 05.04.2009. On 09.04.2009 PW3, Manglu went to Nashik Taluka Police Station and lodged complaint regarding the incident that happened on 2/4/2009.

f. On the basis of his complaint, Taluka Police Station registered FIR against all the accused vide CR No.26/2009 under sections 143, 147, 148, 326, 504 and 506 r/w S. 149 of the Indian Penal Code and under Section U/s 37(1) r/w S. 135 of Bombay Police Act.

g. Thereafter investigation commenced. The IO recorded the statements of witnesses, namely PW1 Sampat Vishal Parekar ...4 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc Dive, PW2 Ramnath, PW9 Anusayabai Dive and PW5 Tarabai Dive. He arrested the accused nos. 1 Babu Dive ( Appellant No. 1), Accused No. 2 Laxman Raoji Dive (Appellant No. 2) and Accused No. 3 (Shivaji Dive) on the same day.

h. On 10.4.2009, injured Kashiram died in Civil Hospital, Nashik. The Investigating Officer after getting information added section 302 of Indian Penal Code and gave information to Judicial Magistrate First Class, Nashik.

i. Accused nos. 4 Tryambak Dive (Appellant No

3) and Accused No 5 (Pandurang Dive) were arrested on 10.04.2009 and Accused nos. 6 (Somnath Dive), Accused No 7 (Bhavdu Dive) and Accused No 8 (Vishnu Laxman Dive) were arrested on 11.4.2009.

j. The charge-sheet came to be filed in the court of Chief Judicial Magistrate, Nashik on 05.01.2010. The case was thereafter committed to the Court of Session, Nashik on 03.02.2010 for trial and disposal.

5. The prosecution in all examined all 13 witnesses in support of the charges. No witness was examined on behalf of the defence.

6. The following 13 witnesses were examined by the prosecution during Vishal Parekar ...5 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc the course of trial:

      Witness      Name                          Nature of Evidence


      PW1          Sampat Hari Dive              Injured eyewitness/ nephew of the
                                                 deceased-Kashiram.
      PW2          Ramnath Mahadu Dive           Son of Manglu Malhari Dive
      PW3          Manglu Malhari Dive           Injured eyewitness and Complainant
      PW4          Dr. Varsha Suresh Ahirrao     Medical Examiner
      PW5          Tarabai Mangalu Dive          Wife of Manglu Malhari Dive (PW3)
      PW6          Bhimrao            Pandurang (Turned hostile)
                   Jadhav                       Panch witness for recovery of stones
                                                and sticks from the house of Accused
                                                No 3 - Shivaji (who was acquitted)
      PW7          Motiram Mohan Achari          (Turned hostile)
                                                 Driver who had taken the injured to
                                                 the Nashik Civil Hospital.
      PW8          Ramesh Gangadhar Jagzap Head Constable, who registered the
                                           crime no. 26/2009 on complaint.
      PW9          Anusayabai          Kashiram Wife of the Deceased- Kashiram
                   Dive
      PW 10        Dr. Makarand Pandurang Medical Officer who conducted post-
                   Patil                  mortem examination of Kashiram-
                                          the Deceased.
      PW 11        Suraj Ruplal Sonawane         Investigating Officer
                                                 (Recorded statements of witnesses on
                                                 2.8.2009, namely Motiram, Kacharu,
                                                 Namdeo and others.)
      PW 12        Namdeo Mohan Shelke           Nephew of Sampat Dive. He had
                                                 taken Kashiram- the Deceased to the
                                                 hospital along with Chandrabhagabai
                                                 (sister-in-law).
      PW 13        Madhukar Gorakh Satote        Investigating Officer



7. After hearing the arguments of prosecution and defence, vide order dated 21/9/2012, the Sessions Court was pleased to convict the Appellants i.e the original accused no 1,2,4 under Section 302 r/w 34 of the Indian Vishal Parekar ...6 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc Penal Code (IPC) and were sentenced to undergo Imprisonment for life and pay a fine of Rs. 1,000/- each and in default to suffer Rigorous Imprisonment for 2 months. The Appellants were also convicted for offence under section 324 r/w section 34 of IPC and were sentenced to undergo Rigorous Imprisonment for one year and to pay a fine of Rs. 500/- each and in default to undergo Rigorous Imprisonment for 1 month each.

8. The trial court however acquitted the original Accused Nos. 3 and 5 to 7 under Section 302 read with Section 34 of the IPC and all the accused including present Appellants from the offence punishable under Sections 143, 147, 148, 149, 504, 506 and 326 of the Indian Penal Code and Section 37(1) read with Section 135 of the Bombay Police Act.

9. Being aggrieved by the said impugned judgment and order of conviction dated 21.09.2012 in Sessions Case No. 41/2010, passed by the Additional Sessions Judge, Nashik, the Appellants have approached this Hon'ble Court by way of Appeal.

10. We have heard Mr. Shrirang Katneshwarkar, the Learned Counsel for the Appellant and Mrs. Sangeeta Phad, the Learned APP for the Respondent-State.

11. The Learned Counsel for the Appellants has submitted that the Vishal Parekar ...7 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc evidence that has been brought on record is not sufficient to convict the Appellants. The learned Counsel for the Appellant has submitted that there is delay of 7 days in registration of FIR for which there is no plausible explanation and therefore the possibility of the Appellants being falsely implicated due to the previous enmity between them cannot be ruled out. Ld. Counsel has further submitted that there are material discrepancies, omissions and contradictions in the evidences of all the injured eye witnesses on several material aspects, which makes the case of the prosecution highly doubtful leading to the possibility of false implication. The Learned counsel has further submitted that initially NC was registered and thereafter the FIR came to be registered after a gap of 7 days and there are material improvements in the FIR. The Learned Counsel has further submitted that FIR was registered without following the mandate as enumerated in section 155(2) of CrPC. He has further submitted that there is no valid recovery of weapons and recovery is not proved. The Learned Counsel has submitted that the accused from whom the recovery is made has been acquitted by the trial court and there is no recovery at the instance of the present Appellants. The Ld. Counsel also submitted that the Appellant No. 1 is 84 years old and Appellant No. 2 is 74 years and therefore their case be considered sympathetically. The Ld. Counsel has further submitted that on the same set of facts, the other co-accused have been acquitted and therefore the present Appellants also deserve to be acquitted on the grounds of parity.

Vishal Parekar                                                                         ...8
       ::: Uploaded on - 22/04/2026                   ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                         Cr.A.1113-2012.doc



12. The Learned Counsel for the Appellants has relied upon following judgments:

(a) Roshan Jaywant Pagare vs. State of Maharashtra.1.
                   (b)     Jitendra   Namdev     Daravkar     vs.   The      State     of
                   Maharashtra2.
                   (c)     Chander Pal vs. State of Haryana3.
                   (d)     Thulia Kali vs The State of Tamil Nadu4.
                   (e)     Khema Alias Khem Chandra and Ors.vs. State of U.P.5.
                   (f)     Kartarey And Others vs. The State of U.P.6.
                   (g)     Chunthuram vs. State of Chhattisgarh,7.


13. Per contra the Ld. APP has submitted that although the police have registered a Non-Cognizable complaint in a cognizable and serious offence at the initial stage, for the fault of the police, the case of the prosecution should not suffer, which is otherwise proved by the prosecution witnesses.

She has submitted that is no delay in the registration of the FIR as the injured witnesses had immediately approached the police station and it is the fault of the police that despite the seriousness of the offence, it failed to register FIR and instead recorded NC. She has further submitted that the evidence of injured witnesses corroborates each other in material aspects and it is also supported by the medical evidence. Ld. APP further submitted that minor omissions have not demolished the fabric of the prosecution case. She further submitted that due to the pre-meditated acts of the Appellants, an 1 2025 SCC OnLine Bom 4813 (Bombay High Court) 2 Cr.WP No. 4055 of 2025 (Bombay High Court) 3 (2002) 2 Supreme Court Cases, 755.

4

(1972) 3 Supreme Court Cases 393.

5

(2023) 10 Supreme Court Cases 451.

6

(1976) 1 Supreme Court Cases 172.

7

(2020) 10 Supreme Court Cases 733.

Vishal Parekar                                                                               ...9
       ::: Uploaded on - 22/04/2026                         ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                       Cr.A.1113-2012.doc



innocent person has lost his life and that it is not a case of sudden quarrel. The Ld. APP therefore submitted that the trial court has rightly convicted the Appellants and considering the nature of evidence that has been brought on record, conviction deserves to be maintained.

14. The Ld. APP has relied upon following judgments :

(a) Dayal Singh and Ors. vs. State of Uttaranchal,8.
(b) Baljinder Singh @ Ladoo And Others vs. State of Punjab,9.
(c) State of U.P. vs. Naresh and Ors.10.
(d) Balu Sudam Khalde and Anr. vs. State of Maharashtra11.

15. Considering the various issues raised during the course of arguments, it will be necessary to deal with the same and to minutely analyze the deposition of the material witnesses, to see whether on re-appreciation of evidence led before the Sessions Court, the judgement recording conviction of the Appellants for offence under section 302, 324, 34 of the IPC is proper and maintainable.

16. Before analysing the evidence, it will be pertinent to deal with the preliminary core issues raised by the Ld. Counsel for the Appellants.

17. The first contention raised by the Ld. Counsel for the Appellants is that the investigation could not have commenced pursuant to registration of 8 AIR 2012 SC 3046.

9

Cr.A. 1389 of 2012 (Supreme Court) 10 (2011) 106 AIC, 76.

11

AIR OnLine 2023 SC 229.

Vishal Parekar                                                                             ...10
       ::: Uploaded on - 22/04/2026                       ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                              Cr.A.1113-2012.doc



NC complaint and that permission ought to have been obtained from the Ld. Magistrate as mandated under section 155(2) of Cr.PC. To buttress his submissions, the Ld. Counsel has relied upon the judgment of this court in Jitendra Namdev Daravkar v. State of Maharashtra Cr W.P No. 4055 of 2025 (Para 9) wherein it has been observed as under:

"9. It was, thus, concluded that, if on the narration of additional facts, the Police desires to register an FIR in the backdrop of a non- cognizable offence having been registered with reference to same incident, he is required to approach the Magistrate under Section 174 of the BNSS (earlier Section 155 of the Cr.P.C.), seeking an order to investigate. Without such order of the Magistrate, the officer is not expected to investigate a non-cognizable case, which is later on converted into an FIR. Under Section 174(2) of the BNSS, with the clear bar on investigating an NCR without the order of a Magistrate, Sub-section 3 of Section 174 of the BNSS, permits a Police Officer, after receiving such order, to exercise the same powers in respect of the investigation as an officer in charge of a Police Station may exercise in a cognizable case."

18. To counter this issue, the Ld. APP sought to rely upon the judgment of Dayal Singh & Ors. V/S State of Uttranchal, (2012) SCC 263, wherein it has been held as under :

"22. Now, we may advert to the duty of the Court in such cases. In the case of Sathi Prasad v. The State of U.P. [(1972) 3 SCC 613], this Court stated that it is well settled that if the police records become suspect and investigation perfunctory, it becomes the duty of the Court to see if the evidence given in Court should be relied upon and such lapses ignored. Noticing the possibility of investigation being designedly defective, this Court in the case of Dhanaj Singh @ Shera & Ors. v. State of Punjab [(2004) 3 SCC 654], held, "in the case of a defective investigation the Court has to be circumspect in evaluating the evidence. But it would not be right in acquitting an accused person solely on account of the defect; to do so would tantamount to playing into the hands of the investigating officer if the investigation is designedly defective.

19. There can be no doubt about the propositions of law laid down in the Vishal Parekar ...11 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc aforementioned judgments. However, after going through the relevant evidence, we do not find that the police commenced the investigation on an NC complaint and later on converted it into FIR. No doubt there is a partial infarction of section 155(2) of CrPC in terms of two statements of PW 1 and one Mahadu Babu Dive (not an accused), which were recorded pursuant to NC, however the police officer recording the statement pursuant to NC complaint has explained to PW 1 and Mahadu Babu Dive who lodged the NC complaint, to approach the Ld. Magistrate for the registering the complaint and has not proceeded or taken any steps to convert the NC into FIR. The FIR came to be registered on 09.04.2009 after which the investigation has commenced in a cognizable offence. Even though there is a partial infarction in terms of recording of statement, the same cannot be the sole ground to reach any conclusion which would inure to the benefit to the accused, without marshalling the evidence that has come on record.

20. The Ld. Counsel for the Appellant further submitted that there is delay in the registration of FIR, which in the facts and circumstances of the case has to be considered very seriously since there is high probability of deliberate false implication and more specifically in this case where there has been previous enmity. This issue will be dealt later on after going through entire evidence of the witnesses and hence the same is not dealt at this stage.

21. The Ld. Counsel for the Appellant has argued that there is Vishal Parekar ...12 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc discrepancy in the evidence of witnesses with respect to the time, number of Accused present at the spot, the mystery about the very spot of incident and the convoluted evidences of the witnesses who were injured. It will therefore be necessary to scrutinize and scan their evidences threadbare to arrive at just and proper conclusion.

22. PW1, Sampat Dive, the injured witness, has deposed that on 02.04.2009 at around 9:30 p.m, Pandurang (Accused No 5), Tryambak (Accused No 4), Laxman (Accused No 2), Babu (Accused No 1), Vishnu, Somnath (Accused No 8), Shivaji (Accused No 3) and Bhavadu (Accused No 7) came to his house and started assaulting him and the deceased- Kashiram, Manglu, Ramnath with wooden logs, stones, fist and kicks. Whereas, PW2, Ramnath has deposed that the above named accused came to his house at around 9:30 p.m. and started assaulting him, Manglu, Tarabai, Kashiram, Anusayabai, Sampat, Lahanu, Laxmibai, PW3, Manglu Dive has deposed that while they were all sitting in the courtyard, Pandurang started abusing Ramnath Dive in filthy language. Thereafter, on hearing the shouts of Pandurang and all the other accused, i.e. Laxman, Vishnu, Babu, Shivaji, Bhavdu, Tryambak and Somnath arrived at the spot and started assaulting him, the deceased Kashiram, Ramnath, Sampat with sticks and stones. PW5, Tarabai has deposed that at 7:00pm, Pandurang intercepted her son and started abusing him in filthy language under the influence of liquor and has further deposed that after they intercepted, Vishal Parekar ...13 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc Laxman called Babu, Pandurang, Somnath, Tryambak, Bhavadu, Shivaji and Vishnu, and everyone came running to the spot and started assaulting her, Manglu, deceased- Kashiram, Anusayabai. PW9, Anusayabai has deposed that at about 9:00 pm, they heard noise coming from Manglu's house. She has deposed that she and her husband came out of the house and saw that the accused were holding sticks and stones in their hands. She has deposed that the Accused assaulted her, deceased- Kashiram, Manglu and Sampat. Apart from this, the MLC register records the time of the incident as 8:00 p.m. Therefore, it can be seen that all the four witnesses are at total variance with each other with respect to the timing of the incident and how many witnesses were assaulted. Further, PW1 and PW2 have stated that the Accused came to their house and assaulted them, whereas the other witnesses have deposed that the incident took place outside in the courtyard. Therefore, even the witnesses who claim to be injured are also at variance about the spot of incident.

23. Further discrepancy can be noticed with respect to the assault that took place near Maruti temple. PW.1, Sampat has deposed that after they were assaulted, he went to Maruti temple to make a phone call to the police where he was chased by Vishnu (Accused No 8), Bhavadu (Accused No 7) Shivaji (Accused No 3) and Somnath (Accused No 6), who had assaulted him at that spot as well. PW2, Ramnath has deposed that after they were assaulted, he along with Sampat went to the Maruti temple to make a phone Vishal Parekar ...14 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc call to the police, where they were chased by all the accused and assaulted near that place at the house of one Kacharu Somaji Dive. Whereas , PW3, Manglu has deposed that after they were assaulted, Sampat Hari went to Maruti Temple to make a phone call. PW5, Tarabai has deposed that after they were assaulted, Ramnath and Sampat went to Maruti Temple to inform the police. PW9, Anusayabai has not deposed about Sampat or Ramnath going to the Maruti Temple and being assaulted there. Therefore, it is pertinent to note that PW2 Ramnath in his deposition states that he had accompanied PW1 Sampat to the Maruti Temple, whereas, Sampat himself has deposed that it was only he who had gone to the Maruti Temple to inform the police. Sampat Dive has deposed that he was chased by Accused Vishnu, Bhavadu, Shivaji and Somnath till the Maruti Temple, whereas, Ramnath has deposed that they were chased by all the accused. Ramnath has deposed that he and Sampat were assaulted near Maruti Temple at the house of one Kacharu Somaji Dive, but, the Prosecution has failed to examine Kacharu Somaji Dive although his statement was recorded. Thus, there is sustained discrepancy as to who was assaulted by whom near the Maruti Temple.

24. If the evidence is further perused, it can be seen that it is enigmatic as to what act the accused have committed in the melee. The prosecution witnesses have also failed to ascribe any precise role to the Accused. Except PW5, Tarabai, no other witnesses in their respective depositions have Vishal Parekar ...15 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc described any specific roles of the accused as to who were holding stones and who were holding sticks in their hands. It will be pertinent to ascertain this aspect. PW5 Tarabai in her deposition has stated that Babu, Laxman, Tryambak and Pandurang were having stones in their hands and Vishnu, Somnath, Bhavadu and Shivaji were having wooden sticks in their hands. PW9, Anusayabai has deposed that she was assaulted by Laxman on her backside by a stick. This statement is contradictory to the deposition of PW5, Tarabai who has specifically stated that Laxman was having stones in his hands. PW3, Manglu, in his deposition has stated that while the accused were assaulting others, Tarabai, his wife had intervened after which she was also assaulted. Whereas, Tarabai, PW5 in her deposition is silent about any such intervention, moreover she has deposed that as soon as all the accused reached the spot of incident, all of them started assaulting her, Manglu, deceased-Kashiram, Anusayabai. PW3, Mangalu has deposed that he sustained injury on his head, stomach, legs and hands, whereas, PW4, Dr. Varsha in her deposition has stated that upon examining Manglu she found following injuries i.e. Blunt Trauma over right thumb, swelling of right thumb and history of blunt trauma over left gluteal region. She has further deposed that she couldn't form any opinion as there were no visible injuries from physical examination, therefore X-ray of right hand and left hip were taken, and the reports were normal, hence the injuries were of simple nature. PW1, Sampat has deposed that he had sustained injuries on his back and chest. Whereas, PW4, Dr. Varsha in her deposition has stated that she Vishal Parekar ...16 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc examined Sampat Hari Dive and found the injuries, namely abrasion over back of size 4 x 2 cm wherein weapon used is hard and blunt object and that the age of injury is within 12 hours and it was simple injury, secondly, there is history of blunt trauma on head and over left ear. She has further deposed that there was no external evidence and when X-ray of skull was taken, it came to be normal. Therefore, even to that extent there is a material discrepancy which cannot be brushed aside.

25. Notably, the discrepancy is further demonstrated by these witnesses when there is convolution in their depositions about who took them to the hospital. Pw1, Sampat has further deposed that as there was no one to take the injured witnesses to the hospital, his cousin Chandabai (Chandra bai) Bhaskar Bendkule hired one vehicle that took all of them to Civil Hospital, Nashik. PW2, Ramnath has further deposed that thereafter they called their relatives i.e. Chandrabai and Namdeo Shelke who carried them to the Civil Hospital, Nashik in a vehicle. PW5, Tarabai has further deposed that some person had informed about the incident to her daughter, Chandrabhaga who then hired a vehicle and took all the assaulted persons to Nashik Civil Hospital. PW9, Anusayabai has further deposed that Chandrabai and Namdeo took injured Kashiram and Sampat to Civil Hospital, Nashik. PW12, Namdeo has deposed that his sister-in-law Chandrabhagabai had come to his house seeking help to accompany her to the Civil Hospital, at around 11:30 pm to which Namdeo agreed and took Kashiram to the Civil Vishal Parekar ...17 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc Hospital. It is pertinent to note that Chandrabhaga, who had taken the injured witness to the hospital from the spot of incident has not been examined by the Prosecution but only Namdeo has been examined who had accompanied Chandrabhaga at her request and who has only mentioned taking deceased Kashiram to the Civil Hospital and not the rest of the injured people. PW 2 Ramnath in his deposition has stated that he had called his relatives, i.e. Chandrabhaga and Namdeo who carried them to the Civil Hospital, whereas PW12 Namdeo in his deposition has stated that it was Chandrabhaga who came to his house directly from where he had accompanied her to the hospital. The deposition of PW2 stands in direct conflict with PW12, Namdeo Shelke, who has deposed that it was Chandrabhagabai who came to his house in a jeep with Kashiram, narrated the entire account of the quarrel, and thereafter requested him to accompany her to the hospital. The two versions are irreconcilable i.e. if Chandrabhaga had already proceeded to Namdeo's house with Kashiram, PW-2 Ramnath could not have called both of them from the spot. PW7, the driver who took the injured to the civil hospital has turned hostile. The medical record of the hospital shows that the injured were brought to the hospital by PW2 Ramnath. This Court further notes that Chandrabhaga, who finds consistent mention across multiple depositions as the person who organized the transport and possessed first-hand knowledge of the incident, has not been examined by the prosecution, which is a significant lacuna warranting an adverse inference.

Vishal Parekar                                                                         ...18
       ::: Uploaded on - 22/04/2026                   ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                    Cr.A.1113-2012.doc



26. Therefore, from what has been discussed so far, it can be conspicuously noted that there is no consistency in the depositions of the witnesses on any material aspect and therefore it raises a doubt about the genesis of the prosecution case especially when there is delay in lodging the FIR.

27. Coming to the most crucial aspect of this appeal, what falls for consideration is whether the prosecution has established its case beyond reasonable doubt that the Appellants were the ones who struck the vital blow that led to the death of deceased Kashiram, or whether the death of Kashiram could have been caused by a fall during the course of the scuffle. This Court has carefully cogitated the deposition of each prosecution witness on this specific point. There is no doubt that some altercations have taken place on the night of 02.04.2009. However, the manner in which the prosecution has sought to portray the incident and the extent of the alleged assault appears to be considerably exaggerated when tested against the medical evidence and the material omissions established through the cross- examination of PW13, the Investigating Officer. The real question that falls for determination is whether, on the evidence brought on record, the charge under Section 302 IPC read with Section 34 IPC can be said to have been proved against the Appellants, specifically.

28. PW-1, Sampat Hari Dive, the injured eyewitness and nephew of the Vishal Parekar ...19 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc deceased, has deposed that on 02.04.2009 at around 9.30 p.m., Pandurang, Tryambak, Laxman, Babu, Vishnu, Somnath, Shivaji and Bhavadu came to their house and started beating deceased Kashiram, Manglu, Ramnath and him with wooden logs, stones, fists and kicks. A careful reading of this deposition reveals that this witness makes no more than an omnibus statement. He attributes the assault collectively to all the named accused without assigning any particular role, or any specific act, to any one of them. He does not state which accused struck deceased Kashiram, with what type of weapon, at what point during the incident, or which blow it was, that caused the fall. The general, sweeping statement in the absence of any specific attribution to any specific accused in the deposition cannot by itself form the basis of a conviction for the charge of murder against the Appellants. PW-2, Ramnath Mahadu Dive, another injured witness, has deposed that Pandurang, Vishnu, Laxman, Babu, Shivaji, Bhavadu, Tryambak and Somnath came and started assaulting Manglu, Tarabai, Kashiram, Anusayabai, Sampat, Lahanu, Laxmibai and him. He then states that Kashiram was assaulted by wooden sticks and fell down as he became unconscious. The deposition of this witness is significant in two respects. First, like PW-1, he too does not attribute any specific act to any specific accused. No individual accused is named as having struck the deceased. Second and of greater significance, this witness specifically states that the assault on Kashiram was by wooden sticks. It is an admitted and proved position on record that the three Appellants, Accused Nos. 1, 2 and 4, were Vishal Parekar ...20 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc holding stones and not wooden sticks, as specifically deposed by PW-5. Thus, according to the version of PW-2 himself, the weapon that caused the fall of Kashiram was a wooden stick, which is a weapon held not by the Appellants but by the accused who have not been convicted under Section 302 IPC by the trial court. PW-3, Manglu Malhari Dive, the complainant and brother of the deceased, has deposed that Laxman, Vishnu, Babu, Shivaji, Bhavadu, Tryambak and Somnath arrived and started assaulting Kashiram, Ramnath, Sampat and him by sticks and stones. He states that his wife Tarabai intervened and was also assaulted. He further deposes that Kashiram had fallen down at one side due to the assault. This witness also makes no specific attribution of the fatal blow to any accused. It is further pertinent to note that PW-3 himself admitted in cross-examination that he did not state to the police that Kashiram had fallen down. The fact of Kashiram falling, which is a vital circumstance going directly to the cause of death, has thus come on record by way of an omission and is therefore of considerably diminished evidentiary value. That such a significant fact was not mentioned to the police immediately after the incident, raises a serious question as to whether Kashiram's falling down was perceived at that time as a direct consequence of an assault or as a consequence of some other cause. PW-5, Tarabai Mangalu Dive, wife of PW-3, is the witness whose deposition is of the greatest significance on this point and which in fact operates most strongly in favour of the Appellants. She has specifically deposed that Babu, Laxman and Tryambak, the three Appellants, along with Pandurang, were Vishal Parekar ...21 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc holding stones in their hands, whereas Vishnu, Somnath, Bhavadu and Shivaji (the acquitted accused) were holding wooden sticks. She further states that the accused started assaulting Manglu, deceased Kashiram, Anusayabai and her, and that during the assault, Kashiram sustained severe injuries and injuries to his stomach and eye ball. This witness too makes no specific attribution. She does not state that any one of the Appellants specifically struck deceased Kashiram on the head. What is of critical importance is the weapon attribution this witness makes. The three Appellants who stand convicted had stones. The accused who had wooden sticks stand acquitted. The post-mortem conducted by PW-10 establishes that the cause of death was a head injury. Further there is a fracture of the right parietal bone with intra-cerebral bleeding and extra-dural haematoma. These are the injuries which appear to be more consistent with a blow from a hard blunt object such as a wooden stick applied with force from a close range rather than a stone, although there is no specific evidence of the doctor to that effect and the other evidence which has come on record is quite baffling. In any event this court is not coming to any conclusion on mere conjectures and surmises. It is also important to note that statement of PW-5, that Kashiram sustained injuries to his stomach and eye ball did not form part of her statement recorded by the police under Section 161 CrPC, as admitted by PW-13 in cross-examination. This is a material omission on a substantive fact going to the nature and extent of the assault, which renders this portion of her deposition unreliable.

