Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shakil @ Golu Shakur Mewati vs The State Of Maharashtra
2012 Latest Caselaw 123 Bom

Citation : 2012 Latest Caselaw 123 Bom
Judgement Date : 5 October, 2012

Bombay High Court
Shakil @ Golu Shakur Mewati vs The State Of Maharashtra on 5 October, 2012
Bench: T.V. Nalawade
                                              Cri. Appeal Nos. 365, 366/12
                                      1




                                                                       
                   IN THE HIGH COURT AT BOMBAY
               APPELLATE SIDE, BENCH AT AURANGABAD




                                               
                   CRIMINAL APPEAL NO. 365 OF 2012

     1.    Shakil @ Golu Shakur Mewati,
           Age 22 years,
           R/o. Maksi, Dist. Sadapur (M.P.)




                                              
     2.    Saru Rais Mohmad,
           Age 19 years,
           R/o. Sendhawa (M.P.)                ....Appellants.




                                     
                  Versus
                      
           The State of Maharashtra
           Through Erandol, Police Station,
           Dist. Jalgaon.                      ....Respondent.
                     
     Mrs. Pradnya Deshmukh, Advocate for appellants (appointed).
     Mr. N.B. Patil, APP for State.
      


                                WITH
   



                   CRIMINAL APPEAL NO. 366 OF 2012


           Noor Mohmad Sher Mohmad





           Age 34 years,
           R/o. Raul, Indore,
           Indore (M.P.)                       ....Appellant.

                  Versus





           The State of Maharashtra
           Through Erandol, Police Station,
           Dist. Jalgaon.                      ....Respondent.


     Mrs. Pradnya Deshmukh, Advocate for appellants (appointed).
     Mr. N.B. Patil, APP for State.




                                               ::: Downloaded on - 09/06/2013 19:15:06 :::
                                                 Cri. Appeal Nos. 365, 366/12
                                      2




                                                                         
                             CORAM        :      T. V. NALAWADE, J.
                             DATED        :      5th October, 2012.




                                                 
     JUDGMENT :

1. Both the appeals are filed against the judgment and

order of Sessions Case No. 194/2009, which was pending in the

Court of Additional Sessions Judge, Jalgaon. The Sessions Court

has convicted and sentenced the appellants from both the

appeals for offences punishable under section 394 and 397 of

Indian Penal Code. Both the sides are heard. This Court has

perused the original record of the case.

2. In short, the facts leading to the institution of the

present proceedings can be stated as follows :-

The complainant Ashok Kamble works as a taxi driver.

The incident took place on 21.7.2009. On that day, the

complainant was returning from Dhule to Jalgaon in his taxi

bearing No. MH-19/AE-4409. When the taxi reached at Dhule

Parola Chaufula, accused No. 1, who was present there, gave

signal to stop the taxi. Ashok stopped the taxi. Accused No. 1

informed that he wanted to go to Jalgaon. After negotiations, the

fair was decided. Accused Nos. 2 and 3 were present near a pan

stall at this spot. Accused No. 1 called them and they boarded as

passengers in the taxi of Ashok. It was at about 10.30 a.m.

Cri. Appeal Nos. 365, 366/12

3. When the taxi crossed the distance of 10 to 15 k.m.,

one of the accused started complaining that he had a feeling of

vomitting. Ashok stopped the taxi, but the accused did not vomit

and so Ashok again started the taxi and started proceeding

towards Jalgaon. After crossing Patherkheda and when the taxi

was on highway, the same accused again started complaining

that he had a feeling of vomitting. When Ashok stopped the taxi,

this accused alighted from the taxi and rushed towards driver side

of the taxi and started making attempts to open the door on that

side. In the meantime, one of the accused who was sitting on the

back seat, hit something on the head of Ashok. A revolver was

also shown to Ashok. Ashok sustained bleeding injury and he

somehow came out of taxi. As soon as Ashok came out from the

taxi, the accused who had alighted from the taxi occupied driver's

seat and the three accused took the taxi towards Erandol. It was

at about 12.00 noon.

4. In the taxi car, there were articles of Ashok like mobile

handset having SIM card bearing No. 9850040912, the driving

licence along with the papers in respect of taxi, the spectacle of

Ashok and also the car tape. Ashok somehow took a bus and

went to Erandole Police. His report came to be recorded. Ashok

Cri. Appeal Nos. 365, 366/12

showed the spot from where his taxi was taken away by these

three accused. Ashok gave the description of all the three

accused in the F.I.R. On the basis of the report of Ashok, Crime at

C.R. No. 55/2009 came to be registered for offences under

sections 394 and 397 of I.P.C. at about 2.10. p.m. Ashok was

referred to Government Hospital.

5. There was no facility of electricity in the Government

Hospital and so X-ray could not be taken in respect of the injury

sustained to the head. Ashok went to private hospital, where X-ray

was taken. In the X-ray, one bullet was seen in the skull portion of

Ashok. Ashok then was admitted in the hospital of one Dr.

Bhangale. Operation was performed in this hospital and the bullet

came to be removed from the skull. This bullet was handed over

to police by Dr. Bhangale.

6. On 30.7.2009, on the basis of IMEI number of the

mobile handset, police collected information from mobile

company and located the position of the mobile handset. When

police went to the spot, they found one Jaiswal, employer of

accused No. 3. Jaiswal informed that the mobile handset was in

the use of accused No. 3, though the SIM card was in the name of

Jaiswal. Jaiswal told that accused No. 3 was present at a Dhaba,

Cri. Appeal Nos. 365, 366/12

which was situated in the vicinity and so police went there. Police

traced accused No. 3 and when in presence of panch witnesses,

his personal search was taken, the mobile handset of Ashok was

recovered from the person of accused. During interrogation,

accused No. 3 gave information against the accused Nos. 1 and 2.

Accused No. 3 took police to the house of accused No. 1 situated

at Indor, Madhya Pradesh. Accused No. 1 was present in the

house. When the search of his house was taken in presence of the

panch witnesses, one pistol with magazine came to be recovered

and they were found in the concealed condition. One taxi car, was

found in front of the house of accused No. 1. Though it was

bearing different number, there were papers of Ashok in the taxi

and so all these articles were seized in presence of the panch

witnesses. During investigation, accused No. 1 gave statement

under section 27 of the Evidence Act on 5.8.2009 and on the basis

of this statement, the car tape, which was removed from the taxi

of Ashok, came to be recovered from the house of accused No. 1

situated at Indore. It was also seized under the panchanama.

7. The bullet removed from the head of Ashok, the pistol

recovered from the house of accused No. 1 and the live cartridges

recovered from the house of accused No. 1 came to be sent to

ballistic department. The expert gave opinion that the bullet

Cri. Appeal Nos. 365, 366/12

removed from the head of Ashok was fired from the same pistol.

8. After arrest of all the three accused, test identification

parade (T.I. parade) was held through Tahsildar. The complainant

identified all the three accused in presence of panch witnesses in

T.I. parade. After completion of investigation, chargesheet came

to be filed for offences punishable under sections 394 and 397 of

I.P.C. For proving the offences, the prosecution examined 14

witnesses. The accused took the defence of total denial. In the

evidence, the complainant identified all the accused. The articles

were already handed over to the complainant. The Trial Court has

held that the prosecution evidence is sufficient to prove both the

offences.

9. In the appeal, the advocate of the appellants argued

on the evidence of test identification parade and the evidence of

recovery of various articles at the instance of accused Nos. 1 to 3.

It was submitted that the evidence regarding recovery of the

articles has no independent corroboration. Alternatively, it was

submitted that accused are entitled to a lenient view, as they

were not involved in the past in any other crime. The learned

A.P.P. supported the decision of the Trial Court and submitted that

in view of the minimum penalty provided for offence punishable

Cri. Appeal Nos. 365, 366/12

under section 397 of I.P.C., minimum penalty is given by the Trial

Court and there is no possibility of interference on any point in the

judgment and order of the Trial Court.

