Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra vs Babasaheb S/O. Mahadeo Maske And ...
2017 Latest Caselaw 6391 Bom

Citation : 2017 Latest Caselaw 6391 Bom
Judgement Date : 21 August, 2017

Bombay High Court
The State Of Maharashtra vs Babasaheb S/O. Mahadeo Maske And ... on 21 August, 2017
Bench: S.S. Shinde
                                                           Cri.Appln.1979/2017
                                     1

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


                    CRIMINAL APPLICATION NO.1979 OF 2017


Anna s/o Mhatardeo Kolte,
Aged 55 years, Occu. Agri.,
R/o Mali Babalgaon,
Taluka Pathardi, District
Ahmednagar                                          ..Applicant


        Versus


1.      The State of Maharashtra,
        through Police Station Officer,
        Police Station, Ambhora,
        Taluka Ashti, District Beed

2.      Babasaheb s/o Mahadeo Maske,
        Age 48 years, Occu. Agri.,
        R/o Sawargaon, Taluka Ashti,
        District Beed

3.      Balbhim s/o Mahadeo Maske,
        Age 42 years, Occu. Agri.,
        R/o as above

4.      Ramesh s/o Mahadeo Maske,
        Age 38 years, Occu. Agri.,
        R/o as above

5.      Daulat s/o Balbhim Maske,
        Age 24 years, Occu. Agri.,
        R/o as above

6.      Bapu @ Sandip s/o Balbhim
        Maske, Age 22 years,
        Occu.Agri., R/o as above                    ..Respondents

Mr R.P. Phatke, Advocate for applicant
Mrs P.V. Diggikar, A.P.P. for respondent no.1
Mr Dhananjay Mane, Advocate h/f Mr P.S. Pawar, Advocate for
respondent no.2
Respondents No.3, 5 and 6 served




::: Uploaded on - 21/08/2017                 ::: Downloaded on - 23/08/2017 02:21:12 :::
                                                            Cri.Appln.1979/2017
                                      2




                                  - WITH -

                CRIMINAL APPLICATION NO.3304 OF 2017

The State of Maharashtra,
through Police Station Officer,
Police Station, Ambhora,
Taluka Ashti, District Beed                         ..Applicant

        Versus


1.      Babasaheb s/o Mahadeo Maske,
        Age 46 years, Occu. Agri.,
        R/o Sawargaon, Taluka Ashti,
        District Beed

3.      Balbhim s/o Mahadeo Maske,
        Age 40 years, Occu. Agri.,
        R/o as above

4.      Ramesh s/o Mahadeo Maske,
        Age 36 years, Occu. Agri.,
        R/o as above

5.      Daulat s/o Balbhim Maske,
        Age 22 years, Occu. Agri.,
        R/o as above

6.      Bapu @ Sandip s/o Balbhim
        Maske, Age 40 years,
        Occu.Agri., R/o as above                    ..Respondents


Mrs P.V. Diggikar, A.P.P. for applicant


                                   CORAM : S.S. SHINDE AND
                                           R.M. DHAVALE, JJ.

                                     DATE OF RESERVING
                                     THE JUDGMENT : 7th August 2017

                                     DATE OF PRONOUNCING
                                     THE JUDGMENT :21st August 2017




::: Uploaded on - 21/08/2017                 ::: Downloaded on - 23/08/2017 02:21:12 :::
                                                            Cri.Appln.1979/2017
                                    3

JUDGMENT (Per A.M. Dhavale, J.)

1. These applications are filed under Section 378 (3) of Cr.P.C. for

grant of permission to prefer appeal against the order of acquittal of

respondents no.2 to 6. Criminal Application No.1979 of 2017 is filed

by the informant, who is brother-in-law of the deceased, while

Criminal Application No.3304 of 2007 is filed by the State. Both are

assailing the judgment of acquittal passed by learned Additional

Sessions Judge, Beed on 24th March 2017 in Sessions Case No.105 of

2015, whereby respondents no.2 to 6 were acquitted of the offences

punishable under Sections 302, 201 read 34 and 120-B of the Indian

Penal Code.

2. Heard learned Advocate Mr Phatke for the applicant, learned

A.P.P. Mrs Diggikar for the applicant/State and learned Advocate Mr

Mane for respondent no.2.

3. Respondents no.2 to 6 were prosecuted on the basis of crime

registered at C.R.No.12/2015 at Ambhora Police Station registered on

the basis of F.I.R. of the applicant from Criminal Application No.1979

of 2017.

4. Deceased Gorakh, aged about 32 years was resident of

Sawargaon, Taluka Ashti, District Beed. He was brother of wife of the

informant, Anna Kolte and cousin of PW-5 Rohidas and son of PW-6

Parubai. All the accused are residents of the same village Sawargaon

and are distant relatives of the deceased. Informant Anna was

residing at Maliba Bhadgaon, Taluka Pathardi, District Ahmednagar.

Cri.Appln.1979/2017

The accused were prosecuted on the basis of material of last seen

together and the two incidents dated 21.1.2015 and 22.1.2015 of

assault by the accused to the deceased and the alleged illicit relations

of the deceased with Vimal, second wife of accused No.2 Balbhim. All

the accused are inter se related. Accused No.1 - Babasaheb (A-1) and

accused No.3 -Ramesh (A-3) are brothers of Balbhim, while accused

Nos.4 and 5 are sons of Balbhim. As per F.I.R. dated 29.1.2015, PW-1

Anna Kolte was invited by deceased Gorakh for attending a 'Jatra' held

at Sawargaon on 20th and 21st January 2015. As per F.I.R. and

evidence of PW-1, on 21.1.2015, he along with deceased Gorakh had

gone to watch 'Tamasha' in the Jatra. At that time, at about 9.30 p.m.

all the accused came and sat behind him and deceased Gorakh and

Gorakh told Anna that he was apprehending danger to his life and

they should leave the place. Then accused No.1 (A-1) Babasaheb held

Gorakh by his collar, accosted him, what sort of relations he was

maintaining with Vimal, who was brother's wife of accused No.1 -

Babasaheb. Thereafter Babasaheb (A-1) gave a fist blow on his face

and accused No.2 Balbhim (A-2) gave a stick blow on his back, while

accused Nos.3 Ramesh and Daulat gave kick and fist blows. Accused

No.5 slapped PW-1 Anna. Then, some persons intervened and PW-1

Anna and the deceased Gorakh left the place. Gorakh told PW-1 Anna

to go to his house. PW-1 Anna went to the house of his maternal

uncle residing in the same village.

5. PW-2 Ashok and PW-3 Sominath gave statements and oral

evidence that on 22.1.2015 at about 4.30 to 5.00 a.m., when they

were proceeding to attend nature's call, they saw accused Nos.1 to 5

Cri.Appln.1979/2017

assaulting deceased Gorakh by sticks and dragging him by putting

rope around his neck. They were also abusing him and this incident

took place in front of hotel of accused No.2 - Balbhim. PW-2 Ashok

and PW-3 Sominath got frightened and did not intervene. Thereafter

deceased Gorakh went missing. On 23.1.2015, PW-5 Rohidas lodged

a missing report Exh.58 at Ambhora Police Station. Thereafter, there

was search of the deceased and on 28.1.2015, dead body of Gorakh

was found floating on water in the well of Hausrao in the same village.

Accordingly, Accidental Death report Exh.59 was lodged by PW-5

Rohidas on 28.1.2015. On the next day, PW-1 Anna lodged F.I.R.

6. The post mortem notes Exh.74 and evidence of PW- 9 Dr.Balaji

show that deceased Gorakh had single contusion of 6 cm x 4 cm on

high parietal area in the midline and there was internal fracture of

cervical vertebra C-4 and C-5 and haematoma in the scalp. These

injuries were the cause of death. The body was in decomposed state.

The Medical Officer did not lead any evidence about the date and time

of death.

7. The prosecution mainly relied on the evidence of PW-2 Ashok

and PW-3 Sominath who deposed that on 22.1.2015 at 4.00 to 5.00

a.m., they have seen the accused nos.1 to 5 assaulting deceased

Gorakh by sticks and dragging him by putting noose of the rope

around his neck.

8. The learned trial Judge has rightly taken into consideration the

subsequent conduct of PW-2 Ashok and PW-3 Sominath in not

disclosing these facts to the Police. There is evidence that they had

Cri.Appln.1979/2017

disclosed this fact to other witnesses i.e. PW-1 Anna, PW-5 Rohidas

and mother of the deceased immediately after the incident, but this

material fact does not find place in the missing report dated

23.1.2015 Exh.58 and Accidental Death case report dated 28.1.2015

Exh.59. This fact was intimated to the Police for the first time after six

days on 29.1.2015 in the F.I.R. During the intervening period PW-2

Ashok and PW-3 Sominath were searching deceased along with other

witnesses and if they would have narrated this incident, there could

have been F.I.R. against the accused persons much earlier. In the

present case, the F.I.R. is lodged after seven days. The learned trial

Judge rightly relied on State of Orissa Vs. Brahmananda Nanda

AIR 1976 SC 2488 in which silence of the material witnesses for a

day and half was held to be serious infirmity. In the present case, the

silence was for a period of six to seven days.

9. We also find that there are discrepancies and suspicious

circumstances in the evidence of PW-2 Ashok and PW-3 Sominath.

Both are chance witnesses. PW-2 Ashok stated that he was going to

answer the nature's call. His cross-examination in paragraph 10

shows that he had other spots nearer to his house for going to answer

the nature's call. PW-2 Ashok in cross-examination admitted that his

wife while filing nomination paper had shown that there was toilet in

her house but thereafter, he changed his version. According to him,

he saw the incident at 5.00 to 5.30 a.m. His evidence shows that

accused no.1 Babasaheb and accused no.2 Balbhim and accused no.3

Ramesh beating Gorakh with stick whereas other accused Daulat and

Bapu were dragging him by putting noose of rope around his neck.

Cri.Appln.1979/2017

PW-2 Ashok and PW-3 Sominath did not depose about presence of

each other on the spot.

10. PW-2 Ashok stated that after watching Tamasha for some time,

he went to sleep. According to him, the incident took place at 4.00 to

4.15 a.m. when he was proceeding to milking buffaloes. According to

him, accused no.1 Babasaheb, accused no.2 Balbhim and accused

no.3 Ramesh were beating Gorakh with sticks and stick blow of

Babasaheb landed on head of Gorakh whereas accused nos.4 Daulat

and accused no.5 Bapu were dragging Gorakh by a rope. The role

assigned to accused no.3 - Ramesh by PW-2 Ashok and PW-3

Sominath is different.

11. Pertinently, the post mortem report shows only one injury on

the skull of deceased Gorakh. Besides internal haematoma and

fracture of vertibras. There are no corresponding injuries to support

the evidence of assault by two three persons by sticks and there is no

ligature mark to support the allegation that some accused were

dragging deceased Gorakh by putting noose of rope around his neck.

When these contradictions are considered along with silence of PW-2

Ashok and PW-3 Sominath by not reporting the incident to Police for

six days, their evidence becomes highly suspicious.

12. As far as the first incident in Tamasha theatre is concerned,

there is evidence that there was police bandobast but there was no

intervention by the Police when deceased Gorakh was allegedly

assaulted. Besides, PW-1 Anna, PW-2 Ashok, PW-3 Somnath and PW-5

Rohidas had also attended Tamasha. PW-1 Anna stated about assault.

Cri.Appln.1979/2017

PW-2 Ashok did not state about any incident though he was present

there from 9.00 p.m. to 11.00 p.m. PW-3 - Sominath formally spoke

about quarrel without any reference to assault. PW-4 Raju also stated

about quarrel and beating by the accused to Gorakh by sticks. PW-5

Rohidas also stated about quarrel without any specific evidence

regarding assault. There was intervention by Mohan and Raju, but

Mohan is not examined while Raju has not deposed about assault. Not

reporting the incident to the Police present there is also suspicious.

13. The subsequent conduct of PW-1 Anna is again suspicious.

Though deceased Gorakh allegedly told him about danger to his life at

the hands of accused, PW-1 Anna did not accompany him to his

house. Instead he went to the house of his maternal uncle. Deceased

Gorakh was wife's brother of PW-1 Anna. It was expected that he

should have escorted him to his house.

14. The missing report dated 23.1.2015 lodged by PW-5 Rohidas

only disclosed about a quarrel (casual quarrel). P.W.5-Rohidas

reported that Gorakh was lying on the ground in drunken condition

but PW-5 Rohidas did not take him to his house. Chemical Analyst's

report shows that deceased Gorakh had consumed liquor. The report

of Accidental Death dated 28.1.2015 lodged by PW-5 Rohidas is again

silent about assault by the accused in the Tamasha theatre and

assault seen by PW-2 Ashok and PW-3 Sominath.

15. There is no definite material to show at what time Gorakh died.

The body was in the process of decomposition. Therefore, there is no

evidence to show that this evidence of last seen and assault was

Cri.Appln.1979/2017

within close proximity with the time of death.

16. Learned trial Judge held that the homicide was proved. The

evidence in this regard shows that shirt, pant and mobile of deceased

were found in the field. His chappal was found at a distance of 50 feet

and body of the deceased was found with only baniyan and

underwear. If somebody jumps into the well for committing suicide,

he will have contused injury like injury no.1 with fracture of vertebra.

We, therefore, find that possibility of suicide is not ruled out.

17. There is evidence about discovery of clothes of the accused but

Chemical Analyst's reports do not show any blood stains on the

clothes of the accused.

18. There is also discovery of rope but it was not proved to be

weapon of offence. There are no corresponding injuries and blood

stains.

19. The defence suggested various stands of enmity, political,

commercial, land dispute, personal and character. Admissions of the

witnesses disclose that the parties are of two rival groups and there

was contest of election by relatives of the accused and the witnesses

against each other. The evidence of PW-3 - Sominath and PW-4 Raju

show that one Mangal contested election from the panel of father-in-

law of PW-3 - Sominath against accused no.1 and there was a tie and

in lucky draw. Mangal was elected but in Court, accused No.1 -

Babasaheb was declared as elected. Wife of PW-4 Raju contested

election from the panel of Babasaheb Mahadeo Maske. It was against

Cri.Appln.1979/2017

the accused. There is admission by PW-2 Ashok that he was in

transport business and accused no.1-Babasaheb was also in transport

business. There were transactions with one Harba of both of them.

PW-3 Sominath admitted that one case under the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act was filed against

him by one Hausrao Bajirao but denied that accused nos.1 and 2 were

witnesses in the same.

20. After considering all the facts together and on going through the

judgment of the trial Court, we find that the view taken by the learned

trial Judge is a reasonable and probable view. We do not find it

necessary to admit the appeals and re-appreciate the evidence.

Hence, we find that these are not fit cases for granting permission to

file appeal against acquittal under Section 378 (4) of the Cr.P.C.

21. Hence, both the applications Nos.1979 of 2017 and 3304 of

2017 seeking liberty to file appeals under Section 378 (4) of the

Cr.P.C. are rejected.

        ( A.M. DHAVALE, J.)                  ( S.S. SHINDE, J.)


vvr





 

 
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