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

Bhupendra S/O Ramaji Sondawale ... vs State Of Maharashtra, Through Pso ...
2017 Latest Caselaw 6577 Bom

Citation : 2017 Latest Caselaw 6577 Bom
Judgement Date : 29 August, 2017

Bombay High Court
Bhupendra S/O Ramaji Sondawale ... vs State Of Maharashtra, Through Pso ... on 29 August, 2017
Bench: R. B. Deo
                  apeal32.16+.J.odt                         1




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

                                      CRIMINAL APPEAL NO.32 OF 2016

                          Shri Vilas s/o Mahadeo Mahadole,
                          Aged 23 years, Occu: Labourer,
                          R/o Khed Makta, Tahsil Bramhapuri,
                          District Chandrapur.                ....... APPELLANT
                                                                      (In Jail)
                                            ...V E R S U S...

                           The State of Maharashtra,
                           through Police Station Officer,
                           Bramhapuri, Tahsil Bramhapuri,
                           District Chandrapur.                               ....... RESPONDENT
                  -------------------------------------------------------------------------------------------
                           Shri A.M. Kukday, Advocate for Appellant.
                           Shri N.B. Jawade, APP for Respondent/State.
                  -------------------------------------------------------------------------------------------

                                                           WITH

                                     CRIMINAL APPEAL NO.299 OF 2015

                  1]      Bhupendra s/o Ramaji Sondawale,
                          Age about 32 years, Occu: Agriculture,
                          R/o Khed Makta, Tah. Bramhapuri,
                          District Chandrapur.

                  2]      Ramaji s/o Tulshiram Sondawale,
                          Age about 75 years, Occu: Agriculture,
                          R/o Khed Makta, Tah. Bramhapuri,
                          District Chandrapur.

Appeal abated     3]      Purushottam s/o Tulshiram Sondawale,
against R-3 as            Age about 57 years, Occ: Agriculture,
 per Court's 
  Order dt.               R/o Khed Makta, Tah. Bramhapuri,
  21/10/15                District Chandrapur. (Dead)           ....... APPELLANTS

                  ...V E R S U S...




              ::: Uploaded on - 29/08/2017                                   ::: Downloaded on - 01/09/2017 01:11:02 :::
  apeal32.16+.J.odt                         2


          State of Maharashtra,
          through PSO Bramhapuri, 
          District Chandrapur.                               ....... RESPONDENT
 -------------------------------------------------------------------------------------------
          Shri M.L. Vairagade, Advocate for Appellant.
          Shri N.B. Jawade, APP for Respondent/State.
 -------------------------------------------------------------------------------------------

                                          WITH

                     CRIMINAL APPEAL NO.300 OF 2015

 1]       Rajesh s/o Pundlik Selote,
          Aged about 25 yrs., Occ: Labourer.

 2]       Jiwan s/o Maroti Meshram,
          Aged about 24 years, Occ: Labourer.

          Both R/o Khed Makta, Tahsil Bramhapuri,
          District Chandrapur.              ....... APPELLANTS

                                   ...V E R S U S...

          The State of Maharashtra,
          through P.S.O. P.S. Bramhapuri, 
          District Chandrapur.                               ....... RESPONDENT
 -------------------------------------------------------------------------------------------
          Ms. F.N. Haidari, Advocate holding for Shri R.M. Daga,
          Advocate for Appellants.
          Shri N.B. Jawade, APP for Respondent/State.
 -------------------------------------------------------------------------------------------

 CORAM:  ROHIT B. DEO, J. 
 DATE OF RESERVING THE JUDGMENT                                      :      07.08.2017
 DATE OF PRONOUNCING THE JUDGMENT                                    :      29.08.2017



 1]               These appeals are heard and decided by a common

judgment since the appeals challenge the same judgment and

order of conviction dated 27.04.2015 in Sessions Case 19/2006

delivered by the Sessions Judge, Chandrapur, by and under which,

the appellants have been convicted for offence punishable under

section 304 Part-II of the Indian Penal Code and are sentenced to

suffer rigorous imprisonment for a period of ten years and to pay

a fine of Rs.500/- each.

2] Heard Shri A.M. Kukday, the learned counsel for the

appellant in Criminal Appeal 32/2016, Shri M.L. Vairagade, the

learned counsel in Criminal Appeal 299/2015 and Ms. F.N.

Haidari, the learned counsel for appellants in Criminal Appeal

300/2015. Shri N.B. Jawade, the learned Additional Public

Prosecutor appeared for the respondent/State in all the three

appeals.

3] The learned counsels appearing for the appellants

(herein after referred to as "accused") are in unison in subjecting

the judgment and order impugned to scathing criticism that the

learned Sessions Judge committed a grave error in basing the

conviction on the sole uncorroborated testimony of the son of

Manohar (P.W.1), whom the learned counsel would brand as a

highly interested witness. The learned counsels would further

urge that even if the testimony is accepted at face value, the

prosecution has not proved an offence under section 304 Part-II of

the Indian Penal Code and at the most the accused could have

been convicted for offence punishable under section 324 of I.P.C.

The learned counsels would hasten to submit, that this is a

submission arguendo, and without prejudice to the contention that

the testimony of P.W.1 is neither confidence inspiring nor is

implicitly reliable and credit worthy. Per contra, Shri Jawade, the

learned A.P.P. contends that there is neither a rule of evidence nor

precedent to hold that the sole testimony of a related witness

must receive corroboration by other direct or circumstantial

evidence. He would contend that the difference between a related

witness and an interested witness is articulated by the Hon'ble

Supreme Court in State of Rajasthan vs. Smt. Kalki and another,

(1981) SCC 2 SCC 752, and that in any event the testimony of

P.W.1 is sufficiently corroborated by the spot panchnama and the

medical evidence.

 4]                             The prosecution case


 4.1]             The   prosecution   version   discernible   from   the   First

 Information Report (Exh.87):-



The informant is Sunil Manohar Gurnule, the son of

the victim Manohar, who is examined as P.W.1. The F.I.R. dated

02.11.2005 which is lodged at 07:05 p.m. states that at 01:30

p.m. when P.W.1 was at the pan shop of Gajanan Nagose, his

father Manohar Gurnule was walking towards his residence from

the square and Bhupendra Sondawle (A1), Ramaji Sondawale

(A2) and Purushottam Sondawale (A3) assaulted him in front of

his residence by fists and kicks and Bhupendra further assaulted

Manohar with a belt. The informant further states that Manohar

then started for the Police Station to lodge a report and at that

time Vilas Mahadole (A7) and Raju Selote (A4) assaulted

Manohar by sticks, fists and blows. Manohar was injured and

blood was oozing out from the left ear of Manohar. The F.I.R.

further states that Manohar was then taken to Brahmapuri in a

white trax by Raju Selote (A4) and Balkrishna Meshram (A5).

4.2] Prosecution case as is unfolded in the testimony of

P.W.1 during the trial:-

P.W.1 states that he was sitting in front of the pan

shop of one Gajanan Nagose, his father Manohar was walking

towards his residence and at that time Purushottam Sondawale

(A3), Ramaji Sondawale (A2) and Bhupendra Sondawale (A1)

assaulted Manohar by fists, kicks and sticks in front of the

residence of Manohar. P.W.2 then states that Manohar was going

towards the Police Station to lodge report and at that time Vilas

Mahadole (A7), Rajesh Selote (A4) and Jiwan Meshram (A6)

assaulted Manohar by fists, kicks and sticks in front of the

residence of Manohar. Manohar suffered injuries to left eye and

ear. Blood was oozing from the left ear of Manohar. P.W.1 states

that he went to the rescue of Manohar and took him to their

residence. P.W.1 further deposes that he and Manohar were

sitting on a cot in the court-yard of the house when Jiwan (A6),

Vilas (A7), Raju (A4) and Balkrishna Meshram (A5) came and

dragged Manohar towards the road and assaulted Manohar by

fists, kicks and sticks. P.W.1 then states that Balu (A5) lifted

pumpkin from the court-yard of Manohar and assaulted Manohar

on the head with the pumpkin. P.W.1 then states, at that time one

white jeep arrived at the spot, accused stopped the jeep, the

accused lifted Manohar and kept him in jeep and took him away.

Manohar was admitted in Rural Hospital, Brahmapuri in a

comatose condition and was then shifted to General Hospital,

Chandrapur. However, Manohar expired on 04.11.2015.

 5]                             Ocular evidence     



 5.1]             The prosecution has examined P.W.1-Sunil Manohar

Gurnule, P.W.2-Javed Khan Pathan, P.W.7-Devanand Nagose and

P.W.8-Shrihari Nagose as eye witnesses to the assault. P.W.2,

P.W.7 and P.W.8 have not supported the prosecution, were

declared hostile and were permitted to be cross-examined by the

prosecution. However, nothing is brought out in the

cross-examination of P.W.2, P.W.7 and P.W.8 to assist the

prosecution. P.W.1-Sunil, the son of the deceased, is the only eye

witness who is supporting the prosecution. I will advert to the

ocular evidence, at a later stage in the judgment.

 6]                             The corroborative evidence 



 6.1]             Spot panchnama:-



The spot panchnama dated 03.11.2005 is Exh.111 on

the record of the Trial Court. The spot panchnama records that

the spot of the incident is on the road near the residence of

Patirao Meshram. The road is 15 feet wide. It is further recorded

in the spot panchnama that in a drainage near the residence of

Patirao Meshram a stone with blood stains is seen. Blood is also

seen mixed with blood. Small pieces of pumpkin are seen in the

court-yard of the deceased.

6.2] Recovery/seizure pursuant to the statement under section 27 of the Indian Evidence Act, 1872.

6.3] The prosecution version is that pursuant to statement

of Vilas (A7) recorded under section 27 of Indian Evidence Act, a

stick was recovered and seized from the vacant plot owned by one

Narendra Sondawale. A belt is allegedly recovered and seized

pursuant to the statement under section 27 of the Indian Evidence

Act given by Bhupendra Sondawale (A1).

6.4] The learned Sessions Judge has however, discarded

the said corroborative evidence on the reasoning that the stick is

recovered from open space and that the recovery of belt is of no

significance in the absence of evidence to suggest that belt was a

weapon of assault.

 7]                              Medical Evidence



 7.1]             Dr.   Smt.   Jyostna   Mhaskar   (P.W.4),   who   examined







injured Manohar on 02.11.2005 at the Rural Hospital, Brahmapuri

states that she noticed the following injuries:

1. Contusion on right side of forehead 3 cm x 3 cm.

2. Abrasion of right scapular region 3 cm x 3 cm.

3. Abrasion on right buttock 3 cm x 4 cm.

4. Abrasion of left buttock 1 cm x 1 cm.

5. Abrasion on left shoulder laterally 2 cm x 2 cm.

6. Contusion on left side of forehead 2 cm x 1 cm.

7. Contusion on right eye with oedema of right upper eyelid.

8. Abrasion on right knee anteriorly ½ cm x ½ cm.

9. Abrasion on left knee anteriorly 1 cm x 1 cm.

10. Bleeding from right ear.

11. Lacerated wound near left ear anteriorly 1 cm x ½ cm.

P.W.4 deposes that the injuries are possible by fists

blows, stick and leather belt. In the cross-examination, P.W.4

states that except injuries to ear, eyelid and buttock, other injuries

are possible if a man under the influence of liquor repeatedly falls

on the ground. She admits that unless ear is examined by earscope

or by X-ray, one would not understand the cause of bleeding from

the ear. She states that rest of the abrasions and contusions are

simple injuries. P.W.5 is Dr. Digamber Dashatwar, who identifies

the handwriting and signature of Dr. Indrayani Salphale, the then

Medical Officer in General Hospital, Chandrapur who conducted

the postmortem examination of the deceased. P.W.5 proved the

postmortem report (Exh.110). He states that injury mentioned in

column 19 is sufficient to cause death in ordinary course of

nature. He further states that bleeding is possible from ear if there

is a head injury. P.W.5 admits in the cross-examination that there

is no external injury corresponding to the injury mentioned in

column 19. He admits that all injuries mentioned in column 17

are simple injuries. He further admits that injury mentioned in

column 19 is possible if a person falls and his head or occipital

region dashes against hard substance. The P.M. report Exh.110

states that probable cause of death could be due to injury to vital

organs such as brain. Column 19 states that there is no obvious

injuries on scalp. Column 19 however, states that there is hairline

fracture of scalp horizontal 6 cm. in length on the left side in

occipital region.

 8]                        Consideration of the prosecution case



 8.1]             The   only   eye   witness   who   has   supported   the

prosecution is Sunil the son of the deceased (P.W.1). The learned

A.P.P. is right in contending that a related witness is not

necessarily an interested witness. The learned A.P.P. is also right

in contending that evidence must be weighed and not counted

and the conviction can be based on the sole uncorroborated

testimony of an eye witness, if the testimony is implicitly reliable

and confidence inspiring. In Vadivelu Thevar vs. State of Madras

AIR 1957 SC 614, the Hon'ble Supreme Court has categorized

witnesses thus: (i) wholly reliable, (ii) wholly unreliable and (iii)

neither wholly reliable nor wholly unreliable. The testimony of

P.W.1, who is the son of the deceased and the only eye witness

supporting the prosecution, must be scrutinized closely on the

touchstone of caution. I have attempted to do so, and the exercise

impels me to view the testimony of P.W. 1 as, "neither wholly

reliable nor wholly unreliable".

9] The testimony of P.W.1 is not entirely free from

doubt. The First Information Report (Exh.87) lodged by P.W.1

seven hours after the incident speaks of the deceased having been

assaulted by Bhupendra, Ramaji and Purushottam (A1, A2, and

A3 respectively) in front of the residence of deceased by kicks and

blows and Bhupendra is alleged to have used a belt. The second

assault, as stated in the F.I.R., took place when the deceased was

going to the Police Station to lodge a report and Vilas (A7) and

Raju (A4) allegedly assaulted the deceased with stick, fists and

blows. The F.I.R. is absolutely silent about the third assault which

the deceased allegedly suffered in the court-yard of his residence.

There is no whisper in the First Information Report about the

deceased being assaulted with a pumpkin in the court-yard of the

residence of the deceased. In the oral testimony, P.W.1 has stated

that the deceased was assaulted thrice. P.W.1 states that the first

assault was committed by Purushottam, Ramaji and Bhupendra.

The accused 3, 2 and 1 effectively by fists, kicks and sticks.

The use of stick is an omission. Pertinently, the testimony is silent

on the use of belt by Bhupendra. The second assault is allegedly

committed by Vilas (A7), Ramaji (A4) and Jiwan Meshram (A6) in

front of the residence of the deceased by fists, kicks and sticks and

according to P.W.1, the deceased then suffered injuries to left eye

and ear and blood started oozing from the left ear of the

deceased. P.W.1 states that he went to the rescue of the deceased

and took the deceased inside the house and when P.W.1 and the

deceased were sitting on a cot in the court-yard, Jiwan (A6), Vilas

(A7), Rajesh (A4) and Balu (A5) dragged the deceased towards

the road and assaulted the deceased by fists, kicks and sticks.

P.W.1 states that the accused 5 Balu lifted a pumpkin from the

court-yard and assaulted the deceased on the head with the

pumpkin. P.W.1 further states that a white jeep arrived at the

spot, accused stopped the jeep and took the deceased to

Brahmapuri.

10] In the cross-examination P.W.1 denies that the assault

took place near the house of Patirao Meshram. This denial is

inconsistent with the spot panchnama and previously recorded

statement of P.W.1 The attention of P.W.1 is invited to the fact

that there is no mention of assault by means of stick in the

statement recorded by Police and P.W.1 answers that he did state

so. In paragraph 7 of the cross-examination of P.W.1, an omission

is brought on record which is to the effect that the use of stick is

not mentioned by P.W.1 in the statement to the Police while

referring to the alleged assault on the deceased when the

deceased was on his way to lodge a police report. The role

attributed to Balu Meshram (A5) and in particular the alleged use

of pumpkin to assault the deceased is an omission which is

brought out in the cross-examination. P.W.1 admits that the

deceased was habituated to drinking liquor and that the deceased

has consumed liquor on the day of the incident. He however,

denies that the deceased was not in his senses. He denies the

suggestion that the deceased was intoxicated and was abusing

other people and was generally not in a position to balance

himself. P.W.1 denies the suggestion that as the deceased was

abusive, the accused made him sit in the vehicle and admitted in

the Hospital.

11] One glaring striking feature needs serious

consideration. Balkrishna (P.W.5) expired on 19.12.2013 and the

testimony of P.W.1 was recorded on 27.02.2014. In the

examination-in-chief, the lifting of pumpkin and assaulting the

deceased on the head with the pumpkin is attributed to

Balkrishna. However, the witness was recalled and in further

examination-in-chief P.W.1 states that he did not understand the

question and erroneously attributed the said role to Balkrishna.

P.W.1 stated that accused 7 lifted pumpkin and assaulted the

deceased. The explanation that the question was not understood

by P.W.1 and therefore, the role was attributed to Balkrishna is

unsatisfactory, to say the least. Apart from the fact, that the use of

pumpkin as a weapon of assault is a clear after thought and is

introduced only in the trial, a more plausible reason for the P.W.1

to absolve Balkrishna and to attribute the assault by pumpkin to

P.W.7-Vilas appears to be the realization that Balkrishna was not

alive.

12] The learned Sessions Judge, as is discernible from

paragraph 17 of the judgment impugned takes note of the absence

of an external injury corresponding to the headline fracture

referred to in column 19 of the P.M. report. The learned Sessions

Judge records a finding, that the deceased was assaulted on his

head by means of pumpkin, which was hard enough to give fatal

blow without causing any external injury. The testimony that a

pumpkin was used to assault the deceased has undoubtedly

weighed with the learned Sessions Judge is recording conviction

under section 304 Part-II of I.P.C. However, upon a holistic

appreciation of the oral testimony of P.W.1 and the medical

evidence, I am unable to hold that the prosecution has proved that

the hairline fracture suffered by the deceased is positively and

conclusively attributable to the alleged assault. The learned A.P.P.,

with usual fairness, does not dispute that the only injury, which if

proved would constitute grievous hurt is the said hairline fracture

to the scalp.

13] The testimony of P.W.1, in my opinion, is neither

wholly reliable nor wholly unreliable and the chaff must be

separated from the grain by seeking corroboration from other

material and circumstantial evidence. Accused 1 to 3 who are

appellants in Criminal Appeal 299/2015 (accused 3 Purushottam

has expired and the appeal stands abated as against Purshottam

Sondawale) have not played any role, even according to P.W.1,

after the initial assault on the road in front of the residence of

Patirao Meshram. The use of stick which is attributed to the

accused 1, 2 and 3 appears to be an omission which is duly proved

in the testimony of the I.O. I am not persuaded to hold, on a

overall appreciation of the evidence, that the prosecution has

proved that accused 1, 2 and 3 had a common intention to inflict

grievous hurt much less had the knowledge that by such act death

would occasion. The only offence which is made out against the

appellants in Criminal Appeal 299/2015 is under section 323 of

the I.P.C.

14] The role attributed to appellants in Criminal Appeal

300/2015 is of having participated in the second assault on the

deceased when the deceased was allegedly going to the Police

Station to lodge report. The accused Raju and Jiwan, according to

P.W.1 also participated in the assault which took place in the

court-yard of the residence of the deceased along with accused 7

Vilas and accused 5 Balu Meshram. The assault is allegedly by

means of fists, kicks and sticks. The medical report corroborates

the version of P.W.1 that stick was used as a weapon of assault.

However, there is absolutely no evidence to suggest that the

assault was on a vital organ. I am not persuaded to hold that there

was any intent to cause death much less that the accused were

had the knowledge that the assault may cause death.

The conviction of the appellants in Criminal Appeal 300/2015 for

offence punishable under section 304 Part-II is unsustainable.

I would convict the accused in Criminal Appeal 300/2015 for

offence punishable under section 326 of the I.P.C.

15] The appellant in Criminal Appeal 32/2016 Vilas (A7)

participated in the second and third assault. However, there is no

evidence on record to sustain his conviction under section 304

Part-II even with the aid of section 34 of I.P.C. The common

intention, if any, was only to cause grievous hurt and I would set

aside the conviction under section 304-II and convict the accused

Vilas for offence punishable under section 326 of the I.P.C.

16] Vilas the appellant/accused in Criminal Appeal

32/20016 was in judicial custody from 03.11.2005 to 13.02.2006

and from 10.10.2014 till date. He has already spent more than

three years in the jail as under trial prisoner and then as a convict.

I modify the sentence to already undergone.

The appellant/accused in Criminal Appeal 32/2016 be released

from jail forthwith if not required in any other offences.

17] The appellant Rajesh Selote in Criminal Appeal

300/2015 has spent 2 years, 5 months and 18 days as an under

trial prisoner and about 5 months and 11 days as convict, in jail.

Rajesh Selote has already spent 2 years, 10 months and 11 days in

jail as under trial prisoner and then as convict. Jiwan Meshram

the other appellant in Criminal Appeal 300/2015 has spent

approximately 10 months in jail as under trial prisoner and then

as convict. Both Rajesh and Jiwan are labourers and are relatively

young. I therefore, sentence them to the imprisonment already

undergone.

18] The appellant/accused in Criminal Appeal 299/2015

who are convicted under section 323 of the I.P.C. have spent more

than 9 months in jail as under trial prisoner and then as convicts

and are sentences to the imprisonment already undergone.

19] I would partly allowed all the three appeals in the

aforesaid terms.

  20]              The appeals are disposed of accordingly.



                                                 JUDGE



NSN





 

 
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