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 11, Cited by 0]

Bombay High Court

Ahya @ Alankar Nitin Talekar vs State Of Maharashtra on 25 November, 2021

Author: Surendra P. Tavade

Bench: S. S. Shinde, Surendra P. Tavade

          Digitally signed
          by
          RUSHIKESH V
RUSHIKESH PATIL
V PATIL   Date:
          2021.11.26
          17:31:46
                             R. V. Patil                     1 of 33         1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc
          +0530




                                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                CRIMINAL APPELLATE JURISDICTION

                                                    CRIMINAL APPEAL NO. 554 OF 2001

                             Ahya @ Alankar Nitin Talekar                         ...       Appellant
                                                                                      (Orig. Accused No.4)
                                           Versus

                             The State of Maharashtra
                             (At the instance of Bhayander Police
                             Station, Thane)                                      ...         Respondents

                                                                WITH
                                                    CRIMINAL APPEAL NO. 790 OF 2001

                             The State of Maharashtra
                             (Through Bhayander Police Station
                              at the instance of Milind V Mhatre.)            ...                Appellant
                                                                                          (Orig. Complainant)
                                           Versus

                             1) Gilbert John Mendosa
                             2) Mukesh Shantilal Meheta
                             3) Pintya @ Vivek Prabhakar Pawar
                             4) Ravi @ Ravikumar Ghanshyam Bhabra }
                             5) Manoj Mahadeo Sawant                ...                        Respondents
                                                                                          (Orig. Accused Nos.
                                                                                            1, 2, 3, 6 &7)

                                                                       .....
                             Mr. S. S. Hulke, APP for the Appellant-State in Appeal No. 790/2001.
                             Mr. Bhavin Jain i/b Mr. Ganesh Gole for Appellant in Appeal No.
                             554/2001.
                             Mr. Kuldeep Patil a/w Mr. Raju M. Yamgar i/b Mr. Sachin K. Hande for
                             Respondent No. 1 in Appeal No. 790/2001.
                             Mr. Harshad Sathe i/b Harshad Bhadbhade for Respondent No. 5 in
                             Appeal No. 790/2001.
                             Mr. Rajendra Sorankar for Respondent No. 3 in Appeal No. 790 of
                             2001.
                                                            ......
 R. V. Patil                      2 of 33        1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc




CORAM: S. S. SHINDE AND SURENDRA P. TAVADE, JJ.
DATE ON WHICH JUDGMENT IS RESERVED: 20th OCTOBER, 2021
DATE ON WHICH JUDGMENT IS PRONOUNCED: 25 th NOVEMBER,
2021

JUDGMENT (PER SURENDRA P. TAVADE, J.) :

. Both the appeals are directed against the judgment and order dated 30th June, 2001 passed by the Additional Session Judge, Thane, in Session Case No. 294 of 1999.

2. Criminal Appeal No. 554 of 2001 is preferred by the Original Accused No. 4, who was convicted for the ofence punishable under Section 307 r/w 34 of the Indian Penal Code (for short "IPC") and sentenced to sufer RI for fve years and to pay fne of Rs. 1000/- , in default in payment of fne, he was directed to undergo RI for six months. The Original Accused No. 5 was also convicted as above, but he did not prefer an appeal against the said order.

3. The Original Accused Nos. 1 to 3 and 6 to 8 have been acquitted for the ofence charged against them. Therefore, the State has preferred the appeal bearing No. 790 of 2001. The parties to both the appeals shall be called and referred as per their status in the original Sessions Case No. 294 of 1999.

4. Facts giving rise to the present appeals, can be summarized as under:

The Informant, Milan Mhatre (PW-1) was active member of Janta Dal Party, while Accused No. 1 was the member of Congress R. V. Patil 3 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Party. At the relevant time, Accused No.1 was President of Mira-
Bhayander Municipal Corporation. The Informant had made number of complaints about malpractices, corruptions against Accused No. 1.
The Informant had also fled Public Interest Litigation (PIL) in the High Court for dissolving the Municipal Corporation headed by Accused No. 1. In view of the said PIL, show cause notice was issued to the Municipal Corporation by the Government. Thereafter, the Mira-
Bhayander Municipal Corporation was dissolved. Accused No. 1 was banned from contesting election for a period of six years. The Informant had also made complaint against the revenue ofcers, the ofcers of Municipal Corporation and other government servants for their alleged corrupt activities.

5. On 20th January, 1999, the Informant along with his friend Tiwari had been to the Mira Road for celebrating festival of Eid. He parked his scooter on rear side of his shop at Bhayander (west). After celebrating Eid festival, the Informant and his friend Tiwari returned to Bhayander (west) at about 10:40 p.m. The Informant tried to start his scooter, but it could not start, he suspected that plug wire must have been disconnected, so he removed the panel of scooter and started checking the plug connection. It is alleged that two persons came near the Informant and subsequently four other persons followed them.

6. The Informant made inquiry with the frst person, but he took out R. V. Patil 4 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc the chopper from his waist. He rushed towards the Informant. The Informant held his hand, but the said person assaulted the Informant by chopper, thereafter, the other persons also rushed towards the Informant and started assaulting him. The friend of the Informant Mr. Tiwari tried to intervene in the scufe, but he was also assaulted by the unknown persons. The Informant fell down on the road. He sustained injuries on head, right thigh near private part of the body. The said injuries were serious in nature. The Informant and Tiwari raised shouts, thereafter, the assailants ran way. Mr. Tiwari took the Informant to the Nakoda Hospital. It is alleged by the Informant that as he had lodged many complaints against Accused No. 1 and had also fled PIL against Accused No. 1, therefore, the Informant expressed his doubt over Accused No. 1 for the assault on him.

7. The doctors of Nakoda Hospital informed the incident to the police. Accordingly police from Bhayander Police Station rushed to the Nakoda Hospital. The police recorded statement of the Informant, which was stated as FIR. On the basis of the said statement, crime bearing No. 7 of 1999 came to be registered under Sections 143, 144, 147, 148, 149, 307, 120B of the IPC, under Sections 37(1) and 135 of the Bombay Police Act, against unknown persons. The Investigating Ofcer recorded the statement of eye witness Tiwari. He described the scene of ofence, accordingly, scene of ofence panchanama was prepared. The accused came to be arrested. Accused No. 4 produced the chopper, which was seized under panchanama. The R. V. Patil 5 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc clothes of Accused No. 4 came to be seized. Accused No. 3 produced cash of Rs. 4900/-, which he alleged to have been accepted for assaulting the Informant. The father of Accused No. 4 also produced amount, which according to prosecution was accepted by Accused No. 4 for assault on the Informant. The Investigating Ofcer requested Executive Magistrate to hold Test Identifcation Parade ("TI parade" for short). Accordingly, in the TI parade, the Informant and witness Tiwari identifed the Accused. After completion of the investigation, charge-sheet came to be fled against the accused.

8. As the ofence under Section 307 of IPC was triable by the Court of Session, hence, learned Magistrate committed the case of accused to the Court of Session at Thane. On the appearance of the accused persons, charge came to be framed against them for the ofences punishable under Sections 143, 144, 147, 148, 149, 307, 120B of the IPC, and under Sections 37(1) and 135 of Bombay Police Act. The accused plead not guilty and claimed to be tried. The prosecution has relied on the evidence of as many as thirteen witnesses. The accused did not lead any evidence in support of the defence.

9. On going through the evidence on record, the Additional Session Judge acquitted Original Accused Nos. 1 to 3 and 6 to 8. Accused Nos. 4 and 5 have been convicted for the ofence punishable under Sections 307 of IPC and sentenced to sufer RI for fve years R. V. Patil 6 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc each, and pay fne of Rs.1000/- each, in default, they were directed to undergo RI for six months, each. The said order is impugned in this appeal by Accused No. 4. As Accused Nos. 1 to 3 and 6 to 8 have been acquitted, therefore, the State has preferred appeal against the said order of acquittal.

10. On behalf of Accused No. 4 it is submitted that the trial Court has not appreciated the evidence of the Informant and eye witness Tiwari in the proper perspective. It is contended that the Informant had many enemies as he was in habit of fling complaints against many ofcers and others. It is contended that the Informant was having criminal record, therefore, his evidence should have been discarded by the trial Court. It is contended that the Informant had identifed Accused No. 4 as his assailant, but the other eye witness Tiwari did not identify any of the accused. It is also contended that the incident had taken place in the night. The Informant did not give complete description of the assailants namely Accused No. 4 in his FIR. The TI parade held at belated stage. It is contended that after arrest of Accused No. 4, his photo was fashed in the electronix media as well as in the print media, therefore, the Informant had seen him prior to the TI parade. It is contended that the recovery of chopper at the instance of Accused No. 4 is not proved. The seized chopper has no nexus with the crime. It is contended that the judgment and order of the trial Court is not legal and valid. Hence, it is prayed on behalf of R. V. Patil 7 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Accused No. 4, that the accused may be acquitted by allowing his appeal.

11. On behalf of the State it is submitted that, the trial Court has not considered the evidence of the Informant and eye witnesses in the proper perspective and wrongly acquitted Accused Nos. 1 to 3 and 6 to 8. The trial Court has not appreciated and scanned the evidence properly. It is prayed that the judgment and order of acquittal passed in favour of Accused Nos. 1 to 3 and 6 to 8 be set aside and they may be convicted for the ofences charged against them. It is contended that there is sufcient evidence on record against Accused No. 4. The trial Court has properly considered the evidence and correctly convicted Accused No. 4. There is no merit in the appeal of Accused No. 4, thus it is prayed that appeal of Accused No. 4 be dismissed.

12. On behalf of Accused Nos. 1 to 3 and 6 to 8 it is submitted that the Informant and eye witness Tiwari have not identifed Accused Nos. 1 to 3 and 6 to 8 before the Court. There is no evidence on record to prove the involvement of Accused Nos. 1 to 3 and 6 to 8 in the present crime. The trial Court has correctly appreciated the evidence on record and acquitted them, therefore, there is no need to interfere with the fndings of the trial Court.

13. The entire prosecution case revolves around the evidence of the Informant Mr. Milan Mhatre and eye witness Mr. Surendra Tiwari. R. V. Patil 8 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc The Informant deposes that he is social worker and he was President of Janta Dal, at the relevant time, he used to make complaints against the revenue ofcers, employees of Mira-Bhayander Municipal Corporation and other public servants regarding their alleged illegal activities. He also deposes that he had fled complaint against the President of Mira Bhayander Municipal Corporation, namely, Accused No. 1. It is also deposed by the Informant that anti corruption bureau had raided the premises of Accused No. 1. It is also came in the evidence of the Informant that he had fled PIL against the illegal activities of the President and corporators of the Mira Bhayander Municipal Corporation. It is also came in the evidence that in the said PIL the Hon'ble High Court had issued notice to the Government of Maharashtra. Thereafter, the Government of Maharashtra had dissolved the Mira Bhayander Municipal Corporation. It is also came in the evidence of the Informant that Accused No. 1 was prohibited from contesting election for the period of six years. In view of the above facts the Informant had expressed his apprehension that Accused No. 1 might have conspired with other co-accused to kill him.

14. In the cross-examination, the Informant has admitted that he had dispute with Mr. Suresh Patil and his brother. Suresh Patil and his brother had prosecuted him for the ofence of rioting but he was acquitted in the said case. He also admitted that Mr. Ketkar, PSI had fled complaint against him. He also admitted that Shripati Sharma and others had fled case against him alleging that he was collecting R. V. Patil 9 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc money from the hutment dweller of 'Jay Ambe Zopadpatti'. He also admitted that during his tenure as a President of Janta Dal, many persons were envied on him. He also admitted that due to dissolution of Mira-Bhayander Municipal Corporation, many councillors were furious against him.

15. On the basis of the above evidence, the learned APP submits that Accused No. 1 had sufered setback due to dissolution of Mira Bhayander Municipal Corporation. Similarly, he was banned from the contesting election for the period of six years. Thus, Accused No. 1 had grudged against the Informant. So he must have hatched the conspiracy against the Informant. In view of the above submission it is to be seen, whether the prosecution had adduced the evidence to prove the hatching of conspiracy by Accused No. 1. Merely because Accused No. 1 had grudged against the Informant, it ipso facto cannot prove that Accused No. 1 must have had hatched the conspiracy against the Informant. There must be positive evidence to prove the conspiracy. The criminal conspiracy is defned under Section 120-A of the Indian Penal Code which read as under:

" Essential ingredients of ofenne of nriminal nonspirany is the agreement to nommit ofennee In a nase where the agreement is for annomplishment of an ant whinh by itself nonstitutes an ofenne, then in that event no overt ant is nenessary to be proved by the prosenution benause in sunh a situation nriminal nonspirany is established by proving sunh an agreemente In other words, where the nonspirany alleged is with regard to nommission of a serious nrime of the nature as nontemplated in Sention 120-B of the Indian Penal Code read R. V. Patil 10 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc with the provision of Sub-sention - 2 of Sention120-A, then in that event mere proof of an agreement between the annused for nommission of sunh a nrime alone is enough to bring about a nonvintion under Sention 120-B and the proof of any overt ant by the annused or by anyone of them would not be nenessarye"

16. In the present case, on going through the evidence of the Informant, he simply expressed his apprehension that due to his fling of PIL, Accused No. 1 was enragged / annoyed and he had grudged against the Informant. So the Informant expressed his fear that Accused No. 1 might have hatched the conspiracy, but the prosecution has not laid evidence about the relation between Accused No. 1 on one hand, and Accused Nos. 3 to 8 on the other hand. The Informant has inferred that Accused Nos. 3 to 8 were in close association with Accused No. 1 or they are followers of Accused No.

1. It is not brought on record that Accused Nos. 3 to 8 were in company of Accused No. 1 prior to the incident or thereafter. There is no pre-mediation, pre-plan, prior meeting of mind in between Accused No. 1, and the rest of the accused nor there is any evidence or conduct of Accused No. 1 prior to the incident or after the incident qua the rest of the accused and vice versa. No doubt, the Informant has deposed that he had fled PIL, wherein, the government has taken drastic decision of dissolving the Mira Bhayander Municipal Corporation and removed Accused No. 1 from the chair. But, that ifso- facto does not mean that Accused No. 1 had hatched the conspiracy. It is apprehension of the Informant that Accused No. 1 might have a R. V. Patil 11 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc reason to do so, but the prosecution will have to travel distance in between "might have" and "must have". Merely because there was some ground, which developed some animosity and grudge in the mind of Accused No.1, it cannot be inferred that Accused No. 1 had hatched the conspiracy. The evidence of the Informant is completely silent on the point that Accused No. 1 had closed contact with Accused Nos. 3 to 8 and he engaged them to eliminate him. One must also take into consideration the conduct and behavior of the Informant. The Informant has admitted that he had dispute with many persons namely Suresh Patil, PSI Ketkar, councillors and revenue ofcers of Mira Bhayander Municipal Corporation, etc. He has also admitted that in the year 1991, he was murderously assaulted by some persons, wherein, he had sustained thirteen injuries. The said incident of assault had taken place at broad day light. So it can be said that the Informant had many enemies .

17. It is alleged against Accused Nos. 1 and 2 that they had hatched the conspiracy. It is alleged against Accused No. 2 that he had attended meeting of Accused No. 1, but the said meeting was arranged by Accused No. 1 as a President of Municipal Corporation. To prove the said meeting, the prosecution has examined Mr. Vijay S. Patil (PW-9) to produce notice of meeting dated 23 rd November, 1998. The minutes of meeting dated 23 rd November 1998, 22nd September 1998 and 27th January 1999. All these documents are admitted by the defence, hence, witness Mr. Vijay Patil was discharged. The said R. V. Patil 12 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc meeting is not sufcient to infer that Accused No. 2 had shared any common intention with Accused No. 1 to hatch the conspiracy. No evidence is laid by the prosecution to establish the meeting of Accused No. 1 and other accused persons. Similarly, it is not established that Accused No. 1 had closed relations with Accused Nos. 3 to 8 prior to the incident or even subsequent to it.

18. Mr. Kuldeep Patil, learned Counsel for Accused Nos. 1 to 3 and 6 to 8 submits that there is no evidence to prove the criminal conspiracy. He also submits that to substantiate the case, the ratio laid down in the case of P. K. Narayanan V/s. State of Kerala {(1995) 1 SCC 142), wherein, read as under:

" The ingredients of the ofenne of nriminal nonspirany are that there should be an agreement between the persons who are alleged to nonspire and the said agreement should be for doing of an illegal ant or for doing by illegal means an ant whinh by itself may not be illegale Therefore the essenne of nriminal nonspirany is an agreement to do an illegal ant and sunh an agreement nan be proved either by dirent evidenne or by nirnumstantial evidenne or by both and it is a matter of nommon experienne that dirent evidenne to prove nonspirany is rarely availablee Therefore the nirnumstannes proved before, during and after the onnurrenne have to be nonsidered to denide about the nomplinity of the annusede But if those nirnumstannes are nompatible also with the innonenne of the annused persons then it nannot be held that the prosenution has sunnessfully established its nasee Even if some ants are proved to have been nommitted it must be nlear that they were so nommitted in pursuanne of an agreement made between the annused who were parties to the alleged nonspiranye Inferennes from sunh proved nirnumstannes regarding the guilt may be drawn only when sunh nirnumstannes are innapable of any other reasonable explanatione"

R. V. Patil 13 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc In the present case we also observed that the prosecution has not laid any evidence to establish that Accused Nos. 1 and 2 conspired with Accused Nos. 3 to 8 to eliminate the Informant. It is mere suspicion, surmised or inferences of the Informant that he fled several complaints against Accused No. 1 and ultimately fled PIL in pursuance thereof, the Mira Bhayander Municipal Corporation was dissolved by the government, therefore, Accused No. 1 had grudged. So it can simply be said that it was suspicion in the mind of the Informant that due to his complaints, Accused No. 1 had enragged / annoyed and he hatched the conspiracy, but there is no material to that efect.

19. Learned Counsel for Accused Nos. 1 to 3 and 6 to 8 also relied on the ratio laid down in the case of State of Goa V/s. Sanjay Thakkaran & Another {(2007) 3 SCC 755} , wherein, it was held as under:

" While exernising the powers in an appeal against the order of anquittal the nourt of appeal would not ordinarily interfere with the order of anquittal unless the approanh of the lower nourt is vitiated by some manifest illegality and the nonnlusion arrived at would not be arrived at by any reasonable person and, therefore, the denision is to be nharanterised as perversee Merely benause two view are possible, the nourt of appeal would not take the view whinh would upset the judgment delivered by the nourt belowe However, the appellate nourt has a power to review the evidenne if it is of the view that the viewarrived at by the nourt below is perverse and the nourt has nommitted a manifest error of law and ignored the material evidenne on renorde A duty is nast upon the appellate nourt, in sunh nirnumstannes, to reappreniate the evidenne to arrive at a just denision on the basis of material planed on renord to find out whether any of the annused is nonnented with nommission of the nrime he is nharged withe"

R. V. Patil 14 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc In the present case, the trial Court has rightly appreciated the evidence laid by the prosecution in the proper perspective. The trial Court has rightly observed that there is no evidence on record to establish the alleged criminal conspiracy hatched by Accused No. 1 to eliminate the Informant. Therefore, the appeal preferred by the State against acquittal of Accused Nos. 2 to 3 and 6 to 8 has no merit and there is no need to upset the decision of the trial Court.

20. As far as the incident is concerned, the Informant had categorically deposes that on 20th January, 1999, he had been to Mira Road, East to celebrate Eid along with his friends namely Surendra Tiwari (PW-2) and Ajit Pathare to the house of Mujafar Hussain. He celebrated Eid along with above two persons and returned to Bhayander. The Informant further deposes that he reached Bhayander Station at about 10:40, he along with Tiwari (PW-2) went to his shop namely "Om Furniture Works" situated at Indra Market. He had parked his scooter bearing No.BLK-1645 behind his shop. He used to park his scooter on the said place regularly. The Informant tried to start the scooter, but it could not be started, hence, he realized that somebody must have removed the plug wire. He opened the right side panal of the scooter to fnd out the fault. At that time, he saw one person aged between 25 to 30 year standing nearby, him. He thought that the said person wanted to urinate there, hence, he inquired as to why he was urinating there, but, the said person removed chopper R. V. Patil 15 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc from his pant and rushed towards the Informant with intent to assault him. The said person followed by fve other persons, one after another. They rushed towards him with intent to assault him. The Informant further deposes that out of the said persons, three persons encircled him and other three encircled his friend Tiwari (PW-2). The said persons tried to laid the Informant and Tawari on the ground. The frst person, who was holding the chopper and the other fve persons were holding iron pipe. The frst person removed the chopper from his waist and all started assaulting him. He (Informant) was assaulted on the neck, backside of head as well as on the forehead and right thigh near the private part. At the time of assault, the assailants said that they will not allowed him to attend the High Court and they will kill him. He further deposes that Tiwari escaped from the said place of incident and went towards the road and raised shout for help. Thereafter, the accused ran away from the spot. The Informant identifed Accused No. 4 as the person, who assaulted him by chopper. He also deposes that Accused No. 4 had worn white shirt and Accused No. 5 had worn red shirt, at the time of assault. He further deposes that there were dim lights, hence, he could not identify all the assailants.

21. The Informant has categorically stated that, there were lights but it was dim in nature. The said fact is not mentioned in the FIR. The Informant has categorically admitted that he had stated the said fact to the police, but it was not recorded. He could not give any explanation for the same. So, the defence has proved the said omission. Thus, R. V. Patil 16 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc the evidence of the Informant on the point of availability of lights on the spot is required to be ignored. On this point, the evidence of Tiwari is crucial. According to him, he returned to the shop of the Informant at about 10:30 p.m., the Informant tried to start his scooter, but there was some problem in the plug wire, therefore, he saw the plug wire, at that time, two persons came there and went near the Informant. The Informant inquired with them as to why they came there. Thereafter, one person removed chopper and other had given dash to him due to which, he fell down. Mr. Tiwari (PW-2) cannot recognize the said two persons and cannot say whether anybody amongst the accused present in the Court were the assailants. He further deposes that he had identifed three persons in TI parade as assailants, but he could not remember the assailants as there was darkness. The witness Tiwari did not mention about the source of light at the spot. On the contrary he said that the incident took place in the darkness, therefore, he could not see the accused properly. On this point, one has to perused the scene of ofence panchanama, which was prepared on 21st January, 1999. It is deposed by the Investigating Ofcer that after recording the FIR and statement of Tiwari, he rushed to the spot. The scene of ofence was shown by Tiwari. In the second last para of the pachanama (Exhibit 84) the scene of ofence is described as under:

i) Towards east, road runs north-south towards railway station.
ii) Towards west, towards south and towards north salt pan.

R. V. Patil 17 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc On perusal of the said description of the spot, it can be said that there is no possibility of any electric pole on western, southern and northern side of this spot. The scene of ofence is shown to be behind the shop of the Informant. The shop was facing towards eastern side that is towards the road. So it can be said that there was no provision of electricity behind the shop. On scrutiny of scene of ofence panchanama it appears that, there is no mention of source of light at the place of incident. Even it is not mentioned that road, which passes from eastern side had any street light. So it can be said that the incident had taken place in darkness.

22. The evidence of the Informant is read as it is, it can be said that he has not explained about the source of light at the scene of ofence. According to him, two persons came near him and other persons followed them. In the FIR it is mentioned that he was checking his scooter, at that time, two persons came near him and two persons followed them. It is further mentioned in the FIR that one person was standing nearby him. He thought that he was urinating, hence, he asked him as to why he was urinating there. Thereafter, the said person removed the chopper and rushed towards the him. The said portion is denied by the Informant in his cross-examination. According to him, he did not state the above facts before the Investigating Ofcer. On the basis of the said omissions, the learned Counsel for Accused No. 4 submits that the Informant has improved his story that R. V. Patil 18 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc one person came near him and tried to assault him. In fact two persons had rushed towards him and one of them assaulted him by the chopper. The said story is not substantiated by the Informant. Therefore, there is no clinching evidence against Accused No. 4, that he was the person, who frst assaulted the Informant. It is true that the Informant alleged in the FIR that two persons came near him and one of them assaulted him by chopper, but in the evidence he deposes that initially one person came near him and he asked him explanation as to why he came there. Thereafter, the said person removed chopper and assaulted the Informant. Therefore, there is serious doubt regarding identity of the person, who assaulted frst to the Informant.

23. Learned Counsel for Accused No. 4 also submits that there was darkness at the spot. The Informant has categorically admitted that, after frst blow, he slightly fumbled. He also admitted that, after the frst blow, rest of the accused also assaulted him. On the basis of the said evidence, the learned Counsel for Accused No. 4 submits that due to insufcient light and sudden assault on the Informant, he had no opportunity to see the assailants properly. Therefore, the evidence of the Informant on the point of identity is unbelievable. It is true that the Informant has admitted that after the frst blow he was frightened and thereafter the other accused persons assaulted him and there was no sufcient light at the spot of incident. Therefore, it appears that the R. V. Patil 19 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Informant as well as eye witness Tiwari had no sufcient opportunity to observe the features of the assailants. We must mention here that the Informant has not described the facial features of the assailants in his evidence. No doubt that in the FIR he has described the frst assailant as having fair complexion, round face, having medium built with short hair but the said description is not deposed by the Informant in his evidence. In fact, the Informant has not given description of any of his assailants in the evidence. Therefore, the evidence of the Informant regarding the identity of the assailants is doubtful.

24. The Informant has categorically identifed Accused No. 4 as the frst assailant. He had also identifed Accused No. 5, but his description was not given in the FIR or in the evidence by the Informant. Admittedly, the Informant was called for TI parade by Mr. Bharat Hase (PW-13)- Executive Magistrate. According to the Informant, he was called at Thane jail for TI parade, wherein, he identifed Accused Nos. 3, 4, 5, 6 and 7, but in the Court, he identifed Accused Nos. 4 and 5. On this point, the evidence of Executive Magistrate is crucial. According to him he received letter from investigating Ofcer in C. R. No. 7 of 1999 and he was asked to hold TI parade of six accused. Accordingly, he arranged TI parade on 13 th February, 1999. He had summoned the Informant and Tiwari (PW-2), but the Informant wrote a letter to Investigating Ofcer and expressed his inability to attend the TI Parade. Accordingly, the Informant remained absent, but Mr. Tiwari (PW-2) attended the TI parade. The R. V. Patil 20 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Executive Magistrate deposes that he had called 30 dummy witnesses. He asked dummy witnesses to stand in three rows in the varanda of jail. The accused were asked to take seat position in the said row. The Executive Magistrate further deposes that witness Tiwari was called for TI parade. He identifed Alankar Talekar (Accused No. 4) and Manoj Sawant (Accused No. 7) but Mr. Tiwari (PW-2) has not identifed any of the accused in the Court.

25. The Executive Magistrate, Mr. Hase deposes that he arranged the TI parade on 5th March 1999 for the Informant. On 5 th March, 1999, the Informant came to jail. The Executive Magistrate called thirty dummy witnesses having similarity in complexion, height, ages and colour with the accused persons. He arranged TI parade in the varandah of the jail. The dummy witnesses were standing in the row. Accordingly, accused took their position in the row along with the dummy witnesses. The Informant was called. He was asked to identify the accused. Accordingly, he identifed Accused Nos. 3, 4, 5, 6 and 7. In the cross examination Mr. Hase has admitted that he held TI parade for identifcation of six accused persons. He admitted that there are directions to hold separate TI parade for two accused persons at a time, but he admitted that he arranged TI parade in three rows namely, ABC and asked the witnesses to identify the accused persons. The witness admitted that he knew that parade should be held for two accused persons at a time. He held it for six accused R. V. Patil 21 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc persons. In view of the said evidence, it can be said that the Executive Magistrate has not followed the instructions given in the Criminal Manual. He explained that for convenience, he arranged TI parade for six accused persons, which is not permissible at all.

