Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Padmakar Baburao Dadge & Ors vs State Of Maharashtra
2015 Latest Caselaw 114 Bom

Citation : 2015 Latest Caselaw 114 Bom
Judgement Date : 14 August, 2015

Bombay High Court
Padmakar Baburao Dadge & Ors vs State Of Maharashtra on 14 August, 2015
Bench: S.S. Shinde
                                                  459.99 & 79.2000 Criappeal
                                         1




                                                                        
                       
          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                
                             BENCH AT AURANGABAD

                          CRIMINAL APPEAL NO. 459 OF 1999

     1.         Padmakar S/o Baburao Dadge 




                                               
                Age : 19 years, Occ : agri., 

     2.         Deelip S/o Trimbak Shivange 
                Age : 28 years, Occ : agri., 




                                    
     3.         Suryakant S/o Yeshwant Dadge 


     4.
                          
                Age : 22 years, Occ : agri., 

                Babruwahan S/o Yeshwanta Dadge 
                Age : 28 years, Occ : agri., 
                         
     5.         Narsing S/o Baburao Dadge 
                Age : 28 years, Occ : agri., 
      

     6.         Bapurao S/o Amrata Dadge 
                Age : 50 years, Occ : agri., 
   



     7.         Babu S/o Limbaji Dadge 
                Age : 35 years, Occ : agri., 

                All R/o Yelamwadi, Tq. Chakur, 





                Dist. Latur. 
                                                              ..APPELLANTS 

                -VERSUS- 





     State of Maharashtra 
                                                         ..RESPONDENT 
                                     ...
          Advocate for Appellants : Mr. Joydeep Chatterji a/w Mr. 
                               V.D. Gunale 
             Advocate for Respondent/State : Mr. B.L. Dhas 
                       Mr. P.N. Kutty- assist to P.P. 
                                     ...




                                                ::: Downloaded on - 14/08/2015 23:58:10 :::
                                            459.99 & 79.2000 Criappeal
                                   2




                                                                 
                           WITH 
               CRIMINAL APPEAL NO. 79 OF 2000




                                         
     The State of Maharashtra 
                                                         ..APPELLANT 
          -VERSUS- 




                                        
     1.   Yeshwant S/o Limbaji Dadge 
          Age : 60 years, Occ : agri., 

     2.   Sanjay S/o Trimbak Shivange 




                             
          Age : 25 years, Occ : agri., 

     3.   Sudhakar S/o Malhari Atnure 
              
          Age : 27 years, Occ : agri., & service,  

     4.   Trimbak S/o Ramrao Shivange 
             
          Age : 50 years, Occ : agri., 

     5.   Vilas S/o Trimbakrao Shvange 
          Age : 20 years, Occ : agri., 
      


     6.   Shivaji S/o Trimbakrao Shivange 
          Age : 19 years, Occ : agri., 
   



     7.   Kamlakar S/o Baburao Dadge 
          Age : 19 years, Occ : agri., 





     8.   Balaji S/o Trimbakrao Shivange 
          Age : 19 years, Occ : education, 

          R.nos. 1, 2, 3, 7 
          R/o Yelamwadi, Tq. Chakur, 





          Dist. Latur. 
          R nos. 4, 5, 6, 8 
          R/o Yelamwadi, Tq. Chakur, 
          At present Anand Nagar, Latur. 
                                                 ..RESPONDENTS
                                  ...
                  APP for Appellant : Mr. B.L. Dhas 
      Advocates for Respondents : Mr. Jooydeep Chatterji & Mr. 
                            V.D. Gunale 
                    Mr. P.N. Kutty- Assist to P.P. 




                                         ::: Downloaded on - 14/08/2015 23:58:10 :::
                                                 459.99 & 79.2000 Criappeal
                                       3




                                                                      
                                         
                                CORAM :        S.S. SHINDE & 




                                             
                                                    A.I.S. CHEEMA, JJ.

RESERVED ON : July 20, 2015 PRONOUNCED ON : August 14, 2015

...

JUDGMENT (PER S.S. SHINDE,J):-

Criminal Appeal No. 459 of 1999 is filed by

the original accused nos. 2, 3, 4, 7, 8, 9 and 10, who

are convicted for the offence punishable under Sections

147, 148, 302 r/w 149, 325 r/w 149, 324 r/w 149 of

I.P.C. and under Section 135 of the Bombay Police Act.

Criminal Appeal No. 79 of 2000 is filed by

the State of Maharashtra, challenging the judgment

and order of acquittal passed by the Additional

Sessions Judge, Latur, acquitting the original accused

nos. 1, 5, 11, 12, 13, 14 and 15 for the offence

punishable under Sections 147, 148, 302 r/w 149, 307

r/w 149, 325 r/w 149 and 324 r/w 149 of I.P. Code

and under Section 135 of the Bombay Police Act.

459.99 & 79.2000 Criappeal

2. The brief facts of the prosecution case, are

as under :-

(i) One Muktabai W/o Shankar Gawali is

resident of Yelamwadi, Tq. Chakur, Dist. Latur. She is

living along with five sons namely Ashok, Balaji,

Sanjay, Vyankat and Baba and three daughters namely

Prabhawati, Ushatai and Vijatai. Her daughter

Prabhawati was married with Ranba (Ranba). Said

Ranba is having land at village Yelamwadi, and the field

of accused Trimbak Shivange (accused no.11) is

adjoining to his land. One and half month back of the

incident, Trimbak Shivange had quarrel with Ranba

Dadge over half acre of land. Since then the accused

Trimbak Shivange and his sons are on inimical terms

with complainant's family.

(ii) On 20.08.1998, Thursday, at about 8.00

a.m. her son-in-law deceased Ranba Dattu Dadge had

459.99 & 79.2000 Criappeal

come with milk-can to her house, and he was intending

to go outside. Shankar Eknath Gawali, who is husband

of Muktabai and son-in-law deceased Ranba, went to

the house of Manohar Patil for meal at about 8.30 a.m.,

on occasion of death anniversary of father of Manohar

Patil. They took the meal and again came to

complainant's house. Muktabai did prepare tea for

them. After drinking tea, her husband and deceased

Ranba, proceeded towards Nalegaon, on foot. They

travelled distance at about 50 to 60 spaces. Suddenly,

Muktabai heard commotion, and she started going

towards said direction. So in the meanwhile her

husband met her, who had received injury on his head.

The complainant went ahead and came to the spot and

saw that, the accused persons beating the deceased by

axe, sword, Kathi, sticks, etc. Accused Babruwan had a

sword, Suresh had a stick, Sudhakar had an iron bar,

Padmakar had Kathi, Kamalakar had a stick, Bapurao

had an iron bar, Narsing had a Kathi and Yeshwant

had a stick, and they were beating to deceased Ranba

459.99 & 79.2000 Criappeal

in pit, which is near to the house of Bapurao Amrata

Dadge. She told the accused not to beat, but accused

Baburao Dadge came near her and gave blow of axe on

her head. Then Bapurao Dadge beat her by iron bar on

her shoulder, thereby she received bleeding injuries.

Moreover, the accused persons assaulted deceased,

who died on the spot. The complainant in injured

condition went to lodge the complaint at Nalegaon, Tq.

Chakur. The Police sent her to the Govt. Hospital,

Nalegaon, wherein she was given medical treatment. As

per the version of the complainant, while beating

complainant, the accused abused her by uttering the

words that "Do you come there to lift the dead-body of

Ranba and hurry up, lift his dead-body". (vkrk dk; jkuckp

e<a mpyk; vkyh dk \ mpy R;kp e<a). Husband Shankar Gawali

was also admitted in the hospital. Then her complaint

(at Exh. 52) was recorded by the Police and both of

them were sent to Latur hospital for further medical

treatment.

459.99 & 79.2000 Criappeal

(iii) After this incident, the Police Sub-Inspector

received the information on phone, so he came there

and saw the dead-body. He called panchas and drew

the inquest panchanama Exh. 55 on the very same day

at about 2.00 p.m. Then the dead body was removed

and the spot-panchanama Exh. 56 was drawn on the

spot. Earth mixed with blood, simple earth, Jerman

can, shoes, clothes were attached under spot

panchanama Exh. 56. PW-3 Digamber Biradar acted as

panch witness.

(iv) Thereafter, Prabhakar Latange saw the spot,

so also the field of deceased Ranba. He saw that, house

of Ranba is damaged, so also the electric motor and

pipe line in his field was also damaged. Not only this,

the pipe line of Shankar Gawali and his electric motor

was also damaged. Accordingly, he drew the

panchanama Exh. 79 of the damaged house of

deceased Ranba. Similarly, he also drew panchanama

of pipeline and electric motor in the field of Shankar

459.99 & 79.2000 Criappeal

Gawali, which were damaged. Said panchanama is at

Exh.80. Then Police Sub-Inspector Prabhakar Latange

arrested 10 accused under the arrest panchanama

Exh. 81. Then he recorded the statements of witnesses.

On 22.08.1998, he received the postmortem report and

injury certificates of Muktabai and Shankar. On

23.08.1998 again he recorded the statements of

Shankar Gawali. Similarly, he seized the blood stained

cloth of Shankar Gawali and same was attached under

panchanama Exh. 64. He again seized the blood

stained cloth of Muktabai under panchanama Exh. 63.

(v) On 24.08.1998, he seized the blood stained

clothes of 8 accused and attached under panchanama

Exh. 82 to 89. On 25.08.1998, he interrogated accused

Yeshwant (accused No.1), Babu (accused No.10),

Suresh @ Suryakant (accused no.4), Babruwan Dadge

(accused No.7), Padmakar Dadge (accused no.2) under

panchanama Exh. 90 to 94. On interrogation with

them, the said accused agreed to produce the weapons

459.99 & 79.2000 Criappeal

namely sticks, axe, iron bar, sword and Kathi and

thereafter, they went in the field, where the accused

had hidden the weapons under the heap of fodder in

the field of Trimbak Shvange. They produced the

weapons and same were attached under panchanama

Exh. 90-A to 94-A.

(vi)

Then on 26.08.1998, again he called panch

witnesses namely Sham Sitaram and Devidas Patale.

Accused Narsing (Accused no.8), Bapurao Dadge

(accused No.9), Sanjay (Accused No.5), Deelip (Accused

no.3) and Sudhakar (Accused No.6), were interrogated

and on interrogation, they agreed to produce the

weapons which were in their houses and field.

Accordingly, the memorandum panchanamas Exh. 95

to 99 were drawn. Thereafter, the panch witnesses,

P.S.I., and accused went in jeep and entered in

Yelamwadi. Firstly, the accused Narsing produced

Kathi from his house, Bapurao produced iron bar and

Jambiya and then they went to their field, and accused

459.99 & 79.2000 Criappeal

Sanjay produced the axe from cattle-shed, Deelip

produced the blood stained axe from cattle-shed,

accused Sudhakar went in the field of Trimbak

Shivange took out the iron bar from the heap of fodder,

and produced the same, and accordingly, the

panchanamas Exh. 95-A to 99-A were drawn.

(vii)

On 29.08.1998 again he recorded the

statement of Muktabai and other witnesses. On this

very day, he seized blood of injured Shankar Gawali,

then he recorded supplementary statement. On

04.09.1998, he sent muddemal property through police

constable Jadhav for depositing in the C.A. Office for

analysis. He received the C.A. reports afterwards.

