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

Vitthal Tukaram Atugade vs The State Of Maharashtra
2016 Latest Caselaw 555 Bom

Citation : 2016 Latest Caselaw 555 Bom
Judgement Date : 14 March, 2016

Bombay High Court
Vitthal Tukaram Atugade vs The State Of Maharashtra on 14 March, 2016
Bench: V.K. Tahilramani
                                            1/78
                                                                               conf-1-2015.sxw

Dond
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                   
                     CRIMINAL APPELLATE JURISDICTION

                         CONFIRMATION CASE NO. 1 OF 2015




                                                           
       The State of Maharashtra                                  ..Appellant
                                                              (Orig.Complainant)
             Vs.




                                                          
       Vitthal Tukaram Atugade                                   ..Respondent
                                                               (Orig. Accused)

                                   WITH




                                                  
                        CRIMINAL APPEAL NO.923 OF 2015

       Vitthal Tukaram Atugade
                                       ig                        ..Appellant
                                                               (Orig. Accused)
             Vs.
                                     
       The State of Maharashtra                                  ..Respondent
                                                              (Orig.Complainant)

                                               -----

Mrs. G.P. Mulekar, APP for the State in Confirmation Case No.1 of 2015

and for Respondent in Appeal No.923 of 2015.

Mr. Abhaykumar Apte, appointed Advocate for the Appellant in Appeal No.923 of 2015 and for Respondent in Confirmation Case No.1 of 2015.

-----

CORAM: SMT. V.K. TAHILRAMANI, AND SHRI A.S. GADKARI, J.J.

Reserved On : 29th October 2015.

Pronounced On: 14th March 2016

JUDGMENT (PER A.S. GADKARI, J.):-

1 The Confirmation No.1 of 2015 arises out of the Reference

conf-1-2015.sxw

made by the learned District Judge-1 and Additional Sessions Judge,

Islampur, District-Sangli for confirmation of the death sentence awarded to

the accused Vitthal Tukaram Atugade (hereinafter referred to as 'accused')

by its judgment and order dated 18th April 2015 passed in Sessions Case

No.4 of 2014.

The learned Additional Sessions Judge, Islampur convicted the

accused for the offence punishable under Section 302 of the Indian Penal

Code and sentenced him to suffer death sentence and to pay fine of

Rs.2000/- and in default of payment of fine to further undergo simple

imprisonment for one month. It is directed that the accused be hanged by

neck till he is dead subject to confirmation of death sentence by the High

Court under Section 368 of Cr. P.C.

By the aforesaid judgment and order, the accused is also

convicted for the offence punishable under Section 376(2)(f) of the Indian

Penal Code and is sentenced to suffer life imprisonment and to pay fine of

Rs.2000/-. In default of payment of fine, to further undergo simple

imprisonment for one month.

The accused is further convicted for the offence punishable

under Section 363 of the Indian Penal Code and is sentenced to suffer

rigorous imprisonment for three years and to pay fine of Rs.1000. In

conf-1-2015.sxw

default of payment of fine, to further undergo simple imprisonment for 15

days.

The accused is convicted under Section 366 of the Indian

Penal Code and is sentenced to suffer rigorous imprisonment for two years

and to pay fine of Rs.1000/-. In default of payment of fine, to further

undergo simple imprisonment for 15 days. The accused is also convicted

for the offence punishable under section 201 of the Indian Penal Code and

is sentenced to suffer rigorous imprisonment for three years and to pay fine

of Rs.1000. In default of payment of fine to undergo simple imprisonment

for 15 days.

The accused is further convicted for the offence punishable

under Section 4 of the Protection of Children From Sexual Offences Act

and is sentenced to undergo rigorous imprisonment for 7 years and to pay

fine of Rs.1000/-. In default of the fine, to undergo simple imprisonment

for 15 days.

The accused is also convicted for the offence punishable under

Section 6 of the Protection of Children From Sexual Offences Act and is

sentenced to suffer rigorous imprisonment for 10 years and to pay fine of

Rs.1000/-. In default of payment of fine to undergo simple imprisonment

for 15 days.

conf-1-2015.sxw

2 The Trial Court has granted set off for pre-conviction detention

period undergone by the accused since the date of his arrest i.e. for,

7.11.2013 till the date of passing of the order. As the sentence of death

penalty is given to the accused, the learned Additional Sessions Judge,

Islampur has made Reference as contemplated under Section 366 of the

Code of Criminal Procedure to this Court for confirmation of the death

sentence.

The accused being aggrieved by the same judgment and order

dated 18th April 2015 passed in Sessions Case No.4 of 2015 has preferred

Criminal Appeal No.923 of 2015. As both the confirmation and the appeal

against confirmation are directed against the very same judgment and order

dated 18th April 2015, both these matters are heard and decided together by

the present judgment and order.

3 The prosecution case as has been enumerated from the record

can briefly be stated as under:

(i) The first informant Smt. Kavita Hanmant Shirsat (PW-1) is the

mother of the victim minor girl Miss.Vaishnavi then aged 7 years She was

residing at Shirsatwadi, Taluka Shirala, District- Sangli along with her two

minor daughters. Her husband was serving at Mumbai. The parental house

of the first informant was at Atugadewadi, Taluka Shirala, District- Sangli.

conf-1-2015.sxw

That on 4.11.2013 PW-1 Smt.Kavita along with her two daughters had been

to her parental house at Atugadewadi for celebrating Diwali festival.

(ii) The accused herein is the cousin brother of Smt. Kavita (PW-

1). On 6.11.2013 at about 11.30 a.m. the victim girl i.e. the daughter of

Smt. Kavita was playing in the courtyard of the parental house of the said

Smt. Kavita. The accused was proceeding to Sayyadwadi for his hair-cut.

The accused enquired with the victim girl Miss. Vaishnavi as to whether

she would accompany him to Sayyadwadi. PW-1 Smt. Kavita, mother of

the said victim minor girl thereafter sent her daughter along with the

accused. That the accused and the said Miss. Vaishnavi did not return upto

1.00 p.m. to the house. Therefore Smt. Kavita (PW-1) tried to contact

accused on his cellphone from the cellphone of her father. However, the

accused could not be contacted as the cellphone of the accused was

switched off. That as the accused and the victim minor girl did not return

to the house of the said Smt. Kavita till 3.00 p.m., Smt. Kavita told the said

fact to her father and other relatives. Smt. Kavita and her family members

thereafter searched the accused and Miss Vaishnavi at Chavanwadi and

Chormarwadi, but the accused and the victim Miss. Vaishnavi could not be

traced out. Smt. Kavita waited for the accused and the victim minor girl till

night. However, they did not return to the house and therefore Smt. Kavita

conf-1-2015.sxw

went to Kokrud Police Station and lodged the missing report on 6.11.2013.

Shri Balkrishna Y. Patil (PW-18) registered the said missing report as

missing case No.11 of 2013 dated 6.11.2013 at about 10.30 p.m.

(iii) On 7.11.2013 at about 9.30 a.m. Prathamesh S. Jadhav (PW-7)

a friend of accused, saw him near village Ghogaon. He noticed that the

accused was under fear and perhaps did not sleep through out the night.

The accused was hungry and therefore Prathamesh (PW-7) gave him

snacks to eat. Prathamesh Jadhav (PW-7) thereafter informed the said fact

to Akaram @ Balaso Atugade (PW-13) who is the uncle of Smt. Kavita.

Prathamesh (PW-7) informed Akaram @ Balaso Atugade (PW-13) that

accused is at village Ghogaon. Thereafter Akaram @ Balaso Atugade (PW-

13) went to the village Ghogaon for bringing the accused. Akaram @

Balaso Atugade (PW-13) thereafter brought the accused to Atugadewadi.

However the victim girl was not with him. Therefore the mother of the

victim Smt. Kavita (PW-1) asked the accused about her daughter.

(iv) In the meantime, the police from Kokrud Police Station also

reached to the house of Smt. Kavita and enquired with the accused about

the victim minor girl. The accused informed all the persons present there

that on 6.11.2013 at about 11.30 a.m. the victim minor girl was

accompanying him for going to Sayyadwadi. That he took her in the hilly

conf-1-2015.sxw

area of village Enpe and committed rape on her in the grass land. As the

accused was apprehensive of the fact that the victim girl would disclose

the said fact to the relatives, he committed her murder by throttling. He also

informed that he had buried the dead body of victim minor girl at the spot

near road leading from Enpe to Kodaiwadi near one bush.

(v) That Smt. Kavita (PW-1), her father Laxman Dhondiba

Atugade and uncle Akaram @ Balaso Atugade (PW-13) along with accused

and police went to the road leading from Enpe to Kondaiwadi, by jeep. The

accused showed the spot where he had buried the dead body of the victim

girl. The fingers of the leg of the victim minor girl were protruding out

from the earth. In the meantime, the police personnel from Kasegaon police

station and the Tahsildar of Shirala Taluka namely Smt. Vijaya S. Yadav

(PW-14) also came at the spot. The police took out the dead body by

removing the earth on it. Smt. Kavita (PW-1) identified the said dead body

as of her daughter, Miss. Vaishnavi. Abrasions were observed over the

dead body of the victim girl and the blood was accumulated on the thigh

in dried condition. The informant Smt. Kavita lodged the FIR with API Shri

Waghmare. The FIR is at Exhibit-12. The FIR was carried by Police

Constable Shri Jadhav to Kokrud Police station. Shri Dhondiram Kamble

(PW-17) was on duty as PSO at Kokrud Police station. As per the said FIR,

conf-1-2015.sxw

he registered the Crime No.40 of 2013 under Sections 302, 376, 201, 363

and 366 of the IPC and under Section 4 of the Protection of Children from

Sexual Offences Act, 2012. ASI Shri Dhondiram Kamble (PW-17) also sent

copy of the said FIR to the Court of Judicial Magistrate First Class, Shirala.

After the lodgment of the FIR, initial investigation was carried out by API

Shri Waghmare and subsequently it was handed over to API Shri

Bapusaheb Shinde (PW-19) then attached to Kasegaon Police station.

(vi) During the course of investigation, the Investigating Officer

seized the articles which were found at the scene of offence and at other

places. The Investigating Officer also recorded statements of various

witnesses. He also collected necessary documents such as map of site/scene

of offence, Postmortem notes, medical certificate and the reports from

Chemical Analyser and after completion of the investigation, the

Investigating Officer submitted chargesheet against the accused in the

Court of J.M.F.C., Shirala, District- Sangli.

(vii) As the offence under Section 302 of the Indian Penal Code

was exclusively triable by the Court of Sessions, J.M.F.C., Shirala

committed the said case to the Court of Additional Sessions Judge,

Islampur. After committal of the said case, the Additional Sessions Judge,

Islampur framed charge below Exhibit-5 against the accused for the

conf-1-2015.sxw

offencese punishable under Sections 363, 367, 376(f), 302, 201 of the

Indian Penal Code and under Sections 4 and 6 of the Protection of

Children from Sexual Offences Act, 2012. That the contents of the said

charge were read over and explained to the accused in Marathi vernacular

language to which the accused pleaded not guilty and claimed to be tried.

The defence of the accused was of total denial and false implication in the

present crime. In support of its case, the prosecution examined in all 19

witnesses. The learned Trial Court after recording the evidence of the

prosecution witnesses and after hearing the parties to the said case, was

pleased to convict the appellant as stated hereinabvoe by its judgment and

order dated 18.4.2015.

4 Heard Mrs. G.P. Mulekar, the learned APP for the State

(Original Complainant) in Confirmation Case No.1 of 2015 and Mr.

Abhaykumar Apte, the learned Advocate appointed, for the

accused/respondent and with their able assistance we have also perused the

entire record minutely.

5 Mr. Apte, the learned Advocate appointed for the accused

submitted that in the present case the prosecution has failed to prove the

ingredients of Section 363 and 366 of the Indian Penal Code, as the

accused had taken the victim minor girl with him with the consent of her

conf-1-2015.sxw

mother i.e. PW-1 Smt. Kavita therefore the charge under the said sections is

not at all attracted to the present case. He submitted that Smt. Kavita (PW-

1) and Smt. Balabai Yadav (PW-12) have lastly seen the deceased victim

minor girl in the company of the respondent on 6.11.2013 at about 11.30

a.m.. That the dead body of the victim minor girl was recovered on

7.11.2013 at about 2.30 p.m. and therefore there is substantial time gap

between last seen together and the discovery of the dead body. He

submitted that due to the said substantial time gap, the theory of last seen

together loses its importance. He submitted that Uttam and Ganesh, the

brothers of the accused have not been examined and therefore adverse

inference has to be drawn against the prosecution. He further submitted that

the alleged extra judicial confession given by the accused to Shri Akaram

@ Balaso Atugade (PW-13) is a very weak piece of evidence and the same

should not be relied upon while basing the conviction of the accused. He

submitted that the discovery panchanama (Exhibit-34) wherein the spot

where the victim minor girl was buried is effected about 4.45 p.m. and the

Panchanama Exhibit 32 at the instance of Smt. Kavita (PW-1) which was

recorded at about 4.00 p.m. on 7.11.2013, shows that the police were

already having the knowledge about the said spot. He therefore submitted

that the said Exhibit 34 i.e. the panchanama of the spot where the dead

conf-1-2015.sxw

body of the victim minor girl was buried cannot be relied upon. He further

submitted that on the spot of incident, where it is alleged that the accused

had committed rape on the victim minor girl, no blood stains were found

even by the Forensic Expert though there were blood stains on the thigh of

the victim minor girl. He submitted that the place/spot where the dead body

of the victim minor girl was hidden till the evening, at that place also the

blood stains were not found. He further submitted that Smt. Balabai Yadav

(PW-12) is got up witness and there is no corroboration to her evidence

about the facts stated by her. That PW-16, the Medical Officer who has

examined the accused has not mentioned about any injuries on his private

part and therefore the offence of rape is not proved. He submitted that the

prosecution has not explained by leading evidence about the fact from

where the accused procured the steel pot to pour the earth on dead body of

the victim minor girl. That the Trial Court has not taken into consideration

the report of the Chemical Analyser at all. He lastly contended that as the

prosecution has failed to prove the case beyond reasonable doubt, the

accused may be acquitted from all the charges levelled against him and in

the alternative, he prayed the death sentence awarded by the Trial Court

may be commuted to either life imprisonment or a more lesser sentence.

6 The learned APP for the State per contra opposed the appeal

conf-1-2015.sxw

bearing no.923 of 2015 filed by the accused and supported the judgment

and order passed by the learned Trial Court. She submitted that the

evidence on record clearly points out the finger of guilt towards the

accused as the only person who has committed the present heinous crime.

She further submitted that the accused has committed an offence of rape

and murder of a minor girl who was a helpless victim and was unable to

defend herself. She submitted that the accused by deceitful means removed

the said minor girl from the custody of her mother Smt. Kavita (PW-1) and

with a view to fulfill his lust has committed the present gruesome crime

and therefore the punishment awarded by the Trial Court need not be

interfered with. She lastly submitted that the conviction and sentence

awarded by the Trial Court may be maintained and the appeal preferred by

the accused be dismissed.

7 With a view to effectively deal with the submissions advanced

before us by Shri Abhaykumar Apte, the learned Counsel appointed for the

for the accused and the learned APP for the State, it would be necessary and

useful to refer to the evidence in detail of the prosecution witness. The

prosecution has examined in all 19 witnesses.

8 PW-1 Smt. Kavita Hanmant Shirsat is the mother of minor

victim girl namely Vaishnavi. PW-1 Smt. Kavita in her testimony has stated

conf-1-2015.sxw

that, she was residing at Shirsatwadi, Taluka Shirala, District Sangli along

with her two daughters namely Varsha and Vaishnavi, aged five and seven

years respectively. That her husband was serving at Mumbai. She was

doing labour work. That her parental house was at Atugadewadi, Shirala,

District-Sangli. That her father and mother resided at Atugadewadi and

both her brothers were working at Mumbai. That Shri Tukaram D. Atugade

was her uncle. Shri Tukaram D. Atugade was having two sons namely

Vitthal and Ganesh. That the accused Vitthal Tukaram Atugade and his

mother Smt. Indubai were residing at Atugadewadi. That on 4.11.2013, she

along with her two daughters had been to her parental house at village

Atugadewadi for celebrating Diwali festival. That on 6.11.2013 at about

11.30 a.m. her both daughters namely Varsha and Vaishnavi were playing in

the courtyard which was adjacent to her parental house. At that time the

accused came there and asked her daughter Vaishnavi to accompany him

for going to Sayyadwadi for a hair-cut. The accused thereafter took her

daughter Vaishnavi along with him. Her parental house at Atugadewadi is

in agricultural land. That her father and her uncles resided separately in the

said house. Smt. Indubai i.e. the mother of the accused and the accused

Vitthal used to reside in the said building separately.

That till 1.00 p.m. on 6.11.2013, the accused and her daughter

conf-1-2015.sxw

Vaishnavi did not return to house and therefore she contacted the accused

on his cellphone through the cellphone of her father. However, the

cellphone of the accused was switched off. She then waited upto 3.00 p.m.

and thereafter her father and her uncle took search of the accused and her

daughter Vaishnavi. They searched the accused and Vaishnavi at

Chavanwadi and Chormarwadi. However, the accused and Vaishnavi could

not be traced out. On the same date, at about 10.30 p.m. she along with her

father went to Kokrud Police station and lodged the missing report. The

said missing report is at Exhibit 11. That on the next day, PW-1 Smt. Kavita

along with her family members again searched accused and Vaishnavi. On

the next day i.e. on 7.11.2013 that about 11.00 a.m. her uncle namely

Akaram @ Balaso D. Atugade (PW-13) received a phone call on his

cellphone from PW-7 Prathamesh, the friend of accused. The friend of

accused informed her uncle that accused was at village Ghogaon. That her

uncle Akaram @ Balaso Atugade (PW-13) went to village Ghogaon and

brought the accused. However, at that time her daughter Vaishnavi was not

with him. She therefore asked accused about her daughter. The accused did

not tell her whereabouts of her daughter Vaishnavi. In the meantime, the

police from Kokrud Police Station came at her parental house. The accused

thereafter informed her in the presence of police that, he took Vaishnavi in

conf-1-2015.sxw

grass land in the hilly area of Kondaiwadi, committed rape on her and

thereafter committed murder by pressing her neck. That he dragged the

dead body of Vaishnavi from the said grass land near bridge of Kondaiwadi

to Enpe. That he buried the dead body of Vaishnavi near the bush (Shend)

in one pit. The police thereafter took her, her father and accused from a

jeep to village Kondaiwadi. The accused thereafter showed road leading to

village Kondaiwadi. They came near one bridge. The accused thereafter

showed the spot near a bush where he had buried the dead body of

Vaishnavi. At the said spot, PW-1 Smt. Kavita noticed the fingers of foot

of Vaishnavi were protruding outside the earth. In the meanwhile, the

police officer from Kasegaon police station came on the said spot. The

Tahsildar of Shirala Taluka also came at the spot of incident. The police

removed the dead body from the said spot by removing earth on the dead

body. PW-1 Smt. Kavita identified the dead body as of her daughter

Vaishnavi at the said spot. There were abrasions over her face, chest and

back. The skin had turned black and reddish. She noticed that the blood had

oozed out from her private part. After seeing the said dead body, Smt.

Kavita (PW-1) was certain about the fact that the accused committed rape

over Vaishnavi and murdered her. That her first information report was

recorded by the police on the said spot of incident itself. The first

conf-1-2015.sxw

information report is at Exhibit 12. That she was at the spot of incident till

7.00 p.m. The dead body of Vaishnavi was taken to Shirala Hospital for

performing autopsy. Then at 1.00 a.m. in midnight the dead body of

Vaishnavi was brought to the house and thereafter last rites were performed

on the dead body. That the Police thereafter called her to Kokrud Police

Station on 10.11.2013 and showed her an ornament (Painjan). PW-1Smt.

Kavita identified the said ornament-Painjan as of deceased Vaishnavi. PW-

1 has also identified the clothes which were on the person of the deceased

Vaishnavi at the time of incident.

Smt. Kavita (PW-1) was cross-examined at length by the

accused. During the cross-examination, no material apart from a few minor

admissions have been brought on record. PW-1 has admitted that her

daughter Vaishnavi was using sandals as footwear. During the

investigation, police did not seize it. That when she saw the dead body of

Vaishnavi, she did not notice that blood was oozing. That the dead body of

Vaishnavi was buried in one pit towards the side of road and it was covered

with five to six buckets, full of earth. PW-1 Smt. Kavita in the cross-

examination has categorically denied the suggestion that no discussion took

place between her and her family members and other villagers before

lodging the first information report.

conf-1-2015.sxw

9 PW-2 Mangal Raghunath Lad is the panch-witness to the

inquest panchanama of the dead body of Miss. Vaishnavi. The said

panchanama is at Exhibit 15.

PW-3 is Sampat K. Kadvekar. He is panch-witness to the

seizure of the clothes of accused at the time of his arrest and panch to the

panchanama whereby Shri Mahadeo B. Patil (PW-6), the Principal of

Dadasaheb Undalkar High School and Higher Secondary School at Undale,

Taluka Karad identified the identity card of the accused which was found at

the scene of offence.

PW-4 is Snajay Shankar Mane, the panch-witness to the

seizure of clothes of the deceased Miss. Vaishnavi having blood stains on it.

PW-5 is Dattatraya R. Shiralkar, the panch-witness to the

identification of the ornaments of the deceased Miss. Vaishnavi by her

mother Smt. Kavita (PW-1).

PW-6 is Shri Mahadeo B. Patil, the Principal of Dadasaheb

Undalkar High Shool and Higher Secondary School at Undale, Taluka

Karad. This witness has identified the identity card of the accused. The said

identity card was found at the scene of offence. The said identity card is at

Exhibit 27. This witness has also identified the bonafide certificate of the

accused which was issued during the course of investigation. The said

conf-1-2015.sxw

bonafide certificate is at Exhibit 26.

It is to be noted here that in the evidence of the aforesaid

witnesses they have proved the related Exhibits. That in their detailed

cross-examination, no material which is useful or beneficial to the accused

has been elicited.

10 PW-7 is Prathamesh Sitaram Jadhav, the friend of accused.

PW-7 in his testimony has stated that the accused was studying in 11 th and

12th standard along with him in Dadasaheb Undalkar High School and

Junior College, Undale. That on 6.11.2013 at about 7.00 p.m. he received a

call on his cellphone from his friend Sunil Atugade who told him that their

friend Vitthal Atuguade (accused) had taken the daughter of his sister along

with him for cutting his hair, however, he did not return to the house and

told PW-7 Prathamesh, to inform him if he finds the accused. That on

7.11.2013 at about 9.30 a.m., PW-7 Prathamesh was going to village

Ghogaon by motorcycle, and when he reached Yelgaon Phata, he saw

Vitthal Atugade (accused) going towards Ghogaon by walk. PW-7

Prathamesh asked accused where he was going, to which the accused told

him that he was going to Ghogaon. PW-7 Prathamesh noticed that the

accused was under fear. PW-7 told the accused to eat snacks as he felt that

the accused did not sleep through out the night and was hungry. They

conf-1-2015.sxw

thereafter went to one stall for eating snacks (bread - vada). PW-7,

Prathamesh thereafter informed Sunil Atugade on his cellphone that the

accused was found, however, the daughter of his sister was not with him.

That Sunil Atugade, brother of accused and uncle of accused came at the

said stall and they took the accused along with them. At about 3.30 p.m.,

PW-7 Prathamesh was going to village Kumbhodewadi to meet his sister.

On his way there was house of accused. PW-7 Prathamesh saw the crowd

of people gathered in front of the house. He asked members of the said

crowd about what had happened. The people present there informed him

that the accused took daughter of his sister in the hill of Kondaiwadi and

committed rape over her and murdered her. PW-7 Prathamesh thereafter

went to the spot of incident instead of going to his sister's house. When

PW-7 Prathamesh went to the said spot, the dead body of the victim girl

was already taken outside the pit. Tahasildar Madam (PW-14), villagers and

police were present on the said spot. PW-7 Prathamesh saw the dead body

of victim girl. That the mother of the victim girl identified the said dead

body.

In the detailed cross-examination, this witness has admitted

that he, Sunil Atugade and accused were the student of Dadasaheb

Undalkar High School and Junior College, Undale. That the accused was

conf-1-2015.sxw

studying in science faculty. That he and accused were studying in the same

class. During the tenure of junior college the accused was having good

character and was good in study.

11 PW-8 is Subhash J. Karande. This witness is panch to the spot

panchanama where the dead body of the victim girl Miss. Vaishnavi was

discovered at the instance of the accused. The said panchanama is at

Exhibit 34. This witness has stated that the accused gave memorandum that

he was ready to show the spot where he has concealed the steel pot (Pati)

and slack of deceased Miss. Vaishnavi and also showed the spot from

where he brought the earth to bury the dead body of Miss. Vaishnavi. The

said memorandum panchanama is at Exhibit 33. In pursuance of the said

memorandum panchanama the accused showed the spot where he had

committed rape over Miss. Vaishnavi and thereafter murdered her. The

accused thereafter showed the grass land known as 'Hirdiche Mohol'. At the

said spot, the said witness and police found one identity card of the accused

issued by Dadasaheb Undalkar High School, Undale. The accused had

informed the said witness and other persons that he was at the said spot

along with the dead body of Miss. Vaishnavi till evening. The accused

thereafter showed one land where there was standing crop of Jawar. The

accused showed one silver ornament namely Painjan which was lying in

conf-1-2015.sxw

the said Jawar crop. The Police seized the said ornament. The accused

thereafter showed the spot from where he had brought the earth. It was the

land of Kisan Sawant and the said land was ploughed. At that spot the earth

was scattered. The accused thereafter walked little towards Kondaiwadi and

after some distance from bushes of Shend produced one steel pot (Pati).

The police seized the said pot by following due procedure. The said

detailed panchanama effected at the instance of the accused is at Exhibit

34. In a detailed cross-examination, this witness has admitted that

the distance between the spot of incident where the dead body was found

and the spot of incident which was in the land of Shankar Bagat (the

accused committed rape and murdered Miss. Vaishnavi here) was about

1.1/2 K.M. This witness has denied the suggestion that, he saw steel pot

(article-A) for the first time in the Court.

12 PW-9 is Vithal Bapu Sawant. PW-9 in his testimony has stated

that adjacent to his agricultural land, there is boundary of village Enpe.

That his land is situated at village Kondaiwadi known as 'Chid'. That on

6.11.2013, he along with his wife had been to their agricultural land for

harvesting the groundnut crop. That at about 2.30 p.m., he went to bring

water from stream which is within the jurisdiction of village Enpe. At that

conf-1-2015.sxw

time he saw one boy aged about 19 years in suspicious condition. While

PW-9 was returning to his land, he saw the said boy again. He harvested

the groundnut crop till 5.30 p.m. and while he was returning to his house he

again saw the said suspected boy on the same spot. That on 7.11.2013 at

about 3.30 p.m. he saw police personnel on the Kondaiwadi Enpe road near

land of Baban Shankar Dargade. At that time he saw one boy in the custody

of police. PW-9 has identified the said boy which he had seen on 6.11.2013

while going to the stream. PW-9 has identified the said boy in the Court as

the accused herein.

In the cross-examination, this witness has admitted that when

he saw the said suspected boy, he did not ask him about his name. No other

material which is useful to the accused has been elicited in the cross-

examination of this witness.

13 PW-10 is Shri Sachin Shamrao Mohite, a photographer by

profession. This witness has snapped photographs of the spot of incident

and other places as per instructions of the police. This witness has

identified 20 photographs which he had taken at the instance of police.

14 PW-11 is Dr. Sunil Doulatrao Kamble. PW-11 in his testimony

has stated that he was attached to Rural Hospital, Shirala as a Medical

Officer since 2007 to 2013. That on 7.11.2013, API Kasegaon Police

conf-1-2015.sxw

station sent the dead body of Kum. Vaishnavi Hanmant Shirsat to Rural

Hospital Shirala. That on 7.11.2013 between 8.00 p.m. to 10.00 p.m. he

performed autopsy on the dead body of Miss. Vaishnavi Shirsat.

On external examination, he found dead body was of a female.

The age of the said girl was about 7 years. Rosary coloured frock was on

the dead body. That the condition of the dead body was thin built and cold.

The regarmortis was slightly present over upper and lower extrimities neck.

Eyes were half opened and swollen. Patichiel hemmorrhage observed over

both conjective. Tounge cynosed, oedamataus inside mouth cavity. Nasal

blood oozing dark coloured. Nails deeply cynosed. Posterior vaginal wall

tear ½ cm x ½ cm x ½ cm towards anal region. External and internal vagina

dark blood stains. Finger flexed at the elbow join and deeply cynosed. He

also found both lower limbs extended and flexed at knee joint. Nails

cynosed.

PW-11 noticed the following surface injuries:-

"1. As mentioned in column No.15

2. Small abrasion ½ c.m. skin deep, near right side of neck

with small contusion about 2 c.m. x 1 c.m. beneath it.

3. Abrasion 5 c.m. x 5 c.m. skin deep over left cheek redish in

colour.

conf-1-2015.sxw

4. Abrasion 10 c.m. x 7 c.m. over both side of chest.

5. Abrasion 12 c.m. x 8 c.m. over abdomen blackish in colour.

6. C.L.W. at right leg, lower end of thigh to ankle joint 15 c.m.

x 7 c.m. skin deep. Expour of muscle.

7. Abrasion left thigh 8 c.m. x 4 c.m. skin deep

8. Abrasion over back 19 c.m. x 8 c.m. skin deep."

On external examination, PW-11 noticed fracture of superior

horn of thyroid cartilage. Laynax, Traceha and Brounchl Congested Larnx,

trachea and surrounding muscles with hemorrhage. Right lung and left

lung-both lungs odematous and congested. Heart empty and large vessels

full of blood. Tongue deeply cynosed, mouth cavity froth with

bloodstained. Stomach contains 100 M.L. gastic sereation with water.

Organs of generation-Secondary sexual organs not developed.

PW-11 thereafter gave cause of death as " due to asphyxia due

to throttling". PW-11 has proved Postmortem report which was in his hand-

writing. The said Postmortem report is at Exhibit 40. PW-11 has stated that

as per the injuries mentioned in para-10 of Postmortem report (Exhibit 40)

there was sexual assault. That injury mentioned in para-17(2) was sufficient

to cause death and the said injury was corresponding with fracture of

superior horn of thyroid cartilage. PW-11 has opined that, above referred

conf-1-2015.sxw

fracture injury was possible due to pressing of neck. He has also stated that

as per condition of the dead body the dead body might have been dragged

on hard and blunt object having grass. That in view of injury nos.3 to 8

mentioned in para-17 of postmortem report, the dead body might have been

dragged upto 50 to 100 meters. That C.L.W. on right leg of dead body

might have been caused due to dragging of dead body on hard surface. PW-

11 has issued advance cause of death certificate which is at Exhibit 41. PW-

11 has opined that death of Miss. Vaishnavi might have been occurred 24

hours to 36 hours prior to conducting postmortem. The cause of injury

sustained by Miss. Vaishnavi was due to dragging of her dead body on hard

surface. PW-11 has further opined that injury nos.1 and 2 mentioned in

column no.17 of postmortem report are antemortem and age of injury was 2

to 4 hours prior to death. The said two injuries were grievous injuries.

In the cross-examination, PW-11 has admitted that tongue was

inside the mouth. He has further admitted that there was no ligature mark

on the neck of the dead body. That 24 hours to 36 hours prior to the

postmortem of the dead body, death of the said girl might have occurred.

15 PW-12 is Smt. Balabai Maruti Yadav. She has deposed that the

accused Vitthal is son of her brother Tukaram Atugade. That on 6.11.2013

she received a message from her parental house about sickness of her

conf-1-2015.sxw

mother. She left her matrimonial house at about 11.00 a.m. and was

proceeding to Atugadewadi by walk. While going to her parental house at

Atugadewadi, the accused met her near one bridge. That the daughter

(deceased) of Smt. Kavita was with him. That Smt. Kavita was daughter of

her brother Laxman. PW-12 asked the accused as to where he was going, to

which, the accused replied that, he was going to Atugadewadi. The accused

along with daughter of Smt. Kavita went to village Atugadewadi and PW-

12 went to the house of her mother. At that time, a frock of rosary colour

was on the person of the deceased. This witness has further deposed that

the elder daughter of Smt. Kavita was with the accused when she went to

the house of her mother. That on 7.11.2013 at about 9.00 a.m. PW-12

received a phone call from her brother Laxman Atugade who enquired with

her as to whether the accused and Miss. Vaishnavi (deceased) had been to

her house. PW-12 thereafter in the afternoon went to Atugadewadi from

Gavaliwadi.

In the cross-examination, PW-12 has admitted that the Police

did not read over the statement to her. The various suggestions given by the

defence have been denied by this witness. In her further cross-examination

she has admitted that on 6.11.2013 when she reached the house of her

mother, she told Smt. Kavita (PW-1) that the accused was with her

conf-1-2015.sxw

daughter and went to Atugadewadi.

16 PW-13 is Shri Akaram alias Balaso Dhondiba Atugade. PW-13

in his testimony has stated that Smt. Kavita Shirsat (PW-1) was the

daughter of his brother Laxman Atugade and her matrimonial house is at

village Shirsatwadi. That Smt. Kavita was having two daughters namely

Vaishnavi and Varsha. That Tukaram Atugade is his fifth brother and

resides behind his house. That the accused is the son of Tukaram Atugade.

The accused is educated upto 12th standard from Dadasaheb Undalkar High

School at Undale. That on 6.11.2013 at about 3.00 p.m., he returned from

his agricultural land. At that time Smt. Kavita Shirsat told him that accused

along with her daughter Miss. Vaishnavi had gone to Sayyadwadi for his

hair-cut. However, the accused did not return home till that time. At about

10.00 p.m. his brother Laxman along with Smt. Kavita went to Kokrud

Police Station to lodge the missing report. That on 7.11.2013, at abut 9.00

a.m. to 9.30 a.m. he received phone call from Prathamesh Jadhav (PW-7)

and the said witness informed him that the accused was at Ghogaon. PW-13

then along with his son Uttam and nephew Ganesh went to village

Ghogaon. While proceeding towards village Ghogaon, at Yelgaon Phata he

noticed the accused, however, Miss. Vaishnavi was not with him. He

enquired with the accused about Miss. Vaishnavi and the accused told him

conf-1-2015.sxw

that on 6.11.2013 he took Vaishnavi in a grass land at Kondaiwadi and

committed rape over her. The accused also informed him that he pressed

the neck of Miss. Vaishnavi, as he apprehended that she would disclose the

said incident to others. The accused also informed that the dead body of

Vaishnavi was concealed in the adjacent bushes of Shend, near one bridge

on the Kondaiwadi to Enpe road. PW-13 along with accused returned to his

house. Within five to ten minutes the Police from Kokrud Police Station

reached to his house. The accused also narrated the said incident to the

police out of fear. The accused thereafter told the Police that he will show

the place where he had buried the dead body of Miss. Vaishnvi. The

accused thereafter took the said witness and other persons to the spot which

was near to one bush and adjacent to Kondaiwadi - Enpe road near one

bridge. At the said spot, fingers of the leg of Miss. Vaishnavi were seen

protruding. In the meantime Tahasildar Madam of Shirala and Police

officer of Kasegaon police station also came at the spot. The Police

removed the earth from the dead body and took it out. PW-13 saw the dead

body and identified it as of Miss. Vaishnavi. There were abrasions on her

face, chest, back and legs. The blood which had oozed out from the private

part was dried on her right thigh. When PW-13 saw the dead body of Miss.

Vaishnavi, he was sure that the accused committed rape over Miss.

conf-1-2015.sxw

Vaishnavi and subsequently murdered her by pressing her neck.

In his detailed cross-examination, this witness has admitted

that he had come to the Court along with his sister Smt. Balabai (PW-12)

and his brother Laxman Atugade. That within ten minutes he came from

Atugadewai along with accused from Yelgaon Phata. An omission that PW-

13 did not state before the police that there was dry blood on the right thigh

of Miss. Vaishnavi has been brought on record by the defence. Apart from

the aforesaid admissions, no other material which is useful to the accused

has been brought n record.

17 PW-14 is Smt. Vijaya Sudhakar Yadav, the Tahasildar and

Executive Magistrate Shirala, during the period from 8.6.2011 to

25.8.2014. She has deposed that on 7.11.2013 at about 2.00 p.m. she

received intimation from the Police Constable of Kasegaon Police Station

to remain present for conducting panchanama on the dead body of one girl

at Kondaiwadi. The intimation letter is at Exhibit 49. PW-14 thereafter

went to the said spot which was within the jurisdiction of Kondaiwadi at

2.30 p.m. to 3.00 p.m. She saw the spot of incident. The fingers of legs

were appearing out of the earth. That the dead body was buried in the land

of Baban Shankar Dargade, under the bush. That after the dead body was

removed from the pit, the mother of victim girl, Smt. Kavita (PW-1)

conf-1-2015.sxw

identified the said dead body. PW-14 noticed that the body of the said girl

was slim. The frock of rosary colour was on the dead body and it was

stained with blood. That the blood had oozed out from the nose. That there

were injuries on her right cheek and abrasions over left cheek from

forehead. That there were abrasion marks on the chest. That there was

reddish abrasion mark on the abdomen. There were also abrasions on the

hands from elbow joint. The nails of hands were blackish and bluish. PW-

14 also noticed abrasion on the legs. That the private part of the body was

torn and blood which had oozed out from the private part had dried on the

right thigh. After completion of inquest panchanama, PW-14 signed it. The

said inquest panchanama is at Exhibit 15.

In the cross-examination, this witness has admitted that she did

not prepare rough sketch map where the dead body was found. That the

distance between Shirala to Kondaiwadi is about 16 to 17 km. That on the

spot of incident, the police from Kasegaon, Shirala and Kokrud Police

Station were present. That at the time of inspection of the dead body of

Miss. Vaishnavi, the said spot was surrounded by lady constable and the

said spot was covered by clothes.

18 PW-15 is Shri Bhimrao D. Waghmare, Assistant Police

Inspector, then attached to Kokrud Police Station.. PW-15 has deposed that

conf-1-2015.sxw

on 6.11.2013, Smt. Kavita lodged the report about missing of her daughter

Miss. Vaishnavi and her cousin brother i.e. accused Vitthal. PW-15 was

incharge of Kokrud Police Station on 6.11.2013 and he recorded the said

missing report bearing No.11 of 2013 which is at Exhibit 11. That on

7.11.2013, at about 11.00 a.m, with a view to make an enquiry about

missing of Miss. Vaishnavi and accused, PW-15 went to the house of

Tukaram Atugade and came to know that the accused had arrived there.

PW-15 therefore enquired with the accused. At that time Smt. Kavita,

Tukaram Atugade i.e. father of accused and his uncle were present. That the

accused informed PW-15 and all the persons that, he took Vaishnavi in the

hilly area of village Kondaiwadi and committed rape over her and

subsequently murdered her. That he buried her dead body near Kondiwadi-

Enpe road near bush. As per the say of the accused, PW-15 and other

persons went to the said spot by police jeep. The accused showed them the

spot where the dead body of Miss. Vaishnavi was buried. PW-15 saw the

said spot of incident. That the fingers of legs of Miss. Vaishnavi were

protruding out from the earth. The Tahasildar Madam from Shirala also

arrived at the said spot. When the process of spot panchanama and inquest

panchanama was being carried out, Smt. Kavita (PW-1) lodged the FIR

which is at Exhibit 12. PW-15 sent the said FIR (Exhibit 12) to Kokrud

conf-1-2015.sxw

Police Station along with one Police Constable, Shri Jadhav to register the

crime. The letter/order issued by PW-15 for registering the FIR is at Exhibit

52. The Police registered the crime bearing No.14 of 2013 under Section

302 of IPC and the investigation of the said crime was entrusted to PW-15.

PW-15 arrested the accused and informed PSO of Kokrud Police station on

phone to take entry about the arrest of accused. After the arrest of the

accused, he gave memorandum statement before PW-15 and expressed his

desire to show the spot where he committed rape over Miss. Vaishnavi. The

memorandum statement is at Exhibit 33. In pursuance of the said

memorandum statement, the accused showed the hilly area of Kondiwadi

known as 'Hirdiche Mohol' and showed the spot where he committed rape

over Miss. Vaishnavi. PW-15 noticed that at the said spot the grass had

grown upto 4 feet and it was bent. PW-15 found one identify card of

accused Vitthal at the said spot. The said identity card was issued by the

High School at Undale village. PW-15 seized the said identity card in the

presence of two pahch-witnesses. The accused thereafter showed the spot

where he had kept the dead body of Miss. Vaishnavi till late evening on the

date of incident. The accused showed the spot which was in the land of

Bandu Sawant. At the said spot PW-15 found one silver ornament namely

Painjan and the same came to be seized. The accused thereafter walked

conf-1-2015.sxw

about four to five feet and stopped there. The said spot was land of Rajaram

Sawant. At the said spot one more silver ornament namely Painjan was

found lying. The same was also seized by PW-15. The accused thereafter

showed the road by which he went to the spot of burial of dead body of

Miss. Vaishnavi. The accused also showed the spot from where he took

earth. The said spot was situated in the lands of Kisan Sawant and the land

was ploughed. The accused thereafter walked upto 442 ft. and stopped near

one three of Nigdi. The accused produced one steel pot (pati) which was

concealed in the bush. The said pot was seized by PW-15. The accused

thereafter went towards Kondaiwadi and at a distance of about 163 feet he

stopped near one bush of Shend. The accused produced one slack which

was kept in the said bush. PW-15 also seized the said slack. PW-15

prepared a detailed panchanama as per the spot shown by the accused. The

said panchanama is at Exhibit 34. PW-15 has also identified seized articles

as slack (artcle-B), the ornament namely Painjan (article-C and D), steel

pot (article-I) and identity card (Exhibit-27). PW-15 also recorded

statements of Akarama Atugade (PW-13), Shri Laxman and Smt. Balabai

Yadav (PW-12). PW-15 prepared rough sketch map of the spot shown by

the accused which is at Exhibit 53. PW-15 thereafter took personal search

of the accused and in presence of two persons seized the clothes which

conf-1-2015.sxw

were on the person of accused. The seizure panchanama of clothes of

accused is at Exhibit 17. PW-15 thereafter sent the accused for medial

examination at Shirala by issuing letter to the Medical Officer. The said

letter is at Exhibit 54. PW-15 collected death extract certificate of Miss.

Vaishnavi. That on 10.11.2013, PW-15 called the complainant Smt. Kavita

(PW-1) and in presence of two pancha-witnesses he showed the seized

articles to the complainant. The complainant identified the seized articles.

PW-15 thereafter prepared the panchanama about opening of seal of

enevelope and sealing of the said envelope again. The said panchanama is

at Exhibit 27.

PW-15 thereafter sent the muddemal property to the Chemical

Analyser, Mumbai along with covering letter. The said letter is at Exhibit

55. After completion of the investigation, PW-15 submitted chargesheet

against the accused in the Court of J.M.F.C., Shirala. The death extract

certificate of Miss. Vaishnavi is at Exhibit 56.

In the detailed cross-examination, no material at all, which is

useful to the accused has been elicited. It appears to us that the cross-

examination of this witness proceeded by putting him stock questions and

suggestions.

19 PW-16 is Shri Namdeo K. Patil. PW-16 was then attached to

conf-1-2015.sxw

the Primary Health Centre, Kokrud. He has deposed that on 8.11.2013 the

police produced the accused before him for his medical examination. He

examined the accused. He found that there was white stigma on glance

penis. That there was no hormonal discharge. PW-16 collected samples of

blood, semen, pubic hair and sample of nails of accused. After conducting

medical examination, PW-16 found that the accused was able to perform

sexual intercourse. PW-16 accordingly issued a medical certificate which is

at Exhibit 61.

20 PW-17 is Shri Dhondiram G. Kamble, Assistant Sub-Inspector

then attached to Kokrud Police Station. PW-17 has deposed that on

7.11.2013, when he was on duty as PSO at Kokrud Police station, Police

Constable Shri Jadhav brought the FIR recorded by API Shri Waghamare

(PW-15). As per the said FIR, he registered the crime bearing No.40 of

2013 under Sections 302, 376, 201, 363 and 366 of IPC and Section 4 of

Protection of Children from Sexual Offences Act, 2012. He sent the said

FIR to J.M.F.C., Shirala.

21 PW-18 is Shri Balkrishna Y. Patil, Assistant Sub-Insector then

attached to the Kokrud Police station. PW-18 has deposed that on

6.11.2013 when he was on duty as PSO at Kokrud Police Station, Smt.

Kavita (PW-1) resident of Shirsatwadi came and lodged the missing report

conf-1-2015.sxw

of her daughter. The said missing report bearing No.11 of 2013 is at

Exhibit 11.

It is to be noted here that in the cross-examination of PW

No.16, PW-17 and PW-18 no material which is beneficial to the accused

has been elicited.

22 PW-19 is Shri Bapusaheb N. Shinde, Assistant Police

Inspector then attached to Kasegaon Police Station between March 2011 to

March 2014. PW-19 in his deposition has stated that on 7.11.2013 at about

1.15 p.m. the Police Head Constable Shri Pawar from Kokrud Police

Station informed Kasegaon Police Station on telephone that the girl who

was missing as per the missing complainant No.11 of 2013 of Kokrud

Police Station is found in dead, burried condition at Kondaiwadi in the

land of Baban Shankar Daragade. He thereafter effected entry in the station

diary of Kasegaon Police Station dated 7.11.2013. The said entry is Exhibit

66. He thereafter registered AD No.34 of 2013. PW-19 thereafter issued a

letter to Tahasildar, Shirala which is at Exhibit 49. He then went to the spot

of incident at Kondaiwadi. The said spot was near the Enpe to Kondaiwadi

road. He reached at the said spot of incident at about 2.00 p.m. In the

presence of panch witness and Tahasildar of Shirala, PW-19 took out the

dead body by removing the earth on it. He inspected the injuries and

conf-1-2015.sxw

conducted inquest panchanama of the dead body. The inquest panchanama

is at Exhibit 15. PW-19 thereafter he sent the said dead body to the Rural

Hospital, Shirala for performing autopsy through lady constable namely

Smt. Sutar. PW-19 thereafter drew the spot panchanama where the dead

body was buried. The said panchanama is at Exhibit 32. He also drew

rough sketch map of the said spot of incident which is at Exhibit 67. He

then returned to Kasegaon Police Station and handed over the muddemal

property i.e. sample of earth to the Muddemal Clerk of the Police Station.

That the lady constable Smt. Sutar produced the frock which was on the

person of the said victim girl. The same was seized by effecting

panchanama which is at Exhibit 21. He then sent all the papers of enquiry

pertaining to AD No.34 of 2013 along with muddemal property to Kokrud

Police Station for investigation in the crime registered by the said Police

station.

In the cross-examination of this witness, no material which is

useful to the accused is elicited and it appears to us that the said cross-

examination proceeded by putting general questions to this witness.

23 After taking into consideration the evidence adduced by the

prosecution witnesses, according to us, the following circumstances emerge

on record as against the accused:

conf-1-2015.sxw

(1) Last seen with the deceased Miss. Vaishnavi by PW-1

Smt. Kavita and PW-12 Smt. Balabai Yadav

(2) Extra judicial confession given to Shri Akaram @

Balaso Atugade (PW-13).

(3) Accused showed the place where the dead body was

buried in presence of panch-witness namely Shri

Subhash Karande (PW-8).

(4) The accused showed the spot where he committed rape

on the victim girl in the presence of panch-witness Shri

Subhash Karande (PW-8) and an identity card of the

accused was found at the said spot.

(5) From the spot of rape on the way to the spot of burial of

dead body, two Painjans (ornaments) of the victim

girl were found.

(6) The discovery of slack of the deceased girl and the pot

(pati) which was used for pouring earth at the instance

of accused in the presence of PW-8 (Exhibit 34).

(7) PW-9 Vitthal Sawant saw the accused near the spot of

rape on 6.11.2013 in suspicious condition.

24 At the outset it is to be noted here that, we find substance in the

conf-1-2015.sxw

contention raised by Shri Apte, the learned Counsel for the accused that the

offence under Section 363 and 366 of IPC is not proved as against the accused.

PW-1 Smt. Kavita in her testimony has specifically stated that the accused

informed her that he was going to have his hair-cut at Sayyadwadi and thereafter

with her permission, he took her daughter Miss. Vaishnavi (victim) along with

him and therefore according to us the ingredients of Section 363 and 366 of the

IPC i.e. kidnapping a person from lawful guardianship and/or abducting or

inducing a woman to compel her marriage etc. are are attracted in the present

case.

25 The learned Counsel for the accused thereafter contended that

though according to the prosecution the dead body of the victim girl was

recovered at the instance of accused, however, no previous statement made by

accused in relation to the said discovery was reduced in writing. In support of

his contention, he placed reliance on the decisions of the Supreme Court in the

case of Prabho Vs. State of U.P. reported in AIR 1963 SC 1113 and in particular

paragraph-9 of the said decision wherein it is observed as under

"9. The main difficulty in the case is that the evidence

regarding the recovery of blood stained axe and blood stained

shirt and dhoti is not very satisfactory and the courts below

were wrong in admitting certain statements alleged to have

conf-1-2015.sxw

been made by the appellant in connection with that recovery.

According to the recovery memo the two witnesses who were

present when the aforesaid articles were produced by the

appellant were Lal Bahadur Singh and Wali Mohammad. Lal

Bahadur Singh wasexamined as prosecution witness No. 4.

He did give evidence about the production of blood stained

articles from his house bythe appellant. The witness said that

the appellant produced the articles from a tub on the eastern

side of the house. The witnessdid not, however, say that the

appellant made any statements relating to the recovery. Wali

Mohammad was not examined at all. One other witness Dodi

Baksh Singh was examined as prosecution witness No. 3.

This witness said that a little before the recovery the Sub-

Inspector of Police took the appellant into custody and

interrogated him; then the appellant gave out that the axe with

which the murder had been committed and his blood stained

shirt and dhoti were in the house and the appellant was

prepared to produce them. These statements to which Dobi

Baksh (P.W. 3) deposed were not admissible in evidence.

They were incriminating statements made to a police officer

conf-1-2015.sxw

and were hit by Sections 25 and 26 of the Indian Evidence

Act. The statement that the axe was one with which the

murder had been committed was not a statement which led to

any discovery within the meaning of s. 27 of the Evidence

Act. Nor was the alleged statement of the appellant that the

blood stained shirt and dhoti belonged to him was a statement

which led to any discovery within meaning of s. 27. Section

27 provides that when any fact is deposed to and discovered

in consequence of information received from a person

accused of any offence, in the custody of a police officer, so

much of such information, whether it amounts to a confession

or not, as relates distinctly to the fact thereby discovered may

be proved. In Pulukuri Kotayya v. King Emperor, 74 Ind App

65: the Privy Council considered the true interpretation of s.

27 and said :

" It is fallacious to treat the 'fact discovered' within the section

as equivalent to the object produced; the fact discovered

embraces the place from which the object is produced and the

knowledge of the accused as to this and the information given

must relate distinctly to this fact. Information as to past user

conf-1-2015.sxw

or the past history, of the object produced is not related to its

discovery in the setting in which it is discovered. Information

supplied by a person in custody that 'I will produce a knife

concealed in the roof of my house' does not lead to the

discovery of a knife; knives were discovered many years ago.

It leads to the discovery of the fact that a knife is concealed in

the house of the informant to his knowledge, and if the knife

is proved to have been used in the commission of the offence,

the fact discovered is very relevant. But if to the statement the

words be added 'with which stabbed A.', these words are

inadmissible since they do not relate to the discovery of the

knife in the house of the informant." (p. 77 of Ind.App).

We are, therefore, of the opinion that the courts below

were wrong in admitting in evidence the alleged statement of

the appellant that the axe had been used to commit murder or

the statement that the blood stained shirt and dhoti were his. If

these statements are excluded and we think that they must be

excluded, then the only evidence which remains is that the

appellant produced from the house a blood stained axe and

some blood stained clothes. The prosecution gave no evidence

conf-1-2015.sxw

to establish whether the axe belonged to the appellant or the

blood stained clothes were his."

On going through the decision in the case Prabhoo (supra), we find that it is not

stated anywhere that as the statement made by the accused was not reduced into

writing, the recovery cannot be taken into consideration. On the other hand,

what this decision states is that in relation to the statement made by the accused

what parts are admissible and what parts are inadmissible. It was held that the

statement of the accused that he used the axe to commit the murder is

inadmissible. However, if the accused had stated that he will produce the axe

which was concealed by him in his house, it would be admissible. The Supreme

Court held that the Courts below were wrong in admitting the inadmissible

portion in the statement made by the accused.

26 In the present case even after inadmissible parts are excluded from

consideration of the evidence of PW-8 the panchwitness, in whose presence the

accused showed the spot where the dead body of Miss Vaishnavi was buried, it

is seen that the accused has stated that the dead body of the victim girl was in

the said land. The accused has categorically made statement firstly before Smt.

Kavita and thereafter in the presence of panch-witness PW-8 Shri Subhash

Karande and in pursuance of the said statement, the dead body of Miss.

Vaishnavi was discovered. That according to us the evidence of PW-8 Subhash

conf-1-2015.sxw

Karande is corroborated by the evidence of Smt. Kavita (PW-1) on this aspect.

27 Mr. Apte, the learned Counsel for the accused thereafter placed his

reliance on the decision of the Supreme Court in the case of Niranjan Panja Vs.

State of West Bengal reported in (2010) 6 SCC 525. Mr. Apte pointed out that in

the said decision, it has been stated that for effecting a discovery, a statement has

to be recorded on the part of the accused showing his readiness to produce the

material object and it is only that part of the statement which is not

incriminating and leads to discovery which becomes admissible. In the said

case, the recovery was not relied upon because the weapon which was allegedly

produced by the accused was never produced before the Court and the

prosecution has also not given any explanation whatsoever about the

disappearance of this weapon. On carefully going through this decision, we find

that again it deals with the aspect as to what part of statement made by the

accused is admissible and the ratio in this decision is that only the part of the

statement which is not incriminating and leads to discovery becomes admissible.

The ratio of this decision does not appear to be that if a statement made by the

accused is not recorded, evidence relating to the discovery becomes

inadmissible. Mr. Apte also relied upon two judgments delivered by the

Supreme Court namely (1) Aher Raja Khima Vs. State of Saurashtra reported in

AIR 1956 SC 217 and (2) Vijender Vs. State of Delhi reported in (1997) 6 SCC

conf-1-2015.sxw

171. The said two decisions also deal with Section 27 of the Indian Evidence

Act and the fact of discovery at the instance of accused.

28 It is well settled that the observations in a judgment cannot be de

hors the point which is sought to be raised and the facts in which such point is

raised. The observations cannot by themselves form the ratio of the decision. The

ratio of the decision is to be drawn after considering the facts of the case, the

point which is sought to be raised in the matter, the arguments which are

canvassed in support of rival contentions in relation to such point, the discussion

made by the Court with reference to such point canvassed by the counsel for the

parties and the ultimate decision arrived thereupon. On taking into consideration

all these aspects, the ratio of the decision has to be gathered. Any sentence in a

judgment cannot be read as a statutory provision and the ratio in that regard is

well settled by catena of decisions of the Apex Court. This has been clearly

explained in different decisions of the Apex court including in the matter of

Union of India & Ors Vs. Dhanwanti Devi & Ors.reported in (1996) 6 SCC 44.

It has clearly ruled therein that the decision is what it decides and not what

follows from it.

29 In the decisions in the case of Prabho (supra) and Niranjan Panja

(supra), the question did not arise specifically for consideration as to whether

failure to record the information given by the accused would render the evidence

conf-1-2015.sxw

relating to discovery by the accused inadmissible. However, this question arose

directly for consideration before the Supreme Court in the case of Mohd. Arif

alias Ashfaq Vs State (NCT of Delhi) reported in (2011) 13 SCC 621 on which

the learned APP has placed reliance. In the said case, the same question as in the

present case specifically arose for consideration which can be seen from

paragraph 169 of the judgment which reads thus:-

"Now coming to the second argument of failure to record the

information, it must be held that it is not always necessary.

What is really important is the credibility of the evidence of

the investigating agency about getting information/statement

regarding the information from the accused. If the evidence

of the investigating officer is found to be credible then even

in the absence of a recorded statement, the evidence can be

accepted and it could be held that it was the accused who

provided the information on the basis of which a subsequent

discovery was made. The question is that of credibility and

not the formality of recording the statement. The essence of

the proof of a discovery under Section 27 of the Evidence Act

is only that it should be credibly proved that the discovery

made was a relevant and material discovery which proceeded

conf-1-2015.sxw

in pursuance of the information supplied by the accused in

the custody. How the prosecution proved it, is to be judged by

the Court but if the Court finds the fact of such information

having been given by the accused in custody is credible and

acceptable even in the absence of the recorded statement and

in pursuance of that information some material discovery has

been effected then the aspect of discovery will not suffer from

any vice and can be acted upon."

30 In Suresh Chandra Bahri Vs. State of Bihar reported in 1955 Supp

(1) SCC80, no discovery statement was recorded by the investigating officer of

the information supplied by the accused to him. Further no public witness was

examined by the prosecution to support the theory that such an information was

given by the accused to him in pursuance of which some material discovery was

made. The Supreme Court, however, in spite of these two alleged defects,

accepted the evidence of discovery against the accused on the basis of the

evidence of the police officer. In the present case, we find the evidence of police

officer PW-15 Bhimrao Waghmare to be wholly credible and reliable. He has

not at all been shaken in his cross-examination. In such circumstances, we have

no hesitation in relying on his evidence which shows that the spot where the

dead body of the victim girl was buried was shown by the accused in presence

conf-1-2015.sxw

of PW-8, the panch witness. In our view the decisions cited by the learned

Counsel for the accused are of no help to him.

31 Mr. Apte, thereafter would contend that when the alleged discovery

of the spot of rape, the spot of burial of the dead body and the spot of

concealment of slack of deceased was discovered at the instance of the accused,

he was handcuffed and therefore the said discovery cannot be relied upon in the

eyes of law. We are unable to accept the said submission for the reasons that,

there can be no doubt when the accused was handcuffed he may not be free

from fear of the police or duress or pressure. But, that itself cannot be a reason

to discard the recovery of weapon if it was otherwise found to be supported by

evidence of the panch witnesses and the Investigating Officer. That handcuffing

of a person by itself cannot be a reason to generalise the hypothesis that such a

discovery cannot be reliable. That each case will have to be examined in its own

peculiar circumstances. We are fortified in taking this view by the judgment

delivered by the Division Bench of this Court in the case of Putalabai

Bhimashankar Pattan Vs. State of Maharashtra reported in 2010 ALL MR (Cri)

2084. In the present case the accused in the presence of PW-8 Subhash

Karande, the panch witness, Smt. Kavita (PW-1) and Shri Bhimrao Waghamare

(PW-15) the Investigating officer made disclosure statement which has been

recorded as per Exhibit 33 in the form of memorandum statement. We therefore

conf-1-2015.sxw

do not find any substance in the submission of Shri Apte in that behalf.

32 Mr. Apte, the learned Counsel for the accused thereafter contended

that the prosecution did not examine Mr. Uttam, son of PW-13 - Akaram @

Balaso Atugade and Mr. Ganesh, brother of accused, who according to him

were present when the accused gave the said extra judicial confession to Shri

Akaram @ Balaso Atugade (PW-13). He submitted that therefore an adverse

inference has to be drawn against the prosecution.

The learned APP in reply to the said contention relied on the

judgment in the case of Rohtash Kumar Vs. State of Haryana reported in 2013

ALL MR (Cri) 2620 (S.C.) and submitted that it is the discretion of the

prosecution to tender the witnesses to prove the case of the prosecution and the

Court will not interfere with the exercise of that discretion unless, perhaps, it

can be shown that the prosecution has been influenced by some oblique motive.

The Supreme Court enumerated that the prosecution is not bound to examine all

the cited witnesses and it drops the witnesses to avoid multiplicity or plurality

of witnesses. Even otherwise in the present case the evidence of PW-13

Akaram @ Balaso Atugade according to us is wholly reliable and trustworthy

and therefore thre is no need to the prosectuion to examine the said two

witnessers as claimed by the accused.

33 Mr. Apte thereafter submitted that the extra judicial confession

conf-1-2015.sxw

given by the accused to PW-13 Akaram @ Balaso Atugade is very weak piece

of evidence and the same should not be relied upon.

While repelling the said contention the learned APP relied on the

judgment of the Supreme Court in the case of Chattar Singh & Anr. Vs. State of

Haryana reported in AIR 2009 SC 378, and in particular the paragraph Nos.17

and 18 of the said decision wherein the Supreme Court has observed as under:

"17 Confessions may be divided into two classes i.e. judicial

and extra-judicial. Judicial confessions are those which are

made before a Magistrate or a court in the course of judicial

proceedings. Extra-judicial confessions are those which are

made by the party elsewhere than before a Magistrate or

court. Extra-judicial confessions are generally those that are

made by a party to or before a private individual which

includes even a judicial officer in his private capacity. It also

includes a Magistrate who is not especially empowered to

record confessions under Section 164 of the Code of

Criminal Procedure, 1973 (for short the `Code') or a

Magistrate so empowered but receiving the confession at a

stage when Section 164 of the Code does not apply. As to

extra-judicial confessions, two questions arise: (i) were they

conf-1-2015.sxw

made voluntarily? and (ii) are they true? As the section

enacts, a confession made by an accused person is irrelevant

in criminal proceedings, if the making of the confession

appears to the court to have been caused by any inducement,

threat or promise, (1) having reference to the charge against

the accused person, (2) proceeding from a person in

authority, and (3) sufficient, in the opinion of the court to

give the accused person grounds which would appear to him

reasonable for supposing that by making it he would gain any

advantage or avoid any evil of a temporal nature in reference

to the proceedings against him. It follows that a confession

would be voluntary if it is made by the accused in a fit state

of mind, and if it is not caused by any inducement, threat or

promise which has reference to the charge against him,

proceeding from a person in authority. It would not be

involuntary, if the inducement, (a) does not have reference to

the charge against the accused person; or (b) it does not

proceed from a person in authority; or (c) it is not sufficient,

in the opinion of the court to give the accused person grounds

which would appear to him reasonable for supposing that, by

conf-1-2015.sxw

making it, he would gain any advantage or avoid any evil of a

temporal nature in reference to the proceedings against him.

Whether or not the confession was voluntary would depend

upon the facts and circumstances of each case, judged in the

light of Section 24 of the Indian Evidence Act, 1872 (in short

`Evidence Act'). The law is clear that a confession cannot be

used against an accused person unless the court is satisfied

that it was voluntary and at that stage the question whether it

is true or false does not arise. If the facts and circumstances

surrounding the making of a confession appear to cast a

doubt on the veracity or voluntariness of the confession, the

court may refuse to act upon the confession, even if it is

admissible in evidence. One important question, in regard to

which the court has to be satisfied with is, whether when the

accused made the confession, he was a free man or his

movements were controlled by the police either by

themselves or through some other agency employed by them

for the purpose of securing such a confession. The question

whether a confession is voluntary or not is always a question

of fact. All the factors and all the circumstances of the case,

conf-1-2015.sxw

including the important factors of the time given for

reflection, scope of the accused getting a feeling of threat,

inducement or promise, must be considered before deciding

whether the court is satisfied that in its opinion the

impression caused by the inducement, threat or promise, if

any, has been fully removed. A free and voluntary confession

is deserving of the highest credit, because it is presumed to

flow from the highest sense of guilt. (See R. v. Warickshall)

It is not to be conceived that a man would be induced to

make a free and voluntary confession of guilt, so contrary to

the feelings and principles of human nature, if the facts

confessed were not true. Deliberate and voluntary

confessions of guilt, if clearly proved, are among the most

effectual proofs in law. An involuntary confession is one

which is not the result of the free will of the maker of it. So

where the statement is made as a result of harassment and

continuous interrogation for several hours after the person is

treated as an offender and accused, such statement must be

regarded as involuntary. The inducement may take the form

of a promise or of a threat, and often the inducement involves

conf-1-2015.sxw

both promise and threat, a promise of forgiveness if

disclosure is made and threat of prosecution if it is not. (See

Woodroffe's Evidence, 9th Edn., p. 284.) A promise is always

attached to the confession alternative while a threat is always

attached to the silence alternative; thus, in one case the

prisoner is measuring the net advantage of the promise,

minus the general undesirability of a false confession, as

against the present unsatisfactory situation; while in the other

case he is measuring the net advantages of the present

satisfactory situation, minus the general undesirability of the

confession against the threatened harm. It must be borne in

mind that every inducement, threat or promise does not

vitiate a confession. Since the object of the rule is to exclude

only those confessions which are testimonially untrustworthy,

the inducement, threat or promise must be such as is

calculated to lead to an untrue confession. On the aforesaid

analysis the court is to determine the absence or presence of

an inducement, promise etc. or its sufficiency and how or in

what measure it worked on the mind of the accused. If the

inducement, promise or threat is sufficient in the opinion of

conf-1-2015.sxw

the court, to give the accused person grounds which would

appear to him reasonable for supposing that by making it he

would gain any advantage or avoid any evil, it is enough to

exclude the confession. The words "appear to him" in the last

part of the section refer to the mentality of the accused.

18. An extra-judicial confession, if voluntary and true and

made in a fit state of mind, can be relied upon by the court.

The confession will have to be proved like any other fact.

The value of the evidence as to confession, like any other

evidence, depends upon the veracity of the witness to whom

it has been made. The value of the evidence as to the

confession depends on the reliability of the witness who

gives the evidence. It is not open to any court to start with a

presumption that extra- judicial confession is a weak type of

evidence. It would depend on the nature of the

circumstances, the time when the confession was made and

the credibility of the witnesses who speak to such a

confession. Such a confession can be relied upon and

conviction can be founded thereon if the evidence about the

confession comes from the mouth of witnesses who appear

conf-1-2015.sxw

to be unbiased, not even remotely inimical to the accused,

and in respect of whom nothing is brought out which may

tend to indicate that he may have a motive of attributing an

untruthful statement to the accused, the words spoken to by

the witness are clear, unambiguous and unmistakably convey

that the accused is the perpetrator of the crime and nothing is

omitted by the witness which may militate against it. After

subjecting the evidence of the witness to a rigorous test on

the touchstone of credibility, the extra-judicial confession

can be accepted and can be the basis of a conviction if it

passes the test of credibility."

In the present case, the extra judicial confession given by the

accused to PW-13 Akaram @ Balaso Atugade, who is his real uncle, in our

considered view was free and voluntary is deserving highest credit because it

flows from the highest sense of guilt. As stated earlier, the accused has failed to

bring on record any material useful to him thereby creating doubt in the mind of

this Court about the credibility of the evidence of PW-13 Akaram @ Balaso

Atugade and the extra judicial confession stated therein. We therefore find the

said extra judicial confession given by the accused to the PW-13 Akaram @

Balaso Atugade fully credible.

conf-1-2015.sxw

34 After taking into consideration the entire evidence available on

record, according to us it is proved by the prosecution that the deceased, Miss.

Vaishnavi was last seen in the company of accused, by Smt. Kavita (PW-1) and

Smt. Balabai Yadav (PW-12) on 6.11.2013, between 11.00 a.m. to 11.30 a.m.

That the accused was not traceable and did not return to his house till 11.00

a.m of 7.11.2013 when Akaram @ Balaso Atugade (PW-13) brought him from

village Ghogaon. That after receipt of information from PW-7 Prathamesh, PW-

13-Shri Akaram @ Balaso Atugade went to fetch the accused at village

Ghogaon where the accused gave him extra judicial confession. It is clear from

the evidence that the said extra judicial confession given by the accused was

voluntarily and without any duress or coercion and therefore the said extra

judicial confession can safely be relied upon without any demur. The contention

of Shri Apte that the extra judicial confession is a weak piece of evidence and

ought not have been relied upon by the learned Trial Court, cannot be accepted,

as according to us and as stated hereinabove, the said extra judicial confession

was given by the accused to PW-13 who is his real uncle immediately on

enquiry and without any pressure. It also appears to us that the said extra

judicial confession was given by the accused due to repentance of the crime

committed by him.

35 The next circumstance is that the appellant showed the spots/scene

conf-1-2015.sxw

of offence where he firstly committed rape over the victim Miss. Vaishnavi, the

place where he thereafter kept the body of deceased Miss. Vaishnavi till the

evening and subsequently buried it, has been duly proved by the evidence of

PW-8 who is the panch-witness to the sai discoveries. The said witness has duly

proved the memorandum statement of accused (Exhibit 33) and panchanama

(Exhibit 34) by which the accused showed the aforesaid spots. It is to be further

noted that from the spot where the accused had committed the rape on the

victim girl, his college identity card was also found. The said identity card has

been identified by PW-6 Shri Mahadeo B. Patil, the Principal of Dasaheb

Undalkar College. When the accused showed the spots/pathways from which he

dragged the body of Miss. Vaishnavi, two paijans (ornament) of the said victim

were found at the time of recording panchanama (Exhibit 34). That PW-9 had

seen the accused on 6.11.2013 near the agricultural land between 2.30 p.m. to

5.30 p.m. in suspicious condition. It is the said spot which was discovered at the

instance of accused as the spot/scene where he had kept the body of deceased in

the intervening period. Thus, the presence of the accused at the said spot i.e.

near the field of Shri Vithal Sawant (PW-9) has been duly established by the

prosecution.

36 The another incriminating circumstance against the accused is that,

at his instance the slack which was worn by the deceased on 6.11.2013 has been

conf-1-2015.sxw

discovered by the same panchanama Exhibit 34. The said slack has been

identified by Smt. Kavita (PW-1), mother of victim.

In view of the evidence of PW-11 Dr. Sunil Kamble, it is also

established that the victim Miss. Vaishnavi was raped on 6.11.2013 and we have

no hesitation in holding that the accused is the perpetrator of the present crime.

37 After going through the entire evidence adduced by the prosecution

which is available on record minutely, we are of the considered opinion that the

same is more than sufficient to sustain the conviction of the accused under

Sections 302 and 376 of IPC.

38 This leads us to deal with the important question i.e. whether the

death sentence should be confirmed. A convict hovers between life and death

when the question of gravity of the offence and award of adequate sentence

comes up for consideration. Mankind has shifted from the state of nature

towards a civilized society and it is no longer the physical opinion of the

majority that takes away the liberty of a citizen by convicting him and making

him suffer a sentence of imprisonment. Award of punishment following

conviction at a trial in a system wedded to the rule of law is the outcome of

cool deliberation in the court room after adequate hearing is afforded to the

parties, accusations are brought against the accused, the prosecuted is given an

opportunity of meeting the accusations by

conf-1-2015.sxw

establishing his innocence. It is the outcome of cool deliberations and the

screening of the material that leads to determination of the sentence after taking

into consideration all the aggravating and mitigating circumstances.

39 At this juncture a useful reliance can be placed on two celebrated

judgments of the Supreme Court in the case of Bachan Singh v. State of Punjab,

reported in (1980) 2 SCC 684 : 1980 SCC (Cri) 580 and Machhi Singh and Ors.

v. State of Punjab reported in (1983) 3 SCC 470 : 1983 SCC (Cri) 681, the

guidelines which are to be kept in view when considering the question whether

the case belongs to the rarest of the rare category for awarding death sentence

were indicated.

In Machhi Singh's case (supra) it was observed:

" The following questions may be asked and answered as a test to determine the 'rarest of the rare' case in which death sentence

can be inflicted:

(a) Is there something uncommon about the crime which renders

sentence of imprisonment for life inadequate and calls for a death

sentence?

(b) Are the circumstances of the crime such that there is no

alternative but to impose death sentence even after according

maximum weightage to the mitigating circumstances which speak in

favour of the offender? The following guidelines which emerge from

conf-1-2015.sxw

Bachan Singh case (supra) will have to be applied to the facts of each

individual case where the question of imposition of death sentence

arises: (SCC p. 489, para 38):

(i)The extreme penalty of death need not be inflicted except in

gravest cases of extreme culpability.

(ii)Before opting for the death penalty the circumstances of the

`offender' also require to be taken into consideration along with the

circumstances of the `crime'.

(iii) Life imprisonment is the rule and death sentence is an exception.

Death sentence must be imposed only when life imprisonment

appears to be an altogether inadequate punishment having regard to

the relevant circumstances of the crime, and provided, and only

provided, the option to impose sentence of imprisonment for life

cannot be conscientiously exercised having regard to the nature and

circumstances of the crime and all the relevant circumstances.

(iv) A balance sheet of aggravating and mitigating circumstances has

to be drawn up and in doing so the mitigating circumstances have to

be accorded full weightage and a just balance has to be struck

between the aggravating and the mitigating circumstances before the

option is exercised.

conf-1-2015.sxw

In rarest of rare cases when collective conscience of the community

is so shocked that it will expect the holders of the judicial power

center to inflict death penalty irrespective of their personal opinion as

regards desirability or otherwise of retaining death penalty, death

sentence can be awarded. The community may entertain such

sentiment in the following circumstances:

(1) When the murder is committed in an extremely brutal, grotesque,

diabolical, revolting or dastardly manner so as to arouse intense and

extreme indignation of the community.

(2) When the murder is committed for a motive which evinces

total depravity and meanness; e.g. murder by hired assassin for

money or reward or a cold-blooded murder for gains of a person vis--

vis whom the murderer is in a dominating position or in a position of

trust, or murder is committed in the course of betrayal of the

motherland.

(3) When murder of a member of a Scheduled Caste or minority

community etc., is committed not for personal reasons but in

circumstances which arouse social wrath, or in cases of 'bride

burning' or `dowry deaths' or when murder is committed in order to

remarry for the sake of extracting dowry once again or to marry

conf-1-2015.sxw

another woman on account of infatuation.

(4) When the crime is enormous in proportion. For instance when

multiple murders, say of all or almost all the members of a family or

a large number of persons of a particular caste, community, or

locality, are committed.

(5) When the victim of murder is an innocent child, or a helpless

woman or old or infirm person or a person vis--vis whom the

murderer is in a dominating position or a public figure generally

loved and respected by the community.

If upon taking an overall global view of all the circumstances in the

light of the aforesaid propositions and taking into account the

answers to the questions posed by way of the test for the rarest of

rare cases, the circumstances of the case are such that death sentence

is warranted, the court would proceed to do so".

40 It is the settled position of law that, the measure of punishment in a

given case must depend upon the atrocity of the crime; the conduct of the

criminal and the defenceless and unprotected state of the victim. Imposition of

appropriate punishment is the manner in which the courts respond to the

society's cry for justice against the criminals. Justice demands that courts

should impose punishment fitting to the crime so that the courts reflect public

conf-1-2015.sxw

abhorrence of the crime. The courts must not only keep in view the rights of the

criminal but also the rights of the victim of crime and the society at large while

considering imposition of appropriate punishment. Showing undue sympathy

and imposing inadequate sentence would do more harm to the justice system

and undermine the public confidence in the efficacy of law and society would

not long endure under serious threats. If the courts did not protect the injured,

the injured would then resort to private vengeance. It is, therefore, the duty of

every court to award proper sentence having regard to the nature of the offence

and the manner in which it was executed or committed and the circumstances of

the offender.

41 The object of sentencing should be to see that the crime does not go

unpunished and the victim of crime as also the society have the satisfaction that

justice has been done to it. In imposing sentences, in the absence of specific

legislation, Judges must consider variety of factors and after considering all

those factors and taking an over-all view of the situation, impose sentence which

they consider to be an appropriate one. Aggravating factors cannot be ignored

and similarly mitigating circumstances have also to be taken into consideration.

42 It is the trite position of law that Justice is Supreme and justice

ought to be beneficial for the society so that the society is placed in a better-off

situation. Law courts exist for the society and ought to rise up to the occasion to

conf-1-2015.sxw

do the needful in the matter, and as such ought to act in a manner so as to

subserve the basic requirement of the society. It is a requirement of the society

and the law must respond by being adaptable, it must change from time to time

so that it answers the cry of the people, the need of the hour and the order of the

day. In the present day society, such crime is now considered a social problem

and by reason therefore a tremendous change even conceptually is being seen in

the legal horizon so far as the punishment is concerned.

43 The learned APP after taking into consideration the facts of the case

submitted that it is the fit case to confirm the death sentence. She submitted that

looking to the fact that the accused has raped and brutally murdered the victim

child, it calls only for death penalty. She submitted that in similar cases where

the victim girl was minor and was raped and murdered, the Supreme court and

this Court have confirmed the death penalty to the accused persons. In support

of her contention, she relied upon the following decisions:

1. Laxman Naik Vs. State of Orrisa (1994) 3 SCC 381,

2. Kamta Tiwari Vs. State of M.P. (1996) 6 SCC,

3. State of U.P. Vs. Satish (2005) 3 SCC 114,

4. Shivaji @ Dadya Alhat Vs. State of Maharashtra AIR 2009 SC 56

5. Confirmation Case No.6 of 2013 State of Maharashtra Vs.

Dattatraya Ambo Rokade

conf-1-2015.sxw

6. Vasanta Sampat Dupare Vs. State of Maharashtra (2015 2 S.CC.

7. State of Maharashtra Vs. Raju Jagdish Paswan 2013 ALL MR

(Cri) 1431.

8. Rajendra Pralhadrao Wasnik Vs. The State of Maharashtra 2012

ALL MR (Cri) 1375 (SC)

9. Confirmation Case No.1 of 2015 the State of Maharashtra Vs.

Shatrughna Baban Meshram.

44 At this stage, a useful reference can be made to the case of Rajendra

Wasnik v. State of Maharashtra reported in (2012) 4 SCC 37. In the said

decision, after considering the earlier decisions relating to the sentencing policy

in the cases of death sentence it was observed that, the Court then would draw a

balance-sheet of aggravating and mitigating circumstances. Both aspects have to

be given their respective weightage. The Court has to strike a balance between

the two and see towards which side the scale / balance of justice tilts. It was also

so observed in the landmark decision by the Constitution Bench of the Supreme

Court in the case of Bachan Singh v. State of Punjab reported in (1980) 2 SCC

684. In the case of Bachan Singh (supra) the Supreme Court observed that death

sentence ought to be given in the rarest of rare cases and only after drawing a

balance-sheet of aggravating and mitigating circumstances.

conf-1-2015.sxw

45 In reply to the contention with respect to the confirmation of death

sentence, the learned Counsel for the accused submitted that the present case in

hand cannot be said to be case which would fall within 'rarest of rare' category

wherein the death sentence can be awarded or confirmed. He relied upon the

three decisions of the Supreme Court and one decision of this Court wherein in

similar circumstances, the Supreme Court and this Court commuted the death

sentence to life imprisonment. The said decisions are as under:

(1) Shankar Kisanrao Khade v. State of Maharashtra reported in

2013 DGLS (Soft) 323.

(2) Santosh Kumar Satishbhusan Bariyar v. State of Maharashtra

reported in 2009 DGLS (Soft) 796.

                  (3)     Bantu @ Naresh Giri v. State of M.P. reported in
                          2001 DGLS (Soft) 1301.
        



Mr. Apte, the learned counsel appearing for the accused also placed

reliance on one of the decisions of this Court in the case of The State of

Maharashtra v. Sadashiv Jetappa Kamble in Cri. Confirmation Case No.1 of

2013 to which one of us (Smt. V.K. Tahilramani, J.) is a member.

46 The first decision on which reliance was placed is the case of

Shankar Khade (supra). Mr. Apte, the learned counsel appearing for the

Appellant-accused pointed out that in the said case the accused had committed

conf-1-2015.sxw

the murder of a minor girl of about 11 years with intellectual disability

(moderate) after subjecting her to series of acts of rape. Accused No.1 therein

was convicted under Section 302 with death sentence and was also awarded

other sentences under different Sections of the Indian Penal Code.

It is to be noted here that the Supreme Court in the said case has

commuted the sentence of death penalty to life imprisonment and further

directed that the sentence awarded to the accused therein to run concurrently. In

the said decision, the Hon'ble Supreme Court after taking into consideration the

catena of decisions delivered by the Supreme Court and after analyzing the

same had reached to the conclusion that the death sentence be commuted in life

imprisonment. The Supreme Court in paragraph No.71 of the said decision has

observed as under :

"71. It seems to me that though the Courts have been

applying the rarest of rare principle, the Executive has taken

into consideration some factors not known to the Courts for

converting a death sentence to imprisonment for life. It is

imperative, in this regard, since we are dealing with the lives

of people (both the accused and the rape-murder victim) that

the Courts lay down a jurisprudential basis for awarding the

death penalty and when the alternative is unquestionably

conf-1-2015.sxw

foreclosed so that the prevailing uncertainty is avoided. Death

penalty and its execution should not become a matter of

uncertainty nor should converting a death sentence into

imprisonment for life become a matter of chance. Perhaps the

Law Commission of India can resolve the issue by examining

whether death penalty is a deterrent punishment or is

retributive justice or serves an incapacitative goal."

47 The next decision on which Mr. Apte, the learned counsel

appearing for the Appellant-accused relied upon is in the case of Santosh Kumar

(supra). In the said decision, the Supreme Court after taking into consideration

the entire law with respect to the category of "rarest of rare" case and

commutation of death sentence to life imprisonment, commuted the death

penalty to rigorous imprisonment for life. The third decision on which Mr. Apte

placed reliance is in the case of Bantu @ Naresh Giri (supra). In the said case,

the Hon'ble Supreme Court confirmed the conviction of the Appellant under

Section 302 of the Indian Penal Code, but modified the sentence by commuting

the sentence of death to imprisonment for life and for the offence punishable

under Section 376 of the Indian Penal Code, the appellant was sentenced to

undergo rigorous imprisonment for ten years.

48 Mr. Apte, the learned counsel appearing for the Appellant-accused

conf-1-2015.sxw

also relied upon the decision in the case of The State of Maharashtra v. Sadashiv

Jetappa Kamble in Cri. Confirmation Case No.1 of 2013 wherein a Division

Bench of this Court after taking into consideration the plethora of judgments of

the Supreme Court and the High Court commuted the sentence under Section

302 of the Indian Penal Code of death to life imprisonment. However, the High

Court ordered that the sentence under Section 376(2)(f) of the Indian Penal

Code shall run consecutive after serving the life imprisonment under Section

302 of the Indian Penal Code. Mr. Apte has also placed reliance on the

following decisions while praying for commutation of death sentence:-

1. Rajesh Kumar Vs. State of NCT Delhi (2011) 13 SCC 706

2. Duryodhan Rout Vs. State of Orissa (2014) 0 Supreme (SC)

53008.

3. State of Bihar Vs. Sikandar Ansari (2008) O Supreme (Pat)

28761.

4. State of Maharashtra Vs. Tulshiram s/o Mabu Potavi (2009) o

Supreme (MAH) 31142/(2010) O ALL MR (Cri. 789 Para 17 and

5. State Vs. Mohd. Shaikh Noor Hussain (2006) 4 Crimes (HC)

6. State of Gujrat Vs. Ratansingh @ Chinubhai Anopsinh

conf-1-2015.sxw

(2014) 0 Supreme (SC) 52610/(2014) 4 SCC 16.

7. Shankarrao Kisanrao Khade Vs. State of Maharashtra (2013)

Supreme (SC 51855/(2013) 5SCC 546.

8. State of Maharashtra Vs. Ravindra @ Babu Suresh (2011)

ALL MR (Cri) 1.

9. Rajkumar Vs. State of Madhya Pradesh (Cri. Apeal 1419-1420 of

2013 dated 25.2.2014.

49 The Constitution Bench of the Supreme Court in the case of

Bachan Singh (supra) has observed that before the death sentence is imposed a

balance-sheet of aggravating and mitigating circumstances should be drawn and

thereafter the decision whether or not the death sentence is to be imposed should

be taken. Similar view is taken in a catena of decisions by the Supreme Court

including in the case of Rajendra Wasnik (supra).

50 In this view of the matter, we have proceeded to examine the

aggravating and mitigating factors in the present case.

The aggravating factors in the present case are that, the deceased

Miss. Vaishnavi was the daughter of cousin sister of the accused, the accused

after taking permission of Smt. Kavita (PW-1) took the victim girl with him on

the pretext for going to Sayyadwadi for his hair-cut. That on his way he firstly

committed rape on the said victim girl and subsequently he murdered her. That

conf-1-2015.sxw

thereafter he buried the said dead body of the victim girl. That the said victim

minor girl Miss. Vaishnavi was innocent, helpless and defenceless.

51 The mitigating factors are that, on the date of commission of

offence, the accused was approximately only 20 years of age. That immediately

on the next date i.e. on 7.11.2013 he gave extra judicial confession of his guilt

to PW-13 Akaram @ Balaso Atugade, his real uncle. PW-7 Prathamesh who

noticed accused firstly on 7.11.2013 in his evidence has stated that the accused

was having good character and was good in study at college. It appears from the

evidence that the accused was remorseful of his misdid/crime and therefore at

the very first instance he gave the said extra-judicial confession to his uncle Shri

Akaram @ Balaso Atugade (PW-13). The accused has no criminal background

or any antecedents at his discredit.

52 After taking into consideration the entire evidence available on

record, we are of the considered opinion that it is not a case which falls in the

category of 'rarest of rare' case where the imprisonment of death sentence is

imperative. This is also not a case where the impositioin of any other sentence

would not serve the ends of justice or would be an inadequate sentence.

53 Thus once we draw the balance-sheet of aggravating and mitigating

circumstances and examined them in the light of facts and circumstances of the

present case, we have no hesitation in coming to the conclusion that this is not a

conf-1-2015.sxw

case where the Court ought to have imposed the extreme penalty of death

sentence on the accused. In view of the same, we are unable to uphold the

confirmation of the death sentence of the accused. We may also note here that

we have observed the demeanor of the accused in the Court during the course of

hearing of the present appeal and it appeared to us that the accused has remorse

for the crime committed by him. We are after taking into consideration the

evidence on record, also of the opinion that the accused may not be a threat to

the society at large after his release from jail, after he undergoes sentences.

Therefore, while partly allowing the appeal filed by the accused only with

regard to the quantum of sentence we commute the death sentence awarded to

the accused to one of life imprisonment under Section 302 of IPC. We also

uphold the sentence awarded to the accused under Section 376 (2) (f) of IPC. In

our view, the ends of justice would sub-serve the purpose of sentencing if both

the sentences, are directed to run consecutive i.e. after the accused completes his

sentence under section 302, the sentence under Section 376(2)(f) start and the

accused to undergo the said sentence. While taking this view, we are fortified by

the decision of the Supreme Court in the case of Swamy Shraddananda v. State

of Karnataka reported in 2008(13) SCC 767. In the said case also the accused

had been sentenced to death. The Supreme Court felt that it was not a fit case to

award a death sentence but the Supreme Court observed that a sentence of life

conf-1-2015.sxw

imprisonment which, subject to remission, normally works out to a term of 14

years would be grossly disproportionate and inadequate. The Supreme Court

further observed that in such case, the Court's option is limited only to two

punishments, one a sentence of imprisonment, for all intents and purposes, of

not more than 14 years and the other death, in which case the Court may feel

tempted and find itself nudged into endorsing the death penalty. Such a course

would indeed be disastrous. A far more just, reasonable and proper course

would be to expand the options and to take over what, as a matter of fact,

lawfully belongs to the Court, i.e. the vast hiatus between 14 years'

imprisonment and death. The Court, therefore, can substitute a death sentence

by life imprisonment for rest of life of convict or by a term in excess of fourteen

years and further to direct that the convict must not be released from the prison

for the rest of his life or for the actual terms as specified in the order, as the case

may be. Observing thus, the Supreme Court substituted the death sentence by

imprisonment for life and directed the accused shall not be released from prison

till the rest of his life.

54 At this stage a useful reference to the judgments of the Supreme

Court in the case of Ronny Vs State of Maharashtra reported in (1998) 3 SCC

625 and Ravindra Trimbak Chouthmal Vs State of Maharashtra reported in

(1996) 4 SCC 148. In the case of Ronny (Supra), the accused persons had

conf-1-2015.sxw

committed gang rape and murder of a lady during the course of the same

incident. In this case, the Supreme Court felt it appropriate that the sentence

under section 376(2)(g) of I.P.C. for gang rape shall run consecutively after

serving the sentence for offence of murder i.e the Supreme Court directed that

the sentence of imprisonment under section 376(2) (g) of 10 years RI shall be

served after the sentence of life imprisonment is over. So also, in the case of

Ravindra Chouthmal (Supra), the Supreme Court directed that the sentence of

seven years RI for the offence under section 201 of the I.P.C. be directed to run

consecutively after the sentence of the life imprisonment had run its course. In

the case of Ravindra Chouthmal, the accused had murdered his wife and

thereafter to cause the evidence of the crime to disappear, he had cut the body

and thrown the head in the creek.

55 In a decision of this Court, in the case of State of Maharashtra Vs

Kamlakar Tanaji Shinde reported in 2010 All MR (Cri) 3415, the Division

Bench of this Court directed that sentence of imprisonment under Section 364

of IPC shall be served after serving sentence of imprisonment under Section 302

of IPC. Similar view was taken by this Court, in the decision in the case of Sunil

Anandrao. Sawant Vs Government of Maharashtra reported in 2010 All MR

(Cri) 1723 wherein this Court directed the sentence of three years RI under

Sections 307 shall run consecutively after serving the sentence for the offence

conf-1-2015.sxw

of murder.

56 According to us, there can be no doubt that the offence committed

by the accused deserves severe condemnation and is a heinous crime, but after

taking into consideration the cumulative effect of the facts and circumstances

and on balancing the aggravating and mitigating circumstances of the case, we

do not think the present case falls in the 'rarest of rare' case.

57 Hence, were not inclined to confirm the sentence of death as stated

above. However, as stated earlier by us, we are inclined to make sentence of

imprisonment under Section 302 and 376(2)(f) of IPC consecutive. Thus after

taking into consideration the entire evidence available on record and after

having regard to the totality of the circumstances, we pass the following order:

(i) The conviction of the accused under Section 302 and 376(2)(f) of

IPC is maintained. The sentence of death awarded by the Trial

Court under Section 302 of IPC is commuted to life imprisonment

and fine imposed there of i.e. Rs.2000/- is maintained. In default of

payment of fine, the accused to undergo simple imprisonment for

one month;

(ii) The sentence of imprisonment for life under Section 376(2)(f) of

IPC is maintained.

(iii) The accused is acquitted of offence punishable under Section 363

conf-1-2015.sxw

and 366 of IPC;

(iv) The conviction of the accused under Section 201 of IPC awarded

by the Trial court is maintained;

(v) The conviction of the accused under Sections 4, and 6 of the

Protection of Children From Sexual Offences Act as awarded by

the Trial Court is maintained;

    (vi)              The      sentences    awarded under Section 201 of IPC and under




                                                    
                      Sections 4 and 6 of the
                                       ig            Protection of Children From Sexual

                      Offences Act to run concurrently with the sentence of                    life
                                     
                      imprisonment awarded under Section 302 of IPC;

    (vii)             The sentences of life imprisonment awarded for the offence
            


punishable under Section 376(2)(f) of IPC shall run consecutively

i.e. after the accused serving life imprisonment under Section 302

of IPC;

(viii) The accused is entitled for set off as contemplated under Section

428 of Cr. P.C. for the pre-conviction detention undergone by the

accused from the date of his arrest i.e. from 7.11.2013 till the date

of his conviction by the Trial Court i.e. upto 18.4.2015.

(ix) The Reference is answered accordingly and the appeal preferred by

the accused is partly allowed.

conf-1-2015.sxw

58 Before parting with the present judgment, we may place on record

the efforts put in by the learned Advocate Shri Abhaykumar Apte appointed by

the Legal Aid Panel and we quantify his fees at Rs.20,000/- to be paid to him

by the High Court Legal Services Committee.

    (A.S. GADKARI, J.)                          (V.K. TAHILRAMANI, 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