10. Ashok (PW 3) has given evidence on the incident. He

has given the particulars as to how and where all the three

accused boarded in his taxi and as to how they pretended him as

passengers for getting taxi. He has given evidence that on the

second occasion, when he stopped the taxi, one of the accused,

who had alighted from the taxi reached at the door from driver

side and other accused hit something on his head. It can be said

that Ashok did not realize that actually bullet was fired at his head

from backside and due to that he sustained bleeding injury. He

has given evidence that when he alighted from the taxi, the

accused took away his taxi towards Erandole and in the taxi there

were articles like mobile handset etc. He has identified all the

three accused in the Court. His evidence shows that the articles

recovered from the accused like mobile handset, car tape

recorder etc. were handed over to him by way of giving him

interim custody. The defence had no grievance regarding this

circumstance. The F.I.R. was given immediately and the crime was

registered at about 2.00 p.m. on the same day. The F.I.R. is

consistent with the evidence of Ashok. Ashok has given evidence

Cri. Appeal Nos. 365, 366/12

that T.I. parade was held and in the different identification

parades, he identified all the three accused.

11. For proving the record of T.I. parade, the prosecution

has examined panch witness Rohidas (PW 6) and Tahsildar

Amarsingh (PW 7). Their evidence and the record show that for

giving an opportunity to the complainant, T.I. parade was held

three times and on every occasion different persons were

selected by the Tahsildar. This record is duly proved as Exhs. 67,

70 and 71. This record is consistent with the evidence of

complainant, panch witnesses and Tahsildar. The evidence and

the record show that the guidelines given in the Criminal Manual

were duly followed. Nothing is brought on the record to create a

probability that prior to 10.8.2009 the accused were shown to

complainant or on that date just prior to the T.I. parade, there was

an opportunity to the complainant to see these accused

separately. Thus, the evidence of T.I. parade is consistent with the

evidence of Ashok. There was no reason for Ashok to falsely

implicate these three accused persons as they were not known to

him prior to the date of incident. He had sufficient opportunity to

observe the three accused as the incident took place in day time

and they were in his company for more than one and half hours.

There is the ring of truth in the evidence of Ashok and further,

Cri. Appeal Nos. 365, 366/12

there is corroboration of circumstances to the evidence of Ashok.

12. Dr. Manish (PW 9) took X-ray of the head of Ashok on

21.7.2009. He has given evidence that he found one bullet in the

skull, which had virtually penetrated in to the skull. The X-ray

report is proved as Exh. 82. Dr. Bhangale (PW 11) has given

evidence that the complainant was admitted in his hospital and

he removed the bullet from the head of the complainant. It

appears that by mistake Dr. Bhangale has stated that the

operation was performed on 31.7.2009, when as per the record,

the complainant was indoor patient from 21 to 23 September

2009. The certificate is duly proved in the evidence of Dr.

Bhangale as Exh. 92. This record and the oral evidence of Dr.

Bhangale gives necessary corroboration to the evidence of Ashok.

13. A.P.I. Lagad (PW 14) made some investigation of the

case. He has given evidence that as per the directions of the

Superior Officer, he collected the record from Mobile Company in

respect of mobile of Ashok on 30.7.2009. He has deposed that on

the basis of this information, he located the mobile handset of

Ashok and then he approached Jaiswal as the SIM card in the

name of Jaiswal was in this mobile handset. He has deposed that

Jaiswal informed that the mobile handset was in the use of

Cri. Appeal Nos. 365, 366/12

accused No. 3, though his SIM card was used in the mobile

handset. He has deposed that on the basis of information given by

Jaiswal, he went to a Dhaba, where accused No. 3 was present. He

has deposed that the personal search of accused No. 3 was taken

in presence of panch witness and mobile handset of Ashok was

recovered from the person of accused No. 3. The panchanama of

seizure of mobile handset is proved as Exh. 120.

14.

Lagad (PW 14) has given evidence that from accused

No. 3 he collected the information as against accused Nos. 1 and

2. He has deposed that accused No. 3 took him and panch

witnesses to the house of accused No. 1. He has deposed that

accused No. 1 was present in his house from Indore and the

search of his house was taken. He has deposed that one country

made pistol and one magazine were recovered from his house. He

has deposed that one car, taxi bearing No. MP-09/4124 was found

in front of the house of accused No. 1, but in this car, there was

the record of Ashok, the complainant in respect of the car. He has

given evidence that as the car belonged to Ashok and as the

aforesaid articles were recovered from the house of accused No.

1, they were taken over under the panchanama which is at Exh.

121. He has deposed that when the car was taken over, he

noticed that the car tape was not present at its place. The articles

Cri. Appeal Nos. 365, 366/12

like country made pistol, magazine, bullet removed from the head

are identified by Lagad. Though there is no evidence of panch

witness on the recovery of pistol from the house of accused No. 1,

this Court sees no reason to take doubt about the evidence of

Lagad. There is the ring of truth in the evidence of Lagad and

further, there is other evidence giving corroboration to the

evidence of Lagad.

15.

Dr. Manish (PW 9) has given evidence that he took X-

ray of the skull of the complainant. He found that there was bullet

in the skull. The certificate of this Doctor is proved as Exh. 82. Dr.

Bhangale (PW 11) has given evidence that in his hospital,

operation was performed and bullet was removed from the head

of Ashok. He has given evidence that he handed over the bullet to

police. The panch witness Shashikant Rajshirke has given

evidence that in his presence, police took over the bullet from Dr.

Bhangale. The seizure panchanama is proved as Exh. 35. Carrier

Constable Sidharth Jadhav (PW 10) has given evidence that he

carried the pistol, the bullet and the magazine to Kalina

laboratory. The Ballastic Expert Munj (PW 12) has given evidence

that the bullet, which was used, was found to be fired from the

pistol handed over to them along with the bullet. The record

regarding examination of these articles in the laboratory is proved

Cri. Appeal Nos. 365, 366/12

as Exhs. 84 and 85 and also 98 to 100. In view of this record and

the evidence of the witnesses, this Court holds that it is not

possible to take doubt about the evidence. This evidence gives

corroboration to the evidence of complainant and also to the

evidence of Lagad.

16. Lalsing (PW 8), the Head Constable, has given

evidence that accused No. 1 gave statement to him on 5.8.2009

and then accused took him and panch witnesses to the house

from Indore. He has given evidence that from the house, accused

No. 1 produced a car tape recorder and it was seized under the

panchanama. Both the memorandum of statement and seizure

panchanama are duly proved in the evidence of panch witness

Bhagwan Patil (PW 4) and Lalsing (PW 8) and they are at Exhs. 45

and 46. This evidence gives further corroboration to the version of

complainant.

17. It is already observed that Ashok had no reason to

falsely implicate the accused in the case. All the articles of Ashok

are recovered at least from accused Nos. 1 and 3. Accused No. 2

is identified in the Court by Ashok. All the accused were identified

in T.I. parade also. A bullet injury was found on the head of Ashok

on the backside and the said bullet was fired by using pistol

Cri. Appeal Nos. 365, 366/12

recovered from accused No. 1. In view of all these circumstances,

this Court holds that there is sufficient evidence for proving of

both the offences against all the three accused. Thus, the Trial

Court has not committed any error in convicting and sentencing

the accused persons for both the offences.

18. Section 397 of I.P.C. shows that the minimum penalty

is provided for this offence. In the present case fire arm was used.

Injury was caused to head of Ashok but he was fortunate to

survive. As the minimum penalty is provided and no discretion is

left with the Court in section 397 of I.P.C., there is no question of

giving less than the minimum penalty in this case. The

imprisonment period also cannot be reduced.

19. In the result, the appeal stands dismissed.

20. The copy of the judgment is to be supplied to all the

three appellants through the Jail Superintendent. It is to be

informed to them that this decision can be challenged in the

Supreme Court and for that also they can get legal aid.

21. Fees of the advocate appointed for the appellants is

quantified as Rs. 5000/- (Rupees five thousand) and this is the

Cri. Appeal Nos. 365, 366/12

fees for both the appeals together.

[ T. V. NALAWADE, J. ]

ssc/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter