Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Mah vs Laxman Venkati Chavan & Anr
2016 Latest Caselaw 2052 Bom

Citation : 2016 Latest Caselaw 2052 Bom
Judgement Date : 29 April, 2016

Bombay High Court
The State Of Mah vs Laxman Venkati Chavan & Anr on 29 April, 2016
Bench: A.I.S. Cheema
                                                      Criminal Appeal No.26/2005 with
                                                          Criminal Appeal No.27/2005
                                            1




                                                                                
                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                   BENCH AT AURANGABAD




                                                       
                         CRIMINAL APPEAL NO.26 OF 2005




                                                      
     The State of Maharashtra
     through : Police Station, Wadhone,
     Tq. Udgir, District Latur.         ...             ...    APPELLANT
                                                        (Original Complainant)
              VERSUS




                                         
     1.       Laxman s/o Venkati Chavan,
                             
              Age 55 years,

     2.       Satyabhamabai w/o Laxman Chavan,
                            
              Age 45 years,

           Both R/o Hipparga, Tq. Udgir,
           District Latur.               ...    ...   RESPONDENTS
                                         (Original Accused No.1 and 3)
      


                        .....
     Shri A.M. Phule, A.P.P. for appellant / State
   



     Ms Supriya L. Pansambal, Advocate holding for
     Shri V.D. Gunale, Advocate for respondents
                        .....





                                         WITH

                         CRIMINAL APPEAL NO.27 OF 2005


     The State of Maharashtra





     through : Police Station, Wadhone,
     Tq. Udgir, District Latur.         ...             ...    APPELLANT
                                                        (Original Complainant)
              VERSUS

     Babu s/o Laxman Chavan,
     Age 26 years,
     R/o Hipparga, Tq. Udgir,                   ...     ...    RESPONDENT
     District Latur.                                    (Original Accused No.2)




    ::: Uploaded on - 02/05/2016                        ::: Downloaded on - 30/07/2016 00:18:17 :::
                                                        Criminal Appeal No.26/2005 with
                                                           Criminal Appeal No.27/2005
                                               2




                                                                                 
                       .....
     Shri A.M. Phule, A.P.P. for appellant / State
     Ms Supriya L. Pansambal, Advocate holding for




                                                        
     Shri V.D. Gunale, Advocate for respondent
                       .....




                                                       
                                     CORAM:         A.I.S. CHEEMA, J.

                                     DATED:         29th April, 2016.

                      Date of reserving judgment : 13th April 2016




                                            
                      Date of pronouncing judgment : 29th April 2016.


     JUDGMENT:

1. These appeals have been filed by the State.

Criminal Appeal No.26/2005 is filed against the acquittal of

the respondent Laxman Venkati Chavan and Satyabhamabai

Laxman Chavan (original accused Nos.1 and 3 in R.C.C.

No.412/1999) vide judgment passed by the Jt. Judicial

Magistrate, First Class Udgir, District Latur on 25.10.2004. By

the same judgment, the Judicial Magistrate, First Class

convicted accused No.2 Babu Laxman Chavan (original

accused No.2) for offence under Section 324 of the Indian

Penal Code, 1860 (I.P.C. in brief). The trial Court passed

sentence against respondent Babu directing him to suffer

simple imprisonment till rising of the Court and to pay fine of

Rs.1000/- and in default to suffer simple imprisonment for

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

three months.

Criminal Appeal No.27/2005 is for enhancement of

the sentence which was imposed against accused No.2 Babu.

I will refer to the respondents as accused Nos.1 to 3, the

manner in which they were arrayed in the R.C.C. No.412/1999

before the Judicial Magistrate, First Class.

2. The case of the prosecution in brief is as follows :

(a) On 23.10.1999, at about 3.30 p.m., complainant

Nivrutti Hanumant Chavan (hereinafter referred as

complainant) filed F.I.R. with Wadhona Police

Station, which came to be registered as Crime

No.117/1999. He informed that, on that day he

along with his wife Kashibai (P.W.3) and two

daughters-in-law Anuradha (P.W.4) and Meena

(P.W.5) and son Vijay (P.W.2) had gone to their

field situated at Hipparga Shivar and were working

in their field. At about 2.30 p.m., accused No.2

Laxman Chavan and his son accused No.2 Babu

were working in their field which is adjoining and

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

they were ploughing their field. In the process,

they broke the common bandh and when he

objected, they along with wife of accused No.1

Laxman (Satyabhama) came abusing and by stone

and "Tutati" (i.e. handle of whip for bullock) hit on

his head, back and ear and he started bleeding.

When his wife and son Vijay came to intervene,

these three accused beat them also and his son

was hit on the back and his wife (Kashibai) also

suffered blow on tooth. While the quarrel was

going on, his two daughters-in-law intervened and

separated the quarrel. Thus, the F.I.R.

(b) The offence was registered and Head Constable

Sabiyoddin (P.W.9) investigated the matter. The

injured were sent to hospital and medical

certificates were obtained. On 24.10.1999, the

Head Constable went to the spot and prepared

spot panchanama (Exh.34). The Tutati came to be

seized from accused No.2 Babu on 25.10.1999.

Statements of witnesses were recorded and after

investigation was completed, charge sheet came to

be filed.

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

3. The Judicial Magistrate, First Class framed charge

against the accused persons under Section 324 read with

Section 34 of the I.P.C. The accused pleaded not guilty.

Their defence is of denial. According to the accused persons,

the complainant wants to grab their land and for this purpose,

the false complaint is filed.

4.

In the trial Court, the complainant Nivrutti deposed

as P.W.1 and proved the F.I.R. at Exh.22. His son Vijay

(P.W.2), wife Kashibai (P.W.3) daughter-in-law Anuradha

(P.W.4) and daughter-in-law Meena (P.W.5) entered witness

box in support of the complainant. Out of these, P.Ws.1 to 3

claimed to be also victims of the assault. Vinayak Chavan

(P.W.6) is panch of seizure of Tutati from accused No.2 Babu

for which panchanama Exh.31 was prepared on 25.10.1999.

As regards the spot, Panch Pandhari (P.W.7) deposed in

support of prosecution and spot panchanama Exh.34 was

proved. On day of incident, at about 5.30 p.m., Dr. Ranjit

had examined P.W.1 to 3 and issued medical certificates

Exh.52, 53 and 54 in their faovur regarding the injuries which

were simple. This doctor deposed as P.W.8. Investigating

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

officer came on record as P.W.9.

5. The trial Court, after hearing the evidence, has

passed judgment observing that there was consistency in the

evidence as regards injury caused by accused No.2 Babu with

the aid of Tutati to P.W.1 Nivrutti, but there was no

consistency as regards the acts of assault attributed to

accused No.1 and 3 by the witnesses. On such analysis, the

trial Court acquitted the accused No.1 Laxman and his wife

accused No.3 Satyabhamabai, but convicted accused No.2

Babu as mentioned above.

6. It has been argued by the learned A.P.P. for State

that, the trial Court could not have acquitted accused No.1

Laxman and his wife Satyabhamabai as P.W.1 to 5 had given

various details as regards acts of these accused for causing

hurt to P.Ws.1 to 3. It is argued that, after holding accused

No.2 Babu also guilty for offence under Section 324,

disproportionately low sentence has been passed and the

punishment was grossly insufficient and the sentence of

accused No.2 Babu needs to be enhanced and he should be

suitably punished.

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

7. Against this, the learned counsel for the accused

persons submitted that between the parties, there were

disputes and in the present matter, there were counter

complaints. This can be seen from the judgment itself as on

same day the other matter, in which the present complainant

and his family were accused, was also before the trial Court.

According to the learned counsel, the reasonings recorded by

the trial Court for appreciation of the evidence need to be

upheld and the acquittal of accused No.1 and 3 was correct.

The learned counsel submitted that, looking to the fact that

there was a sudden quarrel, the sentence passed is correct

and proper. There are no earlier criminal cases and the

sentence passed against accused No.2 Babu need not be

interfered with.

In reply, the learned A.P.P. submitted that, looking

to the facts of the matter, the trial Court could have at least

granted compensation to the complainant.

8. I have gone through the evidence which was

brought before the trial Court. Complainant Nivrutti deposed

before the trial Court as to how he, his wife, son and two

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

daughters-in-law were working in the field. He deposed that,

accused No.2 Babu at that time was ploughing in his field at

about 2.30 p.m. and damaged the common bandh. According

to him, he went and questioned accused No.2, at which time

accused No.2 Laxman came and he started ploughing and

accused No.3 Satyabhama instigated accused No.2 Babu

against the complainant, who thereafter caught the shirt of

the complainant and hit him by Tutati, causing bleeding

injury. When his wife Kashibai and Vijay intervened, accused

persons assaulted them also by stone, causing injury to teeth

of Kashibai and to waist and back of Vijay. The daughters-in-

law intervened and the quarrel was separated.

9. The evidence of P.W.2 to P.W.5 also is that, the

quarrel started because of damaging of the common bandh

between the field of accused persons and the complainant and

thereafter the quarrel took place, in which these witnesses

claimed that, in addition to the complainant Nivrutti, P.W.2

Vijay and P.W.3 Kashibai were also injured.

10. When I peruse the judgment of the trial Court, I

find that, the trial Court referred to the specific evidence of

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

these witnesses and after reproducing in brief the details

given by the witnesses, the trial Court analysed the evidence

of these P.W.1 to P.W.5 in para 16 and 17 of its judgment.

The trial Court also kept in view the contents in the complaint

for analyzing and weighing the evidence of these witnesses.

Trial Court discussed that, P.W.1 Nivrutti deposed that

accused No.2 Babu assaulted him by means of handle of whip

i.e. Tutati and that accused No.1 had assaulted P.W.2 and

P.W.3 by stone. The trial Court observed that, P.W.2,

however, did not depose that accused No.1 assaulted him or

his mother by means of stone. Trial Court observed that,

P.W.2 claimed that all accused Nos.1 to 3 assaulted him and

his mother by stone. The trial Court then compared the

complaint Exh.22 with the oral version to find that there was

no corroboration to such evidence that accused No.1 assaulted

P.W.2 and P.W.3 by stone. Trial Court discussed that, P.W.3

Kashibai claimed that accused No.1 and 2 assaulted her and

her son Vijay by kicks and blows. P.W.1 and P.W.2 did not

depose anything on this count. It was observed that, the

complaint did not state that accused No.1 and 2 assaulted by

means of kicks and blows. Reasonings of the trial Court show

that it analysed the evidence of P.W.3 that the witnesses

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

claimed that accused No.1 assaulted her by means of stone

over her teeth, but this did not find place in the complaint as

well as the evidence of P.W.2, P.W.4 and P.W.5. The trial

Court further discussed the evidence of these witnesses to

highlight that the witnesses were not corroborating each other

with regard to alleged acts of accused Nos.1 and 3.




                                               
     11.              The
                             
                               trial    Court    then   referred      to    the        medical

evidence which was brought on record and observed that, it

had not found corroboration in the evidence of P.W.1 to P.W.5

as regards assault by accused No.1 and 3 to P.W.2 Vijay and

P.W.3 Kashibai. Trial Court observed that, it found

corroboration with regard to only injury caused to complainant

by means of Tutati at the hands of accused No.2 Babu. Trial

Court accepted the evidence regarding seizure of Tutati and

the spot panchanama. For such reasons, the trial Court

proceeded to acquit the accused No.1 and 3 and convicted the

accused No.2.

12. Having gone through the complaint as well as the

evidence and the manner in which the trial Court has analysed

the evidence of different witnesses to hold that there was no

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

corroboration between the witnesses as regards the acts of

assault attributed to accused No.1 Laxman and accused No.3

Satyabhamabai, I do not find any reason to interfere as the

reasonings recorded are a possible view of the evidence. Only

because it may be possible to appreciate the evidence in

another manner would not be a reason to interfere in a

judgment of acquittal. Thus, I do not find any substance in

Criminal Appeal No.26/2005, which deserves to be dismissed.

13. As regards Criminal Appeal No.27/2005 for

enhancement of the sentence passed against accused No.2

Babu, I find that the trial Court convicted him for offence

under Section 324 of the Indian Penal Code. The accused

No.2 has not raised grievances before me to submit that

conviction against him was bad. Still I have gone through the

evidence and I do not find any reason to interfere with the

conviction. As regards the sentence, the judgment of the trial

Court shows that, it considered the fact that this accused No.2

Babu was a first time offender and had no previous conviction

and that he had old parents to look after. On such basis,

leniency was sought from the trial Court, but the trial Court

observed that, in its opinion, the act of accused No.2 was

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

serious and so, deterrent punishment will be awarded to him.

Although the trial Court observed thus, the sentence was

passed of only sentence till rising of Court and fine of

Rs.1000/-.

14. It has to be remembered that, the cause of the

quarrel was due to the act of accused No.2 Babu damaging

the common bandh. As such, when the trial Court was of the

opinion that deterrent punishment should be awarded, this

accused should have been made to compensate the

complainant in case the trial Court concluded that sentence of

imprisonment was not necessary. The learned A.P.P. rightly

submitted that, the order of compensation should have been

passed. It would have compensated the complainant for the

injury caused and the order of compensation would have

worked as a deterrent to the accused No.2 Babu to be careful

with regard to the common bandh, damaging of which causes

concern to the neighbour, which is natural. In my view, the

sentence needs to be modified and instead of fine, the

respondent No.2 should be made to pay compensation.

15. I am keeping in view judgment of the Hon'ble

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

Supreme Court in the matter of Hari Singh Vs. Sukhbir

Singh & ors. (1988) 4 SCC 551 , which has been considered

in the matter of Suganthi Suresh Kumar Vs. Jagdeeshan ,

reported in (2002) 2 SCC 420 . and I will direct imprisonment

in default of payment of compensation.

16. For the above reasons, I pass the following order:-

ORDER

(i) Criminal Appeal No.26/2005 against acquittal of

respondents - original accused No.1 and 3 is dismissed.

(ii) Criminal Appeal No.27/2005 for enhancement of

sentence passed against respondent - original accused No.2

Babu is allowed. The sentence of imprisonment till rising of

the Court, as passed by the Joint Judicial Magistrate, First

Class, Udgir on 25.10.2004 in R.C.C. No.412/1999 against

respondent No.2 Babu is maintained. The sentence directing

payment of fine of Rs.1000/- and direction that in default of

payment of fine, he should suffer further simple imprisonment

for three months is quashed and set aside. Instead, it is

Criminal Appeal No.26/2005 with Criminal Appeal No.27/2005

directed that, under Section 357(3) of the Code of Criminal

Procedure, 1973, respondent Babu (original accused No.2)

shall pay compensation of Rs.10,000/- (Rupees ten thousand)

to the complainant Nivrutti Hanumant Chavan. In default of

payment of fine, he shall suffer simple imprisonment for a

period of three months. The amount of Rs.1000/- deposited

by this accused earlier in the trial Court as above, shall be

adjusted in this amount of compensation.

(iii) Bail bonds of respondents - accused No.1 and 3 in

Criminal Appeal no.26/2005 are cancelled. As regards

respondent Babu - accused No.2 in Criminal Appeal

No.27/2005, he is directed to surrender to his bail bonds

before the trial Court on 3 rd May 2016 and deposit the amount

of compensation as directed. In default, the trial Court shall

ensure his presence and execution of these orders. On

recovery of the compensation, the same shall be paid to P.W.1

Nivrutti Hanumant Chavan.

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

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter