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

Rohit Mohan Dhoka And Anr vs The State Of Maharashtra
2016 Latest Caselaw 3095 Bom

Citation : 2016 Latest Caselaw 3095 Bom
Judgement Date : 22 June, 2016

Bombay High Court
Rohit Mohan Dhoka And Anr vs The State Of Maharashtra on 22 June, 2016
Bench: V.K. Tahilramani
Sherla V.



                                                                    apeal.579.2014+_(J).doc


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              CRIMINAL APPELLATE JURISDICTION




                                                                                   
                                   CRIMINAL APPEAL NO.579 OF 2014

            Rohit Mohan Dhoka




                                                           
            r/at: 204, Nana Peth, Hindmata Chowk
            Vithal Niwas, Kirad Wada, Pune                  ... Appellant

                  Vs.




                                                          
            The State of Maharashtra                        ... Respondent

                                               WITH
                                   CRIMINAL APPEAL NO.293 OF 2014




                                                  
            Sachin @ Surya Vittal Bhujbal 
            C/16703,
            Yerwada Central Prison, Pune                    ... Appellant
                                         
                  Vs.

            The State of Maharashtra                          ... Respondent
                   


            Mr.Debjyoti Talukdar for the Appellant in Apeal/579/2014
                



            Mr.Abhaykumar Apte, advocate appointed for Appellant in Apeal/293/2014
            Mrs.A.S. Pai, APP, for State

                                                CORAM: SMT. V.K. TAHILRAMANI &
   




                                                       MRS.MRIDULA BHATKAR, JJ.

DATE: JUNE 22, 2016

ORAL JUDGEMENT (PER MRS.MRIDULA BHATKAR, J.):

1. Appeal No.579 of 2014 is filed by Rohit Dhoka, original accused

No.1 and Appeal No.293 of 2014 is filed by Sachin Bhujbal, original

accused No.2. The appeals are directed against the judgment and order

1 / 12

apeal.579.2014+_(J).doc

dated 1.8.2013 passed by the learned Additional Sessions Judge, Pune,

thereby convicting both the appellants for the offence of murder under

section 302 r/w 34 of the Indian Penal Code for life and to pay fine of

Rs.10,000/- each or suffer R.I. For six months. One Kavita Anil Salunke is

the informant. The incident of murder of her husband Anil Salunkhe has

taken place on 11.4.2011 near Race Course Empress Garden, Pune. One

month prior to the date of the incident, the deceased Anil had hired the

rickshaw of Sachin, i.e., the accused No.2 on rental basis. A charge of

Rs.150/- per shift was agreed between them. However, this arrangement

could not be worked out as the accused No.2 used to pursue him for the

money and, therefore, the deceased returned the said rickshaw four days

prior to the incident to the accused No.2. However, an amount of Rs.600/-

was due to accused No.2. The deceased had promised him to return the

said amount of Rs.600/- on 11.4.2014. On that day in the morning,

accused No.2 arrived at the house of the deceased and demanded

Rs.600/-. He abused him. Anil promised him to pay the money. At around

1.30pm, he told his wife that he is going out with Dhoka, accused No.1.

However, he did not return home and at 9pm, she got information

telephonically from one of the friends that her husband had met with an

accident and has been admitted in Sassoon hospital. So, when she went

there, she found one Manoj Dhamale, friend of her husband, present

alongwith the police. Manoj is an eye witness to the incident. On that day,

2 / 12

apeal.579.2014+_(J).doc

at around 1.30pm, when he was plying his rickshaw, the accused No.1

and accused No.2 told Anil to come there and told him that they wanted to

go out to take beer. Though he was reluctant, they all being friends, he

took them to one bar. Except Manoj, they all had drinks. Thereafter, they

travelled for some time. Then one other friend Gajanan Mule also

accompanied them in rickshaw at Dhobalwadi Ghodpadi. The deceased

and both the accused had consumed country liquor at 6.30pm. Manoj and

Gajanan did not drink. Thereafter, when they were coming back, at the

Race Course Road, accused No.2 Sachin asked him to stop the rickshaw.

