Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sagar vs The State Of Maharashtra
2013 Latest Caselaw 40 Bom

Citation : 2013 Latest Caselaw 40 Bom
Judgement Date : 18 October, 2013

Bombay High Court
Sagar vs The State Of Maharashtra on 18 October, 2013
Bench: T.V. Nalawade
                                          Cri. Appeal 359, 389 & 399/12
                                      1




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




                                               
                  CRIMINAL APPEAL NO. 359 OF 2012


           Sagar s/o. Mallikarjun Mehetre,




                                              
           Age 20 years, Occu. Labour,
           R/o. Juna Kumbhari Naka,
           Adarsh Nagar, Solapur.               ....Appellant.
                                                (Ori.Accused No. 2)




                                   
                 Versus

     1.
                     
           The State of Maharashtra
           Through Police Station Officer,
           Police Station, Omerga, Tq. Omerga,
                    
           Dist. Osmanabad.

     2.    Osman Mahmad Khan,
           Age 61 years, Occu. Service as
           driver, R/o. House No. 13/6/600,
      

           Karkhan, Habib Nagar, Nampalli,
           Hyderabad (Andhra Pradesh).          ....Respondents.
   



                                              (R.No.1-Police Station
                                              Officer, Police Station,
                                              Omerga and R-2-orig.
                                              complainant.)





     Mr. S.S. Choudhary, Advocate for appellant.
     Mr. D.V. Tele, APP for State/respondent No. 1.


                               WITH





                  CRIMINAL APPEAL NO. 389 OF 2012


           Narendra s/o. Chandrakant Yelur,
           Age 21 years, Occu. Labour,
           R/o. Juna Kumbhari Naka,
           Madhav Nagar, Solapur.                       ....Appellant.

                 Versus




                                               ::: Downloaded on - 27/11/2013 20:27:40 :::
                                           Cri. Appeal 359, 389 & 399/12
                                      2




                                                                         
     1.    The State of Maharashtra                       ....Respondent.




                                                 
     Mr. Patel Shaikh Ashpak Taher, Advocate for appellant.
     Mr. D.V. Tele, APP for State/respondent.




                                                
                               WITH
                  CRIMINAL APPEAL NO. 399 OF 2012




                                   
           Amar s/o. Shivshankar Waghmare,
           Age 29 years, Occu. Service,
                     
           R/o. Apegaon, Tq. South Solapur,
           At present R/o. Juna Kumbhari Naka,
           Adarsh Nagar, Solapur.             ....Appellant.
                                               (Ori. Accused No.1)
                    
                 Versus

     1.    The State of Maharashtra
      

           Through : The Police Station Officer,
           Police Station, Omerga, Tq. Omerga,
           Dist. Osmanabad.
   



     2.    Osman s/o. Mohd. Khan,
           Age 61 years, Occu. Service as
           Driver, R/o. H. No. 13/6/600,





           Karkhan, Habib Nagar, Nampalli,
           Hyderabad (AP).                        ....Respondents.
                                                (No.2-Ori.Complainant)

     Mr. C.K. Shinde, Advocate for appellant.





     Mr. D.V. Tele, APP for State/respondent No. 1.


                                   CORAM : T. V. NALAWADE, J.
                                   DATED : 18th October 2013.

     JUDGMENT :

1. The appeals are filed against judgment and order of

Cri. Appeal 359, 389 & 399/12

Sessions Case No. 19/2011, which was pending in the Court of

Additional Sessions Judge, Omerga, District Osmanabad. All the

appellants are convicted and sentenced for offence punishable

under section 395 of Indian Penal Code and each of them is

sentenced to suffer R.I. for seven years. Each appellant is also

directed to pay fine of Rs. 2,000/- and in default of payment of

fine, to undergo S.I. for one year. Both the sides are heard.

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

appeals, can be stated as follows :-

The original complainant - Usman Khan owns a jeep of

Qualis company bearing AP-13/Q-7494 and at the relevant time,

he was using this jeep as taxi. He is resident of Hyderabad

(Andhra Pradesh) and he used to collect passengers from Railway

Station of Hyderabad.

3. On 2.6.2011 after 12.00 noon, five persons came to

stop of tax and they were searching for taxi as they wanted to go

to Gulbarga, Karnataka State. They first went to one Nasir Lahaji,

but they did not agree with the hire charges of Rs. 4000/- claimed

by Nasir and so, they went to complainant. They agreed to pay

hire chares of Rs. 3800/- demanded by the complainant along with

Cri. Appeal 359, 389 & 399/12

allowances.

4. Five persons boarded jeep of complainant and then

complainant started towards Gulbarga. On the way, at one toll

post, one of the five persons, accused No. 1, introduced himself as

the Police Officer of Karnataka State. As he showed the identity

card, no toll tax was collected from him. They reached Gulbarga

at 5.00 p.m. After reaching Gulbarga, the complainant demanded

the fair charges. Five persons gave excuse that their Superior

Officer will come there and they created a show of contacting on

phone and then they asked the complainant to take the jeep

towards Omerga, Maharashtra. When they crossed the distance of

60 k.m. from Gulbarga, the vehicle was stopped. At this point,

severe beating was given by five persons to the complainant and

they took away the jeep of the complainant in which there was

mobile hand set of the complainant.

5. The complainant somehow contacted his family

members and informed them about the incident. On 3.6.2011

nephew and sons of complainant reached Omerga. They first

searched for the vehicle and when they could not find the vehicle,

they went to Omerga Police Station and the complainant gave

Cri. Appeal 359, 389 & 399/12

report to concerned police station. The crime at C.R. No. 105/2011

came to be registered for aforesaid offence on the basis of this

report. In the report, he gave the description of the jeep and also

of the aforesaid five persons. As the complainant had sustained

injuries, he was referred for medical examination.

6. Dilip Jadhav, one A.P.I. was attached to Omerga Police

Station. He took over the investigation of the case. He sent the

information to all police stations from Maharashtra with

description of the jeep. After about one month of the incident,

M.I.D.C. Police Station of Solapur (Maharashtra) informed Jadhav

that they had seized the vehicle required by Omerga Police

Station. R.T.O. number was found to be changed, but on the basis

of engine number and chassis number, Jadhav identified the

vehicle. In a case of theft, M.I.D.C. police of Solapur had already

arrested the four accused from the present case and as the

present offence also transpired during the interrogation, they

were taken in custody by Jadhav in the present case. Jadhav took

over the custody of the jeep from M.I.D.C. Police Station. Jadhav

called complainant and after identification of the jeep and the

accused in the police station by the complainant, the jeep was

handed over to the complainant.

Cri. Appeal 359, 389 & 399/12

7. A.P.I. Gundile of Omerga Police Station filed the

chargesheet against the aforesaid four persons. The remaining

accused Javed Ali Khan is shown as absconding accused and

chargesheet is filed under section 299 of Cr.P.C. against him. In

the Trial Court, all the accused pleaded not guilty. The accused

took the defence of total denial. The Trial Court has believed the

complainant and other driver and the Trial Court has held that the

evidence of recovery of the jeep, mobile phone etc. has given

necessary corroboration to the version of the complainant. Out of

these four convicted accused, accused Nos. 1, 2 and 4 have filed

the appeals. The points raised by their learned counsels are being

discussed along with the evidence given by the State hereinafter.

8. The evidence of Usman Khan (PW 1) shows that his

name was entered in R.C.T.C. book (Exh. 18) of the jeep and the

Court also gave him interim custody of the vehicle. There is

sufficient evidence to prove that the vehicle of the complainant

was stolen and it was recovered by the M.I.D.C. Police Station,

Solapur and the custody was given to PW 1.

9. PW 1 has given evidence that on the day of incident,

Cri. Appeal 359, 389 & 399/12

he was present with his aforesaid vehicle for using as a taxi at taxi

stop of Nampelli Railway Station, Hyderabad. He has given

evidence that accused Nos. 1 to 4 (accused who faced the trial)

and one more person came to him at about 2.00 p.m. and they

told that they wanted to go to Gulbarga and they wanted a taxi on

hire basis. He has deposed that when the accused agreed to pay

hire charges and Bhatta demanded by him, he took them in his

taxi towards Gulbarga.

10. PW 1 has given evidence that they reached Gulbarga

at about 5.00 p.m., but the accused did not pay the charges by

giving some excuses and then they asked him to take jeep

towards Omerga side. He has given evidence that when he

reached at Kader Paty situated near Omerga, he stopped the jeep

and demanded hire charges and allowances. He has deposed that

the accused refused to pay taxi charges and they asked him to

take the vehicle ahead. He has deposed that when he refused to

do so, five persons gave severe beating to him and they kept him

in dickie portion of the jeep. He has given evidence that when he

tried to rescue himself, he fell from the jeep and after that also

accused gave severe beating to him and then they took away his

jeep. He was left near Kader Paty.

Cri. Appeal 359, 389 & 399/12

11. PW 1 has given evidence that it was raining and he

did not know anybody from that area. He has given evidence that

he used mobile phone of pedestrian and he gave information

about the incident to his family members. He has given evidence

that he stayed near Kader Paty and there he was waiting for the

relatives. He has given evidence that his children came there and

then they went to Omerga Police Station. The report given by him

is proved in his evidence as Exh. 19.

12. PW 1 has deposed that after one month of lodging

F.I.R., Omerga police called him and informed him that they had

recovered both jeep and handset. He has given evidence that the

mobile handset was kept in the jeep by him and he identified both

the jeep and the mobile handset. The mobile handset was

produced in the Court as muddemal property and it was identified

by PW 1. As already observed, there is the record of the jeep

showing that the complainant is the owner of the jeep. In the

Court, PW 1 identified all the accused as the same persons, who

had given him beating and taken away the jeep from him. He has

given evidence that he was in the company of these persons for

eight hours and he had talk with them and so, he can identify

Cri. Appeal 359, 389 & 399/12

them. The incident took place on 2.6.2011 and the evidence of

PW 1 was recorded on 1.3.2012, after about nine months. The test

identification parade was not arranged.

13. The F.I.R. at Exh. 19 is consistent on the material

points with the aforesaid version given by PW 1 in respect of the

incident dated 2.6.2011. In the F.I.R., the chassis number and

engine number of the vehicle was given by PW 1 and he had also

given sufficient description of five persons, who had robbed him.

In the F.I.R., it was informed that his mobile handset was taken

away as it was present in the jeep. The F.I.R. gives necessary

corroboration to the version of PW 1 on material points. The

supplementary statement of PW 1 was recorded on 11.7.2011

when he identified jeep.

14. In the cross examination of PW 1, it is brought on the

record that from the appearance, it can be said that the age of the

accused No. 1 is around 40 to 45 years. The complainant has

given the age of the accused No. 1 as around 50 years in the F.I.R.

The age was approximately given and in view of the specific

evidence given by the complainant and the points which are being

discussed afterwards, this Court holds that this discrepancy

Cri. Appeal 359, 389 & 399/12

cannot go to the root of the case and the evidence given by PW 1

cannot be discarded. Some cross examination was made by the

defence counsel on the point of delay caused in giving F.I.R. The

crime came to be registered at about 14.20 hours on 4.6.2011

when the incident of robbing took place after 7.30 p.m. of

2.6.2011.

15.

The evidence shows that the jeep reached near Kader

Paty at about 7.45 p.m. The evidence shows that it was raining,

the complainant was not knowing anybody and he was required to

request somebody to allow him to use his mobile handset and the

complainant then contacted the relatives. The evidence shows

that he collected information from pedestrian about the police

station and he walked towards that side for some time and then

he again returned to Kader Paty. The distance of police station

from Kader Paty is around 23 K.M. as per the suggestions given by

the defence. The evidence shows that complainant had required

eight hours to reach Kader Paty after starting from Hyderabad. He

did not know Marathi. In view of these circumstances and as there

is other convincing evidence to corroborate the version of the

complainant, not much can be made in favour of the defence due

to delay caused in filing of the F.I.R. The evidence on record is

Cri. Appeal 359, 389 & 399/12

sufficient to prove that the incident of robbing the complainant

took place on 2.6.2011 after 7.30 p.m. The accused persons were

not known to the complainant prior to 2.6.2011 and there was no

reason for him to falsely implicate them in the case. The material

on the record is sufficient to prove that the jeep was stolen, it was

recovered by the police and it was returned to the complainant.

16.

Nasir (PW 4), another taxi driver of Hydrabad has

given evidence that on 2.6.2011 when he was present at

aforesaid taxi stop, two persons approached him to take his taxi

on hire basis. He has given evidence that two persons wanted to

go to Gulbarga. He has given evidence that they did not agree to

pay the charges demanded by him and so, they went to other

driver. He has given evidence that those two persons approached

one Musa driver and then the complainant. Nasir has identified

the accused Nos. 1 and 4 in the Court as the same two persons.

Though the evidence of the complainant shows that five persons

had come to him, the evidence is on actual carrying of five

persons to Gulbarga side and so, not much can be made out due

to this discrepancy. The evidence of Nasir shows that these two

accused were shown to him in Omerga Police Station and he had

identified them. As per the record, his statement was recorded on

Cri. Appeal 359, 389 & 399/12

5.6.2011 and supplementary statement was recorded on

11.7.2011. Nothing is brought on the record to create doubt about

his version. His evidence was recorded on 4.4.2012 and that is

consistent with the evidence of complainant (PW 1). Even if, it is

presumed that the evidence of Nasir is not believable, there is

other evidence which is convincing in nature.

17.

Dr. Patil (PW 5) has given evidence that he examined

PW 1 on 4.6.2011 and he found injuries like abrasions and

contusions on right side forehead, right leg and right arm. He has

deposed that the age of the injury was between 24 hours and 48

hours. There is some inconsistency in the certificate, which is

produced at Exh. 25. But, it appears that extract of M.L.C. register

was brought by him in the Court and the evidence was given on

the basis of M.L.C. register. The evidence of this witness is not

much disputed and that can be seen from the tenor of cross

examination.

18. Shivaji (PW 8), a panch witness on the panchanama of

seizure of jeep has given evidence that on 2.7.2011 he acted as a

panch witness for M.I.D.C. Solapur police. He has deposed that

police seized the jeep from the possession of one Salim Shaikh of

Cri. Appeal 359, 389 & 399/12

Dhanlaxmi Nagar, Raichur. The panchanama at Exh. 31 is proved

in his evidence. The evidence of the witness and Exh. 31 show

that Solapur police were searching for a stolen tempo from C.R.

No. 120/2011 registered in their police station and they recovered

the jeep from Salim Shaikh by chance. The other evidence given

by panch witness regarding the persons, who had given the jeep

(accused Sagar and Amar) to Salim cannot be used, but the fact

remains that the evidence shows that the jeep of the complainant

was recovered from one Salim Shaikh of Dhanlaxmi Nagar,

Raichur. This evidence gives corroboration to the version of PW 1

and it shows that the jeep was recovered by Solapur police by

chance on 2.7.2011. It can be said that in such a case, it was

desirable for the Investigating Officer of the present case to

record the statement of Investigating Officer from Solapur Police

Station and it was also desirable to examine Salim Shaikh as a

witness. Thus, the evidence could have been specific as against

two accused named by the panch witness.

19. Jadhav (PW 9), the Investigating Officer, has given

evidence that during investigation he received information from

Solapur M.I.D.C. police that they had arrested accused Nos. 1 to 4

in one offence of theft and they had recovered stolen jeep

Cri. Appeal 359, 389 & 399/12

required by Omerga Police. He has given evidence that he took

the accused Nos. 1 to 4 in custody from Solapur police and he also

took the custody of jeep.

20. PW 9 has deposed that during investigation, he

realised that accused No. 1 had committed theft of mobile

handset. He has deposed that he recovered mobile handset under

panchanama at Exh. 33. It can be said that the evidence of PW 9

is not strictly as per the requirements of provisions of section 27

of the Evidence Act. No specific substantive evidence is given on

the statement made by accused No. 1 and the memorandum of it

prepared by Jadhav. Exh. 33, contains both the memorandum of

statement of accused No. 1 and panchanama of seizure of mobile

handset. In such a case, it is also the duty of the Trial Court to see

that the evidence is properly tendered by the prosecution. It is

always desirable that two incidents mentioned in Exh. 33 viz.

giving of the statement by the accused and the recovery of things

on the basis of statement, are separately proved and recorded in

the evidence. This document was prepared on 10.7.2011. The

panch witness of this document has turned hostile. However,

handset is identified by PW 1 in the Court. Though, this evidence

cannot be used specifically as against accused No.1, in view of

Cri. Appeal 359, 389 & 399/12

the aforesaid circumstances, this circumstance gives

corroboration to the version of complainant that his mobile

handset was present in the jeep and it was also stolen.

21. One Sayyed (PW 3), nephew of PW 1 is examined to

prove that on 2.6.2011 at about 10.30 to 11 p.m. PW 1 contacted

him and informed him about the incident. His evidence shows that

he and other relatives of PW 1 went to Kader Paty and there they

met the complainant. He has given evidence that he acted as a

panch witness when police prepare the spot panchanama at Exh.

22. Nothing incriminating was found on the spot. The evidence of

this witness can be used only to show that the complainant was

waiting at Kader Paty and the incident had taken place at Kader

Paty.

22. The aforesaid circumstances and evidence show that

the prosecution has proved that the complainant was robbed of

his mobile handset and the jeep by five persons. The complainant

has identified the accused, who were available for trial in the

Court. The learned defence counsel submitted that the

circumstance like not holding of T.I. parade needs to be used

against the prosecution and the benefit of this lacuna needs to be

Cri. Appeal 359, 389 & 399/12

given to the defence. On this point, the learned APP placed

reliance on the case reported as AIR 2003 SUPREME COURT

2669 [Malkhansingh and Ors. Vs. State of M.P.]. The Apex

Court has made following observations :-

"7. It is trite to say that the substantive evidence is the evidence of identification in

court. Apart from the clear provisions of section 9 of the Evidence Act, the position in law is well

settled by a catena of decisions of this Court. The facts, which establish the identity of the

accused persons, are relevant under section 9 of the Evidence Act. As a general rule, the substantive evidence of a witness is the

statement made in court. The evidence of mere identification of the accused person at the trial

for the first time is from its very nature inherently of a weak character. The purpose of a prior test identification, therefore, is to test

and strengthen the trustworthiness of that evidence. It is accordingly considered a safe rule of prudence to generally look for corroboration of the sworn testimony of

witnesses in court as to the identity of the accused who are strangers to them, in the form of earlier identification proceedings. This rule of prudence, however, is subject to exceptions, when, for example, the court is impressed by a particular witness on whose testimony it can

Cri. Appeal 359, 389 & 399/12

safely rely, without such or other corroboration.

The identification parades belong to the stage of investigation, and there is no provision in the Code of Criminal Procedure, which obliges the investigating agency to hold, or confers a right

upon the accused to claim, a test identification parade. They do not constitute substantive evidence and these parades are essentially

governed by section 162 of the Code of Criminal

Procedure. Failure to hold a test identification parade would not make inadmissible the evidence of identification in court. The weight

to be attached to such identification should be a matter for the courts of fact. In appropriate cases it may accept the evidence of

identification even without insisting on

corroboration. (See Kanta Prashad vs. Delhi Administration, AIR 1958 SC 350; Vaikuntam Chandrappa and others vs. State of Andhra

Pradesh: AIR 1960 SC 1340 ; Budhsen and another vs. State of U.P., AIR 1970 SC 1321 and Rameshwar Singh vs. State of Jammu and Kashmir : (1971) 2 SCC 715."

23. In the present case, the evidence is sufficient to show

that the complainant had negotiations with the accused when

they settled the hire charges and allowances. The evidence shows

that complainant took the convicted accused from Hydrabad to

Cri. Appeal 359, 389 & 399/12

Kader Paty and they were in the company of the complainant for

about eight hours. The evidence shows that the complainant and

accused were talking with each other during this period. The

evidence shows that the incident of giving beating to the

complainant also took place at about 7.30 p.m. The evidence on

record shows that accused No. 1 was posing himself as a Police

Officer of Karnataka State. The evidence shows that there was

sufficient opportunity to PW 1 to observe accused Nos. 1 to 4 and

also to remember them. Though the evidence was recorded after

about 9 months of the incident, this Court holds that due to these

circumstances the evidence of complainant cannot be discarded.

This Court holds that PW 1 needs to be believed. The Trial Court

has believed him.

24. The facts and circumstances of the present case and

the observations made by the Apex Court in the case cited supra,

show that what matters is the substantive evidence given in the

Court. It can be said that at the time of appreciation of evidence

of such a witness, the Court is required to take into consideration

the factors like the opportunity, which the witness had to observe

the accused, the ability of the witnesses to observe and

remember the things, the necessity to observe and remember

Cri. Appeal 359, 389 & 399/12

things due to peculiar occupation, the specific overtacts of the

accused due to which there was reason to remember a particular

accused by the witness and the description of the persons, which

was given by the witness before the police immediately after the

incident. The facts and circumstances of each and every case are

always different and it is the duty of the Court to come to the

conclusion as to whether such witness needs to be believed even

when no test identification parade was held. The Court may use

the other relevant circumstances in such a case which can give

corroboration to the version of such witness. In view of peculiar

facts of the case, this Court holds that PW 1 needs to be believed.

25. The discussion made above shows that the Trial Court

has not committed error in convicting the accused Nos. 1 to 4 for

the offence punishable under section 395 of I.P.C. Only thing in

favour of accused/appellants is that they did not cause serious

injuries to the complainant. The Trial Court has sentenced them to

suffer R.I. for seven years. The appellants are behind bars since

July 2011 and that period is around two years. In view of the facts

and circumstances of this case and also the nature of evidence

given in the case against the accused, this Court holds that the

sentence of imprisonment already undergone is just and sufficient

Cri. Appeal 359, 389 & 399/12

as substantive sentence and they can be made to pay fine.

Considering the fact that they are behind bars for long period, this

Court holds that a lenient view can be taken and the sentence of

imprisonment given in default of payment of fine cab be reduced.

In the result, the following order :-

ORDER

(I) The appeals are partly allowed.

                  (II)
                          
                          The   substantive     sentence       given       to    the

appellants is reduced and they are to suffer the

imprisonment of the period already undergone and

they are to pay fine amount of Rs. 2000/- each. In

default of payment of fine, each of them is to undergo

S.I. for one month.

(III) If the fine amount is deposited, they are to be

released, if not required in any other crime.

(IV) The Trial Court is expected to preserve the

record as one accused is shown as absconding

accused.

[ 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 : MAIMS

 
 
Latestlaws Newsletter