26. On going through the memorandum panchanama it appears that the description of dummy witnesses is not given in the memorandum. It appears that the dummy witnesses were supplied by the jailer except the words of the Executive Magistrate, there is no sufcient evidence on record to establish that the dummy witnesses were having similarities with the accused persons in respect of complexion, age, height, therefore, prosecution has not proved the TI parade in the letter and spirit of law. We have already observed that the Informant had not given proper description of the assailants in the FIR and in the evidence. He had identifed only one person namely Accused No. 4 in the Court. We have already observed that the Informant as well as alleged eye witness Tiwari had no sufcient opportunity to observe the features of the assailants due to darkness at the place of incident. Similarly, the assault was sudden, therefore, there is possibility that the Informant and witness Tiwari could not see the assailants properly and the said fact is established from the evidence of Tiwari (PW-2). Thus, in our opinion prosecution has failed to establish the identity of Accused No. 4 beyond the shadow of reasonable doubt.

R. V. Patil 22 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc

27. The prosecution has tried to prove the nexus between Accused No. 4 and crime with the help of memorandum and seizure panchanama of weapon namely the chopper. Investigating Ofcer has deposed that on 1st February, 1999, Accused No. 4 came to be arrested. On 2nd February, 1999, Accused No. 4 made voluntary statement and showed his willingness to produce the weapon of assault. Accordingly, police party and panch witnesses went by jeep near Rajesh Chikan Shop. The Accused No. 4 produced chopper from the bushes, which was seized under panchanama (Exhibit- 126).

28. To substantiate the evidence of Investigating Ofcer, the prosecution has relied on the evidence of panch witnesses:

(i) Mr. Pramod A. Bhalerao (PW-3).
(ii) Mr. Namdeo Wadekar (PW-4).

The panch witness Mr. Pramod Bhalerao did not support the prosecution. He deposed that on 2 nd February, 1999, he was called at Bhayander Police Station, where he was asked to sign the document, accordingly, he signed the document. He did not see Accused No. 4. He deposed that, he never accompanied Accused No.4. Thus, he did not support the case of prosecution but he was not cross-examined by the State. So the evidence of Mr. Pramod Bhalerao is not helpful to the prosecution to prove the memorandum of the seizure panchanama of the chopper.

29. Other panch witness Mr. Namdeo Wadekar (PW-4) deposes R. V. Patil 23 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc that on 2nd February, 1999, he along with Mr. Bhalerao another panch witness were called at Bhayander police station. He further deposes that the police pointed out weapon and disclosed him that the said weapon was found near Custom Chawl, accordingly, panchanama was drawn. Though the witness Mr. Namdeo Wadekar had not supported the case of prosecution, still he was not cross-examined by the prosecution. But subsequently, on 23 rd April, 2001, the prosecution recalled witness Mr. Namdeo Wadekar for further examination. Witness Mr. Namdeo Wadekar was re-examined, wherein, he has supported the case of prosecution. He deposed that on 2nd February, 1999, he was called at police station. He further deposes that Mr. Bhalerao (PW-3) was also called as panch witness. Both of them went to police station. Accused No. 4 was present along with police writer. Accused No. 4 informed the police about weapon. Accordingly, the police recorded information given by the Accused No.

4. He signed the said memorandum panchanama (Exhibit-93). He further deposed that he along with other panch, accused and police party went by jeep. The jeep was taken to the place near Rajesh Chikan Shop, as per the say of Accused No. 4. Accused No. 4 alighted from the jeep and proceeded towards Custom Chawl. Police and other panch witnesses followed him. He produced chopper, which was seized by the police under the panchanama (Exhbit-126). In the cross-examination he admitted that he signed the memorandum as well as the seizure panchanama at police station. In the cross- R. V. Patil 24 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc examination the panch witness has admitted that the accused was handcufed when his statement was recorded. The said fact create doubt about the voluntariness of the alleged statement.

30. In the cross examination, the witness Mr. Namdeo Wadekar was repeatedly asked question namely that on earlier occasion he had stated that police had pointed out weapon and informed that it was found in the Custom Chawl and now he had stated something else, whether earlier statement was true or statement given subsequently was true. The witness could not answer the said question and kept silence. On the basis of the said evidence, learned Counsel for Accused No.4 submits that the evidence of witness Mr. Namdeo Wadekar should not be believe, because he gave two versions of the recovery of weapon at frst blush he said that police pointed out weapon and informed him that the weapon was found in the Custom Chawl. Subsequently, he deposed that the Accused No. 4 gave statement and took police party to the Custom Chawl and produced weapon. In panchanama, it is simply mentioned that accused gave statement, accordingly, panchanama was prepared, but the content of alleged voluntary statement is not mentioned in the memorandum panchanama. Similarly, panch witness also did not give exact statement alleged to have been made by Accused No. 4. Therefore, the memorandum and seizure panchanama itself is inadmissible as there is no specifc statement attributed to Accused No. 4. Similarly, in the seizure panchanama it is mentioned that Accused No. 4 has R. V. Patil 25 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc produced the chopper from the bushes, situated in front of the Custom Chawl. But the evidence of Mr. Namdeo Wadekar (PW-4) is completely silent on the point of place of seizure. He simply stated that accused took police party to the Custom Chawl and pointed out the weapon to the police. There is no whisper in the evidence of PW-4 that accused took out chopper from the bushes and produced before the police.

31. It appears that the seizure of weapon was from open place, so there should have been the evidence of panch witness that the weapon was concealed in the bushes and it was produced by the accused. But, no such evidence is laid by the prosecution. Therefore, the evidence of Mr. Namdeo Wadekar (PW-4) is not helpful to the prosecution case to prove the memorandum as well as seizure panchanama. We must mention here that Mr. Pramod Bhalearo (PW-

3) and Mr. Namdeo Wadekar (PW-4) did not support the prosecution case, but they were not cross-examined by the prosecution. But it appears that the prosecution has re-examined Mr. Namdeo Wadekar (PW-4) after a period of four months, wherein, Mr. Wadekar simply stated that, accused informed that he will produce the weapon, but verbatim statement of the accused is not mentioned in the panchanama as well as in the evidence of Mr. Wadekar (PW-4). The witness was specifcally asked, whether his earlier evidence is true or subsequent evidence is true, but he did not answer the said question. Therefore, we are not inclined to believe the evidence of Mr. Namdeo R. V. Patil 26 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Wadekar (PW-4) on the point of memorandum statement and the recovery of weapon at the instance of Accused No. 4, in pursuance thereof. The prosecution has failed to establish the nexus between Accused No. 4 and the weapon.

32. It is the case of the prosecution that Accused No. 4 made a voluntary statement that he had accepted Rs.10,000/- for killing the Informant. He shown his readiness and willingness to produce Rs.3,000/- which he had given to his father. Accordingly, Accused No. 4 took police party to his house and his father Nitin Talekar produced cash amount of Rs. 3,000/-, which was seized under panchanama. For proving the said panchanama, the prosecution has not examined the panch witnesses. The said panchanama was proved by Investigating Ofcer. Even if the memorandum panchanama is read as it is, it is simply mentioned that Accused No. 4 had accepted Rs.10,000/- for killing the Informant but he had not disclosed as to who paid him the said amount. As the memorandum and seizure panchanama is not proved by the prosecution through the independent witness, therefore, the prosecution has not proved nexus between the seized amount and crime.

33. Eye witness Tiwari deposes that, after the incident, he took the Informant to the Nakoda Hospital. To prove the injury, the prosecution has relied on the evidence of Dr. Vimalkumar Jain (PW-8), he deposes that since 1989 he is running dispensary. On 20 th January, 1999, R. V. Patil 27 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Milan Mhatre was brought by four persons to his dispensary. There was profused bleeding from his skull injury. He was in state of shock. He had sustained bleeding injuries, after frst aid, the wounds were sutured. There was serious wound at thigh which was treated after general anasthetia. He deposes that there were eight wounds on the frontal to occipital region, two wounds were on the frontal region in longitute to the direction. Three wounds were on fronto-parietal region and three wounds on the posterious side. All were measuring to three to fve and half inches, exposing to the bone. There was sharp wound at the medial, upper aspect of thigh which was two and half - three inches in depth. That was punctured wound. He gave treatment to Mr. Mhatre, thereafter, issued medical certifcate (Exhibit-148). Dr. Vimalkumar Jain (PW-8) further deposes that Mr. Surendra Tiwari (PW-2) also sustained one or two small wounds, which were simple in nature. He was admitted for observation for a day. In the cross- examination, witness has admitted that the Informant did not state the history of assault. On going through the medical certifcate, the Medical Ofcer (PW-8) has simply noted down the injuries, but the cause of injury namely the history of injury is not mentioned in the certifcate. It appears from the evidence of Dr. Vimalkumar Jain (PW-

8) that the Informant was brought by four persons including Mr. Tiwari (PW-2), he had sustained only two injuries, which were minor in nature. The Medical Ofcer has not described the said injuries. Therefore, it was expected from Mr. Tiwari (PW-2) to explain, as to R. V. Patil 28 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc how and in what manner, the Informant and he himself sustained injuries. Even it was a duty of the Medical Ofcer to note down the history of injuries, but he did not inquired with either the Informant or the Mr. Tiwari, as to how they sustained injuries. The Informant and Mr. Tiwari categorically deposed that there was assault on them by six unknown persons. The evidence of Medical Ofcer establishes that the Informant and witness had sustained injuries in the night of 20 th January, 1999. The prosecution has proved the injuries sustained the Informant. So it can be said that in the night of 20 th January, 1999, the Informant and witness Tiwari were assaulted by the unknown persons.

34. To prove the arrest of Accused No. 3, the prosecution has relied on the evidence of Mr. Vaizir Hussain Shaikh (PW-11). According to him, in the year 1999, he was attached to Mira Road Police Station. He was directed by PI, Mira Road Police Station to visit Village Ghoshila, Distrcit- Varanashi, Uttar Pradesh to arrest Accused No. 3 Pintya @ Vivek. Accordingly, he went to village Ghoshila and arrested Accused No. 3. He prepared arrest panchanama dated 28 th January, 1999 (Exhibit-156). He produced Accused No. 1 before the Investigating Ofcer- Pandurang Niphade. He further deposes that Accused No. 3 made statement that he had kept money in wooden cupboard in his house. Accordingly, the memorandum panchanama (Exhibit-156) was prepared. Thereafter, Accused No. 3 took the Investigating Ofcer to his house and produced 49 Government R. V. Patil 29 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc Currency notes of 100 denomination, which were seized under the panchanama. He further deposes that Accused No. 3 had also made statement that he had kept weapon near ticket window of Bhayander Railway Station. He searched the said place but nothing was found. He admits that he did not record the statement of inmates of the house, from where he seized cash amount. He also admits that arrest panchanama of Accused No. 3 is not produced on record, therefore, he cannot say at what time he arrested Accused No. 3. He also admits that he has no documentary evidence to show that he had taken accused in custody on 26 th January, 1999. From the above evidence it can be said that the witness Vaizir Shaikh has not produced on record the diary entry showing his visit to Varanasi for arresting Accused No. 3. Similarly, he has not produced on record arrest panchanama. Therefore, the prosecution has failed to establish the arrest of Accused No. 3 at Varanasi. As far as the recovery of money is concerned, there is no nexus between seized money and the crime. It is not the case of prosecution that Accused No. 3 had made statement that he had received money from co-accused to eliminate the Informant. There is no reference in the panchanama from whom Accused No. 3 had received the money. Therefore, the seizure of money has also no legal signifcance.

35. Accused No. 8 was arrested as a conspirator, but the Informant has deposed that Accused Nos. 4 to 8 were his assailants. It is also deposed that after the assault, Accused Nos. 4 to 8 ran away from the R. V. Patil 30 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc spot. We must mention here that the Informant was examined twice in this case. The frst prosecutor examined him and his evidence was concluded on 9th January, 2001. Thereafter, the Special Prosecutor was appointed to conduct the trial, who made application for recalling the Informant. The said application was allowed. In the evidence, the Informant has stated that Accused No. 8 was not amongst the assailants. So it can be said that the Informant has changed his version. Initially, he has stated that Accused Nos. 4 to 8 assaulted him. Thereafter, he said that Accused No. 8 was not amongst his assailants. It is pertinent to note that Accused No. 8 was a laundry man. The case of prosecution was that, Accused Nos.4 and 5 went to the shop of Accused No. 8 and changed their clothes. They asked Accused No. 8 to wash the clothes. The said clothes were produced by Accused No. 8, which were seized under panchanama. So, it was the case of prosecution that Accused No. 8 helped Accused Nos. 4 and 5 to conceal the evidence. But the Informant initially alleged that Accused No. 8 was his assailant but subsequently he gave clean chit to him. The prosecution has not laid any evidence to prove the involvement of Accused No. 8 in the crime. As far as Accused No. 3 is concerned, the Informant has not whispered anything about him. He simply deposed that Accused Nos. 4 to 8 were his assailants, but the Informant was recalled by Special Prosecutor, at that time, he identifed Accused No. 3 as his assailant, but he has not attributed any act of overtact to accused No. 3.

R. V. Patil 31 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc

36. The prosecution has examined Mr. Bhaskar A. Pande (PW-5), Deputy Secretary in Urban Development Department, at Mantralaya, Mumbai. He produced on record notice issued by the Government of Maharashtra to Mira Bhayander Municipal Council, which was signed by him. The said notice was issued in pursuance of the order passed by the High Court in PIL fled by the Informant. The said notice is not disputed by the defence. It appears that Mr. Bhaskar Pande (PW-5) has just completed formality to issue notice to the Mira Bhayander Municipal Council.

35. The prosecution has examined Mr. Sanjay S. Degaonkar (PW-

6). He deposed that in the year 1999, he was working in Mira Bhayander Municipal Corporation. He produced on record copy of an order passed by the Ministry of State Urban Development Department, Government of Maharashtra, whereby the Mira Bhayander Municipal Corporation was dissolved. The said fact is also not disputed by the defence. Therefore, the evidence of Mr. Sanjay Degaonkar (PW-6) is formal in the nature.

37. The prosecution is also relied on the evidence of Dr. Tejaswini U. Bharat (PW-7) to prove the physical condition of Accused No. 1. According to Dr. Tejaswini Bharat, on 15 th February, 1999, she was working as C.M.O, Civil Hospital, Thane. On that date, Accused No. 1 had been to Thane Civil Hospital. Accused No. 1 had complained of chest pain, pain in stomach and severe giddyness. She examined him R. V. Patil 32 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc and issued medical certifcate (Exhibit-145). The said medical certifcate is also not disputed, so it can be said that on 15 th February, 1999, Accused No. 1 had severe giddyness and he had complained of chest pain.

38. The prosecution has also examined Mr. Gopinath Narayan Gharat (PW-10), who was working as Tahsildar of Konkan Bhavan Commissioner's Ofce, New Mumbai. According to him the ofce has issued letter dated 28th November, 1997 to Milan Mhatre (present Informant) in response to his complaint. The said letter (Exhibit-154) is produced on record by the witness. The said letter is also not denied by the defence. By the said letter it is established that the Informant had written several complaints to the Commissioner of Konkan Bhavan, New Mumbai about alleged corrupt activities of ofcers of Mira Bhayander Municipal Corporation.

39. To sum up it can be said that the prosecution has failed to prove the conspiracy between Accused Nos. 1 and 2 on one hand and Accused Nos. 3 to 8 on other hand. The trial Court has rightly appreciated the evidence on record and came to the correct conclusion that the prosecution has failed to prove the alleged conspiracy hatched by Accused No. 1 to kill the Informant. The prosecution has failed to establish the identity of Accused No. 4 as the assailant beyond the shadow of reasonable doubt. The trail Court has not properly appreciated the evidence of the Informant and eye R. V. Patil 33 of 33 1. cr.apeal.790.2001 a.w cr. apeal.554.2001.doc witness Tiwari on the point of identity of Accused No. 4. The trial Court has wrongly held that the TI parade was properly held. The prosecution has failed to establish the charge against Accused No. 4 beyond the shadow of reasonable doubt. Hence, we pass the following order:

ORDER
i) The Appeal No. 790 of 2001 preferred by the State is hereby dismissed.
ii) The Appeal No. 554 of 2001 preferred by Accused No.4- Ahya @ Alankar Nitin Talekar, is hereby allowed.
iii) The order of conviction passed by the Sessions Court in Session Case No. 294 of 1999 against Accused No. 4, is hereby quashed and set aside.
iv) Accused No. 4- Ahya @ Alankar Nitin Talekar is hereby set at liberty, if not required in any other crime. The bail bond executed by Accused No. 4 is hereby cancelled.
v) Accused No. 4 is directed to furnish bail bond of Rs.15,000/-

with one surety in the like amount, within a period of four weeks from the date of this judgment, as per Section 437-A of Cr.P.C.

vi) The fne amount paid by Accused No. 4, if any, be refunded to him.

(SURENDRA P. TAVADE, J.)                                 (S. S. SHINDE, J.)