Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Riyajuddin Allauddin Khan @ Pammu vs The State Of Maharashtra
2016 Latest Caselaw 2592 Bom

Citation : 2016 Latest Caselaw 2592 Bom
Judgement Date : 7 June, 2016

Bombay High Court
Riyajuddin Allauddin Khan @ Pammu vs The State Of Maharashtra on 7 June, 2016
Bench: V.K. Tahilramani
Sherla V.



                                                                          apeal.4.2011+(J).doc


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              CRIMINAL APPELLATE JURISDICTION




                                                                                     
                                     CRIMINAL APPEAL NO.4 OF 2011

            Riyajuddin Allauddin Khan @ Pammu




                                                             
            E/43, IOC Colony, G.P. Road Bungalow
            Andheri (West), Mumbai-400058
            (currently in Nashik Jail)                  ... Appellant




                                                            
                  Vs.

            State of Maharashtra
            (through R.A.K. Marg Police station, Mumbai)      ... Respondent




                                                  
                                               WITH
                                   CRIMINAL APPEAL NO.846 OF 2010
                                          
            Nasir Abdul Farid Khan @ Nasir Kanya
            57, Charvi Chawl, Rahat Nagar
                                         
            Pathan Masjid, Sewree Cross Road
            Mumbai - 400031
            (currently in Nashik Road Central Prison,
            Nashik)                                           ... Appellant
                   


                  Vs.
                



            State of Maharashtra
            (through R.A.K. Marg Police station, Mumbai)      ... Respondent
   




            Mr.R.A. Shaikh i/b Abhishek yende, for the Appellants
            Mrs.U.V. Kejriwal, APP, for Respondent - State

                                                CORAM: SMT.V.K. TAHILRAMANI &
                                                       MRS.MRIDULA BHATKAR, JJ.

DATE: JUNE 7, 2016

ORAL JUDGMENT (PER MRS.BHATKAR, J.):

1. These two appeals are directed against the judgement and order

1 / 11

apeal.4.2011+(J).doc

dated 17.8.2010 passed by the Additional Sessions Judge, Greater

Mumbai in Sessions Case No.603 of 2007. The appellants Riyazuddin

Allauddin Khan in appeal No.4 of 2011 is the original accused No.1 and

appellant Nasir Abdul Farid Khan @ Nasir, Kanya in Criminal Appeal

No.846 of 2010 is the original accused No.2 in the Sessions Case No.603

of 2007. The appellants were charged and convicted for the offence

punishable under sections 302 r/w 34 of the Indian Penal Code and are

sentenced to suffer life imprisonment and to pay a fine of Rs.2,000/- each

and In default to undergo R.I. For six months. The Complainant Alangit

Kamar Khan @ Kausar gave information to the police on 11.4.2007 of the

murder of one Rajeshkumar Shreekrishnaji Shrivastav @ Raju by the

appellants/accused at around 1430 hours pursuant to which the offence

was registered at C.R. No.103 of 2007 with R.A.K. Marg police station,

Mumbai. It is the case of the prosecution that the complainant Alangit and

his brother Jehangir were in the business of making readymade garments

on 10.4.2007. Accused No.1 Riyazuddin Khan @ Pammu, accused No.1

in the afternoon objected to the residents throwing trash or the dust in the

dustbin fixed near his shop. Accused No.1 @ Pammu was also a resident

of the locality from his childhood. The complainant challenged the said

objection taken by accused No.1. At that time, the accused No.2, who

was alongwith the accused No.1, abused and threatened the complainant.

The People gathered. Accused No.1 brought a chopper from the

2 / 11

apeal.4.2011+(J).doc

butchers' shop and by brandishing the said chopper, he threatened the

complainant and other people. At that time, the deceased Raju intervened

and tried to pacify the quarrel. At that time, accused Nos.1 and 2 asked

Raju as to why he wanted to intervene in the matter. The next day, i.e.,

on 11.4.2007, when the complainant was at home, and his brother

Jehangir and the deceased Raju were standing near his room, both the

appellants arrived there and they asked Jehangir to tender apology for the

incident of 10.4.2007. The complainant told them hat this brother would

not tender apology. However, accused No.1 insisted for apology and

when it was refused, accused No.1 took out a weapon looking like a

chopper or a sickle and he thrusted from the backside in the stomach of

Raju who was quietly standing there. Due to this sudden attack, Raju

started running. However, Nasir, accused No.2, caught Raju and

assaulted him with the chopper. The said chopper broke because of the

assault, however, he caught hold of Raju and accused No.1 stabbed on

the chest of Raju. When people started coming there, they were warned

and threatened by the appellants and thereafter the accused ran away.

The complainant came running. His brother Jehangir and other people

shifted Raju to KEM hospital. Raju was declared dead. The complainant

rushed to the police station and gave the complaint. The police arrived at

the spot, drew spot panchanama; recorded statements of the witnesses;

arrested the accused and seized the blood stained clothes of the accused;

3 / 11

apeal.4.2011+(J).doc

collected the post-mortem report and CA report and after completion of

investigation, chargesheet was filed. The case was committed to the

Court of Sessions.

2. The Sessions Court framed charge against accused No.1 and 2

(and another person by name Mohd. Javed Shafi Shaikh @ Chichi, who

was acquitted from all the offences) under sections 302 r/w 34 of the

Indian Penal Code and under section 4, 25 (1-B)(b) of the Arms Act and

section 37 of the Bombay Police Act.

3.

The prosecution examined 10 witnesses and produced articles so

also documentary evidence before the Court. However the accused put

up the defence that they are innocent and they have not committed any

offence. After considering the evidence tendered by the prosecution and

the defence adopted by the accused persons, the learned Sessions Judge

held the accused Nos.1 and 2 guilty for the offence of murder of Raju.

Hence, these appeals.

4. Mr.Shaikh, the learned Counsel for the Appellants, submitted that

the conviction is based on erroneous appreciation of evidence. The

evidence of PW1 and PW2, who claimed to be the eye witnesses, is not

reliable. The prosecution could not establish any motive behind the

murder. Though the complainant PW1 Alangit Khan @ Kausar, has given

admission that the accused persons had no enmity against the

4 / 11

apeal.4.2011+(J).doc

complainant or Raju or the witnesses. He argued that there are

inconsistencies and contradictions in the evidence of PW1 and PW2. He

submitted that as per the case of the prosecution on 10.4.2007, a small

boy who wanted to dump trash in the public dustbin, was stopped by the

accused No.1 Pammu who was running a cellphone store opposite the

said dustbin. The learned Counsel submitted that the statement of the

small boy was necessary to prove the incident of the earlier day. He

argued that the incident of 10.4.2007 is imaginary and it is a bogus

creation just to make out a case of motive for section 302 of the Indian

Penal Code. On the point of the incident, he submitted that both the

brothers i.e., PW1 and PW2, cannot be believed. At the time of incident,

Alangit was on the loft of the house and so it was not possible for him to

see the incident and also hear the conversation between the accused

Nos.1 and 2 and Jehangir or Raju. He further submitted that the role

attributed to Nasir is false. He was really not present on the spot. He

further submitted that in the proforma of the FIR, the time of death is

mentioned as 14.30 hrs. Then, at 14.45 hrs, the offence was reported.

However, in the post-mortem notes, the time of death of Raju is mentioned

after 3 pm (i.e., 1500 hours). Therefore, this complaint was subsequently

manipulated as the complainant had no knowledge of the death of Raju.

He further submitted that the prosecution has introduced a bogus theory of

presence of two persons as assailants on the spot. In order to support his

5 / 11

apeal.4.2011+(J).doc

submissions, he relied on the case papers of KEM hospital where the

history of assault by known person is mentioned. He also relied on the

case papers of the casualty of KEM hospital where the history of assault

with sharp object by known person is mentioned. In the notes of case

papers of KEM hospital, it is mentioned everywhere as by known 'person'.

The learned Counsel submitted that nowhere it is mentioned in plural i.e.,

'persons' but only in singular and it shows that the assault was committed

only by one person. Thus, the incident has not taken place as described

by eye witnesses and therefore, it is to be disbelieved.

ig He further

submitted that the statement of Hamid Kazi, an independent eye witness,

is not examined by the prosecution. He further argued that this is not a

case under section 302. At the most, it can be considered as a case

under section 304(1) of the Indian Penal Code. He submitted that on the

point of spot panchanama, PW5 Ajay Shonu Pawar, a panch witness, has

turned hostile. The spot panchanama, which is produced as exhibit 29,

proved through PW6 Anil Ramesh Sawant, is not reliable. Learned

Counsel pointed out the list of articles produced by the prosecution and

submitted that in the list, Article B is shown as broken knife and article I is

also shown as knife. So, if at all, there was only one broken knife and as

per the case of the prosecution, both the accused Nos.1 and 2 have

assaulted the deceased with knife, then, that cannot be a true case. He

submitted that as per exhibit 18 sketch, Shohrab hotel is not shown

6 / 11

apeal.4.2011+(J).doc

anywhere and if the accused Nos.1 and 2 were near the Shohrab hotel,

then, they were not present at the time of the incident. Hence, accused

Nos.1 and 2 are to be acquitted.

5. Learned Prosecutor while opposing these appeals argued that the

conviction is based on sound and sufficient evidence. There are two eye

witnesses. The deceased was brutally murdered by the accused with the

chopper. She submitted that the police have recovered the chopper. One

is broken and one is intact. The deceased was taken to hospital but he

was dead. The learned Prosecutor relied on the evidence of the eye

witnesses so also the post-mortem report. She submitted that considering

the quality of the evidence, the appeals be dismissed.

6. We have gone through the evidence of all the witnesses. In this

case, there are two eye witnesses - PW1 Alangit and PW2 Jehangir, who

are brothers and have stated that Riyajuddin @ Pammu was their

neighbour and he used to run a cellphone store. It is true that none of

them deposed that there was previous enmity between them and the

appellants accused. Both of them have stated that the incident of quarrel

on petty issue of throwing trash in the dustbin has taken place on the day

earlier i.e., on 10.4.2007, when Pammu objected to the use of dustbin. The

submissions of the learned Counsel that as no complaint was registered in

respect of the said incident with the police, therefore, this incident is

7 / 11

apeal.4.2011+(J).doc

imaginary and so also the statement of a small boy who went there to

throw trash in the public dustbin and was prevented from doing so, is not

recorded are material lacunae in the case of the prosecution are not at all

convincing. It is to be noted that the appellant / accused No.1 was the

neighbour of PW1 and PW2 and when he prevented the small boy from

using the dustbin, these brothers intervened. So this was not a big quarrel

though as per their evidence, accused No.1 went to butcher's shop and

brandished chopper. The statement of the small boy is not recorded in the

evidence. However, that it did not affect the credit of the witnesses. Both

of them have corroborated with each other. The argument of the defence

counsel that the evidence of these two witnesses cannot be relied as

these two witnesses are interested, also does not carry any substance.

We fail to understand how these two persons can be interested when their

licensee Raju was killed in the broad day-light. PW1 Alangit has stated

that after the incident of 10.4.2007, on the next day, when he was at home,

he saw accused Nos.1 and 2 coming together towards their house. He

was on the loft. One Pervez PW9 was present outside the garment unit

and from the window of the loft, he noticed that the deceased Raju and his

brother Jehangir were present and Riyajuddin @ Pammu asked Jehangir

to tender apology to his brother about the incident on the day before. His

brother refused. He also said that his brother would not and when Pammu

heard the refusal, he took out the chopper and he tried to assault his

8 / 11

apeal.4.2011+(J).doc

brother Jehangir. His brother rescued and then Pammu assaulted Raju,

who was standing quietly with the chopper on his waist. He tried to run

away. Nasir caught him. Nasir also was armed with the chopper. He also

assaulted Raju with the chopper. However, the chopper used by Nasir

broke, so Nasir caught hold of Raju and then accused No.1 Pammu

assaulted Raju with the chopper. Nasir threatened the public who

gathered there that if they intervened, they would be assaulted. Raju fell

on the ground. PW2 Jehangir also stated the same facts. Thus, both the

brothers have attributed the act of assault with knife to both the accused,

i.e., accused No.1 and accused No.2. The first assault was mounted on

Raju by Pammu i.e., accused No.1. The submissions of the learned

Counsel that the appellants-accused Nasir is innocent and did not mount

any assault on Raju, cannot be accepted in view of the clear and cogent

evidence of these two witnesses, who attributed specific roles to accused

No.1 Pammu and the accused No.2 Nasir. The blow given by Nasir to

Raju was so forceful that the chopper broke in two pieces. The two pieces

of the chopper i.e., the blade was separated from the handle were

produced before the Court. Another chopper recovered from accused No.1

Riyajuddin was also before the court.

7. It was argued that the appellants did not want to assault Raju. He

intervened and so accidentally he was assaulted. However, we discard

this argument. Pammu mounted first blow on Jehangir, however, Jehangir

9 / 11

apeal.4.2011+(J).doc

ran away. Raju was innocent, who was attacked by accused No.1. It

might be a case of transferred malice but it is not the case that Raju

intervened and accidentally he received a blow and the accused person

did not intend to injure him. The Doctor Sunil S. Kadam, PW8, who

conducted the post-mortem, has noted his observations in the post-

mortem notes i.e., exhibit 35 and his evidence that there were nearly 9

injuries on the body of Raju and according to him, injury No.1 which was

on temporal occipital region of the head, injury No.7 in the abdomen and

injury No.8 which pierced the abdominal cavity, were on vital parts and all

the injuries were sufficient in the ordinary course of nature to cause death

and the death was caused due to haemorrhagic shock as a result of

multiple stabs. The medical evidence corroborates the ocular evidence of

PW1 and PW2. Raju was immediately shifted to hospital and when PW1

was giving the FIR, he received the information of death of Raju. There is

no discrepancy in the time mentioned in the FIR or in the casualty report.

Similarly, much was argued in respect of the record of his case papers and

casualty report wherein history of assault by known 'person' is mentioned.

It is true that such note is found everywhere, however, it is to be

understood that when the person is taken to a casualty with such multiple

injuries, the staff of the hospital took down the history, might have heard it

by 'person' or 'persons' and he wrote it accordingly. The same history of

assault was naturally carried forward in different papers prepared by

10 / 11

apeal.4.2011+(J).doc

different Departments, where he was treated and taken. Therefore, it is

not a doubtful situation and there is no discrepancy.

8. We are satisfied that there is a sufficient, consistent and cogent

evidence which establishes that the both the appellants have killed the

deceased brutally and hence, we dismiss the appeals.

          (MRIDULA BHATKAR, J.)                        (V.K. TAHILRAMANI, J.)
                                  
                                 
           
        






                                                                                 11 / 11




 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter