Citation : 2016 Latest Caselaw 2876 Bom
Judgement Date : 16 June, 2016
Appeal415_2007.doc
Vidya
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 415 OF 2007
1. Hari Balhim Dhas
2. Chandrakant Kerba Dhas
3. Birmal Kerba Dhas
4. Rajendra Hari Dhas
5. Hanmant Hari Dhas
6. Vithal Balhim Dhas
7. Bimrmal Pundlik Mastud
8. Gorakh Pandhari Mastud
9. Bhausaheb Gautam Kamble ... Appellants
Vs.
The State of Maharashtra ig ... Respondent
WITH
CRIMINAL APPEAL NO. 434 OF 2007
1. Keraba Balhim Dhas
2. Santosh Khandu Dhas
3. Mahadeo Anna @ Namdeo Dhas
4. Dattaraya Bhimrao Bhole
5. Dhananjay Prabhu Waghmode
6. Appa @ Bhanudas Prabhu
7. Govardhan Narhari Jagdale
8. Suresh Gautam Kamble ... Appellants
Vs.
The State of Maharashtra ... Respondent
A/W.
CRIMINAL APPEAL NO. 611 OF 2007
WITH
CRIMINAL APPEAL NO.1174 OF 2007
The State of Maharashtra ... Appellants
Vs.
1. Hari Balhim Dhas
2. Suresh Vithal Dhas
3. Chandrakant Kerba Dhas
4. Birmal Kerba Dhas
5. Rajendra Hari Dhas
1 / 17
::: Uploaded on - 28/06/2016 ::: Downloaded on - 30/07/2016 05:32:45 :::
Appeal415_2007.doc
6. Hanmant Hari Dhas
7. Keraba Balhim Dhas
8. Santosh Khandu Dhas
9. Vithal Balhim Dhas
10. Mahadeo Anna @ Namdeo Dhas
11. Birmal Pundlik Mastud
12. Gorakh Pandhari Mastud
13. Dattaraya Bhimrao Bhole
14. Dhananjay Prabhu Waghmode
15. Appa @ Bhanudas Prabhu
16. Govardhan Narhari Jagdale
17. Suresh Gautam Kamble
18. Bhausaheb Gautam Kamble ... Respondents
Mr. Shirish Gupte, Senior Advocate a/w. Ms. Supriya Kak i/b. Mr. V.V.
Purwant a/w. Mr. Sachin Deokar, Advocate for appellants in Appeal Nos.
434 of 2007 and 415 of 2007.
Mrs. A.S. Pai, APP for the Respondent/State in Appeal Nos. 434 of 2007
and 415 of 2007 and for the appellant in in Appeal Nos. 611 of 2007 and
1174 of 2007.
Mr. Ujwal R. Agandsurve, Advocate for the original complainant.
Mr. V.V. Purwant, Advocate for respondents nos. 3 to 6, 8, 10, 11 to 14, 16,
17 and 18.
CORAM: MRS.V.K. TAHILRAMANI &
MRS.MRIDULA BHATKAR, JJ.
DATE : JUNE 16, 2016
JUDGMENT (Per Mrs. Mridula Bhatkar, J.)
These Appeals are directed against the judgment and order dated
12th April, 2007 passed by learned Sessions Judge, Solapur in Sessions
Case No. 35 of 2006. In the said case, 18 accused were tried for the
offences punishable under sections 147, 148, 302, 307, 326, 427, 504,
506 r/w. 149 of Indian Penal code, out of them, original accused no. 2
Suresh Das was convicted for the offences punishable under section
2 / 17
Appeal415_2007.doc
304(1) of the Indian Penal Code and was sentenced to undergo R.I for 10
years and to pay fine of Rs.15,000/-, in default to suffer further R.I. for
three years. He has undergone the entire sentence and was released,
hence he has withdrawn the Appeal. All other 17 accused were convicted
for the offences punishable under sections 326 and 324 r/w. 149 of the
Indian Penal Code. Under section 326 of IPC, each of them were
sentenced to suffer R.I. for 3 years and to pay fine of Rs.2,000/- each, i/d.
to suffer S.I. for 6 months. Under section 324 r/w. 149 of IPC, each of
them were sentenced to suffer R.I. for 1 year and to pay fine of Rs.1,000/-
each, i/d. to suffer S.I. for 6 months. All the accused were acquitted from
the remaining offences. Out of these 17 accused, accused no.1 Hari
Balbhim Dhas, accused no. 7 Keraba Balbhim Dhas, accused no. 9 Vithal
Balbhim Dhas and accused no. 15 Appa @ Bhanudas Prabhu Waghmode
have expired. Their original death certificates are produced by the
accused and hence, today Appeal No. 415 of 2007 was filed by original
accused nos. 3, 4, 5, 6, 11, 12 and Appeal no. 437 of 2007 is filed by
original accused nos. 8, 10, 13, 14, 16, 17 and 18. Appeal No. 611 of
2007 is filed by the State for enhancement of sentence against all the
accused. The State has filed another Appeal No. 1174 of 2007 against
acquittal of these accused from other sections. All the Appeals are heard
together as they are all connecting due to common facts.
3 / 17
Appeal415_2007.doc
2. The case of the prosecution, in brief, is as follows:
The incident of assault has taken place on 23rd October, 2005
between 8 a.m. to 8.30 a.m. at Village Dhas-Pimpalgaon. It was a day of
voting of the election of Village Panchayat of Dhas-Pimpalgaon. The
complainant Rangnath S. Das and his family member and witnesses
belonged to Rashtrawadi party and the accused were supporting another
political party, namely, Shiv Sena. When complainant Rangnath alongwith
his brother Sarjerao were proceeding near the polling booth and as they
came near the booth of Shivsena party, the accused persons came near
them and told Sarjerao that he should vote for Shiv Sena candidate.
Original accused no. 2 Suresh Das took out the sword and pierced it in the
left side chest of Sarjerao. PW-11 complainant Rangnath when tried to
intervene the attack, he and his brother Rishikant S. Das, Appasaheb
Namdeo Bhole, Rajendra Sarjerao Das, Urmila were also assaulted by the
accused. The accused were armed with weapons like sword, axe, sticks
and iron bars. After assaulting these persons, the mob of accused
proceeded towards Joshivasti and they saw Pralhad Mastud, who was
from the group of the complainant. He was going on the motorcycle,
however, when he saw a mob armed with weapon, he alighted from the
motorcycle and started running towards the river bed, however, these
people chased and also told him to cast vote for Shiv Sena candidate and
thereafter they assaulted him with axe, iron bar, sword. All the injured
4 / 17
Appeal415_2007.doc
persons were shifted to the private hospital. Sarjerao succumbed to
injuries which was inflicted by accused no. 2 Suresh Dhas. Other injured
persons were treated in the hospital and amongst them some remained in
the hospital for a month or more, as they have sustained fractures.
Immediately after the assault, as it was election day, police van arrived
there and Rangnath gave information to the police, pursuant to which, FIR
(Exhibit 94) was taken down and registered at C.R. No. 79 of 2005 with
Pangari Police Station. The police thereafter recorded the statements of
witnesses, drew inquest panchnama, spot panchnama so also other
panchnama including recovery panchnama of the weapons under section
27 of the Evidence Act. After completion of the investigation, the police
filed charge sheet before the Court of Judicial Magistrate First Class,
Solapur. The case was committed to the Sessions Court. The learned
Sessions Judge framed charge. All the accused pleaded not guilty. The
trial was concluded in conviction as mentioned above. Hence these
Appeals.
3. The learned senior counsel Mr. Gupte appearing for the accused
persons has submitted that the prosecution has examined total 21
witnesses. He categorized these witnesses in three categories, i.e., eye
witness, panch witness and witness on medical evidence. He submitted
that PW-7 Rajendra Sarjerao Dhas, PW-8 Rishikant Dhas, PW-9
5 / 17
Appeal415_2007.doc
Appasaheb Namdeo Bhole, PW-10 Pralhad Mastud, PW-11 Rangnath
Dhas are all injured eye witnesses but have given exaggerated version of
actual assault. The learned senior counsel argued that it was a election
day and it is admitted by the witnesses that it was a sudden attack. The
two groups of the accused and the complainant hostile to each other, had
history of criminal cases against each other. The learned senior counsel
read over the evidence of all these injured witnesses. He relied on
evidence of PW-8 Rishikant Dhas, who has admitted in the cross-
examination that there was scuffle between the villagers and group of the
complainant and accused. He submitted that the defence is not
challenging the incident of assault, however, it creates doubt that the
incident might not have occurred the manner in which the witnesses have
described that act. So also if the entire genesis of the events is
considered, then the acts attributed by the witnesses to the
appellants/accused have not taken place in different manner. However, as
the witnesses were holding animus against the accused, who belonged to
other political party, have falsely implicated these accused. He further
submitted that statements of PW-7 Rajendra Dhas and PW-9 Appasaheb
Namdeo Bhole were not believed by the trial Court. He relied on
paragraph no. 87 to that effect in the said judgment. He further submitted
that the assault has taken in two parts, one near the polling booth where
four eye witnesses except Pralhad were injured and other is at the river
6 / 17
Appeal415_2007.doc
bed where Pralhad was assaulted. He submitted that the evidence of PW-
10 Pralhad Mastud is supported with the medical certificate (Exhibit 115),
however, there is no corroboration regarding the assailants of Pralhad. He
submitted that many cases are pending against the complainant and other
witnesses. In respect of the incident of assault, the accused persons have
also filed cross case against the complainant and the persons from their
group. He pointed out that said cross case is concluded in conviction and
complainant and other persons are also convicted under section 326 of
Indian Penal Code. He further argued that recovery panchnama of the
weapons are false and cannot be relied. Spot panchnama was conducted
not on 23rd October, 2005 but it was conducted on next day, i.e., 24 th
October, 2005 hence recovery of blood from the spot is unbelievable. The
statement of the witnesses, i.e., complainant Rangnath Dhas, Rishikant
Dhas and Pralhad Mastud was not recorded on 23 rd October, 2005 though
they were available as they were treated in the hospital. Their statements
were recorded two to three days thereafter. This creates doubt in the mind
that the complainant and the witnesses might have planned and after
deliberation, the appellants/accused are falsely implicated.
4. The learned senior counsel Mr. Gupte has further submitted that
Pralhad Mastud is also disbelieved by the learned Judge. He submitted
that the accused had no reason to go towards the river bed and to catch
7 / 17
Appeal415_2007.doc
Pralhad. As the Appeal against the enhancement of sentence is filed by
the State, the learned senior counsel has relied on the postmortem report
(Exhibit 103) and also evidence of Dr. Ravindra Dhondiba Mali PW-13 who
had performed postmortem on the body of Sarjerao. He submitted that
there was injury by sword (Article 18), however, the said weapon was not
shown to the witnesses. There was only one injury on the body of
Sarjerao. Though it was on the vital part, no other injuries were found on
his body. Therefore, the case was rightly reduced from section 302 to 304
Part I only against original accused no. 2 Suresh Dhas, who had mounted
assault on deceased Sarjerao. The learned senior counsel further
submitted that there was a sudden fight between two groups and a cross
case was filed against the complainant and his associates. The theory of
scuffle between the two groups is very much supported due to the
conviction of the complainant PW-11 and other persons in the said case.
5. Learned APP has submitted that the conviction ought not to have
been reduced to the offence punishable under section 326 of the Indian
Penal Code but it is a fit case to convict all these accused for the offences
of murder of Sarjerao. She argued that Sarjerao and complainant when
were proceeding near the polling booth, they were attacked by the
accused persons. The attack was premeditated. They all were armed
with weapons like iron bars, sword, sticks, axe. They were in a group of
18 persons. Therefore, they were charged under section 149 of the Indian
8 / 17
Appeal415_2007.doc
Penal Code. Their presence on the spot is proved. The assault was
mounted on the vital part of Sarjerao, i.e., left side chest and as per the
postmortem notes, he died due to chest injury. The responsibility of this
murder is on all the members of this unlawful assembly and therefore, the
conviction of accused no. 2 is to be enhanced to section 302. So also the
acquittal of other accused from section 302 is not justifiable, as there is
sufficient evidence to hold them guilty not only under section 326 but
under section 302 of the Indian Penal Code. A theory of scuffle is bogus
and imaginary. None of the witnesses admitted that there was scuffle.
There was no grave or sudden provocation and therefore, the charge
cannot be brought down as an exception under section 300 of Indian
Penal Code. She also relied on the recovery of axe (Article 19) and
swords (Articles 18 and 22). She submitted that blood stains of deceased
discloses that blood group was "A". She relied on the Chemical Analyzer
(CA) report wherein on sword (Article 19) human blood having group A &
was found. She further argued that the learned trial Judge ought not to
have accepted the theory of scuffle. In support of her submissions, she
relied on the ratio laid down by the Hon'ble Supreme Court in the case of
State of Uttar Pradesh vs. Virendra Prasad, reported in (2004) C.R.
L.J. 1373.
6. We have gone through the evidence of all 21 witnesses of the
9 / 17
Appeal415_2007.doc
prosecution. On the date of incident, i.e., 23 rd October, 2005, there was
election of Gram Panchayat at Dhas. From the witnesses, prosecution
has established that in the village, there were two groups belonging to two
political parties and the accused and the complainant had loyalties to
these two different political parties, therefore, there was hostility between
them. On the point of incident and assault, evidence of PW-7 Rajendra
Sarjerao Dhas, PW-8 Rishikant Dhas, PW-9 Appasaheb Namdeo Bhole,
PW-10 Pralhad Mastud, PW-11 Rangnath Dhas are relied. PW-11
Rangnath is a complainant, who was injured. He is a brother of deceased
Sarjerao. PW-7, PW-8, PW-9 and PW-10 all were injured and they have
stated about the incident and assailants. As per the evidence of these
witnesses, assault is divided in two parts. The first part of assault has
taken place near polling booth and immediately second part of assault has
taken place at river bed when PW-10 Pralhad Mastud was assaulted.
Both the incidents in res-gestia. After going through the evidence of these
witnesses and also their respective injury certificates, i.e., Rajendra Dhas
(Exhibit 110), Urmila (Exhibit 113), Appasaheb Bhole (Exhibit 114) and
Pralhad Mastud(Exhibit 115). This evidence clearly establishes that the
incident of assault has taken place as stated by the witnesses.
7. On the point of involvement of the appellants, same set of witnesses
is relied. PW-11 Rangnath/complainant gave details about the attack and
10 / 17
Appeal415_2007.doc
the blows inflicted by the accused persons. We have also considered the
evidence of PW-7 Rajendra, PW-8 Rishikant, PW-9 Appasaheb and PW-
10 Pralhad. The learned senior counsel has read over the relevant
paragraphs in the judgment wherein the learned trial Judge has discussed
the evidence of PW-7 Rajendra, PW-9 Appasaheb Bhole and PW-10
Pralhad and have inferred that the evidence of these three witnesses
could not be believed. The State has filed an Appeal for enhancement of
sentence and so also the Appeal against acquittal, therefore, we
independently considered the evidence of all these 5 witnesses. We do
come across material omissions in the evidence of these eye witnesses.
For eg.: Rishikant PW-8 has made material omissions on the point of
assault that accused no. 15 Appa Prabhu Waghmode gave blow of axe on
the right leg of Rishikant Dhas, Chandrakant pulled Urmila and assaulted
her on her left leg. Similarly, there is a material omission in the statement
that other accused Govardhan Jagdale, Appa Waghmode, Birmal Mastud,
Gorak Mastud assaulted Rajendra Dhas. As these are material omissions,
which cannot be considered as evidence against the accused persons on
the point of assault. However, the evidence of these eye witnesses
corroborate the medical evidence of Dr. Anand Sudhir Kulkarni, PW-15
who had examined the injured. Their injury certificates are exhibited nos/
110, 111, 113, 114 & 115. The witnesses had received CLWs, blunt
injuries with sharp edged or hard and blunt object. As per the evidence of
11 / 17
Appeal415_2007.doc
these witnesses, the accused persons were holding the sword, axe, iron
bars and sticks. Considering the injuries sustained by them and the
assault described by them, the evidence is found consistent. We also
believe the evidence of PW-10 Pralhad. He has stated in the evidence
specifically that accused no. 13 Dattatray Bhole gave blow of axe on his
both arm and leg. Chandrakant Dhas/accused no. 3 and Suresh
Dhas/accused no. 2 assaulted with sword on the legs of PW-10 Pralhad.
Then he stated that Birmal Mastud/accused no. 11 holding iron bar and
Gorakh Mastud/accused no. 12 holding stump assaulted him on leg.
Hanmant Dhas/accused no. 6 assaulted with stick and Gorvardhan
Jagdale/accused no. 16 with iron bar assaulted him. He was assaulted in
the river bed. It appears that all the accused persons were in frenzy of
election fever and while walking they saw Pralhad who was from other
party and so they assaulted him. His injury certificate (Exhibit 115)
discloses that he has received 3 blunt injuries and 3 fractures including
ulna and fibula. Therefore, we are of the view that incident of assault has
taken place and accused persons have attacked the complainant and his
associates.
8. PW-5 Babasaheb Mahadeo Kumbhar and PW-6 Shivaji Bhanudas
Mastud both have acted as panch. At the instance of accused no. 4
Birmal Karaba Dhas, recovery of the weapons is proved through PW-5, i.e.
12 / 17
Appeal415_2007.doc
axe and sword under recovery panchnama (Exhibit 73A and 74A). At the
instance of accused no. 13 Dattatray Bhole, the weapons like axe, iron
bars, pipe, bamboo sticks were recovered (Articles 27 to 32) under the
recovery panchnama which is marked as Exhibit 76A. We also rely on the
report of Chemical Analyser marked at Exhibit 127. We do not find any
reason for not believing the evidence of panchas and eye witnesses. The
assailants were more than 5 and thus the prosecution has proved
formation of unlawful assembly.
9.
Let us discuss the evidence of the prosecution and the submissions
made by the learned Prosecutor against the order of acquittal and Appeal
for enhancement of the punishment. Sarjerao died due to assault. This
fact is proved by the prosecution. Postmortem notes disclose that Dr.
Ravindran Mali PW-13 is opined that Sarjerao Dhas died due to external
as well as internal injuries, as it was sufficient to cause death in the
ordinary course of nature and that injury can be caused by Article 18
(sword). In the postmortem notes (Exhibit 103) in Clauses 17 and 18 he
has described the wound as stab wound in chest. He specified the place
of wound with the sketch. As per the medical evidence as well as oral
evidence of the witnesses, it was Suresh Dhas who inflicted first a blow of
sword on the chest of Sarjerao. This fact remained unshaken and it is
believed by us. Thus, death of Sarjerao was undoubtedly homicidal for
13 / 17
Appeal415_2007.doc
which Suresh Dhas was responsible. However, while fixing the liability for
the offences punishable under section 302, it is necessary to take into
account some more aspects. Besides this, one blow though was on the
vital part, no other injuries were seen on the person of Sarjerao. As the
evidence of eye witnesses, the assailants came near the deceased and
his brother Rangnath PW-11 and told them to cast vote for their political
party and as Sarjerao refused or expressed hesitation, accused no. 2
Suresh Dhas suddenly stabbed sword in the chest of Sarjerao and pulled
it out. Thereafter, they assaulted other persons. Thus, it appears that
though all the assailants were holding different weapons, it cannot be said
that it was a premeditated attack. It is necessary to take into account that
it was a day of Village Panchayat election. The entire atmosphere in the
village was politically charged. These persons were holding weapons like
stick, axe, iron bars, sword and moving around, putting pressure on the
voters that they should vote for their political party. It is a criminal and
unlawful act and therefore, they were charged and punished for the
offence of being a member of unlawful assembly under section 149 of
Indian Penal Code. From the evidence of all the witnesses, it can be
easily inferred that Sarjerao was not target of the assailants, as arrival of
Sarjerao near the polling booth was not scheduled, so the assault was not
premeditated. Only accused no. 2 Suresh suddenly stabbed Sarjerao with
sword and, therefore, learned trial Judge has rightly reduced down the
14 / 17
Appeal415_2007.doc
offence of murder to a lesser degree of culpable homicide not amounting
to murder qua Suresh only, by invoking the exception under section 300
of Indian Penal Code. Accused no. 2 Suresh had undergone the entire
sentence of 10 years and is released. So he has withdrawn the Appeal.
All eye witnesses attributed the role of mounting of assault with sword on
Sarjerao to only Suresh. Therefore, though all the assailants were the
members of unlawful assembly, they cannot be held responsible for the
assault on Suresh and offences either under section 302 or under section
304 of Indian Penal Code.
10. The defence has put forth a theory of scuffle on the basis of cross
case which is registered at C.R. No. 80 of 2005 on the same day with the
same police station. The said case was tried and not all but four persons
were convicted under sections 326 and 324 of Indian Penal Code.
Amongst those four persons, PW-11 Rangnath, who is complainant in the
present case, is also a convict. It is a fact that some of the accused
persons were injured and were admitted in the hospital and this fact
supports that scuffle might have taken on that day. The suggestions given
by the defence counsel in the cross-examination of eye witnesses about
scuffle however were denied by the witnesses. PW-8 Rishikant has given
a sweeping admission about the scuffle. However, death of Sarjerao has
occurred due to the assault by accused no. 2 Suresh. Apart from
15 / 17
Appeal415_2007.doc
Sarjerao, other four persons were injured. This shows that though the
accused persons were aggressors, the possibility of scuffle thereafter
between the two groups cannot be overruled.
11. In the case of State of Uttar Pradesh vs. Virendra Prasad (supra),
the accused has indiscriminately fired at police. The deceased (police
officer) died due to bullet injury on chest and two other police personnel
were injured. Therefore, the defence of the accused that there was
fighting or scuffle was rightly rejected by the Hon'ble Supreme Court. The
case in hand is altogether different. Accused no. 2 Suresh after mounting
assault on Sarjerao did not inflict other blows on the person of Sarjerao.
This case is not useful to nullify the defence adopted by the learned
counsel for defence.
12. Thus, considering the evidence and the submissions of both the
counsel, we confirm the conviction of all the accused persons in Criminal
Appeal No. 415 of 2007 and Criminal Appeal No. 437 of 2007 as passed
by the learned trial Judge under sections 326 and 324 r/w. 149 of Indian
Penal Code. However, on the submissions of learned senior counsel and
learned counsel appearing for the appellant/accused, we understood that
since 2005 after this incident, two elections between two groups have
taken place in the village peacefully. No further cases are registered
16 / 17
Appeal415_2007.doc
between these two groups and the accused and complainant and injured
persons and they are not carrying animus against each other. Accused
no.2 Suresh has undergone the entire sentence of 10 years and other
appellants/accused had undergone nearly 20 to 22 months out of their
maximum sentence of 3 years and they have paid the fine. Considering
this, though we maintain the conviction, we are inclined to reduce the
quantum of sentence from 3 years to the period undergone by the
accused in the jail under all the charges.
13.
Appeal No. 415 of 2007 and Appeal No. 434 of 2007 are partly
allowed.
14. Appeal no. 611 of 2007 and Appeal No. 1174 of 2007 are dismissed.
(MRIDULA BHATKAR, J.) (V.K. TAHILRAMANI, J.)
17 / 17
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!