(viii) On 13.11.1998, he recorded the statements

of Mahadeo Shankar Gawali and on 17.11.1998, he

sent letter to Tahsildar, Chakur to draw the spot map.

He received all the case papers and on 18.11.1998, he

submitted the charge-sheet in the Court of Judicial

459.99 & 79.2000 Criappeal

Magistrate, First Class, Ahmedpur. The Judicial

Magistrate, First Class, Ahmedpur committed the case

to the Sessions Court.

(ix) Then the Sessions Court framed the charge

against the accused under sections 147, 148, 302 r/w

149, 307 r/w 149, 324 r/w 149 of the Indian Penal

Code and under Section 37(1)(3) r/w 135 of the

Bombay Police Act. It was read over and explained to

the accused. All accused pleaded not guilty and they

have claimed to be tried. The defence of the accused is

of total denial. However, they contended that, deceased

Ranba was murdered by other person and not by them.

The accused persons have not examined any defence

witness.

3. The trial Court, after recording the evidence

and hearing the parties, convicted the accused nos. 2,

3, 4, 7, 8, 9 and 10 for the offence punishable under

section 147 of I.P. Code and sentenced to suffer

459.99 & 79.2000 Criappeal

rigorous imprisonment for one year and to pay fine

Rs. 500/- (Rs. five hundred) each, in default, rigorous

imprisonment for one month. They are convicted for the

offence punishable under section 148 of I.P.Code and

sentenced to suffer rigorous imprisonment for one year

and to pay fine of Rs. 500/- (Rs. five hundred) each, in

default, rigorous imprisonment for one month. They

are convicted for the offence punishable under section

302 r/w section 149 of I.P. Code and sentenced to

suffer life imprisonment and to pay fine of Rs. 500/-

(Rs. five hundred) each, in default, rigorous

imprisonment for one year. They are also convicted for

the offence punishable under section 325 r/w section

149 of I.P.Code and sentenced to suffer rigorous

imprisonment for one year and to pay fine of Rs. 500/-

(Rs. five hundred) each, in default rigorous

imprisonment for one month. They are convicted for the

offence punishable under section 324 r/w section 149

of I.P. Code and they are sentenced to suffer rigorous

imprisonment for one year and to pay fine Rs. 500/-

459.99 & 79.2000 Criappeal

(Rs. five hundred) each, in default rigorous

imprisonment for one month. They are also convicted

for the offence punishable under section 135 of the

Bombay Police Act and sentenced to suffer rigorous

imprisonment for one month and to pay fine of Rs.

100/- (Rs. one hundred) each, in default rigorous

imprisonment for fifteen days. The trial Court has

acquitted the appellant - accused for the offence

punishable under section 307 r/w 149 of I.P. Code.

4. The learned counsel appearing for the

appellant in Criminal Appeal No. 459/1999 submits

that, the impugned judgment and order is based on

wrong appreciation of facts and evidence on record. The

impugned judgment and order is erroneous, against the

settled principles of law and also contrary to the settled

principles of appreciation of evidence on record, in a

criminal case. The trial Court has committed an error

in not analyzing and appreciating the case laws, cited

by the defence, which has resulted in serious prejudice

459.99 & 79.2000 Criappeal

to the accused persons. The appellants - accused are

prejudiced as the trial Court has not scanned and

marshaled the prosecution evidence in its proper

perspective. The findings on the issues framed by the

trial court are not properly answered with a definite

conclusion, so as to demonstrate the reasons for the

conviction of the present appellants.

5. It is submitted that, section 149 of IP Code

creates a specific offence and deals with the

punishment of that offence. Whenever Court convicts a

person/s for an offence, with the aid and assistance of

section 149 of IP Code, a clear findings regarding

common object of the assembly is to be given and the

evidence discussed must show not only the nature of

the common object but also the object was unlawful. In

this case, reading the medical evidence in general and

particularly, the Doctor's explanation, on the nature

and number of injuries in cross examination, it would

appear that the object of the alleged unlawful assembly,

459.99 & 79.2000 Criappeal

in this case on the face of the prosecution story, could

not be said to be the object to commit murder of Ranba

Dadge and therefore, the charge u/s. 302 r/w. section

149 of IP Code fails on that count. The charge is also

not substantiated by the prosecution evidence as well.

6. It is submitted that, the only motive alleged

by the prosecution is against the accused Shivange

family because of the trifle dispute between them on

account of adjacent agricultural lands, while no motive

whatsoever is alleged against the rest of the accused.

The PW-1, Muktabai, mother-in-law of deceased Ranba

admits that, her family and members of Shivange

family, being living in the neighbourhood of each other

in the village were on cordial and visiting terms till the

initiation of the civil and criminal litigation about two

months prior to the incident. Thus, there was no other

reason to complaint against each other on any count.

7. It is submitted that, FIR though not a

459.99 & 79.2000 Criappeal

substantive piece of evidence is not a less extremely

important piece of evidence and because of the havoc,

which tampered FIR can play upon an innocent person,

it needs close scrutiny, particularly when, it is lodged

by an interested and inimical person/s closely related

to the deceased and that being the first document in

time to serve the intent of legislature, as demonstrated

under the provisions of Section 154 of Cr.P.C. in such

cases, the FIR is treated as a touch-stone of the

prosecution case. In this case, FIR was allegedly lodged

by PW-1, Muktabai to PSI J.D.Kolekar, in the Hospital

at Nalegaon on 20.08.1998 [Exh.52]. Significantly, the

actual time when the FIR was recorded by the PSI, has

not been mentioned on it. This FIR was registered by

the Police in the Station Diary maintained by the Police

Station, Chakur, at 1.00 p.m. It is submitted that, the

information given by PW-1, Muktabai, to the PSI, was

not all the first FIR. The Station Diary Entry No. 21

[Exh.70] has an information of an offence of cognizable

nature, which was taken on the oral information lodged

459.99 & 79.2000 Criappeal

by Prabhavati, wife of the deceased Ranba, who was

accompanied by her brother Vyankat Shankar Gawali.

This witness, Vyankat Shankar Gawali, who was cited

as an eye witness to the alleged incident, was not

examined by the Court in prosecution case. A bare

look at the Station Diary Entry No. 21 [Exh.70] goes to

show that, the facts narrated by Prabhavati and

Vyankat Gawali were nothing short of information of a

cognizable offence, yet no FIR was registered by the

Police. No copy of it was given to the Judicial

Magistrate First Class by Police. Instead of showing the

entry made in the Station Diary, the police left for

Hospital at Nalegaon, where they claimed to have

recorded statement of PW-1, Muktabai, mother-in-law

of deceased. Thus, the alleged FIR [Exh.52], purely

being a statement, recorded by the police under Section

161 of Cr.P.C., is hit by section 162 of the Criminal

Procedure Code. The Lower Court erred in not

appreciating these vital points of importance

concerning the FIR in this case. The height of the

459.99 & 79.2000 Criappeal

things is that, the prosecution did not choose to prove

the contents of the FIR recorded in the Station Diary

Entry No. 21 [Exh.70].

8. It is submitted that, the prosecution has

examined three witnesses as eye witnesses viz. PW-1

Muktabai, mother-in-law of deceased Ranba, PW-2

Madhav Shankar Gawali, brother-in-law of the

deceased and PW-4 Shankar S/o. Eknath Gawali, who

are closely related to the deceased Ranba. PW-1 and

PW-4 are injured witnesses, who were hospitalized for

some time at the Primary Health Centre, Nalegaon, and

thereafter, in the Civil Hospital at Latur. PW-1

Muktabai, who is cited as informant and whose

information is treated as FIR [Exh.52], disowns in clear

terms the material portions in the said complaint, with

a view to claim herself to be an eye witness. The

witness was confronted by the prosecution itself, about

the material part marked 'A' in Exh.52, which wipes out

the possibility of this witness being an eye witness. PW-

459.99 & 79.2000 Criappeal

1 Muktabai admits in clear and unambiguous term

that, though she was interrogated by PSI Kolekar in the

Hospital at Nalegaon, she did not give anything in

writing, so much so, that she claims that her two

thumb impression were only obtained, on two separate

papers in the Civil Hospital at Latur, by some unknown

Police Officer. In short, the FIR [Exh.52] stands

substantially disowned by the witness PW-1 Muktabai.

9. It is submitted that, PW-2 Madhav Shankar

Gawali, the youngest brother-in-law of deceased Ranba,

is a school going boy. It is curious and surprising to

mention here that, the police have recorded the

statement of Madhav Gawali, after 2 and ½ months of

the alleged incident. The FIR does not remotely

discloses that, Madhav was present at the scene of

offence when the alleged assault was going on. His

testimony seems to be a tutored one and does not

inspire much confidence. His testimony sounds

improbable in nature and is false one. PW-2 Madhav

459.99 & 79.2000 Criappeal

admits in cross examination that, though he knew that

his parents were injured and were hospitalized, he

never cared to see them by going to the Hospital till

they were discharged. He claims to be almost in the

company of police moving from place to place, yet he

admits to have not disclosed about having seen the

incident to anyone, except the Investigating Officer. No

explanation came from the prosecution side for the

reason of delayed recording of his statement. Thus, the

evidence of this witness is unreliable. It is submitted

that, PW-4 Shankar Eknath Gawali, is father-in-law of

deceased Ranba. He claims to have been hospitalized

for a long period, for the reasons not known. Though

he was admittedly very much available to the PSI

Kolekar in the Hospital at Nalegaon, by the side of his

wife Muktabai, he was not interrogated at all by the

PSI. The PSI also admits to have not recorded his

statement during investigation at his hands. His

statement was recorded in the Civil Hospital at Latur,

by the police of Gandhi Police Chowk, Latur and then,

459.99 & 79.2000 Criappeal

by the Investigating Officer, on the next date.

10. It is submitted that on the dead body of

deceased Ranba Dadge, at the time of postmortem

examination, the Medical Officer [PW-11] Dr. Banate,

found in all 14 external injuries, out of which the injury

no. 2 was an incise wound, over inter-scapular region,

on right side of 1 & ½ x 1 & ½, in size, caused by sharp

weapon. All other injuries, admittedly, according to the

Medical Officer must have been caused by blunt

objects. Injury nos. 9, 11, 14 are fractures, noted on

the Tibia and Humerous of the Body and rest of the

injuries were simple in nature. Dr. Banate [PW-11]

admits in cross examination that, except injury no.2,

other injuries were on non vital parts of the body of

deceased and none of those injuries were dangerous to

life. The fracture injuries were shown to be irregular in

nature and there was no external injury noticed by the

Medical Officer corresponding to the fracture injury.

This shows that fractures may have been suffered by

459.99 & 79.2000 Criappeal

the deceased by any other means other than blows

inflicted upon those parts, by the weapons, as alleged

by the prosecution. The Medical Officer admits in para

no. 6 of his cross examination that, such injuries may

often be possibly caused by objects like stones.

11. It is submitted that, injury no.2 though

shown as an incised wound, admittedly, did not cause

any internal damage, which was noticed by the Doctor

on internal examination of the dead body and,

therefore, it was a simple incise wound. The cause of

death is shown 'hemorrhagic shock' and admittedly, the

death was not instantaneous. On the contrary, the

Medical Officer admits and has even shown in

postmortem notes that the period involved between

infliction of injuries and death of Ranba, covers a span

of eight hours. This aspect of the medical evidence

rules out any murderous assault by dangerous

weapons by the assailants. As regards the injuries

suffered by the alleged eye witnesses i.e. PW-1

459.99 & 79.2000 Criappeal

Muktabai and PW-4 Shankar, it is submitted that,

Muktabai suffered four injuries. Injury no. 2 is result

of injury no. 1 and except the fracture on the wrist

joint, other injuries are simple in nature and they being

irregular in shape, must have been caused in stone

pelting. The prosecution did not adduce any evidence

to show that either of the injuries suffered by PW-1,

Muktabai, was likely to result in her death. As regards

the injuries suffered by PW-4, Shankar, one contusion

over Occipital region, irregular and oblique and second

injury was also a contusion, over right arm, irregular in

nature. Injury no. 1 is shown to be grievous while

injury no. 2 is simple in nature. Both the injuries are

not testified to be of serious in nature and such

injuries, according to the Medical Officer, can be

caused by any blunt object like stick or stone.

12. It is submitted that, the prosecution

adduced evidence of panch witness regarding seizure of

the clothes from the person of accused nos. 1 to 10.

459.99 & 79.2000 Criappeal

Admittedly, the Investigating Officer did not seize so

called blood stained clothes from the person of the

accused on the date of their arrest i.e. 21.08.1998. As

admitted, the police could not seize the blood stains on

their clothes, but claims to have seized those very

clothes from the person of accused on 24.08.1998,

which creates a great suspicion upon the alleged

seizure of blood stained clothes. The panch witness,

examined to prove the seizure of clothes, did not

support the prosecution case and was declared hostile.

No other panch witness was examined to prove the

contents of the panchanama. The prosecution claims

to have recovered different weapons with some blood

stains belatedly from the field of accused no.11

-Trimbak Shivange at village Yelamwadi. This fact of

recovery of weapons from the field of accused no.11

Trimbak, smacks of artificiality in drawing

panchanama. It is come in the evidence of Investigating

Officer Shri Latange that, all blood articles seized and

recovered from the accused were kept in the custody of

459.99 & 79.2000 Criappeal

the police of Police Station, Chakur, for some days

before they were discharged for Chemical Analyzer's

examination. No evidence is put forth on the point of

custody of the articles showing that they were kept

under seal. The Investigating Officer failed to obtain

signature / thumb impression of the individual accused

on the seizure panchanama exhibited in this case and

hence the said panchanama cannot be taken into

consideration for convicting the appellants.

13. It is submitted that, the trial Court has

wrongly appreciated the contradictions and omissions

brought on record by the defence, without discussing

and appreciating the same, by observing that, they are

not material in this case. It is submitted that, the trial

Court in para 28 of the Judgment observed that, as the

accused persons are having agricultural lands,

naturally, they have grudge against the deceased. The

trial Court referring to evidence of PW-2, Madhav in

para 32 of the Judgment stated that, the statement of

459.99 & 79.2000 Criappeal

Madhav was recovered 2 and ½ months after the

incident and this was termed by trial Court to be an act

of mischief by police. The trial Court while appreciating

the evidence of PW-2, Madhav, observed that, why the

Police Officer did not record Madhav's statement and

further observed, any way his [Madhav's] evidence is

not so much of importance, though he [Madhav] was

cited as eye witness. The statements to be recorded

under Section 313 of Cr.P.C. were not properly

recorded and considered by the trial Court. On the

point of FIR, the trial Court in para 45 of the Judgment

observed that, the FIR does not mean a statement, but

it is information given to the Police Officer of the

incident in detail. On late receipt of FIR by the Court of

Judicial Magistrate First Class i.e. after five days, the

trial Court observed that, the FIR is registered on the

very day, but it was received by the Court after five

days and late receipt of FIR does not call for any help to

the accused persons. The trial Court further replied

the argument of the defence by stating that, anyway I

459.99 & 79.2000 Criappeal

am not inclined to accept this contention.

14. It is submitted that, the trial Court did not

offer clear cut findings, based on conclusions arrived at

after a proper appreciation of evidence on record,

regarding the guilt of the appellants and their

conviction and sentence, for the offence for which they

are convicted. There is no clear cut findings as regards

the conviction under section 302 r/w. 149 of IP Code,

in view of acquittal of rest of the accused persons, on

the same prosecution evidence. The learned counsel

appearing for the appellants-accused submits that, in

view of the peculiar facts of this case, and the evidence

on record, the conviction of the appellants under

Section 302 of IP Code is wrong and illegal. Therefore,

he submits that, the impugned order deserves to be set

aside.

15. On the other hand, the learned Additional

Public Prosecutor appearing for the State submits that,

459.99 & 79.2000 Criappeal

when PW-1 and PW-4 and also PW-3 have stated the

presence of all the accused and also stated that, they

were holding the weapons, each member of unlawful

assembly irrespective of overt act attributed to such

member, is equally responsible for the murder of

Ranba. It is submitted that, there is direct evidence of

PW-1, PW-2 and PW-4 and also other witnesses,

therefore, there was no reason for the trial Court to

acquit some of the accused. It is submitted that, so far

order of conviction to 7 accused is perfectly sustainable

in law. Trial Court has discussed in detail the entire

evidence and thereafter, recorded the cogent findings

which need no interference. The learned Additional

Public Prosecutor assisted by Mr. P.N. Kutty, the

learned counsel appearing for the complainant also

invited our attention to the notes of evidence and

submits that, the appeal filed by the State deserves to

be allowed and the appeal filed by the convicted

accused deserves to be dismissed.

459.99 & 79.2000 Criappeal

16. The prosecution examined Muktabai W/o

Shankar Gawali as PW-1. In her deposition, she stated

that, her elder daughter Prabhawati was married with

Ranba Dadge (deceased), resident of Yellamwadi. Said

Ranba had 15 to 20 acres land at village Yellamwadi.

He had four sons. He himself with his family members

used to cultivate the said land. It appears from the

evidence of PW-1 that, in Yellamwadi, there are 52 to

60 houses and population might be 400 to 500 people.

It further appears that, this witness knew Yeshwant

Dadge and others, who according to her belong to her

community. However, according to her version, the

accused are not belonging to her caste. She further

deposed that, the field of her son-in-law Ranba is

adjacent to the field of Trimbak Shivage. Said Trimbak

demanded half acre land to Ranba. However, Ranba

refused to give half acre of land. Said Trimbak entered

in the said field and started ploughing in the said land.

The son of Ranba Dadge obstructed Trimbak. Trimbak

bet Dharmraj and in that respect criminal case was

459.99 & 79.2000 Criappeal

filed by Trimbak. Therefore, the relations between them

were not cordial.

The incident in question took place one year

prior to recording of evidence of PW-1. The said incident

had taken place at about 9 a.m. According to PW-1,

Ranba came to her house from field, on invitation of

Manohar Patil. There was death anniversary of father of

Manohar Patil. Husband of PW-1 and Ranba went for

meal to the house of Manohar Patil. It further appears

that, both of them returned back to the house, then

PW-1 prepared tea for them and thereafter husband of

PW-1 and Ranba started going to Nalegaon on foot.

They crossed a distance of about 50 to 60 spaces. PW-1

heard commotion and she came outside. She rushed

towards water tank. She saw that, the accused were

beating Ranba. Their names are Babu Dadge,

Padmakar, Kamlakar, Bapurao, Narsing, Yeshwant

Dadge, Babruwan Dadge, Suresh Dadge, Sudhakar,

Trimbak Shivange, Dilip Shivange, Vilas Shivange,

459.99 & 79.2000 Criappeal

Sanjay Shivange, Balaji shivange, Shivaji Shivange. She

stated that, accused - Babu Dadge bet by axe. Accused

-Padmakar bet by Katti, Accused - Kamlakar bet by

stick, Accused - Bapurao Dadge bet by iron bar.

Accused - Narsing bet by Katti, Accused - Yeshwant bet

by stick, Accused-Babruwan bet by sword, Accused -

Suresh bet by stick and Sudhakar bet by iron bar. She

further deposed that, she received bleeding injuries.

Then accused pushed Ranba by using their legs. Then

she went to Nalegaon Out-post. The police sent her to

government Hospital, Nalegaon for treatment. P.S.I.

came and recorded her statement and obtained thumb

impression. She identified the contents of F.I.R. except

portion mark `A'. Portion mark `A' as it appears in the

First Information Report reads thus; "within short time,

her husband Shankar came to house, at that time his

turban was there, so he said give us and, he slept

there". She was further examined and she stated that,

she was in the hospital at Nalegaon for short time and

then she was sent to Latur hospital. She was admitted

459.99 & 79.2000 Criappeal

there. The treatment was given to her. Then Police

came to her for enquiry. She was in hospital for 20

days. Her blood stained clothes were attached by the

Police. Her statement was recorded by the Police twice.

She identified weapons shown to her before the Court.

She was cross-examined by the Advocate of

the accused. It appears that, certain questions were

asked to her about caste of the accused persons and

some persons from her community. She stated that,

accused Shivange is from different caste. Her house

and house of Shivange are having road in between and

said road is of 2 ft. Infront of house, there are houses of

Dadge, Survase, Kale etc. There is a road of 2 cubmits

in between her own house and Maroti Temple. If one

can stand in open court yard of their house, the idol of

Maruti is visible. She stated that, the place where

Ranba was lying, there was wall of loose stone, and the

house of Dashrath Dadge was near to it. She further

stated about adjoining houses of said spot. It appears

459.99 & 79.2000 Criappeal

that, defence tried to elucidate from cross that, the

place where Ranba was lying is crowded and visible

place. It further appears that, during her cross-

examination, she admitted that, her son-in-law Ranba

has one brother by name Gyanoba. Deceased Ranba,

Prabhawatibai and her sons are residing in the house,

which is in the field. His field is less than 3 Kms away

from the village. In one survey number, there are

shares of Babu Dadge, Yeshwant Dadge, Gnyanoba

Dadge and Bapurao Dadge and her son-in-law Ranba.

The said survey numbers are divided north south, and

from western side Babu and Yeshwant and on eastern

side Ranba and Gyanoba have their shares. Gyanoba

had executed the sale deed of his share to accused -

Dilip Shivange. Said Shivange is in possession of the

purchased land from Gnyanoba. Said land was

purchased by Shivange 10 years back. She further

stated that, there was dispute on common boundary in

between field of Shivange and Ranba, and therefore,

there was some misunderstanding. She further deposed

459.99 & 79.2000 Criappeal

that, accused Shivange and Balaji are taking education

at Ahmedpur and Latur. Shivange family had one Adat

shop at Latur. Accused - Trimbak and Vilas are looking

after the business. One or two months prior to incident,

the dispute started between sons of Trimbak and

deceased Ranba and his sons. There are civil and

criminal proceedings pending in Ahmedpur court in

between them. Family of PW-1 and said Shivange was

not on talking terms. So far actual incident is

concerned, she stated that, when commotion started,

that time she was in her house. She was doing

household work with her daughter-in-law inside the

house. She denied suggestion that, at the relevant time

it did not happen that her husband entered in the

courtyard of house and he was bare headed and slept

on the wooden plunk. She further denied the

suggestion that, husband asked her to bring his

turban. It appears that, the defence tried to elucidate

from her cross-examination that, in first information

report she stated that, her husband received injuries

459.99 & 79.2000 Criappeal

and he entered the courtyard of house and she saw

that, he was bare headed and slept on the wooden

plunk. It appears that, aforementioned portion from the

first information was confronted to this witness during

cross-examination, which she denied. She further

stated that, police officer, who wrote her complaint, did

not reduce in writing said complaint as per her

narration. There were 5-6 policemen with him. Her

thumb impression was obtained in Latur. She did not

know which police had taken thumb marks. She also

stated that, she did not know the said police officers

were from Latur or Chakur Police Station. She further

stated that, the contents of the said first information

report were not read over to her. She further deposed

that, she did not tell the police that, except accused

nos. 9 and 10, other accused were seen standing on the

spot. The other accused standing there written in the

complaint, is false. She did not tell the Police when she

went to the spot. She saw her son-in-law Ranba lying in

the injured condition near the house of Bapurao Dadge.

459.99 & 79.2000 Criappeal

The said portion from her first information report,

which is marked as portion mark `B', is false. It

appears that, while recording the cross-examination,

this witness stated in clause 15 of her cross

examination that, "Today on 20.08.1998 at about 9.00

a.m. I was in the house and my husband Shankar

came to the house, he received the injury to his head

and he told me about it and he was standing in open

court yard is not correct". She did not tell to the police

of Latur. She did not know how and when he received

injuries. She did not ask him how he received injury,

and who caused it, and who bet him and for what

reason. She denied the suggestion that, she herself and

husband went outside near the Water-Tank. The

portion mark "C" and "D", she did not state to police. It

is wrongly written. She also denied portion mark `A'

from her statement before the Police. She denied the

suggestion that, there were 100 persons gathered at the

place of incident. She denied suggestion that, she did

not sustain injuries due to assault by sharp weapon by

459.99 & 79.2000 Criappeal

the accused. She also denied the suggestion that, she

did not know how her son-in-law was injured and by

whom. She further denied suggestion that due to the

earlier dispute between family of Ranba and Shivange,

she tried to implicate the other members of the family

of Shivange.

17.

Upon considering the evidence of this

witness in its entirety, it appears that, she herself did

not witness the said incident of killing Ranba. It

appears that, portion marked from her police statement

and also complaint was confronted to her during her

cross-examination and the defence is successful in

bringing on record that, there is substantial

improvement in her deposition before the Court about

witnessing of actual incident of killing of Ranba. It is

brought on record by the defence through cross-

examination of Investigating Officers that, the said

portion marks `A', `B', `C', `D' and `F' from the police

statement was stated by her while recording her

459.99 & 79.2000 Criappeal

statement. However, the fact remains that, she

immediately went to the spot of the incident, wherein

she saw Babu Dadge, Padmakar, Kamlakar, Bapurao,

Narsing, Yeshwant Dadge, Babruwan Dadge, Suresh

Dadge, Sudhakar, Trimbak Shivange, Dilip Shivange,

Vilas Shivange, Sanjay Shivange, Balaji shivange,

Shivaji Shivange standing there. As a matter of fact,

when she went on spot of the incident, she was

assaulted and sustained injuries, and was

hospitalized. As stated by her, she was in the hospital

for 20 days. In her evidence, she categorically deposed

that, accused Babu Dadge assaulted her by axe.

Accused -Padmakar and Bapurao Dadge assaulted by

iron bar. Therefore, so far as aforementioned accused

are concerned, it is abundantly clear that, overt acts

are attributed to them and, presence of accused at the

spot is clearly established through evidence of this

witness.

18. The prosecution examined Madhav Shankar

459.99 & 79.2000 Criappeal

Gawali as PW-2. Since his statement was recorded after

2 and 1/2 months by the police, after the date of

incident, the trial Court did not place reliance on the

said statement.

19. The prosecution has examined Digambar

Madhavrao Biradar as PW-3. He is a witness for inquest

panchanama. His evidence inspires confidence. He

stated about injuries on dead body of Ranba.

20. The prosecution examined Shankar Eknath

Gawali as PW-4. In his examination-in-chief, he stated

that, deceased Ranba Dadge was his son-in-law. He

was resident of Yellamwadi. He died last year on the

`Khand Malni' day i.e. during the period of `Pola

Festival'. On that day there was invitation to attend

death anniversary of father of Manohar Patil at about

8.00 a.m. Therefore, he himself and deceased Ranba

went there, taken meal and came back to his house.

His wife served tea to them. Thereafter, he himself and

459.99 & 79.2000 Criappeal

Ranba, proceeded for Nalegaon with milk can for selling

the same. At about 9.00 a.m. they came near Water-

Tank. Accused Babu Dadge and other accused came

there. Accused Babu gave blow of axe on the neck of

Ranba. Accused Bapurao bet by iron bar, accused -

Dilip Shivange bet by axe, accused- Babru Dadge hit by

sword. Shankar tried to rescue Ranba, when accused

Babu Dadge hit him by axe on his head and Bapurao

bet him by iron bar, then they pushed him. In

meanwhile, his daughter-in-laws came there and took

him in the house. He received bleeding injuries to his

head. Then his wife went towards Ranba and she was

also beaten by accused persons. He fell down on the

wooden plank. Then the police came there and he went

with them at Nalegaon. Then they sent him to the

Hospital at Nalegaon. The Medical Officer sent him at

Latur Hospital. He was in the hospital for 10-12 days.

The policemen from Latur came in the Hospital and

recorded his statement. the policemen seized his

clothes. He identified the shirt article No.11. He further

459.99 & 79.2000 Criappeal

stated that, the name of other accused are Trimbak,

Dilip, Bapu, Babru Dadge, Sanjy, Vilas, Balu, Shivaji,

Atnoore, Padam Dadge, and they were possessing

sticks and axe. They were beating to Ranba. He

identified the accused present in the Court. (Underlines

supplied)

21.

In cross-examination this witness stated

that, Maroti temple is adjoining to his house. Police

from Latur interrogated him in the hospital at Latur. He

denied the suggestion that, 5-6 persons, who assaulted

son-in-law Ranba, were unknown to him. He stated

that, the statement that, 5-6 persons were unknown to

him, recorded by the Police is not correct. He denied

suggestion that, he did not tell before the Police that,

accused Babruwan bet by sword. He reiterated his

version in examination-in-chief that, the accused

persons, who are named in the examination in chief

assaulted him by axe and iron bar. He denied the

suggestion that, except accused nos. 8, 9 and 10, other

459.99 & 79.2000 Criappeal

accused persons were simply found present on the

spot. He denied the portion mark `A' from the police

statement. He stated that, manner in which portion

mark `A' is written by the police was never stated by

him. Upon careful perusal of his examination in cross,

nothing substantial has been brought on record by the

defence, so as to disbelieve his version. On the

contrary, he has stated presence of accused persons on

the spot and also he has attributed the overt act to the

some of the accused. He himself is injured witness, and

therefore, his testimony inspires confidence and is

totally believable, and therefore, same can be safely

relied upon. He has in detail stated the manner in

which the incident had taken place. He attributed overt

act to the some of the accused. He has stated names of

accused, who were armed and present on the spot. He

has stated name of Trimbak, Dilip, Bapu, Babru Dage,

Sanju, Vilas, Balu, Shivaji, Atnoore, Padam Dadge in

his examination-in-chief. He stated that, they were

holding the arms. It is also stated by him that, all the

459.99 & 79.2000 Criappeal

above accused, whose names are mentioned, were also

beating Ranba though he has not attributed specific

overt act to them. However, in his evidence, he has

fairly stated that, his daughter-in-law came on the spot

and took him to the house.

22.

Prosecution examined Angad Nivruttirao

Halgare as PW-5. In his deposition, he stated that, he

was P.S.I. attached to Police Station, Chakur was on

duly, on 20th August, 1998, from 10 a.m. till 10 a.m. on

next day i.e. 21.08.1998. On 20 th August, 1998 the Out

Post Nalegaon recorded the complaint of Muktabai.

Said complaint was brought to PW-5 by Police

Constable Sonhivare. PW-5 read the complaint. He

registered the offence being Crime No. 134/98 under

sections 302, 307 etc of I.P.C. Accordingly, he made

endorsement on the said complaint. He identified his

signature. He also identified the complaint dated

20.08.1998, which bears his signature. He further

459.99 & 79.2000 Criappeal

stated that, after registering the offence, he handed

over the papers for investigation to P.S.I. Kolekar,

Nalegaon.

During his cross examination, he denied the

suggestion that, he did not receive the complaint at

about 1 p.m. on the date of incident nor he has

registered the offence nor sent the First Information

Report to the Court.

23. Prosecution examined Uttam Raghunath

Jadhav as PW-6. In his deposition, he stated that, on

04.09.1998 he was given duty to deposit the muddemal

property in Cr. No. 134/98. C.P.I. Latange given him

the letter. He further stated that, he received the

muddemal property in sealed condition. On

07.09.1998, he deposited the muddemal property in the

C.A. office, Aurangabad. He obtained the signature on

Exhibit-61.

459.99 & 79.2000 Criappeal

24. The defence counsel cross-examined PW-6.

In his cross-examination, he stated that, each items

were properly sealed. They were kept in one box.

Chakur-Latur road is 4 Kms. He left Chakur Police

Station on 6th September, 1998 at about 00.25 hours.

Latur road to Aurangabad is 7 hours journey. On 4 th

September, 1998, he received muddemal property in

Police Station at about 8.00 p.m. Those articles were

in his custody in the Police Station for two days.

25. The learned counsel appearing for the

convicted accused argued that, since the articles were

lying in the custody for two days, there was possibility

of tampering with the said articles. Therefore, the said

recovery is not believable. In fact, this witness has

stated in his cross examination that, each items were

sealed and they were kept in one box. Therefore,

though those articles were in custody for two days in

the Police Station, it cannot be said that, those were

lying without sealing and there was possibility of

459.99 & 79.2000 Criappeal

tampering with the said articles.

26. The prosecution examined Gowardhan

Dhanaji Kolekar as PW-7. In his examination-in-chief,

he stated that, on 20.08.1998, he was attached to

Police Station Chakur. On that day at about 5.00 a.m.,

he himself and his staff went to Ghute Ghugi Tanda

and Wadwal and Janwal for prohibition raid. At about

10.45 a.m., he was returning after completing the

prohibition raid. He came to village Gharani. He

received message on wireless about incident on that

day. Accordingly, he proceeded towards Yellamwadi.

Some of the staff went to Police Station, and some of

the staff members accompanied him, and they came to

Yellamwadi in a Jeep. He came to the Chowk of

Nalegaon and learnt that, one woman injured was sent

to Nalegaon Hospital. He went straight way to the

Government Hospital, Nalegaon. One injured woman

was admitted there. He saw her. He made an inquiry

to the Doctor about her condition. The Doctor told him

459.99 & 79.2000 Criappeal

that, she is serious, but in conscious condition. He

asked her name and she told that her name is

Muktabai w/o. Shankar Gawali, aged 60 Years,

Resident of Yellamwadi. He recorded her complaint as

per her say. It was read over to her. He obtained her

thumb mark on it. He signed on it. He identified

Exhibit 52 and stated that, the contents thereof are

correct.

27. He further stated that, he gave letter to the

Photographer namely Sanjay Shrangare, resident of

Nalegaon. The photographs were shown to him and he

identified the same. He further stated that, thereafter,

he sent the complaint [Exhibit-52] to the Police Station

Chakur through the Police Constable B. No.474. Then,

he sent some constables to the spot. The constable

brought Shankar Gawali in a Hospital, who received

serious injury. Then, he was referred to Nalegaon

Hospital. He was given treatment. Thereafter,

Muktabai and Shankar were sent to Latur Hospital by

the Medical Officer in the Police Jeep. Thereafter, he

459.99 & 79.2000 Criappeal

went to the spot at Yellamwadi. He drew panchanama.

He saw the mother of deceased was weeping there.

Some persons had come there to see the dead body, so

he called two panchas namely Digamber and Sitaji

Raghu Jadhav. He drew the inquest panchanama at

Exh.55. The inquest panchanama was signed by him

and the panch witnesses. Thereafter, the dead body

was sent to the Hospital. Thereafter, he drew the spot

panchanama at Exh.56, which is attested by him and

signed by the panchas. From the spot, one blood mixed

stone, cap having blood stain, shoes, catali, blood

mixed earth, plain earth were attached under the same

panchanama. He obtained the signatures of panchas.

Then he sealed the stone and earth in a pocket. He

identified property and also identified the shoes article

no.2, catali article no.4, stone article no.3 and cap

article no. 1.

28. He further stated that, then he sent the

police staff to take the search of accused. But they

could not arrest accused since they were not found.

459.99 & 79.2000 Criappeal

Then he recorded the statements of witnesses. The

Police Constable Pandharge brought the clothes of the

deceased after postmortem, same were seized and

attached under the panchanama. He identified the

panchanama at Exhibit 67. Then, Deputy S.P.

Shankarrao had come there and asked him to transfer

further investigation to Shri Latange. He further stated

that, he was at Chakur for two years. In the month of

June, six months back one rioting offence was

happened and the complaint was filed by Dharma

Ranba Dadge. It was filed against Trimbak Shivange

and others. He submitted charge sheet against 8

persons. Again the son of Trimbak Shivange namely

Dilip lodged complaint against Ranba and Dharmaraj.

He investigated the case and submitted the charge

sheet. Ranba and his son had burnt the heap of fodder

belonging to Trimbak Shivange, so his son had filed

complaint under Section 435 of IP Code. He did the

investigation. Thereafter, he called both the parties

and told them not to quarrel and thereby he gave

459.99 & 79.2000 Criappeal

understanding to both the side. He has filed the case

under Section 107 of Criminal Procedure Code against

both the parties. From 19.08.1998 to 02.09.1998,

there was prohibitory orders under Section 37 [1] [3] of

B.P. Act.

29. igDuring his cross-examination, he stated

that, he was in Police Station, Chakur for two years

and 9 months. He went for investigation in village

Yellamwadi. Ranba was residing in the field with cattle

and implements etc. There was one well and sugar cane

crop in his field. He received message at about 10.45

a.m. that, Ranba was assaulted by Baburao, Trimbak

and other accused. He denied that, he brought two

injured persons for further treatment in the hospital at

Latur. He denied the suggestion that, the complaint

was not sent immediately to the Judicial Magistrate,

First Class Court. When this witness was confronted

with portion mark `B' from the statement of PW-1 -

Muktabai, he stated that, she did state the said portion

459.99 & 79.2000 Criappeal

and accordingly, the same was recorded.

30. The prosecution examined Gunwant

Govindrao Jankar as PW-8, but he was declared hostile

and therefore, his evidence is of no use to the

prosecution.

31.

The prosecution examined Devidas

Sambappa Patale as PW-9. This witness was declared

hostile, therefore, his evidence is of no use to the

prosecution case.

32. The prosecution examined Prabhakar

Gopinath Latange as PW-10. In his examination-in-

chief, he stated that, on 20th August, 1998 he was

Circle Inspector at Chakur. On 21.08.1998, he

received the investigation papers from Kolekar as per

order of Deputy Superintendent of Police in writing.

The complaint of Muktabai [Exhibit-52], spot

panchanama, inquest panchanama [Exhibit-53], the

459.99 & 79.2000 Criappeal

blood stains clothes of the deceased with panchanama

and 13 statements of the witnesses and case diary was

received by him. Thereafter, he learnt that, the house

of Ranba was damaged. Similarly, he learnt that, there

was damage of electric motor and pipe in Shankar

Gawali's land. He took 2 panchas namely Dattu

Kashinath Khandade and Shivaji Laxman Shelar and

went in the field of Ranba. He saw his house. The

house of Ranba was shown by one Venkat Gawali, who

is brother-in-law of the deceased. He saw the said

house and drew panchanama in presence of the

panchas. The said house was damaged worth Rs.200/-.

Accordingly, the panchanama was drawn. He identified

the said panchanama and he stated that, the same is

true.

33. He further stated that, he went in the field of

Shankar Gawali along with the said panchas. Venkat

Gawali had shown the spot to them and he drew

panchanama. He noticed that, the PVC pipe was

459.99 & 79.2000 Criappeal

broken worth Rs.800/-. He identified the said

panchanama at Exhibit-80. He further stated that,

then, he recoded the statement of some of the

witnesses. Then he arrested 10 accused on the very

same day. He drew the arrest panchanama. Yeshwant

Annarao Kasale and Shaikh Hamid Shaikh Maheboob

are the panch witnesses, they signed on the

panchanama. He identified the said panchanama at

Exhibit-81. He further stated that, on 22.08.1998, he

received the postmortem notes and he enclosed the

same in the file. On 23.08.1998, he recorded the

supplementary statement of Shankar Gawali. On the

very same day, he seized the blood stained cloth under

panchanama, which is signed by the panchas and

attested by him. He identified the said document

Exhibit-64. On the very day, he recorded the

supplementary statement of Muktabai. Similarly, he

seized the blood stained clothes and attached under

panchanama at Exh.63. It is attested by him and

signed by the panchas. He recorded the statements of

459.99 & 79.2000 Criappeal

three witnesses.

34. He further stated that, on 24.08.1998, he

seized the blood stained clothes of 8 accused by

drawing separate panchanamas. The said

panchanamas at Exhibit 82 to 89 are signed by the

panchas and those are attested by him. He further

stated that, on 25.08.1998, he interrogated the accused

in presence of the panch witnesses namely Sham

Sitaram Dhondge and Devidas Sambhappa Patale.

Accused Yeshant Limbaji, Dadge disclosed that he will

produce the stick from the field. Accordingly, the

memorandum panchanama was drawn. He identified

the said panchanama at Exhibit-90. He further stated

that, on the very same day, the accused Babu was

interrogated by them and agreed to produce the axe

from the field of Trimbak Shivange. Accordingly, the

memorandum panchanama was drawn. He further

stated that, the accused Suresh @ Suryakant Dadge

was interrogated and on interrogation, he agreed to

produce the iron bar from the field of Trimbakrao

459.99 & 79.2000 Criappeal

Shivange. Accordingly, the memorandum panchanama

was drawn.

35. He further stated that, then, the accused

Babruwan Yeshwant Dadge was interrogated by them

and he agreed to produce the sword from the field of

Trimbak Shivange. The memorandum panchanama

was drawn accordingly. He further stated that, then the

accused Padmakar Bapu Dadge was interrogated and

on interrogation, he agreed to produce Katti from the

field of Trimbakrao Shivange. Accordingly, the

memorandum panchanama was drawn. He further

stated that, then, he himself, panchas and 5 accused

persons went at Yellamwadi in police vehicle in the field

of Trimbak Shivange. Then accused Yeshwant Limbaji

Dadge produced the stick, iron from the heap of

fodder. The said stick was attached under the

panchanama. The label of signatures of panchas were

pasted on the stick.

36. He further stated that, the accused Babu

459.99 & 79.2000 Criappeal

Limbaji Dadge produced the axe from the fodder.

Accordingly, the panchanama was drawn. He also

identified the axe article no. 30 which had blood stains.

The labels of signatures of panchans were pasted on it.

He further stated that, the accused Suresh Dadge

produced the iron bar under the heap of fodder.

Accordingly, the panchanama was drawn and same

was signed by panchas and attested by him. He

identified the iron bar article no. 31, which had blood

stains. The labels of signatures of panchas were pasted

on it. He further stated that, accused Babruwan Dadge

produced the sword, which was hidden by him under

the fodder heap. The sword was rusted. He also

identified the sword article no. 32. It is pasted by slip of

signatures of panchas. He further stated that, accused

Padmakar has produced the Katti from the heap of

fodder. It had blood stained. Accordingly, the

panchanama was drawn.

37. He further stated that, on 26.08.1998, he

called panchas namely Sham Sitaram and Devidas

459.99 & 79.2000 Criappeal

Sambhappa Patale. Accused Narsing Bapurao Dadge

was interrogated by them and on interrogation, he

agreed to produce Katti from his house at Yellamwadi.

Then, the memorandum panchanama was drawn at

Exhibit-95. He further stated that, the accused

Bapurao Amruta Dadge was interrogated by him and

on interrogation, he agreed to produce iron bar and

Jambiya which was kept in his house. The

memorandum panchanama was drawn. He further

stated that, accused Sanjay interrogated by them and

on interrogation, he agreed to produce the axe, which

was hidden by him in his field. Accordingly, the

panchanama at Exhibit - 97 was drawn. He further

stated that, accused Dilip Shivange was interrogated by

them and on interrogation he agreed to produce the axe

from his cattle-shed. Accordingly, the panchanama

was drawn at Exhibit 98. He further stated that, then,

accused Sudhakar Atnure was interrogated by them

and on interrogation, he agreed to produce the iron bar

from the field of Trimbak Shivange. Accordingly, the

459.99 & 79.2000 Criappeal

panchanama was drawn at Exhibit-99. He further

stated that, they themselves, panchas and accused

went to Yellamwadi in a Jeep and the accused Narsing

stopped the jeep in front of his house. They got down.

Then, accused Narsing went in the house and he

produced the Katti. It was seized and attached under

the panchanama at Exh.95/A. The Katti is marked by

signature of the panchas and then took in their

custody.

38. He further stated that, accused Bapurao

had produced the iron bar and Jambiya from his house

and it was produced before them. Accordingly, the

panchanama was drawn at Exh.96/A. He identified the

iron bar article no. 39. He also identified the Jambiya

article no. 35. He further stated that, accused Sanjay

took them in his field. He produced the axe from his

cattle-shed. It had blood stained. It is seized and

attached under the panchanama at Exh.97/A. He

identified the axe article no. 36, which was signed by

the panchas on paper label. He further stated that,

459.99 & 79.2000 Criappeal

accused Dilip took them in his field and he produced

the axe from the cattle-shed. It had blood stained.

Accordingly, the panchanama was drawn at Exh.98/A.

He further stated that, accused Sudhakar took them in

the field of Trimbakrao Shivange and he produced the

iron bar from the heap of fodder, which was lying under

the mango tree. It was seized and attached under the

panchanama. The panchas have signed on it and it is

attested by him. He further stated that, he recorded

the statements of some witnesses. Then, they came to

the Police Station with muddemal and gave to writer

Police Head Constable. He also gave the muddemal

property, which was attached on 25.08.1998 under the

panchanama.

39. He further stated that, on 29.08.1998, he

recorded the supplementary statement of Muktabai and

other six witnesses. On 02.09.1998, again he recorded

the statements of 10 witnesses. He seized the blood of

Shankar Gawali, who was injured, from Doctor. On

03.09.1998, again he recorded supplementary

459.99 & 79.2000 Criappeal

statement of Shankar Gawali. Then he came to Latur

and collected the blood sample of Muktabai. On

04.09.1998, he sent muddemal property to C.A. for

analysis by letter at Exh.100 through the Police

Constable Jadhav. He identified the said letter, which

bears his signature. The C.A. received the property on

07.09.1998 and accordingly he put endorsement. He

further stated that, on 13.11.1998, he recorded the

statement of Mahadeo Shankar Gawali as per his say.

On 17.11.1998, he drew the spot map through

Tahsildar Chakur. He sent letter to Tahsildar Chakur

to draw the map of the spot and same was put in the

file. On 18.11.1998, he submitted the charge sheet in

the court. Then on 15.12.1998, he arrested the 4

absconding accused. On 18.12.1998, he arrested

accused Balaji Trimbak Shivange. On 19.12.1998, he

submitted the supplementary charge sheet against the

five accused. He received two C.A. reports, which he

identified at Exh.102 and 103.

459.99 & 79.2000 Criappeal

40. During cross-examination of PW-10, the

defence has brought on record that, when the accused

were arrested, the blood spot on their clothes, on their

person were not mentioned in the panchanama of

arrest. PW-10 stated in cross-examination that, portion

marked by letters `A', `B', `C' and `D' from the

statement of PW-1 Muktabai was stated by her.

Similarly, the portion marks by letters `A', `B', `C' and

`D' from the statement of Shankar Eknath Gawali was

also stated by him.

41. The prosecution examined Dr. Bhaskarrao

Shankarrao Banate as PW-11. In his examination-in-

chief, he stated that, he passed MBBS in the Year 1979

from Marathawada University, Aurangabad. He was in

Government Service since 17.08.1981. He was serving

at PHS Nalegaon since 20.08.1998. The PSI Chakur

Police Station referred the dead body of Ranaba s/o.

Dattu Dadge of Yellamwadi for conducting the

postmortem along with the Police Constable No.316

459.99 & 79.2000 Criappeal

Shri R.B.Pandhare, Police Station Chakur. He has

brought the letter dated 20.08.1998. He has made an

endorsement on it. He identified the letter at Exh.113.

On the very same day, he has performed the

postmortem examination from 5.00 p.m. to 6.20 p.m.

and noticed the following injuries:

1.

C.L.W. over left scapular region of size 1 ½ x ½" x ½", irregular and oblique.

2. Incised wound over inter scapular region right side of size 1 ½" x ½" x 1 ½", sharp and

oblique.

3. Contusion over left scapular region below the injury of size 1 ½" x 1 ½" linear and oblique.

4. Contusion over left shoulder joint of size 1" x ½" irregular and oblique.

5. Contusion over left groin of size ½" x ½", irregular and oblique.

6. Contusion over left thigh of size ½" x ½", irregular and oblique.

7. Contusion over the left thigh just above the

459.99 & 79.2000 Criappeal

knee joint of size 1" x ½", irregular and oblique.

8. C.L.W. behind and above the left mallecous of size 1" x ½" x ½", irregular and oblique.

9. Fracture of left tibia fibula just 3" above the ankle joint.

10. C.L.W. over left arm midway and outside of

size 1" x ½" x ½" transverse and irregular.

11. Fracture of left humer us [midway].

12. C.L.W. over right arm outside of size ½" x ½"

x ½", oblique and irregular.

13. C.L.W. over right leg of the lower 1/3 rd of upper 2/3rd junction of size 1 ½" x ½" x ½", irregular and transverse.

14. Fracture of right tibia fibula at the junction of lower 1/3rd of upper 2/3rd.

He opined that, all the injuries were caused

within 0 to 8 hours. The injuries were caused by hard

and blunt, sharp and hard weapons. All the injuries

are ante-mortem, they are shown in column no. 17 of

459.99 & 79.2000 Criappeal

the post mortem report. Injuries no. 1, 2, 9, 11 and 14

are grievous in nature and other injuries are simple in

nature.

42. Accordingly, he issued the postmortem

report in his own handwriting and signatures. He

identified the postmortem report at Exh.114. He

opined the cause of death is haemorrhagic shock due to

incised wound over medial part of right scapular with

multiple fracture injuries with multiple C.L.Ws. He has

issued immediately the provisional death certificate,

which is at Exh.115. He identified the same. He

further stated that, injury no.1 could be caused by

back side of the axe. Injury no.2 could be caused by

axe, sword, Jambiya. The injury no.3 could be caused

by stick. All other injuries are possible by stick and

head of the axe. The death was caused immediately.

43. On the very same day, the injured Smt.

Muktabai w/o. Shankar Gawali was referred to him for

her examination. He noted down the following injuries.

459.99 & 79.2000 Criappeal

1. Contusion near the left wrist joint, irregular

and transverse of size 2" x 1".

2. Fracture radio ulna, both bone lower end near

to the left wrist joint.

3. C.L.W. over left temporal region, irregular and oblique, of size 4" x ½" x up to the scalp.

4.

Contusion over left shoulder joint, irregular and oblique of size 2" x 1".

5. C.L.W. over right forearm dorsom, irregular and oblique of size ½" x ½" x ½".

The age of all injuries was 0 to 8 hours. The

injuries no. 2 and 3 are grievous and rest of the injuries

are simple. The injuries no. 2 and 3 could be caused

by head of the axe and other injuries are caused by

blunt and hard weapon. Accordingly, he issued the

certificate in his own handwriting and signature. He

identified the certificate at Exh.116. He also identified

the injured before the Court.

44. He examined Shankar Eknath Gawali on the

459.99 & 79.2000 Criappeal

very same day and found following injuries.

1. C.L.W. over occipital region, irregular and oblique, of size 3" x ½" and upto the scalp.

2. Contusion over right arm dorsom, irregular and transverse of size 2" x ½".

Injury no. 1 is grievous injury, caused by

back side of the axe and injury no.2 is simple injury,

caused by stick. Age of injuries was within 0 to 8

hours. Accordingly, he issued the certificate at

Exh.117 in his own handwriting and signature and

same was identified by him. The injured before the

court is the same.

During cross-examination of PW-11, the

defence has brought on record his admission that,

except injury no.2 rest of the injuries can be caused by

hard and blunt object and barring fracture injuries are

simple in nature and except injury no.2, the other

injuries are on non-vital part of the body. It is also

459.99 & 79.2000 Criappeal

brought on record that, all the injuries mentioned in

the certificate Exhibit-116 may be caused by stone

pelting. However, the fact remains that, PW-11 in his

evidence has referred to as many as 14 injuries and

opined that, all the injuries are ante-mortem. Injury

nos. 1, 2, 9, 11 and 14 are grievous in nature. He has

also expressed his opinion that, cause of death is

haemorrhagic shock due to incised wound over medial

part of right scapular with multiple fracture injuries

with multiple C.L.Ws.

45. The prosecution examined Madhav

Prabhakarrao Dhere as PW-12. In his examination-in-

chief, he stated that, on 20.08.1998 he was attached to

Gandhi Chowk Police Station, Latur. On that day, he

received the phone of his superior officer to go to the

Hospital at Latur and record the statement of Shankar

Eknath Gawali. Accordingly, he went to the Hospital

and recorded his statement as per his say. Before that,

he obtained the endorsement of Medical Officer,

459.99 & 79.2000 Criappeal

recorded the statement and obtained the thumb

impression of Shankar Eknath Gawali. Then he sent

the statement to Police Station Chakur. He also

recorded the statement of Muktabai Shankar Gawali,

as per her say.

During his cross examination, he stated

that, the portion mark by letters "C" and "D" in the

statement of Muktabai recorded by him in the hospital

at Latur on 20th August, 1998 is correct and she has

stated the same. He also stated that, portion mark by

letters "A" and "B" from the statement of PW-4 Shankar

Gawali is as per his version.

46. We have referred and discussed evidence of

all the witnesses. The prosecution has proved inquest

panchanama and also the spot panchanama. PW-3,

panch witness, has stated about injuries noticed by

him on the person of deceased Ranba. The panch

witnesses were examined. The evidence of panch

witnesses and the Investigating Officer has convincingly

459.99 & 79.2000 Criappeal

proved inquest as well as spot panchanama. There is

detailed discussion by the trial Court in para 34 about

the inquest panchanama at Exhibit-55 and spot

panchanama in para 35. The Investigating officer did

seize blood mixed earth, jerman can, shoes and clothes

having blood stains from the spot. Investigating Officer

also seized cap having blood stains, two plastic boot,

one Jerman can having smell of milk, small stones

having blood stains, plane earth, blood mixed earth.

C.A. report also supports the prosecution case. Some of

the articles having blood stains sent to chemical

analyzers, wherein it is found that, the said articles are

having blood group of PW-1 and PW-4.

47. Upon reading of evidence of PW-1 and PW-4

in its entirety and considering even contradictions/

improvements and omissions appearing in their

evidence, their evidence is completely reliable. PW-4

has stated in detailed, the manner in which incident

has taken place, and which gets corroboration from the

459.99 & 79.2000 Criappeal

evidence of PW-1. It is true that, so far actual assault

on Ranba is concerned, PW-1 might not have seen the

said assault, however, looking to the distance between

the house of PW-1 and spot of incident, her evidence

can safely be believed that, immediately she went to the

spot. She has named the accused, who were present

armed with the weapons. Since the prosecution case is

that, the accused persons formed unlawful assembly

with an unlawful object to cause grievous hurt to

Ranba and ultimately killed him, therefore, irrespective

of which accused was actually involved in the assault

on Ranba or to the prosecution witnesses is not

material. Upon careful perusal of the evidence brought

on record by the prosecution, it is abundantly clear

that, the accused persons by forming unlawful

assembly with an object to cause grievous hurt to

Ranba and ultimately kill him gathered on a public

place in the village and killed Ranba and assaulted PW-

1 and PW-4, who are injured witnesses, who were

treated as indoor patients in the hospital for

459.99 & 79.2000 Criappeal

considerable period. Evidence of PW-1 and PW-4 has to

be believed for the simple reason that, since Ranba was

their son-in-law, they will not unnecessarily rope in the

other persons leaving aside the real culprits. The

evidence, which is brought on record and, more

particularly, the evidence of PW-1, PW-4 and PW-10

unequivocally indicate that, unlawful assembly was

formed, and members of said assembly killed Ranba as

stated by PW-4. It has come on record that, Ranba's

house was destroyed, even pipelines laid for watering

the land were also destroyed by accused persons.

Therefore, by any stretch of imagination, it cannot be

said that, the members of unlawful assembly had no

knowledge for what purpose they have assembled, and

why they were carrying the weapons in their hands.

The prosecution has proved beyond reasonable doubt

that, the members of the unlawful assembly had

knowledge about the fact that, they have assembled

with unlawful object of causing grievous hurt to Ranba

and ultimately killed him. It clearly emerged on record

459.99 & 79.2000 Criappeal

through the evidence of PW-1 and PW-4 that, members

of unlawful assembly in furtherance of their common

object to kill Ranba, assembled together with weapons

and killed Ranba and in the process also assaulted

PW.1 and PW-4. The medical evidence on record clearly

indicates that, death was homicidal and injury nos. 1,

2, 9, 11 and 14 were grievous in nature, which were

sufficient to cause death. Medical evidence also shows,

how brutally Ranba was assaulted. The version of PW-1

and PW-4 gets complete corroboration from the medical

evidence. It is necessary to note that, it was not

necessary for the prosecution to prove overt act by each

accused, since each member of the unlawful assembly

was equally responsible for killing of Ranba irrespective

of specific overt act attributed to them. Therefore, even

if the PW-1 has not actually seen assault on Ranba, she

saw accused persons holding weapons in their hands,

Ranba lying on spot when she went to the spot of the

incident, which is 50 to 60 paces from her house,

Accused said her "Do you come there to lift the dead-

459.99 & 79.2000 Criappeal

body of Ranba and hurry up, lift his dead-body". (vkrk

dk; jkuckp e<a mpyk; vkyh dk \ mpy R;kp e<a) and also she was

assaulted by accused. Therefore, the case in hand is

case of unlawful assembly, her evidence lends support

and gives corroboration to the version of PW-4 in his

evidence before the Court, and evidence of both these

witnesses gets corroboration from the medical evidence.

48. The main criticism by the defence qua the

evidence of PW-1 and PW-4 is that they are partisan or

interested witnesses inasmuch as, deceased was their

son-in-law. In this respect, at this juncture, it would be

apt to make reference to the judgment of the Supreme

Court in the case of Masalti vs. State of Uttar

Pradesh1. The Supreme Court in the case of Masalti

(supra) has made it clear that it is, no doubt, the

quality of the evidence that matters and not the

number of witnesses who give evidence. The Supreme

Court in para 14 of the judgment in case of Masalti

1 AIR 1965 SC 202;

459.99 & 79.2000 Criappeal

(supra) observed, thus:

"14. Mr. Sawhney has then argued that where witnesses giving evidence in a murder trial like the present are shown to belong to the faction of victims, their evidence should not be accepted, because they are prone to involve falsely members of the rival

faction out of enmity and partisan feeling. There is no doubt that when a criminal Court has to appreciate evidence given by witnesses who are partisan or interested, it has to be very careful in weighing such

evidence. 51 S.C.-IO 146 Whether or not there are discrepancies in the evidence; whether or not the evidence strikes the Court as genuine; whether or not

the story disclosed by the evidence is probable, are all matters which must be taken into account. But it would, we think, be unreasonable to contend that

evidence given by witnesses should be discarded only on the ground that it is evidence of partisan or interested witnesses. Often enough, where factions prevail in villages and murders are committed as a result of enmity between such factions, criminal

Courts have to deal with evidence of a partisan type. The mechanical rejection of such evidence on the sole

ground that it is partisan would invariably lead to failure of justice. No hard and fast rule can be laid down as to how much evidence should be appreciated. Judicial approach has to be cautious in dealing with

such evidence; but the plea that such evidence should be rejected because it is partisan cannot be accepted as correct."

49. In the light of the observations of the Supreme

Court in paragraph 14 quoted above, we have discussed the

evidence of PW-1 and PW-4 who are injured witnesses.

Therefore, in our opinion, merely because the injured

witnesses are relatives of the deceased, is no ground to

459.99 & 79.2000 Criappeal

disbelieve their evidence. The prosecution has placed on

record satisfactory evidence showing the involvement of

accused persons in commission of offence. There is

overwhelming medical evidence which would unequivocally

suggest that, the deceased Ranba was brutally murdered by

the accused persons by using deadly weapons like sword,

axe and also stick and iron rod.

50. Further argument advanced by the defence is

that, the prosecution has not placed on record satisfactory

evidence to prove that the accused persons did form an

unlawful assembly either prior to commission of offence or

at the time of commission of offence. It is common

contention of the learned Counsel appearing for the accused

that the ingredients of sections 141, 142 and 149 of the IPC

are not attracted in the light of evidence brought on record

and, therefore, it cannot be held that the accused persons

formed an unlawful assembly in furtherance of their

common object to assault / cause grievous hurt in order to

kill Ranba.

51. In this respect, in order to hold that the

459.99 & 79.2000 Criappeal

assembly was unlawful, it is necessary to meet the

ingredients of sections 141 and 142 of IPC. In the present

case, the prosecution has established beyond doubt that

there was assembly of more than five persons and the case

in hand would be covered by the provisions of section 141 of

IPC. Section 141 of IPC reads, thus:

" 141. Unlawful assembly.--An assembly of five or

more persons is designated an "unlawful assembly", if the common object of the persons composing that assembly is-

First.-To overawe by criminal force, or show of criminal force, or the Central or any State Government or Parliament or the Legislature of any State, or any public servant in the exercise of the lawful power of such public servant; or

Second.-To resist the execution of any law, or of any

legal process; or

Third.-To commit any mischief or criminal trespass, or other offence; or

Fourth.-By means of criminal force, or show of criminal force, to any person to take or obtain possession of any property, or to deprive any person of the enjoyment of a right of way, or of the use of water or other incorporeal right of which he is in possession

or enjoyment, or to enforce any right or supposed right; or

Fifth.-By means of criminal force, or show of criminal force, to compel any person to do what he is not legally bound to do, or to omit to do what he is legally entitled to do. Explanation.-An assembly which was not unlawful when it assembled, may subsequently become an unlawful assembly."

459.99 & 79.2000 Criappeal

Upon careful perusal of the provisions of section 141

of IPC, the present case is covered under "Clause Third" and

to some extent "Fourth".

52. Section 142 of IPC reads, thus:

" 142. Being member of unlawful assembly.--Whoever, being aware of facts which render any assembly an

unlawful assembly, intentionally joins that assembly, or continues in it, is said to be a member of an

unlawful assembly."

As already observed, members of the unlawful

assembly were aware as to for what purpose they have

assembled. Therefore, in the present case, the prosecution

has proved that in furtherance of the common object, the

accused persons formed an unlawful assembly and they

killed Ranba and injured PW-1 and PW-4.

53. At this juncture, it would be relevant to refer the

provisions of section 149 of IPC which read. Thus:

"149. Every member of unlawful assembly guilty of offence committed in prosecution of common object.--If an offence is committed by any member of an unlawful assembly in prosecution of the common object of that assembly, or such as the members of that assembly knew to be likely to be committed in prosecution of that object, every person who, at the time of the committing of that offence, is a member of the

459.99 & 79.2000 Criappeal

same assembly, is guilty of that offence."

54. At this juncture it would be apt once again to

make reference to the exposition of the Supreme Court in

case of Masalti (supra) wherein the Supreme Court while

explaining scope of sections 141 to 149 of IPC and also

section 302 r/w 149 of IPC, in paragraphs 16, 17 and 20

held, thus:

"16. Mr. Sawhney also urged that the test applied by the High Court in convicting the appellants is

mechanical. He argues that under the Indian Evidence Act, trustworthy evidence given by a single witness would be enough to convict an accused person, whereas evidence given by half a dozen witnesses which is not trustworthy would not be

enough to sustain the conviction. That, no doubt is true; but where a criminal court has to deal with

evidence pertaining to the commission of an offence involving a large number of offenders and a large number of victims, it is usual to adopt the test that the conviction could be sustained only if it is

supported by two or three or more witnesses who give a consistent account of the incident. In a sense, the test may be described as mechanical; but it is difficult to see how it can be treated as irrational or unreasonable. Therefore, we do not think that any grievance can be made by the appellants against the

adoption of this test. If at all the prosecution may be entitled to say that the seven accused persons were acquitted because their cases did not satisfy the mechanical test of four witnesses, and if the said test had not been applied, they might as well have been convicted. It is, no doubt, the quality of the evidence that matters and not the number of witnesses who give such evidence. But, sometimes it is useful to adopt a test like the one which the High Court has

459.99 & 79.2000 Criappeal

adopted in dealing with the present case.

17. Mr. Sawhney then attempted to argue that the High Court failed to give effect to the principles enunciated by this Court in the case of Baladin v. State of Uttar Pradesh (S) AIR 1956 SC 181. In that

case, it was observed by Sinha, J., who spoke for the Court, that it is well-settled that mere presence in an assembly does not make a person, who is present, a member of an unlawful assembly unless it is shown that he had done something or omitted to do

something which would make him a member of an unlawful assembly, or unless the case falls under

s.142, I.P.C. The argument is (1) A.I.R. 1956 S.C. 181 148 that evidence adduced by the prosecution in the present case does not assign any specific part to most of the accused persons in relation to any overt act,

and so, the High Court was in error in holding that the appellants were members of an unlawful assembly. The observation of which Mr. Sawhney relies, prima facie, does seem to support his

contention; but, with respect, we ought to add that the said observation cannot be read as laying down a

general proposition of law that unless an overt act is proved against a person who is alleged to be a member of an unlawful assembly, it cannot be said that he is a member of such an unlawful assembly. In appreciating the effect of the relevant observation on

which Mr. Sawhney has built his argument, we must bear in mind the facts which were found in that case. It appears that in the case of Baladin (S) AIR 1956 SC 181, the members of the family of the appellants and other residents of the village had assembled together;

some of them shared the common object of the unlawful assembly, while others were merely passive witnesses. Dealing with such an assembly, this Court observed that the presence of a person in an assembly of that kind would not necessarily show that he was a member of an unlawful assembly. What has to be proved against a person who is alleged to be a member of an unlawful assembly is that he was one of the persons constituting the assembly ,and he entertained along with the other members of the

459.99 & 79.2000 Criappeal

assembly the common object as defined by s.141, I.P.C. Section 142 provides that whoever, being aware

of facts which render any assembly an unlawful assembly, intentionally joins that assembly, or continues in it, is said to be a member of an unlawful assembly. In other words, an assembly of five or more persons actuated by, and entertaining one or more of

the common objects specified by the five clauses of s. 141, is an unlawful assembly. The crucial question to determine in such a case is whether the assembly consisted of five or more persons and whether the said persons entertained one or more of the common

objects as specified by S.141. While determining this question, it becomes relevant....to consider whether

the assembly consisted of some persons.....who were merely passive witnesses and had (1) A.I.R. 1956 S.C. 181 I49 joined the assembly as a matter of idle

curiosity without intending to entertain the common object of the assembly. It is in that context that the observations made by this Court in the case of Baladin (S) AIR 1956 SC 181 assume significance; otherwise, in law, it would not be correct to say that

before a person is held to be a member of an unlawful assembly, it must be shown that he had committed

some illegal overt act or had been guilty of some illegal omission in pursuance of the common object of the assembly. In fact, s.149 makes it clear that if an offence is committed by any member of an unlawful

assembly in prosecution of the common object of that assembly, or such as the members of that assembly knew to be likely to be committed in prosecution of that object, every person who, at the time of the committing of that offence. is a member of the same assembly, is guilty of that offence; and that

emphatically brings out the principle that the punishment prescribed by s.149 is in a sense vicarious and does not always proceed on the basis that the offence has been actually committed by every member of the unlawful assembly. Therefore, we are satisfied that the observations made in the case of Baladin(l) must be read in the context of the special facts of that case and cannot be treated as laying down an unqualified proposition of law such as Mr.

459.99 & 79.2000 Criappeal

Sawhney suggests."

55. While considering various provisions of IPC and

in particular, sections 148, 149 and 302 IPC, the Supreme

Court, in case of Ranjit Singh (supra), in paragraph 22

held, thus:

"22. Thus, from the above, the law on the issue remains that in a case involving an unlawful assembly

with a very large number of persons, there is no rule of law that states that there cannot be any conviction on the testimony of a sole eye-witness, unless that the court is of the view that the testimony of such sole

eye-witness is not reliable. Though, generally it is a rule of prudence followed by the courts that a conviction may not be sustained if it is not supported by two or more witnesses who give a consistent

account of the incident in a fit case the court may believe a reliable sole eye-witness if in his testimony

he makes specific reference to the identity of the individual and his specific overt acts in the incident. The rule of requirement of more than one witness applies only in a case where a witness deposes in a general and vague manner, or in the case of a riot."

56. Recently, the Supreme Court in case of State of

U.P. vs. Chandrika2, in the facts of that case held that,

there was prompt lodging of F.I.R. common object of

unlawful assembly armed with Gun was to commit murder.

Testimonies of injured witnesses present at spot could not

be doubted being corroborated with eye witnesses as well as

2 2014(2) ACR 1756;

459.99 & 79.2000 Criappeal

medical evidence. Finding of acquittal recorded by trial

Court ignoring materials on record oral as well as

documentary evidence fully supported by medical evidence.

Acquittal of accused found to be based basically on dying

declaration whose maker was alive. Said statement was not

admissible in evidence. On appraisal of evidence on record it

was amply clear that prosecution had fully proved its case

beyond doubts. Judgment and order of acquittal reversed

and all the accused were convicted by allowing government

appeal.

In case of Phodol vs. State of C.G.3, Chhattisgarh

High Court, in the facts of that case, held that injuries

found over bodies of deceased were incised wounds,

lacerated wounds and depressed fracture of head.

Appellants were holding battleaxe and other weapons and

they had caused homicidal death of three persons and also

caused fatal injuries to prosecution witness by battleaxe

and other weapons. Evidence adduced on behalf of

prosecution and defence taken by appellants were sufficient

to establish fact that appellants had formed unlawful

assembly having its common object to commit murder of

3 2014 CRI.L.J.4704;

459.99 & 79.2000 Criappeal

deceased and in furtherance of common object of assembly,

they were armed with deadly weapons. Therefore,

Chhattisgarh High Court maintained order of conviction of

the accused therein.

In case of Manilal vs. State of Kerala,4 the Kerala

High Court while explaining scope of section 149 of IPC,

held that even if the identity of some of the accused forming

part of the unlawful assembly is not established or even if

one or more of the accused are acquitted granting benefit of

doubt, that does not absolve the other accused from being

proceeded against under Section 149 of the Indian Penal

Code.

The facts in the case in hand and those in case of Om

Prakash vs. State of Haryana,5 are almost similar. In the

said case, the Supreme Court, while considering the

provisions of Section 141, 142, 148 and 149 and also

sections 302 and 319 of IPC, held that there was no delay in

lodging FIR. Ocular testimony gets corroborated from

medical evidence. All accused persons came together armed

with lathis and gun. Eye witnesses who are natural

4 ILR2014(2)Kerala871; 2014(2)KLT800; 5 (2014) 5 SCC 753;

459.99 & 79.2000 Criappeal

witnesses, being brothers, have deposed in unequivocal

manner about assault by all accused persons. Common

object is clearly evident. In such situation, attribution of

specific individual overt act has no role to play. All requisite

tests to attract section 149 established by prosecution and

the contentions raised by appellants therein were rejected

and the Supreme Court upheld the order of conviction

passed by the High Court. If the evidence in the present

case is considered in the light of the judgment of the

Supreme Court in case of Kuldeep Yadav and Ors. vs. State

of Bihar,6 that there is cogent, trustworthy, clinching and

reliable evidence of the eye witnesses.

57. We have discussed the evidence of the

prosecution witnesses in detail and the overt-acts attributed

to them qua each accused and also the medical evidence.

Upon re-appreciating the entire evidence, inevitable

conclusion is that above mentioned accused persons

named by witnesses and to whom overt act is attributed

formed an unlawful assembly, they were aggressors, they

had knowledge, they went to the spot and killed Ranba and

6 (2011) 5 SCC 324;

459.99 & 79.2000 Criappeal

injured PW-1 and PW-4. Therefore, evidence led by the

prosecution in the present case even satisfy the tests laid

down in the case of Kuldeep Yadav (supra). However, it

would be relevant to mention at this juncture that, it

appears that the judgment in case of Masalti (supra), which

is by the larger Bench consisting four Honourable Judges,

was not brought to the notice of the Hon'ble Supreme Court

in case of Kuldeep Yadav (supra).

58. Upon considering the evidence of PW-1 and

PW-4, in nutshell PW-1 in her evidence stated that,

accused persons were standing at the spot, armed with

weapons. When she went to the spot, she saw Ranba

lying in seriously injured condition. She specifically

attributed overt act to accused Babu Dadge, who

assaulted deceased Ranba by axe, accused Padmakar,

who assaulted by Katti, accused Kamlakar assaulted by

stick, accused Bapurao Dadge assaulted by iron bar,

accused Narsing bet by Katti, accused Yeshwant

assaulted by stick, accused Babruwan assaulted by

sword. accused Suresh assaulted by stick and accused

459.99 & 79.2000 Criappeal

Sudhakar assaulted by iron bar. She further deposed

that, Babu Dadge assaulted her by axe, accused

Padmakar and Bapurao Dadge assaulted her by iron

bar. She was seriously injured. She was in hospital for

20 days. PW-4 - Shankar Eknath Gawali in his

evidence stated that, accused Babu gave blow of axe on

the neck of Ranba, accused Bapurao bet by iron bar,

accused Dilip Shivange assaulted by axe, accused

Babru Dadge assaulted by sword. When he tried to

rescue Ranba, when accused Babu Dadge hit him by

axe on his head and accused Bapurao assaulted him by

iron bar and then they pushed him. PW-4 is injured

witness in the main incident of killing Ranba by

accused persons. Therefore, taking into consideration

the evidence of PW-1 and PW-4 together, the safe

conclusion can be reached that, the prosecution has

proved beyond reasonable doubt, the presence with

deadly weapons and overt acts, as alleged by two

witnesses namely PW-1 and PW-4, qua accused Babu

Limbaji Dadge, accused Bapurao Amrata Dadge,

459.99 & 79.2000 Criappeal

accused Deelip Trimbak Shivange, accused

Babruwahan Yeshwant Dadge and accused Padmakar

Baburao Dadge. We have accepted the evidence of PW-1

and PW-4 in respect of those accused against whom

both witnesses have stated about their presence and

overt acts. So as to make sure that, in case of unlawful

assembly, there should be minimum two witnesses,

stating presence of the accused, holding weapons and

attributing overt acts to the accused persons, as laid

down in the case of Masalti (supra).

59. The trial Court in para 64 observed that, the

names of accused no.1 Yeshwant, accused no.5 Sanjay,

accused no.6 Shankar, accused no.11 Trimbak,

accused no.12 Vilas, accused no.13 Shivaji, accused

no.14 Kamlakar and accused no.15 Balaji are included

without any reason. It appears that, the trial Court

after appreciation of evidence on record has granted

benefit of doubt to aforementioned accused.

60. Upon considering and reappreciating the

459.99 & 79.2000 Criappeal

evidence in its entirety, we are of the considered view

that, on assessing the entire evidence on record and

after observing demeanor of the witnesses, the trial

Court has taken a possible view in acquitting the

respondents in Criminal Appeal No. 79 of 2000.

Therefore, we do not wish to interfere in order of the

trial Court acquitting them.

In our considered view, if the case of

accused No.4 Suryakant S/o Yeshwant Dadge and

accused No.8 Narsing S/o Baburao Dadge is

considered, in the light of evidence of PW-1 and PW-4,

out of two witnesses i.e. PW-1 and PW-4, only one

witness has attributed the overt act and not the other

witness. Therefore, in our considered view, appellant -

Suryakant Yeshwant Dadge and Narsing S/o Baburao

Dadge are required to be given benefit of doubt like

accused who are acquitted by the trial Court.

We are aware of the legal position that, every

member of unlawful assembly guilty of offence

committed in prosecution of common object. If an

459.99 & 79.2000 Criappeal

offence is committed by any member of an unlawful

assembly in prosecution of the common object of that

assembly, or such as the members of that assembly

knew to be likely to be committed in prosecution of that

object, every person who, at the time of the committing

of that offence, is a member of the same assembly, is

guilty of that offence. However, in the present case, the

incident had taken place at about 9 a.m. in the village,

and having minutely considered evidence of PW-1 and

PW-4, the possibility of presence of other accused as

mere spectators, without knowledge and intention of

object of unlawful assembly, cannot be ruled out.

Therefore, applying the test laid down in the case of

Masalti (supra) and in the case of Kuldeep Yadav

(supra), we hold that, the aforementioned accused

Babu Limbaji Dadge, accused Bapurao Amrata Dadge,

accused Deelip Trimbak Shivange, accused

Babruwahan Yeshwant Dadge and accused Padmakar

Baburao Dadge are guilty for commission of offence, as

proved by the prosecution and convicted by the trial

459.99 & 79.2000 Criappeal

Court. Therefore, their appeal deserves to be dismissed.

61. In the result, we pass the following order:

I) Criminal Appeal No.79 of 2000 filed by

the State against order of acquittal of the

respondents therein, stands dismissed.

Their bail bonds stand cancelled;

II) Criminal Appeal No. 459 of 1999 filed

by the appellants / accused against their

conviction and sentence is partly allowed;

Criminal Appeal No.459/1999 as

regards accused No.4 Suryakant s/o

Yashwant Dadge and accused No.8 Narsing

s/o Baburao Dadge is allowed and they

stand acquitted of the charges levelled

against them; Their bail bonds stand

cancelled. Fine, if any, paid by them shall

be refunded to them.

Criminal Appeal No.459 of 1999 as

regards appellants / accused No.10 Babu

Limbaji Dadge, accused No.9 Bapurao

459.99 & 79.2000 Criappeal

Amrata Dadge, accused No.3 Deelip Trimbak

Shivange, accused No.7 Babruwahan

Yeshwant Dadge and accused No.1

Padmakar Baburao Dadge stands

dismissed. They shall surrender to their bail

bonds forthwith. They are given set off

under Section 428 of Cr.P.C., if already they

were in jail as under trial prisoners.

III) The trial Court to ensure that,

the aforementioned five accused shall

surrender themselves forthwith and send

the compliance report to the Registry to that

effect. The copy of this judgment be sent to

the Superintendent of Police, Latur by

fastest mode.

               Sd/-                                        Sd/-





     ( A.I.S. CHEEMA, J. )                       ( S.S. SHINDE, J. )

                                     ...

     sga/-





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter