Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shankar Trimbak Sodgir And Anr vs The State Of Maharashtra
2016 Latest Caselaw 707 Bom

Citation : 2016 Latest Caselaw 707 Bom
Judgement Date : 17 March, 2016

Bombay High Court
Shankar Trimbak Sodgir And Anr vs The State Of Maharashtra on 17 March, 2016
Bench: A.V. Nirgude
                                          1
                                                                   CRI.APPEALS.62 N 68.14.odt


               THE HIGH COURT OF JUDICATURE AT BOMBAY,
                        BENCH AT AURANGABAD.




                                                                            
                      APPELLATE SIDE JURISDICTION




                                                    
                         CRIMINAL APPEAL NO. 62 OF 2014

    1.     Trimbak Sakharam Sodgir,
           Age : 55 years, Occupation : Agricultural,




                                                   
    2.     Ashabai Trimbak Sodgir,
           Age : 50 years, Occupation : Agricultural,




                                        
           Both R/o : Dongargaon, Tq: Gangakhed,
           District : Parbhani.ig                          ... APPELLANTS
                                                        ( Orig. Accused Nos.3 & 7 )

                   V E R S U S
                             
    1.     State of Maharashtra,
           (Copy to be served on the Public
      

            Prosecutor, High Court,
            Bench at Aurangabad).
   



    2.     Laxmibai Maroti Sodgir,
           Age : 45 years, Occupation : Agricultural,
           R/o. Dongargaon, Tq: Gangakhed,





           District : Parbhani.                            ... RESPONDENTS
                                         ...
    Mr. V. D. Sapkal, Advocate h/f Mr. N. R. Pawale, Advocate for Appellants.
    Mr. S. G. Karlekar, APP for Respondent No.1.
    None for Respondent No.2.





                                         ...

                                      W I T H
                         CRIMINAL APPEAL NO. 68 OF 2014

    1.     Shankar s/o. Trimbak Sodgir,
           Age- 33 years, Occu.: Agril.,
           R/o. Dongargaon, Tq. Gangakhed,
           Dist. Parbhani.




     ::: Uploaded on - 07/04/2016                   ::: Downloaded on - 31/07/2016 09:22:28 :::
                                          2
                                                                  CRI.APPEALS.62 N 68.14.odt


    2.     Sow. Manisha w/o Shankar Sodgir,
           Age- 27 years, Occu.: Agril.,




                                                                           
           R/o. Dongargaon, Tq. Gangakhed,
           Dist. Parbhani.                             ... APPELLANTS




                                                   
                                                    ( Orig. Accused Nos.1 & 8 )
                   V E R S U S




                                                  
    State of Maharashtra.
    (Copy of Respondent to be served on
    Public Prosecutor, High Court of Bombay,
    Bench at Aurangabad.)                               ... RESPONDENT




                                      
                               ig        ...
    Mr. V. D. Sapkal, Advocate h/f Mr. N. R. Pawale, Advocate for Appellants.
    Mr. S. G. Karlekar, APP for the Respondent.
                                         ...
                             
                                      A N D
                   CRIMINAL APPLICATION NO. 5737 OF 2015
      

                                   IN
                      CRIMINAL APPEAL NO. 68 OF 2014
   



    Shankar s/o. Trimbak Sodgir,
    Age: 34 years, Occ: Agriculture,
    R/o. Dongargaon, Tq. Gangakhed,





    Dist. Parbhani.                                     ... APPLICANT


                   V E R S U S





    State of Maharashtra,
    Through Investigation Officer,
    Police Station Gangakhed,
    Tq. Gangakhed, Dist. Parbhani.                      ... RESPONDENT


                                         ...
    Mr. V. D. Sapkal, Advocate h/f Mr. N. R. Pawale, Advocate for Applicant.
    Mr. S. G. Karlekar, APP for the Respondent.
                                         ...




     ::: Uploaded on - 07/04/2016                  ::: Downloaded on - 31/07/2016 09:22:28 :::
                                            3
                                                                     CRI.APPEALS.62 N 68.14.odt



                                             CORAM  : A. V. NIRGUDE  &




                                                                              
                                                      INDIRA K. JAIN, JJ.
                                             DATE     :    17th March, 2016.




                                                      
    ORAL JUDGMENT:   ( Per A. V. Nirgude, J. ) 




                                                     
     
    .                 These appeals challenge the judgment and order dated

14th December, 2013 delivered by the learned Additional Sessions

Judge, Gangakhed in Sessions Case No.16 of 2009. There were in

all 8 Accused before the trial Court. The learned Judge convicted

Accused Nos.1 and 3 for the offence punishable under Section 302

read with Section 34 of the Indian Penal Code and sentenced them to

suffer life imprisonment with fine of Rs. 5,000/- with a default clause.

Accused Nos.7 and 8 were convicted for the offence punishable

under Section 323 read with Section 34 of the Indian Penal Code.

Other Accused Nos.2 and 4 to 6 were acquitted.

2 The prosecution case was that all 8 Accused formed an

unlawful assembly and in prosecution of common object they

assaulted Maroti, the brother of the Complainant and caused his

death. They were also charged with offence punishable under

Section 37 read with Section 135 of the Bombay Police Act.

CRI.APPEALS.62 N 68.14.odt

According to the prosecution, incident took place on 13th November,

2008 at about 08:00 am to 09:00 am at village Dongargaon, Taluka

Gangakhed. As indicated above, the prosecution could not prove

involvement of Accused Nos.2, 4, 5 and 6 in this incident. The

prosecution depended on 12 witnesses. Since the incident took place

at broad daylight in the village, the prosecution case mainly depended

on eye witness account. But before we could advert to the eye

witness account, we would like to discuss the place of offence, which

has bearing on the appreciation of eye witness account. During the

investigation, the Investigation Officer (PW-12 Satish Deshmukh)

stated that after the complaint was lodged, he went to the scene of

occurrence, which was shown to him by Complainant Balasaheb. He

prepared spot Panchanama. He also drew a location sketch, which is

exhibited through his deposition. On perusal of this location sketch

and having regard to the depositions of eye witnesses, we may

describe the location as under:

House No.86 and House No.87 are situated within a

common compound. There is an open space in front of both these

houses. In the open space, there is a small bathroom. It is indicated

throughout the prosecution story that sewage discharged from the

CRI.APPEALS.62 N 68.14.odt

bathroom would flow towards East through a Kaccha channel. On the

East side of these two houses, there is a public road. This public road

takes turn towards East and the same goes on further towards East.

The road in front of the House Nos.86 and 87 runs North-South. The

incident of assault is shown to have been occurred about 45 ft. away

from the Kaccha channel on public street in front of house of one

Pandurang. It is also mentioned in the Panchanama that this place is

paved with cement concrete. At this spot, the police could collect

blood stained earth and cap belonging to the deceased. What is

pertinent to note about scene of occurrence is that the assault did not

take place inside the compound of House Nos.86 and 87 though the

parties had some issue about the open space in front of these two

houses. The assault took place about 45 to 50 ft. away from the open

space in front of the houses. This indicates that the victim as well as

assailants walked up towards East and in front of Pandurang's house

the assault took place.

3 The next circumstance, which is required to be

considered is the nature of injuries sustained by victim Maroti. PW-9

Dr. Avinash Puri is the autopsy surgeon. He stated that on 14 th

November, 2008 he received intimation from the Government Medical

CRI.APPEALS.62 N 68.14.odt

College, Nanded requesting him to examine dead-body of Maroti. At

about 01:00 am to 02:00 am on 14th November, 2008 postmortem

was conducted. He prepared a postmortem report in which it was

mentioned that the deceased had a stitch wound over left tempero

parietal region of 6 cm length. He also mentioned that victim suffered

multiple contusions over occipito temporal region on both right and left

side of the head. Upon internal examination the autopsy surgeon

found that there was haematoma under the skull all over. He also

found liner depressed fracture of skull bone in the area of frontal,

temporal and occipital. The length of such fracture was about 15 cm.

The surgeon opined that the death took place due to head injury.

During the cross-examination of this witness, he further opined that

the injuries described above could not have caused by one single

blow of weapon on the head. He opined that there could have been

number of strokes delivered on the head of the victim. In the

background of these circumstances, now we examine the ocular

version of the prosecution case.

4 PW-1 Janardhan stated that at the relevant time he used

to stay in deceased Maroti's house at village Dongargaon. He further

mentioned that Maroti and his brother Balasaheb did not stay in their

CRI.APPEALS.62 N 68.14.odt

house, but they stay in their agricultural field. He further mentioned

that there was no drainage available to his house.

5 PW-2 Complainant Balasaheb is the brother of the

deceased. He stated that on the day of incident at about 08:00 am

he, his brother Maroti and Bapurao were in their house (Though this

witness did not indicate that his house is situated in the agricultural

field, there is a clear indication that he was trying to suggest that he

and others were inside the house, which was in the use of PW-1

Janardhan.) He then stated that Accused Nos.1, 2, 4, 5, 6, 7 and 8

came in front of the house and started abusing him and his brother

Maroti. They were calling them outside of the house and were issuing

threats of death. He stated that this happened on the road in front of

the house. He thereby ruled out possibility of the above mentioned

Accused entering inside the compound and were standing in the open

space in front of the houses. He then stated that Accused No.3

Trimbak came from outside and caught hold of hands of Maroti.

Accused No.1 Shankar then delivered a blow of spade from the blunt

side on the head of Maroti, who sustained bleeding injury and fell

unconscious on the ground. We have already noted above the place

of assault was in front of Pandurang's house about 50 ft away from

CRI.APPEALS.62 N 68.14.odt

the open space. This witness did not mention anywhere as to how he,

Bapurao and his brother Maroti walked from their house inside the

compound upto the spot where the incident took place. He even did

not state as to from where Accused No.3 came to the spot. He simply

stated that he came from 'outside' thereby indicated that Accused

No.3 Trimbak was not with other Accused when they were abusing

and threatening him and his brother.

In the cross-examination, he admitted that he has a house

in his agricultural field. But he said that at the time of the incident, he

was sitting in his house, which is situated in the village. He also

indicated that he, Bapurao and Maroti were standing in front of the

house. He further indicated that part of their ancestral house was

sold by one of the brothers to Accused No.3 Trimbak. He further

admitted that the open space in front of both the houses was

common. He further stated in the cross-examination that quarrel with

the Accused took place due to dispute about open space. In the

cross-examination, he further admitted that after victim Maroti fell

down on the ground, he raised an alarm and hearing him persons

from the village came to the spot. He further admitted that after the

incident, he along with other witnesses of the prosecution took Maroti

CRI.APPEALS.62 N 68.14.odt

in an auto-rickshaw to hospital at Gangakhed, but the doctors did not

admit Maroti there. They asked them to take the deceased to

Parbhani. They then used a car to take Maroti to Parbhani. Even

doctors at Parbhani hospital advised them to take Maroti to Nanded.

Ultimately, Maroti was taken to a private hospital at Nanded.

Deceased died in this hospital after few hours. In the cross-

examination, he also admitted that though he stated to the police at

the time of recording of the complaint that Bapurao was with him at

the time of incident, his name was not found in the complaint. This

admission indicates that at the time of filing of the complaint, this

witness did not mention to the police that Bapurao was with him and

deceased Maroti at the time of assault. Because of this lapse, the

deposition of Bapurao, who is said to be an eye witness, gets

suspicious.

7 The next important witness is PW-3 Bapurao Sodgir, who

gave a little different story about the incident. He stated that PW-2

Balasaheb and deceased Maroti were his cousins. He indicated that

they all had houses at village Dongargaon. He stated that he sold his

portion of ancestral house to Accused No.3 Trimbak. All Accused

then started residing in this house. He further stated that to the North

CRI.APPEALS.62 N 68.14.odt

of the house, there was a bathroom from where sewage would flow

through common open space towards East. Accused/Trimbak

stopped sewage flow by obstructing it. On the day of incident at

about 08:00 am he, Maroti the deceased and Balasaheb Complainant

were in the agricultural field. Deceased Maroti came to him in the

morning and asked him to accompany him to village. Maroti told him

that Trimbak had obstructed drainage flow. He, deceased Maroti and

Balasaheb then went to village. They called 2-4 persons by name

Shivaji, Gyandeo, Radhabai. All of them then went towards the

house where Accused No.1 and PW-1 resided. They asked Accused

No.1 Shankar to let sewage flow. To this, Accused No.1 Shankar

refused. There occurred discussion. They all then went towards on

the road. At that time, Accused No.3 Trimbak came from outside. He

said in angry mood that he would show how sewage from bathroom

would get drained. Accused No.3 Trimbak then caught hands of

Maroti. Accused No.1 Shankar delivered blow of spade on Maroti's

head using blunt side. Maroti sustained injury and fell down on the

ground etc. After seeing Maroti's blood, he felt giddiness and sat on

the ground for about 10-15 minutes. Thereafter, he helped

Balasaheb to take Maroti to hospital etc. Despite of this deposition,

CRI.APPEALS.62 N 68.14.odt

which partly helped the prosecution case, learned Public Prosecutor

declared this witness hostile probably because he did not implicate

Accused Nos.4, 5 and 6. In the cross-examination, this witness

admitted that he had sold half portion of his house to Accused /

Trimbak. He also admitted that open space admeasuring 20 x 20 ft

was also sold to Trimbak. He further admitted that because of such

transaction there remained no space in front of his house for drainage

or sewage channel in the common open space. The presence of this

witness is also doubtful because of absence of his name in the FIR as

an eye witness to the incident. Beside this witness stated that prior to

the incident, he and others called Shivaji, Gyandeo and Radhabai and

in their company they proceeded to the house of the Accused. It is

thereafter, the incident took place. But the prosecution case did not

depend on depositions of Shivaji, Gyandeo and Radhabai at all. They

were not examined as witnesses. This witness also did not support

the deposition of PW-2 Complainant Balasaheb, who said that he was

inside the house and the Accused started abusing standing in front of

the house on the road. This witness does not corroborate this part of

the prosecution case. We have therefore, serious doubt of credibility

of this witness.

CRI.APPEALS.62 N 68.14.odt

8 The next important witness is PW-4 Laxmibai, who was

the wife of deceased Maroti. She stated that there was dispute on

account of drainage between the Accused party and her husband.

She also admitted that after Bapurao sold his portion to Accused

No.3, his family started residing in the house. She stated that at

about 08:30 am on that day, her husband Maroti, Bapurao and

Balasaheb went towards the house in the village. At that time she

had been to flour mill of one Vithoba, which is about 10-15 ft away

from the house. She then narrated the incident, as if, she was

present on the spot all throughout. She stated that her husband

Maroti, Bapurao and Balasaheb went inside the house. Accused

Nos.1, 2, 7 and 8 prevented and abused them. Her husband and

brothers-in-law came out on the road. Accused No.3 Trimbak came

from outside. He caught hands of her husband and Accused No.1

Shankar delivered blow of spade on his head. Her husband Maroti

fell down. Thereafter, she also implicated other Accused. She further

stated that at the time of incident, villagers by name Gyanba,

Sarjerao, Bhagwan, Satish and Shivaji came on the spot and

separated the quarrel. We have strong doubt about presence of this

witness at the scene of occurrence. Both PW-2 and PW-3 did not

CRI.APPEALS.62 N 68.14.odt

mention her name as one of the witnesses to the incident. She also

conveniently stated that at the time of incident, she had come to flour

mill. This gave an opportunity for her to see the incident. She thus is

a chance witness. We do not believe her when she said that at the

relevant time she had gone to the flour mill and then she could see

the incident. This witness is a got up witness and we reject her

testimony altogether.

The next eye witness is PW-5 Vithal, who stated that he

ran flour mill in village Dongargaon. At the relevant time, he was

sitting in front of his flour mill. He saw deceased Maroti and

Complainant Balasaheb were cleaning the drainage, which was

situated in front of Maroti's house. There occurred scuffle between

Maroti and Trimbak. Trimbak caught hold of Maroti's hands and

Accused No.1 Shankar delivered blow of spade on Maroti's head. He

sustained bleeding injury and fell down. He also narrated the incident

implicating other Accused. This witness has given another twist to the

prosecution case, which is narrated above through the depositions of

three so-called eye witnesses. He takes the incident right inside the

compound of the house on the open space, which according to the

scene of occurrence was far away from the actual place of occurrence

CRI.APPEALS.62 N 68.14.odt

where blood of the deceased was found and from where deceased

was lifted. This witness did not explain as to how he could see the

incident while sitting in front of his flour mill. In the scene of

occurrence Panchanama and the location sketch, which depicted all

nearby houses, did not mention about existence of flour mill near the

scene of occurrence. This witness thus is a got up witness and we

reject his testimony.

There is one more eye witness, who is PW-8 Satish

Gavai. He stated that at the time of incident, he was at his house.

His house is situated near the house of the Accused. He heard noise

of abuses. He came out of the house. He saw deceased Maroti, his

brother Balasaheb PW-2, Accused No.1 Shankar, Accused No.2

Tukaram and women in front of his house. They were having quarrel.

The Accused were abusing. Thereafter, deceased Maroti and

Balasaheb came out on the road. Accused No.3 Trimbak then caught

Maroti's hands and Accused No.1 Shankar delivered blow of spade

using blunt side on his head. Maroti fell down. In the cross-

examination, this witness stated that he would not remember whether

he had told police at the time of recording of his statement that

Accused No.1 Shankar came from back side having spade in his

CRI.APPEALS.62 N 68.14.odt

hand and gave blow from back side of head. He further stated that he

could not assign any reason why this was not written in his statement.

Therefore, the material allegations which he made as eye witness is

an improvement. We are therefore, not inclined to believe his

deposition that he saw Accused No.1 delivering a blow of spade on

the head of the deceased.

11 We have made a gist of depositions of eye witnesses.

We are inclined to believe that when the deceased was assaulted,

PW-2 Balasaheb was with him. All other witnesses are got up

witnesses. The incident of assault lasted for about few seconds

because all the witnesses indicated that there was only one blow of

spade, which was delivered on the head of the deceased. No other

injuries were found on the person of deceased. No other person was

also injured. This leaves us with deposition of PW-2 Balasaheb the

Complainant. We have recorded our reasons why were are not

inclined to believe his deposition.

12 The incident took place at broad daylight in front of the

houses of so many persons. It was a public street and yet the

interested prosecution witnesses from beginning narrated the incident

CRI.APPEALS.62 N 68.14.odt

in such a manner that they would involve as many as possible

persons from the opponent family. They implicated 8 Accused. Even

the involvement of Accused Nos.7 and 8 does not appear possible.

They were women from the family of Accused Nos.1 and 3. It was

alleged against them that they delivered kick and fist blows on the

person of deceased, but the medical evidence did not support this

part of the prosecution case. Therefore, they also deserve clean

acquittal. Despite the fact that the incident took place at broad

daylight and could have been seen by independent witnesses, the

prosecution made a complete mess and therefore, their entire case

deserves to be disbelieve. Both the appeals should therefore

succeed. Hence the following order -

O R D E R

I. Criminal Appeal Nos.62 and 68 of 2014 are

allowed.

II. The judgment and order dated 14th December,

2013, passed by the learned Additional Sessions

Judge, Gangakhed, in Sessions Trial No.16 of

2009 convicting the Appellants, is hereby set aside.

CRI.APPEALS.62 N 68.14.odt

III. Appellants / Accused Nos.1, 3, 7 and 8 are

acquitted of the charge.

IV. Accused Nos. 1 and 3, who are in jail shall be

released forthwith, if not required in any other

crime.

V. Bail bonds of Accused Nos.7 and 8 are cancelled.

VI. Pending Criminal Application No.5737 of 2015

stands disposed of.

                 [ INDIRA K. JAIN, J. ]                     [ A. V. NIRGUDE, J. ] 
    ndm 







 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter