Citation : 2016 Latest Caselaw 2707 Bom
Judgement Date : 10 June, 2016
Sherla V.
apeal.194.2009+_(j).doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.194 OF 2009
Shri Satish Keshav Doifode )
r/at Kagal, Dist.Kolhapur )
presently lodged Solapur Central Jail, )
Solapur ) ... Appellant
Vs.
The State of Maharashtra ) ... Respondent
WITH
CRIMINAL APPEAL NO.269 OF 2009
Shri Ganesh Jayling Gunjawane
r/o. Dattanagar, Barshi
ig )
)
Dist.:Solapur )
presently lodged in )
Yerawada Central Prison, Pune ) ... Applicant
Vs.
The State of Maharashtra ) ... Respondent
Mr.A.P. Mundargi i/b Mr.J.J. Bardeskar for the Appellant in Apeal/194/2009
Mr.Ujwal Agandusurve for Appellant in Apeal/269/2009
Mrs.U.V. Kejriwal, APP, for Respondent - State
CORAM: SMT.V.K. TAHILRAMANI &
MRS.MRIDULA BHATKAR, JJ.
DATE: JUNE 9 & 10, 2016
ORAL JUDGMENT (PER MRS.MRIDULA BHATKAR, J.):
1. These two appeals are directed against the impugned judgment and
order dated 31st January, 2009 passed by the learned Sessions Judge,
1 / 14
apeal.194.2009+_(j).doc
Pandharpur in Sessions Case No.4 of 2007. The appellants/accused are
convicted for the offences under sections 364A r/w 120B of the Indian
Penal Code and are sentenced to undergo R.I. for life and to pay fine of
Rs.10,000/- each and in default to suffer imprisonment for 6 months. They
are also convicted for the offences under section 363 r/w 120B of the
Indian Penal Code and sentenced to suffer R.I. for five years with payment
of fine of Rs.2,500/- each and in default, to suffer imprisonment of two
months each. They are further convicted under section 365 r/w 120B of
the Indian Penal Code and sentenced to suffer R.I. for 5 years and fine of
Rs.2500/-, in default two months imprisonment.
2. It is the case of the prosecution that a minor boy Akshay Sadashiv
Wadgave, aged approximately 5 years, was kidnapped by accused
persons on 26.8.2006 for ransom of Rs.10 lacs. It is the case of the
prosecution that Sadashiv Panditrao Wadgave, who was a building
contractor and resident of Pandharpur, was residing with his wife and
minor son - Akshay. On 23.8.2006, he went to his native place for festival.
He stayed there till 26.8.20016. During his stay at his village Khanapur, he
received phone calls on his cell No.9422068104 for a number of times
from one person who disclosed his identity as a Manager of one Reddy
and the person enquired as to when he would be returning as he wanted
to hire his Poklane machine on rent. Sadashiv was having two Poklane
machines and he used to give them on hire. On 26.8.2006, at around 4pm,
2 / 14
apeal.194.2009+_(j).doc
he was returning from Kolhapur to Pandharpur. While he was coming
back, he received four phone calls from the Manager of Reddy and he was
continuously asking as to when he would be reaching to Pandharpur. The
complainant reached home at Pandharpur at around 6pm. His son
Akshay went out to play with neighbouring children. 15 minutes thereafter,
the friends of Akshay informed the complainant that some persons had
taken away Akshay on a motor cycle by pressing his mouth. He
immediately came down but did not notice his son. Therefore, he went to
police station and gave report. Pursuant to that information, the offence
was registered at C.R. No.120 of 2006 with Pandharpur police station for
kidnapping. It is the case of the prosecution that thereafter, the
complainant received anonymous phone calls demanding Rs.10 lakhs if
he wanted his son back. During that night, many such demand calls were
received by him. He collected Rs.10 lakhs during that night from his
friends. He kept Rs.750,000/- in one suitcase and Rs.250,000/- in one
bag. He alongwith his brother, as directed by the police, agreed to give
money to those persons. The kidnappers had told him that in the early
morning, the complainant should hand over Rs.10 lakhs at Kolhapur. The
complainant alongwith his brother proceeded towards Kolhapur in his jeep.
The police and the panch followed them in plain clothes. When the
complainant reached the destination, as informed by the kidnappers, they
asked him to come near a bridge at Mayur Dhabha and accordingly, his
3 / 14
apeal.194.2009+_(j).doc
brother and he both stopped near the bridge. After some time, two
persons arrived there on a motor cycle alongwith his son Akshay. The
complainant gave them the suitcase and the bag containing money and
those two persons handed over Akshay to the complainant. As those two
persons proceeded on motor cycle, the police who were waiting and had
taken position around, immediately apprehended both the accused. At
that time, they threw the suitcase and the bag. The police picked up the
suitcase and the bag. The police found a knife with them. They seized
the Hero Honda motor cycle bearing No.MH-09/AN/1037 and also a
cellphone. The arrested persons were accused No.2 Satish Doifode and
accused Nitin Chavan. At that time, Satish received a phone call from
Ganesh Jayling Gunjawane, accused No.1. Pursuant to that call, the
police found the appellant accused No.1 Ganesh standing near Kagal,
Kolhapur, waiting for money from the arrested accused. The police
realised that Ganesh, accused No.1, was the mastermind behind this plot
of kidnapping. He was related to the complainant and, therefore, he
wanted to stay away from the entire scene. The police arrested him and
seized his mobile under the panchanama. Thereafter, the police recorded
the statements of many witnesses on the point of the incident of
kidnapping. They also collected evidence of the Call Data Records of the
cellphone of the accused Nos.1 and 2 and the father of the victim boy.
The police also recorded the statements of the persons from the vicinity
4 / 14
apeal.194.2009+_(j).doc
where the boy was kept on 26th August evening for few hours till he was
taken to Kolhapur. Test identification parade was conducted by the police
and after completion of the investigation, police filed chargesheet in the
Court of the Judicial Magistrate. As the offence under section 364A was
registered, it was committed to the Court of Sessions. As the accused
pleaded not guilty, the learned Sessions Judge framed charge against the
accused Nos.1, 2 and 3 under sections 363, 364A, 365, 368 and 384 and
also under section 120B of the Indian Penal Code. The accused Nitin
Chavan at the time of the incident was below 16 years, and hence, he was
not tried before the Sessions Court, but he was sent to juvenile Court.
3. The prosecution examined 29 witnesses and after considering the
evidence - oral and documentary, the learned trial Judge convicted the
accused as mentioned above. Hence, these appeals.
4. Both the learned Counsel for the accused No.1 and the learned
Senior Counsel for accused No.2 have submitted that the conviction is
based on insufficient evidence, surmises and conjectures should not
sustain. The evidence of the witness i.e., PW8 Rohini Balasaheb Mirajkar,
on the point of actual kidnapping of the child Akshay cannot be believed.
At the time of recording of evidence i.e., on 16.6.2007, Rohini was 16
years old and the incident has taken place on 26.8.2006. So, she was 15
years old at that time. As per her evidence, she had seen two motor
5 / 14
apeal.194.2009+_(j).doc
cyclists arriving at the place where Akshay was playing. She has
described the motor cyclists, by clothes what they were wearing and they
were 20 to 22 years old persons. However, she was not called for test
identification parade. She identified the accused persons in the Court hall
and such identification cannot be believed. The learned Counsel further
submitted that on 18.9.2006, the test identification parade was conducted
by PW15 one Ajay Pawar, Tehsildar. However, in the cross-examination,
the defence could bring the admissions about the visibility of the accused
persons when he was brought for the parade.
ig The learned Senior
Counsel argued that PW15 has conducted test identification parade in a
most objectionable manner without following the rules of the test
identification parade. He further submitted that the memorandum of test
identification parade (exhibit 72) cannot be believed. In the evidence of
PW13 Ms.Vimal Madhukar Kadam, who was security guard and who was
residing in the vicinity, where the complainant was residing claimed that
she had seen the victim being kidnapped by two motor cyclists. It was
submitted that her evidence may not be given any importance as she was
a chance witness. The manner in which the test identification parade was
conducted, the learned Counsel submitted, that the prosecution could not
establish the identification of the accused persons, who picked up the boy
and that is the main lacunae in the case of the prosecution. The learned
Counsel submitted that the evidence of Sadashiv, the father of the victim,
6 / 14
apeal.194.2009+_(j).doc
is also not reliable as it is full of material omissions and contradictions in
respect of the phone calls and the arrest of the accused persons. The
learned Counsel further submitted that though it is the case of the
prosecution that the complainant, the father of the victim, had received a
number of phone calls in the night intervening between 26.8.2006 and
27.8.2006, the witnesses on the point of phone calls made by the accused
persons from the coin box phones did not support the case of the
prosecution. PW4 Sangram Ashok Solanki, the owner of the Coin Box
Phone at Kolhapur, PW5 Deepak Suryawanshi, owner of Coin Box
Phones at different places in Kolhapur, have turned hostile in respect of
the identification of the accused and phone calls made by them from the
coin box are not proved. It is further submitted that the police have
collected CDR, in respect of the phone calls i.e., phone of Sadashiv, also
other phone Nos.222583 and 325881 from hotel Sadguru for which
prosecution has examined PW12 Pandurang Mahadev Bapat. However, it
is further submitted that the original copies of CDRs are not produced and,
therefore, the call records could not be exhibited and read in evidence. It
is further submitted that the prosecution failed to establish the place where
the boy was kept after he was kidnapped. As per the case of the
prosecution, Akshay was kidnapped at late evening on 26.8.2006 and was
kept in one flat at Chavan building. However, PW1 Kusumaben Chavan,
the owner of the Chavan building and so also PW2 Jaya @ Ashwini Anil
7 / 14
apeal.194.2009+_(j).doc
Ranbhise, maid in the Chavan building, did not support the case of the
prosecution on the point of keeping Akshay in the house by accused Nos.1
and 2. It is further submitted that the evidence Raju Teli, owner of a paav
bhaji stall at Pandharpur, cannot help as he turned hostile. The evidence
of PW12 Pandurang Bapat, owner of Sadguru hotel, suffers in absence of
corroboration, as no connection between the landline calls to the mobile
phone of the complainant could be established. It is further submitted that
there is no evidence against the accused No.1 Ganesh who was not
caught by the police at the spot. Hence, it is submitted that the accused
are to be acquitted.
5. The learned Prosecutor while opposing the appeal, has argued that
the prosecution has produced cogent and credible evidence. It is a case
where the accused No.2 alongwith the juvenile accused were arrested red
handed with the ransom amount and the boy. She submitted that the
judgment and order passed by the learned trial Judge is to be maintained.
6. We have perused the evidence of all the witnesses carefully. At the
outset, we express that it is a very bad case for both the
appellants/accused. The accused No.2 Satish alongwith the juvenile
accused were caught red handed under the bridge near the Mayur
Dhabha at Kolhapur in the early morning. On the point of raid, the
evidence of Sadashiv, the father of the boy, so also the evidence of two
8 / 14
apeal.194.2009+_(j).doc
independent witnesses, namely, PW10 Revnath Bhujangrao Patil and
PW9 Irfan Mujawar, the panchas of the trap panchanama and the police
witnesses, is found absolutely consistent and that itself made the case of
the prosecution water tight. PW17 Sadashiv gave details of kidnapping of
his son. His evidence is corroborated with the FIR (exhibit 79). He has
stated that there were continuous calls since two days prior to the actual
date of kidnapping. These calls were for hiring Poklane machine from the
father of the victim. However, after reading entire evidence, it is clear that
the accused persons were trying to find out when and at what time the
complainant was coming back to Pandharpur alongwith the boy. After
kidnapping of the boy, no calls of Manager of Reddy were received by the
complainant.
7. The boy was picked up on 26.8.2006 from the outside of his house.
He is examined as a child witness. He has stated that when he was
playing, he was lifted by two persons riding a motor cycle. Then, he was
kept in a room on the second floor. He was also beaten up at that place
and thereafter he was taken to Kolhapur. He met his father on the next
date at 7am near the bridge at Mayur Dhaba in Kolhapur. He was brought
there on the motor cycle. The evidence of the boy was recorded on
21.4.2008, that means 1½ year after the incident. However, it appears
that he could depose the important facts, which as per his tender age, has
noted down in his memory. His evidence fully fortifies the case of
9 / 14
apeal.194.2009+_(j).doc
kidnapping as it corroborates in all the material particulars of the evidence
of his father and Rohini. Therefore, though Rohini was not called for
identification parade, her evidence does not lose credibility on the point of
kidnapping. It is true that the CDR of the cellphone of the complainant and
the phone calls made by the accused persons from different places could
not be properly proved and exhibited, yet, the evidence of the complainant
that he has been receiving phone calls continuously in the late evening
and the night intervening 26.8.2006 and 27.8.2006 is sufficient to believe
the fact that there was a demand of ransom of Rs.10 lakhs from the
anonymous person or the kidnapper and he was told to reach Kolhapur
alongwith ransom money.
8. A point of omissions and contradictions in the evidence of PW2 was
pressed but after going through the evidence, we felt that these omissions
are not correctly recorded. Hence, we checked it from the statement
under section 161 which we generally do not look into. However, we
found that alongwith many insignificant omissions, the material evidence is
also craftily brought on record in the nature of omissions and
contradictions in the cross-examination, which ought not to have been
recorded at all. The trial Judge has to be cautious while taking omissions
and contradictions on record. If insistence is made by the defence Counsel
of taking insignificant omissions on record, then, the trial Judge needs to
point out in bracket, which is the omission and which is not. The recording
10 / 14
apeal.194.2009+_(j).doc
of the evidence by the trial Court should be like a mirror so that the
appellate Court gets the exact idea as to what witness has deposed and
what has taken place at the time of the trial. The appellate Court has to go
alongwith the matter with faceless evidence and so the recording of the
evidence is a vital part of the trial, as assessment is entirely based on it.
9. We would like to observe that the trial Court has not recorded
properly the evidence in respect of omissions and contradictions on the
basis of the previous statements of the witnesses. Statement of a witness
is recoded under section 161 of the Code of Criminal Procedure by the
police and generally after 2 to 3 years, the witness stands in the box and
gives evidence. It is impossible for any human being to remember the
previous statements by-heart and, therefore, his expression in respect of
events which he has witnessed may vary to certain extent. Such variance
is neither a contradiction nor a material omission and therefore, the cross-
examination on each and every minor variation cannot be allowed by
labelling it as a contradiction or omission. A variation which is expected to
be brought on record should be really affecting the veracity of the witness
rendering his evidence unreliable. The witness is bound to use different
terminology and expression.
10. On the point of omission, we rely on the judgment of Supreme Court
in the case of Rammi alias Rameshwar vs. State of M.P [(1999) 8 SCC
11 / 14
apeal.194.2009+_(j).doc
649] and on the Division Bench judgment of this Court in the case of
Raghunath Krishna Mujumale & Ors. vs. State of Maharashtra 1. In the
case of Rammi alias Rameshwar (supra), it was held thus:
"26. A former statement though seemingly inconsistent with the evidence need not necessarily be sufficient to amount to contradiction. Only such of
the inconsistent statement which is liable to be contradicted would affect the credit of the witness. Section 145 of the Evidence Act also enables the cross-examiner to use any former statement of the witness, but it cautions that if it is intended to
contradict the witness the cross-examiner is enjoined to comply with the formality prescribed therein.
Section 162 of Code also permits the cross-examiner to use the previous statement of the witness (recorded under Section 161 of the Code) for the only
limited purpose, i.e. to contradict the witness.
27. To contradict a witness, therefore, must be to discredit the particular version of the witness. Unless the former statement has the potency to discredit the
present statement, even if the latter is at variance with the former to some extent it would not be helpful to
contradict that witness, (vide Tahsildar Singh and anr. vs. State of U.P., AIR 1959 SC 1012)."
11. The prosecution has examined the police personnel on the point of
trap and also investigation. PW28 P.I. Sandipan Kerba Londhe, who had
recorded the FIR and also filed the chargesheet, has deposed that on that
night itself, he fixed the Caller ID to the phone of the complainant and it
was tracked that those telephone calls were received from Miraj, Sangli
and Kolhapur area. As per the evidence of the boy, he was taken on the
motor cycle towards Kolhapur. The father collected the amount of Rs.10 1 1987 Mh.L.J. 412
12 / 14
apeal.194.2009+_(j).doc
lakhs; put it in a suitcase and one bag and he proceeded alongwith the
raiding party of the police, panch and his friend. They went near the
bridge at Mayur Dhaba. The police party took positions for the raid. The
complainant and his friend Revnath Patil, panch Irfan Mujawar - all were
waiting for the kidnappers to arrive to take money. Two kidnappers arrived
there with Akshay on the motor cycle. There was exchange of the boy and
the money between the father and the kidnappers. As they were about to
proceed, the raiding party apprehended them on the spot. They threw the
box consisting of money. A knife was found with the accused No.2. Thus,
the trap was successful and the police could apprehend the accused No.2
red handed. This is the most important and unshaken evidence against
the appellants/accused.
12. At that time, as per the evidence of the witness No.17, the panch
PW9 Revnath, PW18 Appa, PW19 Jadhav, PW27 Sandanand Belsare and
also PW25 Chandrakant Shinde, who were all the members of the trap
party, accused No.2 received phone on his cellphone in the presence of
panch. As per the evidence of Irfan Mujawar, the said call was confirmed
as the call from accused No.1 Ganesh, who asked accused No.2 to come
to the spot with money where he was waiting. Accused No.1 informed the
place where to come and accordingly, the police party alongwith accused
No.2, proceeded to the spot near Kolhapur where accused No.1 was
waiting. He was apprehended by the police in the presence of the
13 / 14
apeal.194.2009+_(j).doc
panchas. The cellphone of the accused No.1 was seized. The seizure
panchanama (exhibit 58) and arrest panchanama were drawn by the
police. The phone call made by accused Nos.1 and 2 is a clinching
evidence in establishing the link between the accused Nos.1 and 2 in
respect of the plan of kidnapping. It was submitted by the learned
Prosecutor that accused No.1 was distantly related to the father of the
victim boy and, therefore, he wanted to be in the backdrop and he planned
the kidnapping through accused No.2 and the other juvenile accused. The
arrest of accused No.2 in the morning at Kolhapur and thereafter the
immediate arrest of accused No.1 near Kolhapur in the early morning itself
is a material fact and most incriminating circumstance against the accused
No.1 and 2. This cannot be considered at all as a coincidence or a
chance. Thus, considering the evidence of the prosecution, we are of the
view that the prosecution has proved the case on all the three counts i.e.,
under sections 363, 365 and 364A of the Indian Penal Code. It is a fit
case to confirm the impugned judgment and order. There is evidence to
show that the boy was not only kidnapped but the complainant was
threatened of life of his son and the demand of ransom of 10 lakhs was
made.
13. In these circumstances, the appeals are dismissed.
(MRIDULA BHATKAR, J.) (V.K. TAHILRAMANI, J.)
14 / 14
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!