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

Baliram Hausaji Ingole vs The State Of Maharashtra
2016 Latest Caselaw 5259 Bom

Citation : 2016 Latest Caselaw 5259 Bom
Judgement Date : 15 September, 2016

Bombay High Court
Baliram Hausaji Ingole vs The State Of Maharashtra on 15 September, 2016
Bench: S.S. Shinde
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                         CRIMINAL APPEAL NO. 158 OF 2013




                                                                               
    Baliram S/o Hausaji Ingole,
    Age : 67 years, Occu.: Labour,




                                                       
    R/o. Pardi (Bagal), Tq. Basmat,
    Dist. Hingoli                                            APPELLANT
                                                        (Ori. Accused No.1)
         VERSUS




                                                      
    The State of Maharashtra
    Through Police Station Kurunda,
    Tq. Basmat, Dist. Hingoli (M.S.)                             RESPONDENT




                                              
                                              AND
                                
                         CRIMINAL APPEAL NO. 205 OF 2013
                               
    Prakash s/o Baliram Ingole,
    Age : 34 years, Occ.: Labour,
    R/o.: Pardi (Bagal), Tq. Basmat,
    Dist. Hingoli                                            APPELLANT
      

                                                        (Ori. Accused No.2)
         VERSUS
   



    The State of Maharashtra,
    Through Police Station,
    Kurunda, Tq. Basmat, 





    Dist. Hingoli (M.S.)                                         RESPONDENT

                              ----
    Mr. Vikram R. Dhorde, Advocate for the appellant 
    in both the Criminal Appeals





    Mr. D.R. Kale, A.P.P. for respondent/State 
    in both the Criminal Appeals
                              ----

                                          CORAM :   S.S. SHINDE AND
                                                    SANGITRAO S. PATIL, JJ.

                                        Reserved on   : 24th AUGUST, 2016
                                        Pronounced on : 15th SEPTEMBER, 2016




       ::: Uploaded on - 15/09/2016                    ::: Downloaded on - 16/09/2016 00:59:32 :::
                                           2                        criapl158-2013+


    JUDGMENT  (PER : SANGITRAO S. PATIL, J.):

Appeal No.158 of 2013 has been preferred by

original accused no.1 - Baliram Hausaji Ingole while

Appeal No.205 of 2013 has been preferred by accused no.2

- Prakash Baliram Ingole, challenging their conviction

and sentences passed against them by the learned

Additional Sessions Judge, Basmat District-Hingoli on

14th March, 2013 in Sessions Trial No.4 of 2012. Since

both these appeals have arisen out of the same criminal

case, they are being disposed of by this common

judgment.

2. For the sake of convenience, the appellants are

herein-after referred to by their original nomenclature

i.e. accused no.1 and accused no.2. There were two more

accused persons who have been acquitted by the trial

Court. They also are referred to by their original

nomenclature i.e. accused no.3 and accused no.4,

wherever, their reference would be necessary.

3. Accused No. 2 and accused No. 3 are the sons,

while accused No. 4 is the wife of accused No. 1. The

deceased Kishan Tukaram Ingole was the husband of the

3 criapl158-2013+

informant namely Radhabai. The house of the informant

is to the East of the house of the accused, situate at

village Pardi (Bk.), Taluka Basmat, District Hingoli.

It is facing towards West. Thus, the accused are the

neighbours of the informant.

4. The case of the respondent (prosecution), in

brief, is that on 12th September, 2011 at about 8.00

p.m., the deceased Kishan, aged about 75 years, was

lying on the verandah (osri) that was in front of his

house. The informant was inside the house. At that

time, accused No. 1 came in front of the house of the

informant and started hurling abuses on the say that

the waste water from the iron-sheet roof of the house of

the informant was falling in his house. Then accused No.

2 also came there armed with an iron bar. He gave blows

of iron bar on the head, near both the ears, on the

right hand and legs of the deceased Kishan. The deceased

Kishan sustained serious injuries. His right hand got

fractured. Accused Nos. 3 and 4 also hurled abuses

against the deceased Kishan. Accused Nos. 1, 3 and 4

beat the deceased Kishan by fists and chappals. The

informed raised shouts whereon, her neighbours Janabai

4 criapl158-2013+

Chanduji Narwade, Kundlik Tukaram Ingole, Kavita Suresh

Bhutkar and others came there and intervened to pacify

the incident.

5. The deceased Kishan was taken to Kurunda Police

Station from where he was referred to P.H.C., Kurunda

and then was shifted to Sub-District Hospital at Basmat.

After extending preliminary treatment at Basmat, he was

referred to the Civil Hospital at Nanded. The informant

had accompanied the deceased Kishan. She lodged the

First Information Report ("the report", for short) in

respect of the incident in Police Station, Kurunda on

15th September, 2011 at about 7.10 p.m. On the basis of

that report, Crime No. 68 of 2011 came to be registered

against accused Nos. 1 to 4 for the offences punishable

under sections 325, 326, 323, 504 read with section 34

of the Indian Penal Code (for short, "I.P.C.").

6. The investigation followed. The spot panchanama

came to be prepared. The clothes of the deceased Kishan

came to be seized. Accused Nos. 2 and 3 came to be

arrested on 16th September, 2011, while accused Nos. 1

and 4 on 17th September, 2011. An iron rod came to be

5 criapl158-2013+

seized from accused No. 2 under a panchanama on 16 th

September, 2011. The statements of the witnesses were

recorded.

7. The injured Kishan expired during treatment in

the Government Hospital at Nanded on 22 nd September,

2011. The postmortem of his body was conducted on the

same day between 12.30 p.m. and 1.30 p.m. The Autopsy

Surgeon found six external and corresponding internal

injuries on the body of the deceased Kishan. He opined

that Kishan died due to head injury associated with

blunt trauma to chest. He sent viscera of the deceased

Kishan for chemical analysis. No poison was detected

therein.

8. After the death of Kishan, the offence

punishable under section 302 of the I.P. C. came to be

added in the above numbered crime. The inquest of the

deceased Kishan came to be prepared. The statements of

the witnesses were recorded. The blood stained clothes

of the deceased Kishan and his blood samples collected

from the Autopsy Surgeon were sent for chemical

analysis.

6 criapl158-2013+

9. After completion of the investigation, accused

Nos. 1 to 4 came to be chargesheeted in the Court of

Judicial Magistrate First Class (3rd Court) at

Basmatnagar.

10. Since the offence punishable under section 302

of the I.P.C. was exclusively triable by the Court of

Session, the case was committed to the Sessions Court at

Basmatnagar.

11. The learned Additional Sessions Judge, Basmat

framed charges against accused Nos. 1 to 4 vide Exh-17

for the offences punishable under sections 302, 326,

325, 323, 448 and 504 read with section 34 of the I.P.

C. and explained the contents thereof to them in

vernacular to which they pleaded not guilty and claimed

to be tried. Their defence is that of total denial and

false implication on account of previous dispute.

12. To establish guilt of the accused, the

prosecution examined in all ten witnesses and produced

certain documentary evidence. After evaluating the said

7 criapl158-2013+

evidence, the learned Additional Sessions Judge found

that no offence was proved against accused Nos. 3 and 4.

Therefore, he acquitted them of all the offences. The

learned Judge found accused No. 2 guilty of the offences

punishable under section 302 and 448 of the I.P. Code.

He, therefore, convicted him for the said offences and

sentenced him to undergo imprisonment for life and to

pay a fine of Rs. 3000/-, in default to suffer rigorous

imprisonment for six months for committing the offence

punishable under section 302 of the I.P.C. and rigorous

imprisonment for six months and a fine of Rs. 500/-, in

default to suffer rigorous imprisonment for one month in

respect of the offence punishable under section 448 of

the I.P.C. The learned Judge convicted accused No. 1 for

the offences punishable under sections 323 and 448 of

the I.P.C. and sentenced him to suffer simple

imprisonment for six months and to pay a fine of Rs.

500/-, on each count, in default to suffer simple

imprisonment for one month, on each count. He directed

that the substantive sentences shall run concurrently.

These convictions and sentences are under challenge in

these appeals filed by accused Nos. 1 and 2,

respectively.

8 criapl158-2013+

13. The learned counsel for the appellants submits

that there is delay of three days in filing the FIR,

which has not been satisfactorily explained by the

respondent. He further submits that there is delay in

recording the statements of the alleged eye witnesses

which also has not been explained. In the circumstances,

according to him, the oral evidence of the informant and

that of the alleged eye witnesses cannot be relied on.

He submits that the spot of the incident is situate in a

thickly populated area. A number of independent

witnesses must be available. No independent witness has

been examined to corroborate the version of the

informant who is an interested witness. He submits that

there is concoction, embellishment and improvement made

by the witnesses of the respondent. The history of

assault has not been disclosed from the medical papers

of the deceased Kishan. He further submits that the

alleged motive behind the incident itself has not been

established. From the evidence of the witnesses, it is

clear that there were no rains prior to the incident and

therefore, there was no question of falling of water

from the roof of the house of the informant into the

9 criapl158-2013+

house of the accused. As such, according to him, the

very reason for occurrence of the incident was not in

existence. He further submits that there is no

circumstantial evidence also to connect the accused with

the incident in question. The learned Trial Judge did

not believe the evidence of the informant, Kavita (PW2)

and Janabai (PW3) to hold accused Nos. 3 and 4 guilty of

any offence. Therefore, on the basis of the evidence of

the same witnesses, the learned Trial Judge was not

justified in convicting accused Nos. 1 and 2. He prays

that the appeals may be allowed and accused Nos. 1 and 2

may be acquitted of the above mentioned offences.

14. In the alternative, the learned counsel for the

appellants submits that the deceased Kishan was aged

about 75 years, he survived for about ten days after the

incident, there was no premeditation on the part of

accused No. 2 to commit murder of the deceased Kishan,

he had not taken any dangerous weapon with him, the

incident seems to have taken place on the spur of the

moment and the cause of the incident appears to be very

trifle. In the circumstances, the case against accused

No. 2 would fall within the ambit of section 299 and not

10 criapl158-2013+

section 300 of the I.P. Code. Therefore, at the most,

he can be convicted for the offence of committing

culpable homicide not amounting to murder, punishable

under section 304 Part-II of the I.P.C.

15. As against this, the learned A.P.P. submits

that the informant was with the deceased Kishan in the

hospital for ensuring his proper care and medical

treatment. Her priority was to take care of the

deceased Kishan in the hospital after the incident.

Therefore, she could not lodge the report immediately

after the incident. She has properly explained the delay

in lodging the report. He submits that there was no

reason for the informant to lodge false report against

the accused. The same was the position of the ocular

witnesses Kavita (PW2) and Janabai (PW3). Though they

are related to the deceased Kishan, they cannot be said

to have deliberately involved accused Nos. 1 and 2 in

the incident of murder of Kishan. He submits that

accused Nos. 3 and 4 came to be acquitted because the

evidence against them was very vague and general.

Accused Nos. 1 and 2 cannot reap any benefit of

acquittal of accused Nos. 3 and 4. According to him,

11 criapl158-2013+

there is specific positive and dependable evidence to

prove guilt of accused Nos. 1 and 2 for the above

mentioned offences. The medical evidence supports the

case of the respondent. He submits that giving a blow

of iron bar on the vital part of the body of the

deceased Kishan i.e. head, by accused No. 2 itself would

be sufficient to indicate his intention to cause death

of Kishan. Therefore, he has rightly been convicted for

the offence punishable under section 302 of the I.P.C.

According to him, the learned Trial Judge has rightly

convicted accused Nos. 1 and 2 for the above mentioned

offences. He supports the impugned judgment and order

passed against accused Nos. 1 and 2 and prays that the

appeals may be dismissed.

16. At the threshold, we would like to mention that

the respondent has not challenged the acquittal of

accused Nos. 3 and 4 of the offences alleged against

them. Moreover, the acquittal of accused No. 1 of the

offence punishable under section 302 of the I.P.C. also

has not been challenged by the respondent. The impugned

judgment to the extent of the above referred acquittal

of accused Nos. 1, 3 and 4 has got finality. Therefore,

12 criapl158-2013+

we would scrutinize the evidence in order to see whether

accused Nos. 1 and 2 have been rightly convicted or

otherwise for the offences referred to above.

17. The respondent has relied on the ocular

evidence of the informant - Radhabai i.e. the widow of

the deceased Kishan (Exh-47), her granddaughter Kavita

(PW2) (Exh-51) and Janabai (PW3) (Exh-52), who is the

sister of the deceased Kishan. The informant deposes

that on the day of the incident at about 8.00 p.m., the

deceased Kishan was lying on the verandah of his house.

Kavita (PW2) was playing in front of the house and the

informant herself was inside the house. Accused No. 1

came to the house of the informant and started abusing

the deceased Kishan on the ground that the roof water of

the house of the informant was falling into his house.

Then accused No. 2 also came there armed with an iron

bar (Art. 4). Accused No. 2 gave blows of iron bar

(Art. 4) on the head, behind the ear, both the hands and

chest of the deceased Kishan. The deceased Kishan

sustained bleeding injuries. His hand was fractured.

Accused No. 1 assaulted the deceased Kishan by fists and

kicks. The informant states that she raised shouts. At

13 criapl158-2013+

that time, Janabai (PW3), one Kundlik, Ambaji and Kavita

(PW2) came there and intervened. The deceased Kishan

had sustained serious injuries. He was taken to Kurunda

Government Hospital from where he was shifted to Sub-

District Hospital at Basmat and then to the Government

Hospital at Nanded, for treatment. The version of the

informant in respect of the overt acts committed by

accused nos. 1 and 2 has been materially corroborated by

the contents of the FIR (Exh-48) lodged by her in Police

Station, Kurunda on 15th September, 2011 at about 7.10

p.m. Her version is further substantially supported by

Kavita (PW2) and Janabai (PW3). The learned Trial Judge

believed the evidence of these witnesses, which,

according to him, was consistent and reliable.

assailed the ocular evidence on the ground that though

the spot of the incident is situate in a thickly

populated area and the other independent witnesses had

the occasion to witness the incident, none of such

witnesses has been examined. He further submits that

there is delay in lodging the report as well as

recording the statements of Kavita (PW2) and Janabai

14 criapl158-2013+

(PW3) which has not been satisfactorily explained.

Therefore, relying on the judgments in the cases of

State of Andhra Pradesh Vs. M. Madhusudhan Rao (2008) 15

S.C.C. 582 and Balakrushna Swain V. The State of Orissa

AIR 1971 S.C. 804, he submits that the evidence of the

ocular witnesses, who are interested witnesses, in the

absence of independent corroboration thereto, cannot be

believed, more particularly when the delay in recording

the report as well as recording the statements of these

witnesses has not been explained. According to him,

there is every possibility of concoction, embellishment,

exaggeration and false implication of the accused in

this case. He submits that the learned Trial Judge did

not believe the evidence of these ocular witnesses as

against accused Nos. 3 and 4. Therefore, the learned

Trial Judge was not right in relying on the evidence of

the same witnesses for holding accused Nos. 1 and 2

guilty.

19. The incident took place on 12th September, 2011

at about 8.00 p.m. The report (Exh-48) has been lodged

in Police Station, Kurunda on 15th September, 2011 at

about 7.10 p.m. As such, there is delay of three days

15 criapl158-2013+

in lodging the report. Indisputably, the deceased

Kishan had sustained serious injuries and had been

admitted in the Government Hospital, Nanded as an indoor

patient for treatment. The informant explains that she

was paying attention towards medical treatment of the

deceased Kishan and therefore, she could not lodge the

report earlier in Kurunda Police Station. The

explanation given by the informant appears to be

satisfactory. It was but natural on her part to give

priority to the medical treatment of her husband instead

of leaving the hospital at Nanded and proceed to Kurunda

to lodge the FIR. The informant is an illiterate person.

In all probabilities, she must not be knowing the

importance of taking care to see that the FIR has to be

lodged in the Police Station at the earliest possible

opportunity. Even otherwise, from her evidence, in

paragraph 12 of her cross-examination, it has come on

record that the deceased Kishan was taken to Police

Station, Kurunda at about 8.30 p.m. after the incident.

At that time, she narrated the police as to who and in

what manner, assaulted the deceased Kishan. It has come

in paragraph No. 2 of the cross-examination of P.H.C.

Pandit (PW6) (Exh-61) that the informant had come to the

16 criapl158-2013+

Police Station at Kurunda with the deceased Kishan on

the day of the incident at 8.30 p.m. It has further come

in his cross-examination in paragraph 3 that he obtained

the information from the informant that Kishan was

injured because of beating and that a cognizable offence

had taken place. However, he did not note the said fact

in the Station Diary. This evidence of P.H.C. Pandit

(PW6) supports the version of the informant that she had

narrated the incident to him on the day of incident

itself when the deceased Kishan was taken to the Police

Station. It was the duty of P.H.C. Pandit (PW6) to

record whatever was stated by the informant to him in

respect of the occurrence of the incident. It is

obvious that he failed to perform his duty. The failure

on the part of P.H.C. Pandit (PW6) in performing his

duty of recording the FIR at the earliest point of time

after receiving the information in respect of occurrence

of the incident from the informant, cannot be used as a

device to throw suspicion on the version of the

informant on the ground of delay in lodging the report

(Exh-47).

20. The Station Diary entry (Exh-88) taken by

17 criapl158-2013+

P.H.C. Pandit (PW6) shows that the deceased Kishan was

produced in the Police Station in the injured condition.

He had sustained head injuries. He was not in a position

to speak. He was referred to the Sub-District Hospital

at Basmat. It was further mentioned that on his return

after taking medical treatment, further steps would be

taken. P.H.C. Pandit (PW6) states that he did not

mention in the Station Diary about the cause of the

injuries sustained by the deceased Kishan though the

informant had narrated before him the said cause. As

stated above, it was the duty of P.H.C. Pandit (PW6) to

note in the Station Diary the cause of the injuries

sustained by the deceased Kishan as narrated by the

informant. It was sheer negligence on his part to

perform his duty in this regard. However, the version of

the informant cannot be discarded by attaching doubt

thereto only because the duty of recording her FIR was

performed by P.H.C. Pandit (PW6) after three days of the

incident.

21. The injury certificate of the deceased Kishan

issued by the Medical Officer, who examined him on the

day of the incident at about 10.30 p.m. in the Sub-

18 criapl158-2013+

District Hospital at Basmat on receiving the reference

from the Police Station Officer (P.S.O.), Kurunda i.e.

P.H.C. Pandit (PW6) contains the history behind the

injuries found on the person of the deceased Kishan as

assault at about 8.00 p.m. on 12th September, 2011. This

fact supports the case of the prosecution that the

deceased Kishan had sustained injuries due to the

physical violence and not otherwise.

22.

There was no reason for the informant to spare

the real culprits and falsely involve the

appellants/accused in the incident in question. The

evidence of the informant is very natural and probable.

It has come in paragraph 8 of her cross-examination that

there was no previous enmity between her family and that

of the appellants. If that be so, the possibility of

false implication of the appellants in the incident in

question would get ruled out. There is no material

omission or contradiction in the evidence of the

informant which would indicate that she had the tendency

of speaking false and inclination to involve the

appellants falsely in the incident in question.

Consequently, the delay in recording the FIR (Exh-48)

19 criapl158-2013+

cannot be attached with any importance so as to brush

aside her evidence. In the facts and circumstances of

the present case, the decision cited by the learned

counsel for the appellants in the case of Andhra

Pradesh V. Madhusudan Rao (supra), wherein there was

delay of one month and four days in lodging the FIR by

the informant against her husband and inlaws, more

particularly when she decided to lodge the FIR as no-one

from the family of the accused persons had gone to her

to inquire about her welfare, was held to be fatal to

the prosecution, would not be of any help to present

accused No. 1 and 2 in the case at hand to discard the

evidence of the informant on the ground that there was

delay of three days in lodging the FIR (Exh-48).

are concerned, the evidence of Kavita (PW2) and Janabai

(PW3) is quite consistent. It fully corroborates the

version of the informant. Kavita (PW2) being grand-

daughter of the deceased Kishan, her presence at the

time of incident was quite natural. Janabai (PW3)

states that her house is at the distance of fifteen feet

from the house of the deceased Kishan. As such, it was

20 criapl158-2013+

not difficult for her to see what was happening in the

front portion of the house of the deceased Kishan and to

witness the incident. No omission and contradiction has

been elicited in the cross-examination of Kavita (PW2)

and Janabai (PW3) in respect of the roles played by

accused Nos. 1 and 2.

submits that there has been delay in recording the

statements of Kavita (PW2) and Janabai (PW3), which has

not been explained by the prosecution. Moreover, both

of them are close relatives of the deceased Kishan.

Therefore, in the absence of any independent evidence,

it will be risky to rely on the evidence of these

witnesses. In support of this contention, he relies on

the judgment in the case of Balakrushna Swain (supra),

wherein there was delay of 10 to 11 days in recording

the statements of the witnesses though they could have

been examined prior to that.

25. As stated above, there were latches on the part

of P.H.C. Pandit (PW6) in recording the FIR of the

informant. Had he recorded the FIR of the informant on

the day of the incident itself when the informant had

21 criapl158-2013+

narrated him about the incident in Police Station,

Kurunda, at about 8.30 p.m., the investigation would

have been set in motion and the statements of the

witnesses would have been recorded at the most on the

next day of the incident. When P.H.C. Pandit (PW6) did

not record the FIR of the informant, did not register

the crime though he realised that the cognizable offence

had taken place, the investigation did not commence and

consequently, the statements of Kavita (PW2) and Janabai

(PW3) could not be recorded until the crime was

registered after receiving the FIR (Exh-48) from the

informant on 15th September, 2011 at 7.10 p.m. There is

specific reference about presence of Kavita (PW2) and

Janabai (PW3) in the evidence of the informant as the

persons who had the occasion to witness the incident.

In the circumstances, the delay on the part of the

Investigating Officer in recording the statements of

these witnesses would not be fatal to the prosecution

case, more particularly when nothing is brought in the

evidence of these witnesses to show any exaggeration or

embellishment on their part.

22 criapl158-2013+

submits that the informant as well as Kavita (PW2) and

Janabai (PW3) are the close relations of the deceased

Kishan. He pointed out the evidence on record showing

that there were houses of other persons and a road

frequently used by many persons near the spot of

incident. Some other persons also had come to the spot

of incident after hearing the commotions. He submits

that none of the independent witnesses who were present

at or near the spot of incident when the incident took

place, has been examined by the prosecution. Therefore,

the evidence of these witnesses - relatives of the

deceased Kishan would not be sufficient to connect

accused Nos. 1 and 2 with the incident in question.

27. It is true that some persons other than the

present ocular witnesses also could have been examined

by the prosecution. However, it is common knowledge

that now-a-days, the tendency has grown up amongst the

citizens to avoid to appear as witnesses in such

incidents. Coming forward as witnesses to state the

factual position is generally construed by the accused

persons to mean that such witnesses are their rivals.

The witnesses, therefore, are subjected to the wrath of

23 criapl158-2013+

the accused and have to face the difficulties created by

the accused persons with a view to pressurize them so

that they should not stand as witnesses on behalf of the

victim or his/her family members. In the circumstances,

it is rather difficult to get independent witnesses

though available. It is well settled that only because

the witnesses happen to be the relatives of the victim,

their evidence cannot be discarded. However, the rule

of caution demands that their evidence should be

scrutinized carefully, cautiously and thoroughly. As

stated above, there is no material omission or

contradiction in the evidence of Kavita (PW2) or Janabai

(PW3). Therefore, only because they are relatives of the

deceased Kishan, their evidence cannot be discarded. We

find both of these witnesses trustworthy. Their

evidence creates great confidence.

28. The deceased Kishan was examined by the Medical

Officer, Sub-District Hospital, Basmat on the day of the

incident i.e. on 12th September, 2011 at 10.30 p.m. He

noted contused abrasion over right mastoid region behind

right ear pinna having size 1" x 1" and a contused

lacerated wound over left mastoid region, having size 1"

24 criapl158-2013+

x 1/2", which was skindeep. He noted bleeding from left

ear of the deceased Kishan. He accordingly issued injury

certificate (Exh-99) wherein it was mentioned that the

injuries found on the body of the deceased Kishan were

caused by hard and blunt object within six hours of his

examination. Thereafter, the deceased Kishan was

admitted in the Government Hospital at Nanded for

treatment. He succumbed to the injuries sustained by

him in the incident on 21st September, 2011 at about 9.10

p.m. The inquest panchanama (Exh-56) of the body of the

deceased Kishan came to be prepared on 22 nd September,

2011 between 11.15 a.m. and 12.00 noon. The injuries

were noted on the head and both of his hands.

29. Dr. Take (PW4) (Exh-53) conducted the

postmortem of the body of the deceased Kishan on 22nd

September, 2011 between 12.30 p.m. and 1.30 p.m. and

found the following external injuries.

(i) Healed injury with fallen scab present on right frontal prominence, size 2 cm X 1 cm pale scar.

(ii) Lacerated wound with blackish scab present on left mastoid region, size 2 cm X 2 cm. X bone deep.

                                        25                        criapl158-2013+

                 (iii)    Abraded   contusion   present   on   right

clavicular region, size 4 cm X 3 cm. Brownish.

(iv) Contusion present on right wrist and

hand posterior aspect, size 12 cm X 10 cm. Brownish.

(v) Lacerated wound with fallen scab present on right subcostal margin, in mid clavicular line, size 3cm X 2 cms.

(vi) Contusion with swelling present on left foot and ankle, size 12 cm. X 11 cms Brownish.

30. Dr. Take (PW4) further found the following

internal injuries sustained by the deceased Kishan.

(i) Under the scalp heamatoma present on right temporal region 7 cms X 7 cms and left mastoid region, size 3 X 2 cms. Brownish.

(ii) Skull-Intact, no fracture to the

vault. Base fracture horizontally and mid- cranial fossa on right side.

(iii) Brain : Meninges, intact, congested,

sub-arachnoid hemorrhage present all over brain surface, red, CSF-redish- brain congested, edematous, compression effect present on right side.

(iv) Contusion- with blood and blood clot present in left cerebral parenchyma about 100 gms.

(v) 4th and 6th rib fractured on left side anteriorly. Left lung was intact, congested, edimatous, contusion present on anterior lateral aspect of both lobes. Other organs were congested.

26 criapl158-2013+

31. Dr. Take (PW4) deposes that the injuries found

on the body of the deceased Kishan were ante-mortem and

were caused within 7 to 10 days prior to the postmortem.

In his opinion, Kishan died because of head injury

associated with blunt trauma to chest. He prepared the

memorandum of postmortem (Exh-54). He preserved the

viscera of the deceased Kishan and sent it for chemical

analysis. The report thereof showed absence of poison.

He further states that external injury Nos. 1 and 2,

referred to above, correspond to the injuries caused to

ribs and the lungs of the deceased Kishan. He opined

that the external injuries found on the body of the

deceased Kishan were possible by forceful blows of iron

bar (Art. 4) and were sufficient in the ordinary course

to cause his death. The evidence of Dr. Take (PW4)

fully corroborates the evidence of the ocular witnesses

on the point of the cause of the injuries sustained by

the deceased Kishan.

32. It has come in paragraph 7 of the cross-

examination of Dr. Take (PW4) that the doctor, who

initially treated the deceased Kishan, would be in a

27 criapl158-2013+

position to depose whether external injury No. 1 found

on the right frontal prominence of the deceased Kishan,

was possible by the blow of iron bar (Art. 4). On the

strength of this statement, the learned counsel for

accused Nos. 1 and 2 submits that in absence of the

evidence of the doctor who treated the deceased Kishan

initially, it cannot be said that the injury sustained

to the head of the deceased Kishan was possible by the

blow of iron bar (Art. 4). We are not inclined to

accept this contention. It is well settled that when

there is cogent, consistent and dependable ocular

evidence about the cause of the injuries sustained by

the victim, the medical evidence, which is an opinion

evidence, would get secondary status. In the present

case, there is consistent, cogent and dependable

evidence of the ocular witnesses that accused No.2

inflicted a blow of iron bar on the head of the deceased

Kishan. Therefore, even if the doctor, who initially

examined the deceased Kishan, is not examined as a

witness, the evidence of Dr. Take (PW4) that the

injuries found on the head of the deceased Kishan could

be caused by forceful blow of iron bar (Art. 4) cannot

be disbelieved.

28 criapl158-2013+

33. The evidence of the ocular witnesses is

corroborated by the medical evidence. We do not find

any reason to disbelieve the said evidence which

clinchingly established that accused No. 2 gave blows of

iron bar on the person of the deceased Kishan and caused

him serious injuries to which he ultimately succumbed on

21st September, 2011. This evidence further proves

beyond doubt that accused No. 1 gave fist blows to the

deceased Kishan.

34. It has come in the evidence of Gangadhar (PW7)

(Exh-62), who happens to be a panch to the spot

panchanama (Exh-63), that the incident took place on the

verandah which is in the front portion of the two rooms

of the house of the deceased Kishan. The rough sketch

of the house of the deceased Kishan has been given at

page 4 of the panchanama (Exh-63). It shows that the

verandah is a part and parcel of the house of the

deceased Kishan. There are stairs to the western side of

the verandah through which one can step up for going

into the house of the deceased Kishan. The incident took

place on the said verandah which is a part and parcel of

29 criapl158-2013+

the dwelling house of the deceased Kishan.

Consequently, the provisions of Section 448 of the

I.P.C. would get attracted to the facts of the present

case.

35. The evidence of the other witnesses is of

formal nature. We find the evidence of the informant,

Kavita (PW2), Janabai (PW3) and Dr. Take (PW4) to be the

material evidence to establish the guilt of accused Nos.

1 and 2 for the above mentioned offences.

36. It is the contention of the learned counsel for

accused Nos. 1 and 2 is that on the basis of the same

evidence, accused Nos. 3 and 4 have been acquitted by

the learned Trial Judge and therefore, the said evidence

cannot be used to convict accused Nos. 1 and 2. We are

not inclined to accept this contention. The evidence of

these witnesses against accused Nos. 3 and 4 is very

vague and general. None of the witnesses states as to

on what part of the body of the deceased Kishan and by

what means, accused Nos.3 and 4 assaulted him. Because

of this vague and general evidence, accused Nos.3 and 4

have been given the benefit of the doubt. It is not

30 criapl158-2013+

that the learned Trial Judge characterized the evidence

of the ocular witnesses as false in respect of accused

Nos. 3 and 4. In the circumstances, accused Nos. 1 and

2 cannot derive any benefit from the fact that accused

Nos. 3 and 4 have been acquitted by the learned Trial

Judge, particularly when there is positive, a clinching

and dependable evidence of the ocular witnesses about

the specific roles played by them in the commission of

the above mentioned offences.ig

submits that the incident is said to have taken place

because accused No. 1 expressed his grudge against the

deceased Kishan on the count that the roof water from

the house of the deceased Kishan was falling into his

(accused No. 1's) house. However, the informant

specifically states in her cross-examination that on the

day of the incident, there were no rains. According to

him, the very cause for occurrence of the incident,

which would be the motive behind the incident, was non-

existent. Hence, the case of the respondent cannot be

believed.

31 criapl158-2013+

38. It is true that there were no rains prior to

the incident. However, the possibility cannot be ruled

out that the roof of the house of the deceased Kishan

must be in such a condition that in the event of

raining, the rain water would fall in the house of

accused No. 1. Therefore, accused No.1 must have gone

to the deceased Kishan to express his grievance.

Albeit, it is well settled that when there is direct

evidence on the occurrence of the incident, the motive

would lose its importance. In the present case, there

is direct evidence of the ocular witnesses to show the

involvement of accused Nos. 1 and 2 in the incident in

question. Therefore, the contention of the learned

counsel for accused Nos. 1 and 2 that the prosecution

failed to establish the motive behind the incident and

therefore, the case of the prosecution is liable to be

discarded, cannot be accepted.

39. As stated above, there is sufficient, cogent,

consistent and dependable evidence to establish that

accused No. 1 gave fist and kick blows to the deceased

Kishan by entering into the verandah of the house of the

deceased Kishan. We subscribe to the findings of the

32 criapl158-2013+

learned Trial Judge to the extent of holding accused No.

1 guilty of the offences punishable under sections 448

and 323 of the I.P.C.

40. The learned counsel for accused No. 2 submits

that the deceased Kishan was aged about 75 years at the

time of the incident. The incident took place without

any premeditation to kill the deceased Kishan. No

deadly weapon was used by accused No. 2 at the time of

incident. The deceased Kishan survived for about ten

days after the incident. There was no intention on the

part of accused No. 2 to cause death of Kishan. Under

the circumstances, he submits that accused No. 2 cannot

be said to have committed murder of the deceased Kishan,

made punishable under section 302 of the I.P.C. He

submits that the case would fall within the II part of

section 304 of the I.P.C. i.e. culpable homicide not

amounting to murder. He, therefore, prays that the

conviction of accused No. 2 for the offence punishable

under section 302 of the I.P.C. may be converted into

the conviction for the offence punishable under section

304 Part-II of the I.P.C. In support of this

contention, he relied on the judgment in the cases of

33 criapl158-2013+

Suresh s/o Ghanshyamrao Chopade Vs. The State of

Maharashtra and another 2014 ALL MR (Cri.) 3894 and an

unreported judgment dated 10th August, 2016, delivered

by the Bombay High Court, Bench at Nagpur in Criminal

Appeal No. 458 of 2014 (Giridhar s/o Keshav Kohapare

Vs. The State of Maharashtra).

41. As seen from the evidence of the informant,

there were no serious disputes between the accused on

one hand and the deceased Kishan and his family on the

other, prior to the incident. There may be some dispute

on the ground of falling of roof water from the house of

the deceased Kishan into the house of the accused or on

account of allotment of the house to the deceased Kishan

under Gharkul scheme, but the nature of the said dispute

certainly was not such that accused No. 2 would have

intended to commit murder of the deceased Kishan. The

learned Trial Judge has not accepted the theory that

accused Nos. 1 and 2 participated in the commission of

the alleged offence in furtherance of their common

intention. This finding of fact recorded by the learned

Trial Judge has not been challenged by the respondent.

The said finding suggests that there was no

34 criapl158-2013+

premeditation on the part of accused No. 2 to commit

murder of the deceased Kishan. No deadly weapon was

used by him. A single blow of iron bar was given on the

head of the deceased Kishan. Accused No. 2 did not take

any undue advantage of the situation. The deceased

Kishan was aged about 75 years. He succumbed to the

injuries after about nine days of the incident while

taking medical treatment. All these facts would

indicate that accused No. 2 had no intention to cause

death of the deceased Kishan. Considering these facts

as well as the law propounded in the above referred two

judgments cited by the learned counsel for accused No.

2, we are of the view that the ingredients of the

offence of murder as defined in section 300 of the

I.P.C. are not satisfied from the facts and evidence of

the present case. Accused No. 2 cannot be attributed

with the intention of causing the death of the deceased

Kishan though he can be said to have the knowledge of

likelihood of the death of Kishan consequent upon the

blow of iron bar inflicted by him on the head of the

deceased Kishan. The case against accused No. 2,

therefore, would fall under Part-II of section 304 of

the I.P.C. and he is liable to be held guilty for the

35 criapl158-2013+

offence of culpable homicide not amounting to murder.

42. Since the incident in question took place on

the verandah which was a part and parcel of the dwelling

house of the deceased Kishan, accused No. 2 is liable to

be held guilty for the offence punishable under section

448 of the I.P.C. as well.

43. Considering the serious consequences of the

acts committed by accused No.2 i.e. the death of Kishan,

we are not inclined to extend him the benefit of

probation. In our view, it would be just and proper if

he is sentenced to suffer rigorous imprisonment for

seven years and to pay a fine of Rs. 20,000/-, in

default to suffer rigorous imprisonment for three months

for committing the offence punishable under section 304

Part-II of the I.P.C. and further rigorous imprisonment

for six months and to pay a fine of Rs. 500/-, in

default to suffer rigorous imprisonment for one month,

in respect of the offence punishable under section 448

of the I.P.C.

36 criapl158-2013+

entered into the verandah of the dwelling house of the

deceased Kishan and beat him by fists and kicks as

stated above and thereby committed the offences

punishable under sections 448 and 323 of the I.P.C.

Accused No. 1 has not been connected with the acts

committed by accused No. 2 with the aid of section 34

of the I.P.C. The learned Trial Judge has acquitted

accused No. 1 of the offence of causing death of Kishan.

This finding of fact has got finality since the

respondent has not challenged the same by filing appeal.

In our view, accused No. 1 being the father of accused

No. 2 should have effectively controlled accused No. 2

at the time of the incident and should have refrained

him from assaulting the deceased Kishan by means of an

iron bar. Since accused No. 1 did not do so, we are not

inclined to extend the benefit of probation to him.

45. Accused No. 1 was detained in connection with

the present crime from 17th September, 2011 to 1st

December, 2011 i.e. for 75 days. Considering the age of

accused No. 1 which is now 70 years and the nature of

the offences established against him, we are of the view

37 criapl158-2013+

that the ends of justice would be satisfied if he is

sentenced to suffer imprisonment for the period which he

has already undergone and ordered to pay a fine of

Rs. 500/- each for the offences punishable under

sections 323 and 448 of the I.P.C., in default to suffer

simple imprisonment for one month on each count. Out of

the amount of fine, if deposited by the accused, an

amount of Rs. 20,000/- will have to be ordered to be

paid to the widow of the deceased Kishan, namely,

Radhabai, as compensation.

46. Accused No. 2 is in jail since 16th September,

2011. He is entitled to get set-off from 16th September,

2011 till today vide section 428 of the Code of Criminal

Procedure.

47. In the above facts and circumstances of the

case, we allow the appeals partly with the following

order:-

O R D E R

(i) The appeals are partly allowed.

                                           38                        criapl158-2013+

    (ii)             The   impugned   order   of   conviction   and   sentence

of the appellant - Prakash Baliram Ingole (original

accused No. 2) for the offence punishable under section

302 of the Indian Penal Code is hereby set aside.

Instead, he is convicted for the offence punishable

under section 304 Part II of the Indian Penal Code and

sentenced to suffer rigorous imprisonment for seven

years and to pay a fine of Rs. 20,000/- (rupees twenty

thousand), in default to suffer rigorous imprisonment

for three months.

(iii) The impugned order of conviction and sentence

of the appellant Prakash Baliram Ingole (original

accused No. 2) for the offence punishable under section

448 of the Indian Penal Code is confirmed.

(iv) The substantive sentences awarded against

appellant Prakash Baliram Ingole (original accused No.

2) shall run concurrently.

(v) The appellant Prakash Baliram Ingole shall be

given set off for the period from 16 th September, 2011

till today vide Section 428 of the Code of Criminal

39 criapl158-2013+

Procedure, 1973.

(vi) The impugned order of conviction of the

appellant Baliram Hausaji Ingole (original accused No.

1), for the offences punishable under sections 323 and

448 of the Indian Penal Code is confirmed. However, the

substantive sentences of imprisonment awarded against

him vide the impugned order, for the offences punishable

under sections 323 and 448 of the Indian Penal Code, are

modified and he is ordered to suffer imprisonment for

the period which he has already undergone and to pay a

fine of Rs. 500/- (rupees five hundred) on each count,

in default to suffer simple imprisonment for one month

on each count.

(vii) The bail bonds of the appellant - Baliram

Hausaji Ingole shall stand cancelled.

(viii) Out of the amount of fine, if recovered from

the appellants, an amount of Rs. 20,000/- (rupees twenty

thousand) be paid to Smt. Radhabai widow of Kishan

Ingole, resident of Pardi (Bagal), Taluka Basmat,

District Hingoli as compensation.

                                          40                     criapl158-2013+



    (ix)             The amount of fine of Rs. 4500/-, deposited by




                                                                        

the appellants (original accused Nos. 1 and 2) before

the Trial Court on 14th March, 2013 be appropriated

towards the amount of fine due and payable from them as

ordered hereinabove.

(x) Both the appeals stand disposed of in the above

terms.

                     Sd/-                             Sd/-
            [SANGITRAO S. PATIL]                 [S.S. SHINDE]
                    JUDGE                            JUDGE
       


    npj/criapl158-2013+
    







 

 
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