Vishal Parekar                                                                        ...22
       ::: Uploaded on - 22/04/2026                  ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                   Cr.A.1113-2012.doc



29. Further PW-9, Anusayabai Kashiram Dive, the wife of the deceased, has deposed that at about 9.00 p.m. she and her husband came out upon hearing noise and went in front of the house of Manglu, where they found the accused holding sticks and stones. She states that deceased Kashiram attempted to intervene to settle the dispute, whereupon the accused assaulted him by sticks and stones on his head, due to which he fell on the ground in an unconscious condition resulting in injuries to his head and left eye. Even this witness, the wife of the deceased and perhaps the most natural witness to fix liability on a specific person, does not depose as to which accused specifically struck deceased Kashiram on the head. Her statement that the assault was by both sticks and stones simultaneously implicates both the stick-holding accused who stand acquitted and the stone-holding Appellants who stand convicted, without identifying whose blow was the fatal one. The position that therefore emerges from a combined and cumulative reading of all five eyewitnesses is that, none of the prosecution witnesses have stated, in specific terms, that any of the three Appellants delivered the blow on the head of deceased Kashiram that caused his death. The deposition is general and omnibus in nature. The only witness who specifically distinguishes between the weapons held by different groups of accused is PW-5, and she places the wooden sticks in the hands of the accused who have not been convicted under Section 302 and the stones in the hands of the Appellants. Given that the fatal injury is a parietal bone fracture, more consistent with a stick blow than with a stone apparently Vishal Parekar ...23 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc though not conclusive, the evidence of PW-5 being general in nature without attributing any specific overt act to the appellants is far from establishing the guilt of the Appellants. Infact, it raises a serious and reasonable doubt as to whether the Appellants were responsible for the fatal injury at all. The situation is further compounded by the specific and plausible defence raised by the Appellants that Kashiram's fatal head injury was caused by a fall rather than by a direct blow. There is evidence on record that a stone platform, referred to as the "Par," was constructed in front of the house. PW-10, Dr. Makarand Patil, who conducted the post-mortem, has given a specific and significant admission in cross-examination at paragraph 3 of his deposition, viz that if a person aged over 60 years of age were to fall on a rocky substance from a height of 8 to 10 feet, the very injuries noted in columns 17 and 19 of the post-mortem report, i.e the fracture of the right parietal bone, intra-cerebral bleeding and extra-dural haematoma, would be possible. Deceased Kashiram was aged approximately 60 years at the time of the incident. PW-9 herself has deposed that Kashiram fell on the ground, and PW-3 concurs with PW 9. The possibility of the fatal head injury having been caused by an accidental fall, supported, as it is by the evidence of the prosecution's own medical witness, is not an implausible or remote hypothesis. The defence seems to be reasonable and medically supported alternative and when once such an alternative and probable theory is brought on record by the accused which in the facts of the case appears to be plausible and not fanciful, it will not be correct, to come to a conclusion on Vishal Parekar ...24 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc the touchstone of preponderance of probability, that the prosecution has excluded every reasonable doubt or that the prosecution has proved the case beyond reasonable doubt.

30. It is also pertinent to note that on an identical set of facts arising from the very same incident and proved through the very same witnesses, the Sessions Court acquitted five of the eight accused, including Accused No. 3 Shivaji Balu Dive, from whose house sticks and stones were purportedly recovered pursuant to a memorandum statement. If the very same prosecution evidence was held insufficient to sustain the conviction of those five accused, there is no rational or legal basis to treat the Appellants differently, particularly when not a single witness has attributed the fatal blow specifically to any one of them. For all these reasons, this Court finds that the prosecution has failed to prove beyond reasonable doubt that the Appellants were the ones who delivered the vital blow that caused the death of deceased Kashiram. The evidence, even taken at its highest, establishes no more than the general presence of all the accused at the scene of the altercation and a broad, undifferentiated assault on multiple persons. It falls well short of establishing that the specific fatal head injury was caused by the act of any of the Appellants. In the absence of such proof, the conviction of the Appellants under Section 302 read with Section 34 IPC cannot be sustained.

Vishal Parekar                                                                               ...25
       ::: Uploaded on - 22/04/2026                         ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                             Cr.A.1113-2012.doc



31. A profitable reference can be made to the judgment of Yogarani v. State By The Inspector of Police (2024 INSC 721) , wherein it is held as under:

"10. The Court cannot convict one accused and acquit the other when there is similar or identical evidence pitted against two accused persons. In the case of Javed Shaukat Ali Qureshi v State of Gujarat reported in 2023 INSC 829, this court has held that:
15. When there is similar or identical evidence of eyewitnesses against two accused by ascribing them the same or similar role, the Court cannot convict one accused and acquit the other. In such a case, the cases of both the accused will be governed by the principle of parity. This principle means that the Criminal Court should decide like cases alike, and in such cases, the Court cannot make a distinction between the two accused, which will amount to discrimination.''

32. At this stage a reference can also be made to the judgment of the Hon'ble Apex Court in the case of Pandurang and other v State of Hyderabad reported in 1954 Supreme(SC) 172, wherein it is held as under :

32. Now in the case of section 34 we think it is well established that a common intention presupposes prior concert. It requires a prearranged plan because before a man can be vicariously convicted for the criminal act of another, the act must have been done in furtherance of the common intention of them all: - Mahbub Shah v. Emperor , AIR 1945 PC 118 at pp. 120 & 121 (B). Accordingly, there must have been a prior meeting of minds. Several persons can simultaneously attack a man and each can have the same intention, namely the intention to kill, and each can individually inflict a separate fatal blow and yet none would have the common intention required by the section because there was no prior meeting of minds to form a pre-arranged plan. In a case like that, each would be individually liable for whatever injury he caused but none could be vicariously convicted for the act of any of the others; and if the prosecution cannot prove that his separate blow was a fatal one he cannot be convicted of the murder however clearly an intention to kill could be proved in his case: AIR 1925 PC 1 at pp 5 & 6 (A) and AIR 1945 PC 118 (B). As their Lordships say in the latter case, "the partition which divides Vishal Parekar ...26 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc their bounds is often very thin: nevertheless, the distinction is real and substantial, and if overlooked will result in miscarriage of justice".
33. Another important aspect which is required to be considered before fastening the liability is whether the prosecution has discharged its burden, which duty is also cast upon the court as well, to show the alleged weapon to the medical witness and invite his opinion on whether the injuries could have been caused by it. We do not find any such evidence. The Ld. Counsel for the Appellants has relied on the Judgment of the Hon'ble Supreme Court in Kartarey and Others vs. State of U.P., 1976. In para 26 it is observed as under :
26. We take this opportunity of emphasising the importance of eliciting the opinion of the medical witness, who had examined the injuries of the victim, more specifically on this point, for the proper administration of justice. particularly in a case where injuries found are forensically of the same species, e.g. stab wounds, and the problem before the Court is whether all or any of those injuries could be caused with one or more than one weapon. It is the duty of the prosecution, and no less of the Court, to see that the alleged weapon of the offence, if available, is shown to the medical witness and his opinion invited as to whether all or any of the injuries on the victim could be caused with that weapon.

Failure to do so may, sometimes, cause aberration in the course of justice."

34. In the present case, despite the recovery of four sticks and four stones pursuant to the memorandum statement of accused Shivaji Babu Dive (Exh.

57), the prosecution failed to show these weapons to the medical witness who was examined by the prosecution. This omission is particularly significant as PW 10 the doctor, himself opined that the injuries mentioned in column nos. 17 and 19 may be possible by fall on rocky substance and Vishal Parekar ...27 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc therefore it was imperative that the recovered stones and sticks were placed before PW 10 to resolve this very uncertainty. This failure constitutes a material gap in the prosecution's case as the Court observed, which may cause aberration in the course of justice.

35. The prosecution has not been able to prove the recovery of weapon of assault. It is the case of the prosecution that the recovery of 4 sticks and 4 stones were from the house of Accused No 3. The recovery from the house is on 11/4/2016. This court finds it obscure as to why, after the assault, any prudent person would keep the incriminating articles like sticks and stones stored in the house for a period of 8 days, only for the police to recover. Further, the panch witness PW 6 has also turned hostile and more importantly, the accused at whose instance the recovery is made has been acquitted by the trial court. There is no recovery of any weapons at the instance of the present Appellants.

36. The Ld. Counsel for the Appellant has rightly relied upon the judgment of Thulia Kali vs The State of Tamil Nadu, (supra) in support of his contention wherein it is observed as under :

"It is also not clear as to why the accused should leave knife Ex. 1 in his bed in the house of Chakravarthi (PW 9) when he had ample opportunity to throw away the knife in some lonely place before arriving at the house of Chakravarthi. The knife in question was found by Chemical Examiner to be not stained with blood and according to the prosecution case, the accused had washed it before leaving it in the bed in the house of Chakravarthi. If the accused realised the importance of doing away with the bloodstains on the knife, it does not seem likely Vishal Parekar ...28 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc that he would bring that knife to the house of Chakravarthi and leave it in the bed".

37. Further it also remains unexplained as to why it took 6 hours for the injured to reach the hospital at Nashik. This has to be examined in the light of the fact that as per the deposition of prosecution witnesses, after the assault Kashiram was unconscious. This court finds substance in the contention of the Ld. Counsel for the Appellants that if Kashiram was unconscious after the assault, then it is beyond comprehension that he would be taken to the hospital after a long gap of six hours. Contra to this evidence, PW 3 Manglu in his statement at exhibit 28 has stated that after the assault, he and deceased Kashiram went inside the house and were sitting there. He does not state that Kashiram was unconscious. What can therefore be inferred is that Kashiram does not seem to have been in an unconscious state after the alleged incident/assault and the head injury due to the assault seems less likely. It has also come in the evidence of PW 9 the wife of the deceased that there is PAR constructed in stone, just in front of the house. PW 10 Doctor has admitted in his cross-examination that if a person more than 60 years old falls on a rocky substance from a height of 8 to 10 feet, then the injuries mentioned in column number 17 and 19 are possible. All this cumulatively taken together raises a doubt as to whether the death of the deceased was caused due to the assault by the appellants or by a fall.

38. It is a trite law that intention on the part of the accused plays an Vishal Parekar ...29 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc important role when the court is considering the question of culpability. The Ld. Counsel has emphatically submitted that there was no intention on the part of the Appellants to cause the death of deceased Kashiram. Before proceeding further on the question of intention, it will be advantageous to refer to the judgment of the Hon'ble Supreme Court in Pulicherla Nagaraju v. State of A.P. (2006) 11 SCC 444 wherein it has been held as under :

29. Therefore, the court should proceed to decide the pivotal question of intention, with care and caution, as that will decide whether the case falls under Section 302 or 304 Part I or 304 Part II. Many petty or insignificant matters -- plucking of a fruit, straying of cattle, quarrel of children, utterance of a rude word or even an objectionable glance, may lead to altercations and group clashes culminating in deaths. Usual motives like revenge, greed, jealousy or suspicion may be totally absent in such cases. There may be no intention. There may be no premeditation. In fact, there may not even be criminality. At the other end of the spectrum, there may be cases of murder where the accused attempts to avoid the penalty for murder by attempting to put forth a case that there was no intention to cause death. It is for the courts to ensure that the cases of murder punishable under Section 302, are not converted into offences punishable under Section 304 Part I/II, or cases of culpable homicide not amounting to murder, are treated as murder punishable under Section 302. The intention to cause death can be gathered generally from a combination of a few or several of the following, among other, circumstances: (i) nature of the weapon used; (ii) whether the weapon was carried by the accused or was picked up from the spot; (iii) whether the blow is aimed at a vital part of the body; (iv) the amount of force employed in causing injury; (v) whether the act was in the course of sudden quarrel or sudden fight or free for all fight; (vi) whether the incident occurs by chance or whether there was any premeditation; (vii) whether there was any prior enmity or whether the deceased was a stranger; (viii) whether there was any grave and sudden provocation, and if so, the cause for such provocation; (ix) whether it was in the heat of passion; (x) whether the person inflicting the injury has taken undue advantage or has acted in a cruel and unusual manner; (xi) whether the accused dealt a single blow or several blows. The above list of circumstances is, of course, not exhaustive and there may be several other special circumstances with reference to individual cases which may throw light on the question of intention. Be that as it may."
Vishal Parekar                                                                                     ...30
       ::: Uploaded on - 22/04/2026                               ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                   Cr.A.1113-2012.doc



39. Applying the above guidelines, this court does not find that the circumstances of the present case satisfy the threshold of intention required under Section 302 or 304 Part I or 304 Part II. In the present case, the incident erupted suddenly from a verbal altercation at night with no prior planning or design to cause death. The deceased was not even the original subject of the dispute, as per the evidence of PW 9, the deceased intervened only to settle the dispute. The weapons used were sticks and stones, ordinarily available in rural area and while PW-5 states the accused arrived with them, their nature does not establish any intent to murder. The medical evidence further weakens the prosecution's case as the doctor himself admitted the injuries could also be consistent with a fall on a rocky surface, leaving the cause of death unexcluded by any independent source. Of the seven other victims, MLC reports show only simple or no external injuries, inconsistent with any claim of a premeditated brutal assault. The act was committed in the heat of passion and the accused fled without any continued attack. Though prior enmity is alleged, the Ld. Sessions Court has itself disbelieved the theory of unlawful assembly and acquitted five accused, leaving the alleged motive insufficient to establish intent to kill. Upon conclusion, this Court finds that the circumstances do not establish the intention to cause death as required under Section 302 IPC. Since the prosecution has further failed to establish beyond reasonable doubt the causal nexus between the alleged act of the appellants and the death of the deceased, a reduction of conviction to Section 304 IPC is equally not Vishal Parekar ...31 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc warranted. It is well settled that where two views are reasonably possible on the evidence, one pointing to guilt and the other to innocence, the view favorable to the accused must prevail, and the benefit of doubt must accrue to them.
40. The Ld. Counsel for the Appellant has relied upon the judgment to Chunthuram vs. State of Chattisgarh (2020) 10 SCC 733; Para 16).
16. We might also reiterate the well-established principle in criminal law which propagates that if two views are possible on the evidence adduced in a case, one pointing to the guilt of the accused and the other Page 12 of 13 to their innocence, the view favourable to the accused should be adopted."
41. As this court has already come to a conclusion that the prosecution has failed to establish offence under section 302 r/w 34 IPC, this court also does not find any sufficient evidence to convict the Appellants under section 324 r/w 34 IPC more specifically when on the same set of facts other accused have been acquitted.
42. The judgments relied upon by the APP viz State of U.P. v. Naresh & Ors. (2011) 4 SCC 324 ( supra), Balu Sudam Khalde And Another Vs. The State of Maharashtra (supra) and Baljinder Singh @ Ladoo and Ors. v/s State of Punjab are with respect to the due weightage to be given to the testimony of the injured witness and that statement of injured witness is generally considered to be very reliable and it is unlikely that he has spared the actual assailant in order to falsely implicate someone else. In other words, Vishal Parekar ...32 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc the credibility of the injured eyewitnesses should not be discarded lightly unless material contradictions exist. Secondly, that mere relationship with the deceased does not render a witness unreliable, as related witnesses can still be credible if their evidence is cogent and trustworthy, particularly where independent witnesses may be reluctant to come forward. Thirdly, that the Court recognizes that minor discrepancies, inconsistencies, or improvements in testimony as natural due to lapse of time, shock, or errors of observation, and that such trivial variations should not lead to rejection of otherwise reliable evidence unless they materially affect the core of the prosecution case or create serious doubt about its truthfulness.
43. There can be no doubt about the observations made by the Apex Court in the above referred judgments that the testimony of an injured witness carries special evidentiary value because their presence at the scene is established by the injury itself, making it unlikely that they would falsely implicate another while shielding the real offender. However, the Apex Court has caveated it by cautioning that there should not be any material contradictions. The said proposition about credibility of injured witness cannot be doubted, however as cautioned, with the material contradictions as discussed above, the rulings will not apply to the facts of the present case.

The injured witnesses in the present case cannot be believed in the facts of the case due to their diametrically different versions on the point of assault further compounded by the exaggerated versions, the discrepancies in the Vishal Parekar ...33 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc nature of injuries, inconsistency in the evidence about place of assault and delay in lodging FIR etc. Further, this court does not find evidence of related witness to be free from embellishments. So also the discrepancies and inconsistencies which have surfaced, go to the root of the matter.

44. A reference can be made to the judgment of Ranbir Yadav Versus State of Bihar, 1995 Supreme(SC) 390 wherein it has been held that :

"47. In drawing the above conclusions we have taken note of the following passage from the judgment of this Court in Bajwa v. State of U.P.(1973) 3 SCR 571, to which our attention was drawn by Mr. Jethmalani.
"The evidence through which we have been taken by the counsel at the bar has been examined by us with care and anxiety because in cases like the present where there are party factions, as often observed in authoritative decisions there is a tendency to include the innocent with the guilty and it is extremely difficult for the Court to guard against such a danger. The only real safeguard against the risk of condemning the innocent with the guilty lies in insisting on acceptable evidence which in some measure implicates such accused and satisfies the conscience of the Court.(see Kashmira Singh v. State of M.P.,AIR 1952 SC 159".

45. Thus, analysis of the evidence makes this court to believe that the prosecution witnesses who have deposed cannot fall into the category of totally reliable witnesses.

46. The Appellant has relied upon the judgment of Roshan Pagare vs. State of Mah. 2025 SCC OnLine Bom 4813 and has specifically invited the attention of this court to paras 54 & 55, wherein it is held as under :

"54. A reference has been made on behalf of the appellants to the judgment of the Supreme Court in the case of Vadivelu Thevar and another vs. State of Madras (supra). In this judgment, the Supreme Court has elaborated upon the categories of witnesses, Vishal Parekar ...34 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc classifying them into three categories i.e. wholly reliable, wholly unreliable and neither wholly reliable nor wholly unreliable. It has been categorically laid down in the said judgment that in the third category i.e. when the witness is neither wholly reliable nor wholly unreliable, the Court has to be circumspect in accepting the evidence of such witness and that the Court must look for corroboration in material particulars by reliable testimonies. This Court is of the opinion that both the injured eye-witnesses i.e. Suraj Khode (P.W.4) and Amol Nikam (P.W.5) indeed fall in the aforesaid third category. Since they suffered injuries, their presence at the time of the incident is established, but the manner in which they have described the incident implicating the accused persons, including the appellants, is shrouded in a cloud of doubt because of the background of serious previous enmity. The nature of evidence of these two witnesses required corroboration by other material particulars and testimonies. The testimony of the third purported eye-witness Sachin Kadam (P.W.6) was found to be riddled with major contradictions and the trial Court itself discarded the same. The recoveries of weapons was disbelieved by the trial Court. The ballistic report was negative. As noted hereinabove, a number of panch witnesses were found to be friends of the deceased and the injured eye-witnesses. Therefore, there is no credible corroboration of the evidence of the two injured eye-witnesses, thereby raising a serious doubt about their version involving the accused persons, including the appellants. Any doubt in such matters must accrue to the benefit of the accused. This aspect was not properly appreciated by the trial Court, while convicting the appellants, in the facts and circumstances of the present case."
"55. The overall appreciation of the evidence and material on record demonstrates that while the incident indeed took place, but the evidence falls short of proving that the accused in the present case, including the appellants herein could be said to be responsible for the incident."

47. The Ld. Counsel for the Appellants place reliance on the principle enunciated in Vadivelu Thevar and Another v. State of Madras, as elaborated by this Hon'ble Court in para 54 of Roshan Pagare vs. State of Maharashtra, supra wherein the Supreme Court classified witnesses into three categories - wholly reliable, wholly unreliable, and neither wholly reliable nor wholly unreliable, holding that in the third category, the Court must look for Vishal Parekar ...35 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc corroboration in material particulars by reliable testimony. This court finds that in the present case the eyewitnesses fall squarely under the third category and cannot be treated as wholly reliable. Being family members of the deceased with a history of enmity rooted in land disputes and election rivalry, their depositions are inherently interested. Their testimony is not free from internal contradictions, and the corroborative material is neither strong nor independent. As held in the relied-upon judgments, where no credible corroboration exists, the doubt so raised must accrue to the benefit of the accused. Crucially, no witness specifically confirms the exact manner in which the fatal injuries were caused and the prosecution witnesses themselves have not ruled out injuries from a fall. The recovered weapons were never shown to the doctor, and no opinion was elicited on whether injuries were consistent with those weapons. In the absence of meaningful corroboration, testimony of interested witnesses alone cannot sustain a conviction and benefit of doubt must necessarily accrue to the appellants.

48. Further, the alleged incident has taken place on 2/4/2016 whereas the FIR has been lodged on 10/4/2016 with an exaggerated version than what was mentioned in the NC complaint. On the point of delay in FIR, the Ld. Counsel for the Appellant has relied upon Thulia Kali vs The State of Tamil Nadu, (supra) wherein it has been observed as under :

"12.....First information report in a criminal case is an extremely vital and valuable piece of evidence for the purpose of corroborating the oral evidence adduced at the trial. The importance of the above report can hardly be overestimated from the standpoint of the accused. The object of insisting upon prompt lodging of the report to the police in Vishal Parekar ...36 ::: Uploaded on - 22/04/2026 ::: Downloaded on - 22/04/2026 23:30:15 ::: Cr.A.1113-2012.doc respect of commission of an offence is to obtain early information regarding the circumstances in which the crime was committed, the names of the actual culprits and the part played by them as well as the names of eye witnesses present at the scene of occurrence. Delay in lodging the first information report quite often results in embellishment which is a creature of afterthought. On account of delay the report not only gets bereft of the advantage of spontaneity danger creeps in of the introduction of coloured version, exaggerated account or concocted story as a result of deliberation and consultation. It is, therefore, essential that the delay in the lodging of the first information report should be satisfactorily explained."

49. Therefore, considering the evidence that has been brought on record it can be seen that the incident has taken place on 2/4/2016, PW 3 was discharged on 5/4/2016, whereas the FIR has been lodged on 10/4/2016 for which there is no cogent and palatable explanation given. Even the contents of NC and of the FIR are at variance which gives rise to a suspicion about the possibility of exaggeration and embellishment.

50. Taking into consideration the overall evidence brought on record, this Court has come to a conclusion that the incident has indeed taken place but not in the manner in which the prosecution has sought to project it. The evidence falls short of proving that the Appellants herein could be said to be the only accused responsible for the death of the deceased or for the injuries sustained by other witnesses, when on the same set of facts, the other accused are acquitted. The trial court erred in convicting the Appellants. The prosecution has failed to prove its case beyond reasonable doubt and therefore the Appellants deserve to be acquitted of the charges they are charged for.

Vishal Parekar                                                                                   ...37
       ::: Uploaded on - 22/04/2026                             ::: Downloaded on - 22/04/2026 23:30:15 :::
                                                                         Cr.A.1113-2012.doc



51.        As a result, we pass the following order:

            i.      The Appeal is allowed.

            ii.     The conviction and sentence of the Appellants under

Section 302 r/w 34 and 324 r/w 34 of the Indian Penal Code, 1860 recorded vide impugned Judgment and Order dated 21.09.2012 passed by the Additional Sessions Judge, Nashik in Sessions Case No. 41/2010 is quashed and set aside. The Appellants are acquitted of all the charges they are charged with.

iii. The Appellant Nos. 1 and 2 are on bail. The Appellant No. 3 has expired. Their bail bond stands cancelled and sureties are discharged.

iv. The Appellant Nos. 1 and 2 shall within a period of one week from the date of the order, execute P R Bond in the sum of Rs. 25,000/- (Twenty Five Thousand) under section 481 of the Bhartiya Nagrik Suraksha Sanhita, 2023 (corresponding to Section 437A of the Cr.PC) for their appearance, in the event an appeal is preferred against acquittal.

52. Appeal stands disposed of accordingly. Pending Applications, if any, also stand disposed of.

            (SHREERAM V. SHIRSAT, J.)                   (MANISH PITALE, J.)


Vishal Parekar                                                                               ...38
       ::: Uploaded on - 22/04/2026                         ::: Downloaded on - 22/04/2026 23:30:15 :::