Citation : 2017 Latest Caselaw 5514 Bom
Judgement Date : 3 August, 2017
Judgment
appa492.10 and revn151.12
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
CRIMINAL APPLICATION (APPA) NO.492 OF 2010
AND
CRIMINAL REVISION APPLICATION NO.151 OF 2012
CRIMINAL APPLICATION (APPA) NO.492 OF 2010
The State of Maharashtra,
Through Police Station Officer,
Police Station, Armori District
Gadchiroli. ..... Applicant.
:: VERSUS ::
1. Arvind Sukhindar Lakade,
Aged about 40 years,
R/o Rangi, District Gadchiroli.
2. Prakash Pundlik Rohankar,
Aged about 42 years,
R/o Belaji, District Gadchiroli.
3. Manohar Devrao Ramteke,
Aged about 42 years,
R/o Rangi, District Gadchiroli.
As per Court's
order 20.6.17
appeal abated
as against R.No.4. 4. Nishant Jagannath Nandeshwar
.....2/-
::: Uploaded on - 14/08/2017 ::: Downloaded on - 15/08/2017 01:13:30 :::
Judgment
appa492.10 and revn151.12
2
Aged about 38 years,
R/o Armori, District Gadchiroli.
5. Tukadu Kashinath Bambode,
Aged about 53 years,
R/o Rangi, District Gadchiroli.
6. Shubhankar Ganuji Morande,
Aged about 37 years,
R/o Rangi, District Gadchiroli.
7. Waman Rushiji Shende,
Aged about years,
R/o Thanegaon. ..... Non-applicants.
================================================================
Shri R.S. Nayak, Addl.P.P. for the appellant/State.
Shri S.V. Sirpurkar, Counsel for non-applicant Nos.1 to 7.
================================================================
CRIMINAL REVISION APPLICATION NO.151 OF 2012
Mr. Rajkumar s/o Murlidhar Shende,
Age about 48 years, Occupation Service,
R/o Churmura, Tahsil Armori,
District Gadchiroli. ..... Applicant.
:: VERSUS ::
1. State of Maharashtra,
.....3/-
::: Uploaded on - 14/08/2017 ::: Downloaded on - 15/08/2017 01:13:30 :::
Judgment
appa492.10 and revn151.12
3
Through its Police Station Officer,
Police Station Churmura,
Tahsil - Armori, District Gadchiroli.
2. Arvind Sukhindar Lakade,
Aged about 47 years.
3. Tukaram Maroti Katlami,
Aged about 29 years.
4. Vijay Narayan Undirwade,
Aged about 49 years.
5. Ashok Shriram Meshram,
Aged about 49 years.
6. Satyawan Yograj Kamble,
Aged about 46 years.
7. Jagdish Ganpat Pathar,
Aged about 52 years.
8. Rastrapal Sukhdeo Meshram,
Aged about 53 years.
9. Ramesh Maroti Gadekar,
Aged about 43 years.
10. Prakash Pundlik Rohankar,
Aged about 49 years.
11. Manohar Deorao Ramteke,
.....4/-
::: Uploaded on - 14/08/2017 ::: Downloaded on - 15/08/2017 01:13:30 :::
Judgment
appa492.10 and revn151.12
4
Aged about 49 years.
As per Court's
order 20.6.17
revision abated 12. Nishant Jagannath Nandeshwar,
as against R.No.12.
Aged about 45 years.
13. Lukesh Shrihari Ukey,
Aged about 29 years.
14. Deepak Chokhoba Mankar,
Aged about 42 years.
15. Narendra Ramji Meshram,
Aged about 42 years.
16. Haridas Devaji Khodve,
Aged about 45 years.
17. Shivaji Sakharam Dhiware,
Aged about 44 years.
18. Khushalchand Kisan Ramteke,
Aged about 57 years.
19. Ramdas Kawdu Kumbhare,
Aged about 60 years.
20. Devanand Murlidhar Badwaik,
Aged about 46 years.
21. Ravindra Nilkanth Karade,
Aged about 47 years.
.....5/-
::: Uploaded on - 14/08/2017 ::: Downloaded on - 15/08/2017 01:13:30 :::
Judgment
appa492.10 and revn151.12
5
22. Shrikrushna Watuji Thaware,
Aged about 50 years.
23. Sukhdeo Narayan Khobragade,
Aged about 49 years.
24. Premdas Ishwar Gabhane,
Aged about 43 years.
25. Lukeshwar Khemaji Gonnade,
Aged about 46 years.
26. Tukadu Kashinath Bambode,
Aged about 60 years.
27. Shubhankar Ganuji Morande,
Aged about 44 years.
28. Shamlal Bajirao Pada,
Aged about 29 years.
29. Waman Rushiji Shende,
Aged about years.
30. Mandabai Kashiram Bhoyar,
Aged about years.
Respondent No.2, 8 , 11, 17, 20, 21, 26, 27 are
R/o Rangi,
Respondent No.3, R/o Nimgaon,
Respondent No.4, R/o Vihirgaon,
Respondent No.5, 12, 18, 22, 30 are R/o Armori,
.....6/-
::: Uploaded on - 14/08/2017 ::: Downloaded on - 15/08/2017 01:13:30 :::
Judgment
appa492.10 and revn151.12
6
Respondent No.6 is R/o Bhivkhadaki,
Respondent No.7, 9, 14, 15, 19, 23, 29 are R/o
Thanegaon,
Respondent No.10 is R/o Belaji,
Respondent No.13 is R/o Mohani,
Respondent No.16 is R/o Injewari,
Respondent No.24, 25, are R/o Bazar Toli
Respondent No.28 is R/o Mohali, District -
Gadchiroli. ..... Non-applicants.
================================================================
Shri M.P. Khajanchi, Counsel for the applicant/complainant.
Shri S.V. Sirpurkar, Counsel for non-applicant Nos.2 to 30.
Shri R.S. Nayak, Addl.P.P. for non-applicant No.1/State.
================================================================
CORAM : V.M. DESHPANDE, J.
DATE : AUGUST 3, 2017. COMMON JUDGMENT
1. Rule. Rule is made returnable forthwith. Heard
finally by consent of learned counsel for the parties.
2. By this common judgment, these two cases are
decided since both arise out of judgment and order of
acquittal passed by learned Sessions Judge at Gadchiroli
dated 7.4.2010 in Sessions Case No.59 of 2003 acquitting the
.....7/-
Judgment
appa492.10 and revn151.12
accused for the offences punishable under Sections 147, 148,
435, 395, 324, 427, 504, 294, and 506 read with Section 149 of the
Indian Penal Code, 1860.
Criminal Application No.492 of 2010 is filed by the
State, by that leave is sought from this Court to file an appeal
against acquittal.
Whereas Criminal Revision No.151 of 2012 is filed
by the original complainant challenging the acquittal of non-
applicants.
3. Complainant Rajkumar Murlidhar Shende was
Secretary of the Society and Headmaster of "Licit High
School, Rangi." A High School at Thanegaon is run by the said
Society. Rajkumar Shende is Secretary of the Gram Vikas
Shikshan Sanstha at Churmura. There were serious disputes
amongst the Secretary and the President of the said Sanstha.
.....8/-
Judgment
appa492.10 and revn151.12
Various litigations were filed and ultimately learned Joint
Charity Commissioner was required to intervene and the
complainant, who was Secretary, was placed under
suspension from the post of the Secretary of the institution.
Various complaints were also filed with the Education
Department. The nature of the complaints were of
misappropriation of funds and acquisition of disproportionate
of assets by the complainant. Due to that, the Education
Department withdrew administrative and financial powers
conferred on complainant Rajkumar Shende. He was also
prosecuted for committing an offence under the Prevention of
Corruption Act, 1988 for acquiring disproportionate assets
worth Rs.35.00 lacs. Likewise, there were complaints from
students for non-receipts of scholarship amounts. Therefore,
they made enquiries with the complainant and, thereafter,
dispute started.
.....9/-
Judgment
appa492.10 and revn151.12
4. In the backdrop of the aforesaid, as per the
prosecution case, on 24.12.2002 the complainant when was
present in his house at 4:00 p.m., students from "Licit High
School and Junior College" and teachers came to the
complainant and started demanding scholarship amounts.
The complainant tried to pacify them that the amounts are in
bank and, therefore, unless the said are withdrawn, it cannot
be disbursed. He also asked 4 students to accompany him to
the bank. Pursuant thereto, 4 students and the complainant
went to Armori Cooperative Bank where Manager of the bank
was contacted. However, the Manager of the Bank apprised
all of them that as per the legal advice, he cannot make the
payments to the complainant and the amounts can be
disbursed to Incharge headmaster. Because of that, the
complainant as well as 4 students returned to Thanegaon.
There other students as well as employees encircled the car.
.....10/-
Judgment
appa492.10 and revn151.12
Then accused No.1 Arvind Lakade, who is teacher, instigated
others and students to assault and manhandle the
complainant. Because of that, all accused burnt Maruti Alto
Car as well as other 4 wheelers. They also assaulted the
complainant. Shirt of the complainant was also torn. One of
accused Amrut Meshram snatched a mobile as well as a bag,
which was in the hands of the complainant containing
Rs.41,500/-. On such allegations, a crime bearing No.98 of 2002
was registered.
5. During the course of the Trial, as many as 8
witnesses were examined.
6. Learned Judge of the Court below, after
appreciating the evidences, found that the prosecution has
failed to prove its case against the non-applicants.
7. With the assistance of learned counsel Shri M.P.
.....11/-
Judgment
appa492.10 and revn151.12
Khajanchi for the complainant in criminal revision
application and learned Additional Public Prosecutor Shri
R.S. Nayak for the State, I have gone through the impugned
judgment and order.
8. By now, the law is well settled that merely because
other view is possible, the Appellate Court shall not substitute
its view in place of verdict of acquittal given by the Trial
Court unless it is shown that available evidence is not
considered by the Court below or evaluation of available
evidence is perverse one.
9. Both learned counsel Shri M.P. Khajanchi and
learned Additional Public Prosecutor Shri R.S. Nayak fairly
state that the judgment of the Court below could not be
assailed on the said ground.
10. In my view, since the evaluation of the prosecution
.....12/-
Judgment
appa492.10 and revn151.12
case, at the hands of the Court below, was proper, I see no
reason to interfere with the judgment and order of acquittal.
Hence, leave to file an appeal is refused to the State and the
criminal revision application filed by the complainant stands
rejected. Rule is discharged.
JUDGE
!! BRW !!
...../-
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!