Accused Nos.1 and 2 and the deceased alighted from the rickshaw and

went towards the Race Course compound to relieve themselves.

However, Manoj suddenly heard their quarrel and screams of Anil. So,

Gajanan and Manoj went there and noticed that the accused Nos.1 and 2

both were assaulting Anil. When they came near him, they found Anil was

lying in a pool of blood. Accused No.2 Sachin fled away towards Empress

garden and accused No.1 ran towards the Race Course. At that time, the

watchman of the Race Course apprehended him and Manoj informed the

police. Thereafter, the other friend informed Kavita about the incident.

Anil succumbed to the injuries on the same day. Pursuant to the

information given by Kavita, offence was registered at C.R. No.76 of 2011

with Vanavadi police station under section 302 r/w 34 of the Indian Penal

Code. The police recorded statements of the witnesses, drew spot

3 / 12

apeal.579.2014+_(J).doc

panchanama. Accused No.2 was also arrested on the same day. On the

next day, at the instance of both the accused, the police carried out

discovery panchanama and they recovered choppers, which were the

weapons used for the purpose of assault. The police also seized the

clothes of the deceased and the accused and sent them for the report of

C.A. After completion of investigation, chargesheet was filed in the Court

of JMFC, Pune and thereafter, the case was committed to the Court of

Sessions.

2.

The learned Sessions Judge framed charge under section 302 r/w

34 of the Indian Penal Code and under section 135 r/w 37(1) of the

Bombay Police Act. Though both the accused were acquitted from the

offence under the Bombay Police Act, they are convicted for the offence of

murder of Anil Salunke. The prosecution has examined a total of 9

witnesses. PW1 Kavita is the informant; PW2 Dr.Amol B. Shinde is the

medical officer who has conducted the post-mortem; PW3 Manoj Dhamale

is an eye witness; PW4 Sanjay Akolkar is the security guard, who

apprehended accused No.1 Rohit; PW5 Namdev Kunjir and PW6 Amjad

Mohd. Shaikh are the panchas on the point of recovery under section 27

of the Indian Penal Code and PW7 Pradeep P. Gaikwad is a police from

Vanavdi police station, who was patrolling on the night of 11.4.2011 and

took charge of accused No.1; PW8 Prasad N. Sanas is attached to

Vanavadi police station in the investigation and PW9 Shivaji G. Kanase is

4 / 12

apeal.579.2014+_(J).doc

the Senior Police Inspector and Investigating Officer from Vanavdi police

station.

3. PW2 Dr.Amol B. Shinde conducted the post-mortem and found that

the death occurred due to the cut wounds on his body. He proved post-

mortem report (exhibit 27). The ante-mortem injuries on the body of Anil

were all incised wounds over left mandibular area so also total three

chopped wounds on the left arm. He died due to shock due to multiple

injuries i.e., homicidal assault. Thus, the fact that the death of Anil

Salunkhe has occurred due to homicidal assault, cannot be disputed.

4. Mr.Talukdar, the learned Counsel for the Appellant/accused No.1

and Mr.Apte, learned Counsel for Appellant / accused No.2 Sachin

Bhujbal, argued that the evidence of the witnesses especially of Manoj

Dhamale is not reliable. Manoj claims to be an eye witness alongwith one

Gajanan Mule. However, the prosecution did not examine Gajanan, the

other eye witness. From the evidence of Manoj, it does not appear that

Manoj himself has seen the actual assault on the deceased. The

prosecution ought to have examined Gajanan who was the other available

eye witness. Evidence of Manoj is uncorroborated version which appears

doubtful.

5. The learned Counsel has submitted that the discovery of the

weapon i.e., chopper, at the instance of the accused No.1 on 12.4.2011

5 / 12

apeal.579.2014+_(J).doc

from thorny bushes at Empress garden is false. Panchanama (exhibit 32

and 33) ought not to have been believed by the trial Court. The learned

Counsel have pointed out that in the cross-examination the panch PW5

Namdev Kunjir has admitted that he acted as panch on 30 to 35 occasions

and hence, he should not have been relied. Similarly, the evidence of

PW6 Amjad Shaikh is another panch for this discovery panchanama at the

instance of accused No.2 dated 12.5.2011, which is marked at exhibit 38.

6. Mr.Apte submits that the incident of assault as per the prosecution

has taken place on 11.4.2011, however, accused No.2 was arrested after

one month, i.e., 10.5.2011. No connection is established by the

prosecution between accused No.2 and the actual assault.

7. While assessing evidence of regular or stock panch, Court needs to

be cautious. If evidence of criminal record of such witness is brought on

record, then, his evidence can be discarded. There is no such record of

this witness Kunjir. A fact that discovery of the weapon that is chopper

near the place from where the accused was apprehended is an important

circumstance establishing nexus between the accused No.1 and the

weapon and the spot of the incident. PW6 Amjad Shaikh on the recovery

of weapon at the instance of accused No.2 also appears reliable.

8. The learned Counsel for the Appellants have further submitted that

the recovery of the chopper by accused No.1 under the memo exhibit 32

6 / 12

apeal.579.2014+_(J).doc

and 33 is doubtful. It was submitted that the panchanama had taken place

on 12.4.2011 in the afternoon. However, on the same day, the accused

No.2 was produced before the Court at the time of remand in the

afternoon. Therefore, considering the time gap, the discovery

panchanama becomes doubtful. While assailing the evidence of PW3, the

learned Counsel has submitted that he did not inform the police about the

assault though he admitted the deceased in the hospital. He took Anil to

the Sassoon hospital. The names of the accused were not disclosed as

assailants in the hospital. Had he seen both the accused assaulting Anil,

then the names of these two persons ought to have been mentioned at the

time of admission of Anil Salunke in the hospital. Learned Counsel further

argued that as per the evidence of PW3, he dialled 100 number and

informed about the incident to the police. However, the prosecution did

not produce any evidence through the police that they have received such

information on 100 number. It is further argued that at the time of

panchanama, articles i.e., weapons or clothes of the accused were not

sealed with lac seal. The CA report is also not helpful to the prosecution.

9. In support of their submission on the point of sealing of articles by

lac seal, the learned Counsel relied on Tulshidas Bhanudas Kamble vs.

State of Maharashtra1.

1 2000 Cri.L.J. 1566

7 / 12

apeal.579.2014+_(J).doc

10. On the point of appreciation of the evidence, the ratio laid down in

Mohan Singh vs. Premsingh & anr.2 is relied upon.

11. The learned Prosecutor has opposed the appeals. She submitted

that the prosecution has tendered credible evidence. The eye witness

PW3 Manoj Dhamale has given all the material particulars on the point of

incident and his evidence remained unshaken. The prosecution has also

tendered evidence on the point of discovery of weapons. There is

evidence of PW4 Sanjay Akolkar who apprehended the accused No.1 on

the spot. She submitted that the chain of circumstances fully corroborate

the evidence of Manoj and hence, conviction of both the accused be

maintained.

12. We have gone through the evidence of all the witnesses carefully.

PW3 Manoj is a star witness on the point of assault. He has given all the

movements of both the accused and the deceased on the date of the

incident. PW1 the complainant / wife of the deceased, has stated that the

accused No.2 had given his rickshaw to the deceased on hire basis.

However, there was a continuous demand of money from the accused

No.2 and, therefore, the deceased returned the said rickshaw within a

month. Her evidence is useful on the point of motive. It is corroborated

with the FIR (exhibit 24). PW3 Manoj has stated that on the day of the

2 (2002) 10 SCC 236

8 / 12

apeal.579.2014+_(J).doc

incident, accused Nos.1 and 2 and the deceased Anil travelled together to

different places and they consumed liquor throughout the day at different

places. PW3 did not drink and the other person Gajanan Mule who joined

them subsequently also did not drink on that day. However, till late

evening, they were drinking and when they were returning near Empress

Garden, accused No.2 wanted to relieve himself and, therefore, he

stopped the rickshaw. Accused Nos.1 and 2 and also the deceased

alighted from the rickshaw and went towards the Empress garden.

Suddenly, he heard them quarreling and then, shouts of Anil. So, he and

Gajanan rushed towards that side and they saw the accused Nos.1 and 2

assaulting Anil with some weapon. As they arrived, accused Nos.1 and 2

started running. The deceased fell down and was badly injured. The

clinching evidence that the prosecution has tendered in this matter is the

testimony of PW4. Sanjay Akolkar, was working as a security guard at

Race Course, Pune camp and when he was discharging his duty at Race

Course, he heard one person lying at some distance from one auto

rickshaw. He heard shouts for help. He noticed one person running

towards him and so he and other two persons apprehended that person

and took him towards the rickshaw and that was accused No.1. He has

stated that two other persons were present and there was one injured who

was lifted by them in the rickshaw. He has stated that two other persons

arrived on the spot and PW4 handed over the person apprehended by him

9 / 12

apeal.579.2014+_(J).doc

to police. In the evidence of PW9 Shivaji Kanase, he has stated that on

11.4.2011, at around 11.45pm, accused No.1 was arrested and produced

by the constable PW7 Gaikwad before him and the said crime was

registered at around 11pm. Thus, the evidence of Sanjay Akolkar is very

important. He is an independent witness and his presence being a security

guard was natural. Accused No.1 was running away from the spot. His

presence near the body of the deceased itself shows his connection with

the incident of assault. Evidence of PW4 corroborate evidence of PW3 in

all material particulars. Accused No.2 was not arrested on the spot.

However, once the evidence of PW3 is believed, then the role of the

appellant/accused No.2 is proved by the prosecution. PW1 Kavita has

stated about the motive of accused No.2. The deceased was not

assaulted with fist blows, kicks or any stone or wooden stick which was

lying nearby for there would have been a sudden quarrel between the

deceased and the accused. The injuries were incised and the weapon

used for the assault were choppers by both the accused. This shows that

the accused had planned to kill the deceased. Though Gajanan Mule

would have been a witness supporting the evidence of PW3, the evidence

of PW3 itself is found credible, cogent, consistent and reliable and,

therefore, non-examination of Gajanan Mule has not weakened the case

of the prosecution. The CA report discloses that the blood found on the

chopper was human blood and the blood group was B group. The blood

10 / 12

apeal.579.2014+_(J).doc

group of the deceased was B group. At the time of discovery

panchanama, one chopper was found at the Empress garden on the next

day. The possibility that while running away, the accused had thrown or

kept the weapon in the garden cannot be ruled out. Though the panch

PW5 Kunjir has acted as panch on 30 to 35 times, that itself cannot

discredit the witness.

13. The Supreme Court in Mohan Singh (supra), held that the motive

was not proved and there were several infirmities in the inter se evidence

of the witnesses and it also observed that the recreation, conduct of the

witnesses have to be taken into account while appreciating the evidence.

This observation is undoubtedly useful and guiding for the Court.

However, this cannot be applicable to the present case considering the

quality of the evidence.

14. In the case of Tulshidas (supra), the articles recovered were not

immediately sealed and it was observed by the Division Bench of this

Court as the lac seal was not affixed to it, no evidentiary value can be

attached to the said recovery. In the present case, the articles were

immediately seized. It is not mandatory that the sealing should be only by

lac seal but there can be a paper sealing and it should be intact at the time

of trial.

11 / 12

apeal.579.2014+_(J).doc

15. Under such circumstances, we are of the view that this is a case

where no interference is required in this case. The impugned judgment

and sentence is confirmed. Appeals are dismissed.

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




                                                     
                                        
                                   
                                  
        
     






                                                                                 12 / 12




 

 
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