Citation : 2016 Latest Caselaw 5138 Bom
Judgement Date : 1 September, 2016
(1) criapl279.13, 291.13
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO.279 OF 2013
1. Madhav S/o. Ukaji Dhutraj,
Age-61 years, Occu-Retired,
2. Santosh S/o. Madhav Dhutraj,
Age-34 years, occu-Driver,
3. Arun S/o. Madhav Dhutraj,
Age-28 years, Occu-Labour,
All R/o. Prabhatnagar, Nanded,
Dist. Nanded ...APPELLANTS
VERSUS
The State of Maharashtra
through Bhagyanagar Police Station,
Nanded, Dist. Nanded ...RESPONDENT
Mr.P.R.Katneshwarkar, Advocate for the appellants
Mr.M.M.Nerlikar, APP for the respondent/ State
WITH
CRIMINAL APPEAL NO.291 OF 2013
Siddhu W Siddhodhan S/o.
Vaijinath Waivale,
Age-27 years, Occu-Education,
R/o. Vidyut Nagar, Nanded,
Tq. & Dist. Nanded ...APPELLANT
VERSUS
::: Uploaded on - 01/09/2016 ::: Downloaded on - 03/09/2016 00:45:03 :::
(2) criapl279.13, 291.13
The State of Maharashtra
Through Police Station,
Bhagya Nagar, Nanded
Tq. & Dist. Nanded ...RESPONDENT
Mr.G.J.Karne, Advocate for the appellant
Mr. M.M.Nerlikar, APP for the respondent/ State
CORAM : A.V.NIRGUDE,
& V.L.ACHLIYA, JJ.
RESERVED ON : 18.07.2016
PRONOUNCED ON : 31.08.2016
J U D G M E N T [PER: A.V.NIRGUDE, J.]
1. This appeal challenges judgment and order dated
17.06.2013 passed by learned Additional Sessions Judge, Nanded in Sessions Case No.27 of 2011 convicting the
appellants from amongst 10 accused who were charged for offence of rioting with deadly weapons, murder, criminal
intimidation, attempt to commit murder r/w certain offences punishable with The Arms Act and The Bombay Police Act. Some accused were separately charged only with offence punishable under Section 212 of the Indian
Penal Code. Hereinafter the appellants would be referred to as per their designation in the Lower Court.
2. Prosecution alleged that on 11th August 2010 the appellants and other accused formed unlawful assembly
(3) criapl279.13, 291.13
with deadly weapons and due to previous inimical incident attacked Maroti. They dragged Maroti from his house and
dealt several blows of deadly weapons. Other witness who came for rescuing Maruti was also attacked causing him grievous injuries. Prosecution examined 10 witnesses.
Gist of their evidences, in short can be stated as under:-
3. Prosecution Witness No.2 Ushabai -wife of
deceased Maruti- stated that she stayed at Prabhat Nagar with her husband Maruti and four children. In the
neighbourhood her husband's brothers and their families resided. The accused were also staying in neighbourhood. One Anil son of accused No.1 Madhav had love affair with
her daughter Sukeshini.
4. On 9.08.2010 accused No.4 Santosh brother of Anil assaulted Maruti going to his work place alleging
that his daughter Sukeshini enticed his brother Anil and had vanished. Maruti lodged a complaint to the Bhagyanagar Police Station.
5. Maruti as well as his wife Ushabai did not go to work on next day i.e. on 10 th August. Since morning they and their family members were present in their house. At 10.00 a.m. accused No.5 Arun came to their
(4) criapl279.13, 291.13
house and said to Maruti, he should not have lodged police complaint against accused No.4 Santosh and then
threatened to kill him. Accused No.4 Santosh then left the spot. Shankar brother of Maruti went to police station to report this incidence.
6. At about 10.30 a.m. Maruti was still sitting out side his house on cement chair and Ushabai was sitting in
varanda of her house. Accused No.4 Santosh, accused No.5
Arun, accused No.6 Siddhu, accused No.1 Madhav and others came there. Accused No.4 Santosh had a sword in his hand.
Accused No.6 Siddhu had a sword too. Accused No.5 Arun had an iron rod. Accused No.1 Madhav had a wooden stick. Other persons were also armed with rods and sticks.
Accused No.6 Siddhu dealt a blow of sword on the head of
Maruti. Seeing this Maruti's family members raised alarm. Maruti tried to escape and went towards nearby house of Nagesh. But accused No.6 Siddhu and accused No.4 Santosh
dragged Maruti out of that house. They brought Maruti on the road. Accused No.4 Santosh then dealt a blow of sword on the hand of Maruti. At this point of time Nagesh brother of Maruti came there and tried to protect Maruti.
He told assailants not to hit Maruti. Accused No.5 Arun therefore assaulted him with iron rod. Other unknown persons started beating Maruti's family members. Maruti on the other hand tried to escape the assault and rushed
(5) criapl279.13, 291.13
towards another house belonging to one Choudante. But accused No.4 Santosh and accused No.6 Siddhu again
followed him to Choudante's house. Here accused No.4 Santosh dealt another blow by sword on the Maruti's back. Accused No.4 Santosh dealt one more blow of sword on
Maruti's head. Maruti fell down. While Nagesh tried to help Maruti, accused No.6 Siddhu tried to hit him with sword, but Nagesh warded off such blow. Accused ran away
from the spot. Maruti fell down injured in front of
Choudante's house. Ushabai and others took Maruti and Nagesh to Government Hospital. Doctor examined Maruti and
declared him dead. Nagesh was admitted to hospital for medical treatment.
7. Prosecution witness No.3 Nita is daughter of
Maruti. She too disclosed as to how the incident occurred. She reiterated what was stated by her mother Ushabai. She stated that when her Uncle Nagesh tried to
save her father, accused No.5 Arun dealt a blow of iron rod on his right leg. She did not attribute any overt act to accused No.1 Madhav.
8. Prosecution witness No.4 Nagesh is Maruti's brother. He stated that on 10.08.2010 he and his brother Maruti were sitting in the varanda of his house. At about 10.00 a.m. accused No.5 Arun came there and threatened
(6) criapl279.13, 291.13
Maruti. After he left them, his brother Shankar went to police station for lodging a complaint. 10-15 minutes
thereafter accused No.1 Madhav, accused No.4 Santosh, Accused No.5 Arun and Accused No.6 Siddhu came there with swords, rods, wooden sticks, etc. Accused No.6 Siddhu
dealt a blow of sword on Maruti's head. In order to save his life Maruti tried to enter into a neighbors house. Nagesh tried to save him but accused No.5 Arun dealt a
blow of iron rod on his right leg. Accused No.1 and other
accused rushed towards Nagesh with sticks in their hands. Accused No.4 Santosh, Accused No.5 Arun and accused No.6
Siddhu followed Maruti and dragged him out side the house and then accused No.5 Arun, accused No.4 Santosh dealt sword blows on his head. Maruti again tried to go inside
Choudante's house. But accused No.4 Santosh, accused No.5
Arun and accused No.6 chased him. Then accused No.4 Santosh gave a sword blow on the Maruti's back. Accused No.4 Santosh dealt one more blow on the Maruti's head.
Maruti fell down. Accused No.6 Siddhu tried to assault Nagesh, but he escaped.
9. Next important prosecution witness is P.W.No.11
Sanjay who stated that at the time of autopsy of Maruti's body he found following external injuries:
i] Chop wound 6cm x 8cm x muscle exposed obliquely. Bewaring directing above downwards on the lateral side
(7) criapl279.13, 291.13
on the left forearm.
ii] Chop wound over the left elbow 5cm x 4cm x bone
exposed.
iii] Incised wound on back below the right infra scapular region, extending to the left scapular region,
26cm x 1cm x ½ cm horizontally gaping varying from 1mm to 4mm at the level of T-7 and 10cm (right) and 16cm (left) from the mid line.
iv] Chop wound over the left partial region.
Approximately 9cm above the ear pinna 9cm x 3cm x
scalp exposed, vertically and posterior end of the wound 3cm above the partial eminance. On internal examination he found fracture on scalp and injuries to brain. He
opined that death was caused due to head injury.
10. Prosecution witness No.8 Dr. Rajesh stated that
on 10.08.2010 Nagesh was admitted to Government Medical
College, Nanded in causality at about mid-night. Nagesh gave him history of assault. He took X-ray and found that Nagesh sustained fracture of tibia fibula.
11. On the basis of this evidence the learned Judge of the trial Court came to a conclusion that accused No.1 Madhav, accused No.4 Santosh, accused No.5 Arun and
accused No.6 Siddhu should be convicted for offences punishable under Sections 143,148,452,506 Part-II, 326,302 r/w 149 of the Indian Penal Code. The learned Judge acquitted other accused. In short the learned Judge
(8) criapl279.13, 291.13
of the trial Court held that accused No.1,4,5 and 6 were members of unlawful assembly and committed offence with
deadly weapons and they caused grievous injuries using deadly weapons and caused Maruti's death.
12. Criminal Appeal No.279 of 2013 is filed by Madhav and others and Criminal Appeal No. 291 of 2013 is filed by Siddhu Waivale.
13.
We heard submission at bar. The learned counsel for the appellants tried to convince us that the entire
prosecution case deserves to be disbelieved mainly because the witnesses are interested ones. They strongly criticized the prosecution case for not examining an
independent witness. They pointed out names of neighbours
having gone on record, but were not examined as witnesses and, therefore, the prosecution case should be discarded.
14. We are not inclined to accept this submissions at all. The prosecution case as observed above depended mainly on three witnesses. Maruti's wife and daughter
whose presence on the spot was quite natural and Nagesh Maruti's brother whose presence was not only natural but since he too sustained grievous injury his p;resence on the spot cannot be disputed. Another unique feature of
(9) criapl279.13, 291.13
this case is narration of the incident by all three prosecution witnesses is more or less similar. All of
them stated that first sword blow on Maruti's head was dealt by accused No.6 Siddhu and final two blows on the Maruti's head were delivered by accused No.4 Santosh.
15. The first question for our consideration is whether the accused/appellants were members of unlawful
assembly? In order to form unlawful assembly the group
must contain five or more persons. All along the eye witnesses named four persons to be assailants. Some of
them rather vaguely mentioned that there were few other assailants. We are aware that there were ten accused before the trial Court. Most of them were probably
neighbours and yet witnesses did not even mention their
names. Witness No.2 Ushabai stated that along with four named accused, there were some other persons. But she did not describe them, nor did she say that they were unknown
to her. She neither disclosed that they were from the neighbourhood or strangers. Witness No.3 -her daughter- did not mention at all that there were more assailants. Witness No.5 Nagesh again rather vaguely stated that
there were few more persons with named accused. But he too avoided to mention as to whether the other assailants were known to him or unknown to him, whether they were from the neighbourhood or otherwise. We are, therefore,
( 10 ) criapl279.13, 291.13
of the view that prosecution could not prove that there were five or more assailants. We have, however, no doubt
about the presence of the named accused at the time of incident. We hold that the prosecution could prove that the named accused were present at the scene of
occurrence.
16. In view of these findings recorded above, we
are, unable to hold that the accused could be convicted
for the offence punishable under Sections 143 and 148 of the Indian Penal Code. We are also unable to utilize
provision of Section 149 of the Indian Penal Code for attributing vicarious liability. If the element of rioting and unlawful assembly is removed, we are still
able to utilize section 34 to foist vicarious liability
on the named accused.
17. Let us now examine the evidences to find out
what offences could be proved against the accused. First offence that can be alleged against them is the offence punishable under Section 452 i.e. house tress-pass after preparation for causing hurt, assault and wrongful
restraint. We have no doubt in our mind that all accused had weapons in their hands. We have no doubt in our mind that even accused No.1 Madhav had a stick like weapon in his hand. Though he apparently did not use it for causing
( 11 ) criapl279.13, 291.13
injury to any victim, but we hold that accused No.1 Madhav was not only present at the time of incident, but
had also a stick like weapon in his hand. All of them had common intention to cause harm to Maruti. Their target was Maruti and none else. During the incident, all the
accused had common intention to catch Maruti and assault him. During the incident when Maruti tried to enter a house, some of them chased him by entering the house.
They dragged him out. It has come in evidence and we
believed the part of the evidence that Maruti to save himself entered the house of Nagesh who resided in
neighbourhood. But accused No.6 Siddhu and accused No.4 Santosh went inside the house and dragged Maruti out. Therefore offence of trespass after preparation for
assault is proved against accused No.4 and 6. When Nagesh
intervened it was only accused No.5 who dealt one iron rod blow on his right leg. Because of this blow Nagesh sustained grievous injury. Nagesh was assaulted mainly to
prevent him from protecting Maruti. As said above Maruti was the target and Nagesh was not. Had Nagesh been another target, he too could have sustained blows on his vital organs like chest and head. Apparently accused
No.1,4 and 6 did not cause any hurt to Nagesh. It is proved by the prosecution that accused No.5 Arun has caused grievous hurt utilizing the deadly weapons and thereby committed offence under Section 326 of the Indian
( 12 ) criapl279.13, 291.13
Penal Code.
18. The prosecution witness categorically stated that accused Nos.4 and 6 dealt blows of their sword on Maruti's person. All the blows are attributed to only
accused Nos. 4 and 6. Maruti died due to head injury. Accused Nos.4 and 6 apparently acted in tandem. They were more aggressive amongst four accused. They chased, caught
and dragged victim Maruti from Nagesh's house first. Then
they also chased and delivered fetal blows to Maruti individually in front of Choudante's house. Both the
accused had swords in their hands. They utilized swords freely. We have no doubt in our mind that accused Nos.4 and 6 shared the common intention to cause Maruti's
death. Their intention was to cause Maruti's death or to
cause such bodily injury to Maruti which was sufficient in ordinary nature to cause Maruti's death. Therefore, we have no doubt in our mind that accused Nos.4 and 6 shared
common intention to cause Maruti's death.
19. Crucial questions in this appeal are (i) Whether Madhav can be convicted for the offence causing injury
and death utilizing the provision of section 34 of the Indian Penal Code? (ii) Whether the accused No.5 can be convicted for the offence of murder utilizing Section 34 of the Indian Penal Code?
( 13 ) criapl279.13, 291.13
20. In order to answers these questions we must
appreciate the evidence in this case in the light of provision of Section 34 of the Indian Penal Code. It reads as under:
Section 34 of the Indian Penal Code:-
"Acts done by several persons in furtherance of common intention- When a criminal act is done by several
persons, in furtherance of the common intention of all, each of such persons is liable for that act in the same manner as if it were done by him alone."
21. In order to apply this Section, the prosecution ought to prove that all assailants had common intention
of causing death or grievous injury to the victims Maruti
and Nagesh. As said above the common intention of this group was to target Maruti, single him out and to assault him. It is difficult to came to a conclusion from the
evidence that has come on record that accused Nos.1 and 5 shared intention of causing murder of other two accused. No doubt, accused came with preparation of assault. They
were armed with weapons. Accused Nos.4 and 6 were armed with swords and evidence also indicated that they used this weapon decisively i.e. for causing Maruti's death. The circumstances, however, do not indicate that accused Nos. 1 and 5 had shared such intention of other two
( 14 ) criapl279.13, 291.13
accused. The concept of vicarious liability of section 34 of the Indian Penal Code is a rule of evidence and gist
of it is that if two or more persons intentionally do an act jointly, in law it is presumed that each of them has done that act individually. In this case the evidence
that has come on record would not justify conclusion that accused Nos.1 and 5 shared common intention of accused Nos. 4 and 6 of committing Maruti's murder. On the other
hand accused Nos.4 and 6 certainly shared common
intention to commit Maruti's murder jointly. Assuming that the fatal blow was that of accused No.4, still
position of accused No.6 -in law- is that he too caused Maruti's death. In this case rule of Section 34 would be applicable for accused Nos.4 and 6 when the Court would
decide as to whether they shared common intention to
cause Maruti's murder.
22. Accused No.1 apparently had common intention
with other accused of causing hurt to Maruti. Similar intention cannot be attributed to him for causing hurt to Nagesh. Accused No.5 is only assailant of Nagesh and we have already found that he cannot escape conviction for
the offence punishable under Section 326 of the Indian Penal Code.
23. We are, however, of the view that accused No.1
( 15 ) criapl279.13, 291.13
cannot be convicted for the offence punishable under Section 326 of the Indian Penal Code for sharing common
intention of grievous hurt. We are also unable to hold that accused No.1 shared common intention of causing Maruti's murder. With the result we hold that accused
No.1 should be convicted for offence punishable under Sections 452 r/w 34 of the Indian Penal Code and should be sentenced to suffer rigorous imprisonment for the
period which he has already undergone. In addition to
this he should also pay a fine of Rs.5000/- (Rupees Five Thousand), in default, he should undergo rigorous
imprisonment for six months.
24. Accused No.5 is found guilty of offence
punishable under Sections 326 & 452 of the Indian Penal
Code and is sentenced to suffer rigorous imprisonment for period which he has already undergone. He should also pay fine of Rs.10,000/- (Rupees Ten Thousand), in default, he
should undergo rigorous imprisonment for one year. Appeal filed by accused Nos. 4 and 6 deserves to be dismissed.
25. In the result we found no merit in the Criminal
Appeal No.291/2013 filed by the Appellant-Siddhu @ Siddhodan Waivale (original accused no.6). Accordingly the Criminal Appeal filed by the said appellant liable to be dismissed.
( 16 ) criapl279.13, 291.13
26. So far as the Criminal Appeal No.279/2013 we
found no merit in the Criminal Appeal preferred by the Appellant No.2- Santosh Dhrutraj (original accused No.4) and appeal filed to that extent is also to be dismissed.
27. So far as the appellant No.1 Madhav Dhutraj (Original accused No.1) and appellant No.3-Arun Dhutraj
(Original accused No.5) in Criminal Appeal No.279/2013 we
are of the view that the appeal deserves to be partly allowed.
28. In the result, we pass the following order.
i. Criminal Appeal No.291/2013 filed
by appellant-Siddhu @ Siddhodhan S/o. Vaijinath Waivale (Original accused No.6) is dismissed.
ii. Criminal Appeal No.279/2013 is dismissed to the extent of Appellant No.2 Santosh S/o. Madhav Dhutraj (original
accused No.4).
iii. Criminal Appeal No.279/2013 is partly allowed to the extent of appellant
( 17 ) criapl279.13, 291.13
No.1- Madhav S/o. Ukaji Dhutraj (Original accused No.1) and conviction for committing
the offence punishable under Section 302 r/w 149, 326 r/w 149, 143 r/w 149, 148 r/w 149 of the Indian Penal Code is hereby set
aside. The conviction of the appellant under Section 452 is upheld and maintained in stead of Section 452 r/w 149. The
appellant is convicted under Section 452
r/w 34 of the Indian Penal Code and sentenced to suffer rigorous imprisonment
for the period to which he has already undergone. He shall also pay fine of Rs.5,000/- (Rupees Five Thousand) in
default, he should undergo rigorous
imprisonment for six months.
iv. Criminal Appeal No.279/2013 is
partly allowed to the extent of appellant No.3- Arun S/o. Madhav Dhutraj (Original accused No.5) and conviction for committing the offence punishable under Section 143
r/w 149, 148 r/w 149, 506 Part (II), 326 r/w 149 and 302 r/w 149 of the Indian Penal Code is hereby set aside. The conviction of the appellant under Sections 326 & 452 is
( 18 ) criapl279.13, 291.13
upheld and maintained in stead of Sections 326 r/w 149 & 452 r/w 149. The appellant is
convicted under Sections 326 r/w 34 & 452 r/w 34 of the Indian Penal Code and sentenced to suffer rigorous imprisonment
for the period to which he has already undergone. He shall also pay fine of Rs.10,000/- (Rupees Ten Thousand) in
default, he should undergo rigorous
imprisonment for six months.
v. Appellant No.2-Arun S/o. Madhav Dhutraj (Original accused No.5) in Criminal Appeal No.279/2013 be set at liberty, if
not required in any other case.
vi. Bail bond stand discharged.
[V.L.ACHLIYA,J.] [A.V.NIRGUDE,J.]
VishalK/criapl279.13, [email protected]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!