Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State vs Dhondiba Ravaji Bhandalkar & Ors. ...
2017 Latest Caselaw 9776 Bom

Citation : 2017 Latest Caselaw 9776 Bom
Judgement Date : 19 December, 2017

Bombay High Court
State vs Dhondiba Ravaji Bhandalkar & Ors. ... on 19 December, 2017
Bench: R.M. Savant
Mhi                                   1                            Appeal-590-1995.doc



             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CRIMINAL APPELLATE JURISDICTION
                     CRIMINAL APPEAL NO. 590 OF 1995


      The State of Maharashtra                          ...Appellant
             Versus                                 (Orig. complainant)

      1)     Dhoniba Ravaji Bhandalkar          )
             Age about 25 yrs. Occ. Driverr     )

      2)     Thaksen Ravji Bhandalkar           )
             Age about 20 yrs. Occ.Labourer.    )

      3)     Tukaram Mahadu Shirtar             ) Abated as per Court's order
             Age about 40 yrs.Occ.Labourer      ) dated 3.2.2017.

      4)     Pandit Mahadu Waghmare             ) Abated as per Court's order
             Age about 38 yrs.Occ: Labourer     ) dated 3.2.2017.

      5)     Savitra Ravji Bhandalkar           )Abated as per Court's order
             Age about 52 hrs.Occ: Labourer     )dated 3.2.2017.
      All R/o. at Village Ale, Ramoshi Vasti.   )
      Tal. Junnar, District Pune.               ).. Respondents
                                                 (Orig. Accused)

                                WITH
             CRIMINAL REVISION APPLICATION NO. 260 OF 1995

      Eknath Shivaji Shirtar                    )
      R/o. Ale, Tal. Junnar, District Pune.     )..    Petitioner
                                                   (Orig. Complainant)
                  Versus
      1)     Dhoniba Ravaji Bhandalkar          )
      2)     Thaksen Ravji Bhandalkar           )

      3)     Tukaram Mahadu Shirtar             )




       ::: Uploaded on - 21/12/2017                 ::: Downloaded on - 23/12/2017 01:57:13 :::
 Mhi                                       2                              Appeal-590-1995.doc



      4)         Pandit Mahadu Waghmare               )

      5)         Savitra Ravji Bhandalkar             )

      All R/o. at Village Ale, Ramoshi Vasti.         )
      Tal. Junnar, District Pune.                     )

      6.         The State of Maharashtra             .. Respondents
                                                       (Orig. Accused)

      Ms. Sharmila S. Kaushik, APP, for the Appellant-State.
      Mr. Rahul S. Kate, Advcoate for the Applicant in Revision No.260 of 1995.
      Mr. S.A. Ingawale i/b. Mr. R.R.Bhonsale for respondent Nos. 1 & 2 in
      Appeal No.590 of 1995 and in Revision No.260/1995.
      Ms. S.S.Kaushik, APP, for the State.


                                          CORAM : R.M.SAVANT &
                                                 SMT. SADHANA S.JADHAV, JJ.
                                          RESERVED ON: 25th July, 2017.

                                          PRONOUNCED ON: 19.12.2017.

      JUDGMENT (Per SMT. SADHANA S.JADHAV, J.) :

1. Being aggrieved by the Judgment and order dated 29.7.1995

passed by the Addl. Sessions Judge, Pune, in Sessions Case No.535 of

1992, the State has filed the present appeal.

2. The respondents herein were acquitted by the Sessions Court

of the offences punishable under Sections 147, 148, 149, 302, 326 read with

Section 34 of the Indian Penal Code.

Mhi 3 Appeal-590-1995.doc

3. The facts of the case, in a nutshell, are as follows :-

(a) Accused No.1 - Dhondiba Ravji Bhandalkar and accused

No.2 - Thaksen Ravji Bhandalkar are the sons of accused No.5 - Savitra

Ravji Bhandalkar. They were neighbours of the complainant - Eknath and

his mother Laxmibai. The accused Nos. 3 and 4 are related to accused

No.5. The complainant as well as accused are residents of Village Ale,

Taluka Junnar, Dist. Pune.

(b) It is the case of the prosecution that the complainant had a

dilapidated structure adjacent to their dwelling house. The accused used to

park their bicycles near the dilapidated house and, therefore, there were

intermittent quarrels between the complainant and the accused.

(c) It is alleged that on 15.5.1992 at about 8.30 p.m., when the

complainant Eknath, Ramesh, Laxmibai and Chandrakala were present in

the house, the accused had parked their cycles to the adjoining wall of the

dilapidated structure. Ramesh (deceased) had objected to the same. Soon

thereafter, the accused persons formed an unlawful assembly and went to

the house of the complainant. They mounted assault upon Ramesh who

was standing next to the complainant. They had also assaulted Laxmibai

and had then fled from the spot. It is alleged that the father of deceased

Mhi 4 Appeal-590-1995.doc

Ramesh - Dhondiba had rushed to the house and found Ramesh was lying

in front of the house in an injured condition. Upon enquiry by the father,

Ramesh had disclosed the names of the accused persons as assailants.

From there, Ramesh was taken to Kanse Hospital at Ale Phata. In transit,

Ramesh had expired. Eknath approached the Narayangaon Police Station

and lodged a report on the basis of which Crime No.52 of 1992 was

registered against the accused for the offences punishable under Sections

302, 323, 147, 148, 149, 504 and 506 of the Indian penal Code.

Investigation was set in motion. Charge-sheet was filed. The case was

committed to the Court of Sessions and registered as Sessions Case No. 535

of 1992.

4. The prosecution has examined as many as 13 witnesses to

bring home the guilt of the accused. The prosecution has examined PW-4 -

Eknath, PW-5 Chandrakala and PW-6 Laxmibai who, according to the

prosecution, are the eye-witnesses to the incident. PW-7 Shivaji has been

examined in order to prove the oral dying declaration made by the

deceased Ramesh and it is the case of the prosecution that the accused had

motive for committing the offence as the complainant had objected to

Mhi 5 Appeal-590-1995.doc

parking of the bicycle adjoining to their dilapidated structure. It would

therefore be necessary to appreciate the evidence of PWs 4, 5 and 6 at the

outset.

5. PW-4 Eknath has deposed before the Court that their family

consisted of parents i.e. Laxmibai and their sister Chandrakala and

deceased Ramesh who was the brother of the complainant and the

complainant himself. That the accused were in a habit of parking bicycles

adjoining to their house. According to him, on 15.5.1992, Ramesh had

been to the house of the accused to register his objection in respect of

parking of the cycles and soon thereafter all the accused persons armed with

deadly weapons like iron rods, sticks and axe, had gone to their house.

Ramesh was standing by the side of the complainant. They mounted assault

upon Ramesh with deadly weapons. He sustained injuries on various parts

of his body. PW-4 also had sustained injuries. Thereafter, Chandrakala had

been to call their father. That his father had enquired with Ramesh, who

had disclosed the names of the accused persons and narrated the incident.

6. The injured was taken to the clinic of Dr. Kanse, wherein they

they were advised to go to Government Hospital at Narayangaon. The

injured was then taken to Dr.Phadtare and Ramesh i.e. the brother of

Mhi 6 Appeal-590-1995.doc

PW-4 had expired in transit. He has proved the contents of the FIR at

Exhibit 25. In the cross-examination, PW-4 has categorically stated that the

quarrel between both the families was regarding parking of the cycles near

the dilapidated condition. He has specifically stated that portion marked

`A' in his statement is not correct. There are inherent omissions and

contradictions in his evidence. He has also stated that portion marked `B'

in his supplementary statement is incorrect. The portion marked `A' is to

the extent that the accused had approached the Police Station prior to the

complainant and had lodged a report in respect of this scuffle. It is also

stated that Ramesh had died on the spot. It appears that in the first

information report, the complainant had specifically stated that there was a

scuffle between the complainant and the accused persons and that Ramesh

died on the spot.

7. PW-4 has further stated that there was a quarrel between both

the families over parking of cycles adjoining to the wall of their house for

about 5 - 10 years. There are omissions and contradictions in the evidence

of PW-4, more particularly in respect of the overt act attributed to each of

the accused. PW-4 was confronted with his previous statement wherein he

had stated that he had left the spot soon after he was assaulted. However, he

Mhi 7 Appeal-590-1995.doc

has denied to have said so in the course of cross-examination. According to

PW-4, he had disclosed to the police that he was assaulted with an axe on

his head. However, the said allegation does not find place in the first

information report.

8. PW-4 had contended in his supplementary statement that

Ramesh was lying in an injured condition in front of their house, but has

denied to have said so in the cross-examination.

9. PW-5 Chandrakala Shirtar happens to be the sister of

deceased Ramesh. She has reiterated the contentions of PW-4. According

to her, all the accused had simultaneously mounted assault on Ramesh with

the respective weapons which they were holding. According to her,

Ramesh was crying for help, but nobody in the village intervened and,

therefore, she went to the village to call her father whom she met on the

way. According to her, when they returned, her brother was still crying for

help. He had sustained bleeding injuries and was lying on the ground. He

was taken to the hospital. She has stated in the cross-examination that the

incident of slapping and commotion was going on the road while she was

in the house. She has denied that she had rushed to call her father upon

hearing commotion. According to P.W.5, she had attributed the overt act to

Mhi 8 Appeal-590-1995.doc

each of the accused in her previous statement, but cannot assign any reason

as to why it does not find place in her earlier statement. There are material

omissions and contradictions in the evidence of PW-5.

10. PW-6 - Laxmibai Shirtar happens to be the mother of the

deceased Ramesh. She has also deposed before the Court that she had

attributed specific role to each of the accused. According to her, the said

incident had occurred at night. She had asked her daughter to call her

husband Shivaji. Her son was crying and demanding water. As far as the

overt act is concerned, there is omission in her statement which she had

admitted. According to her, she had witnessed the incident in the moon

light. She has denied to have stated the portion marked "A" in her

statement wherein she had stated that she was not present on the spot when

the incident had occurred.

11. PW-7 Shivaji Shirtar is the father of deceased Ramesh. He has

deposed before the Court that on 15.5.1992, while he was returning to his

house, his daughter Chandrakala met him on the way and disclosed to him

about the incident and when he rushed home, he found that his son Ramesh

was lying in front of their house on the road in an injured condition.

According to him, he had enquired with Ramesh about the incident and at

Mhi 9 Appeal-590-1995.doc

that time, Ramesh was only demanding water. Thereafter PW-7 had taken

Ramesh in an auto rickshaw to Dr. Kanse at Ale-phata. His daughter

Chandrakala had accompanied him. Before he reached the hospital at

Alephata, Ramesh had expired and therefore PW-7 brought him home.

They have then approached the Narayangaon Police Station where his son

Eknath lodged a report.

12. PW-8 Dr. Sadashiv Jagdale has proved the post-mortem notes.

The post-mortem notes are at Exhibit 31. The death certificate is at Exhibit

50. According to PW-8, Ramesh had sustained fracture of ribs, fracture of

left side sterno clavicular joint. Liver was lacerated. There was laceration

of spleen. The left lung was contused and lacerated over fracture sides of

ribs with blood clots.

13. In the examination-in-chief, he had specifically stated that

injuries Nos. 1 and 2 in Column 17 are on vital parts of the body. The said

injuries can be possible by an axe, whereas injuries Nos. 3 to 12 may be

possible by iron rod and stick.

In the cross-examination, he has specifically admitted that

there was no internal damage corresponding to injury Nos. 1 and 2 in

Column No.17. Individually and externally, both the injuries were simple

Mhi 10 Appeal-590-1995.doc

in nature. Similarly, injury Nos. 3 to 7 and 8 to 12 were individually simple

in nature, but the cause of death could be multiple fracture of ribs.

14. On perusal of the evidence adduced by the prosecution, it is

apparent on the face of the record that the evidence of the eye-witnesses do

not inspire confidence inasmuch as it was the case of the prosecution

initially that the incident of assault had taken place in the house, whereas

the body of deceased Ramesh was found on the road when the father

arrived. It is not the case of the prosecution that in the course of scuffle, the

accused had brought the deceased outside the house. Therefore, it can be

safely inferred that PW-3 to 7 are not the eye-witnesses to the incident of

assault. Moreover, according to the mother of the deceased, she had seen

the incident in the moon light which further fortifies that the incident had

occurred on the road. The scene of occurrence is the most relevant aspect

in a case of direct evidence, more particularly when there are eye-witnesses

to the incident.

15. PW-4 has specifically stated in his previous statement that

when he saw the assault on Ramesh, he had rushed indoors, the said

contention is denied in his substantive evidence. It is a matter of record

that the evidence of the eye-witnesses is self-contradictory. Moreover, the

Mhi 11 Appeal-590-1995.doc

record shows that the first information report was ante-timed. The learned

trial Court has rightly recorded that in order to introduce the eye-witnesses

to the incident, the first information report has been ante-timed.

16 The alleged oral dying declaration as narrated to PW-6 also

does not inspire confidence of the Court as it is clear that Ramesh was not

in a position to speak at the time when his father arrived on the scene of

offence.

17. On Perusal of the evidence on record and the submissions

advanced by the learned AGP Mrs. Kaushik, this Court is of the opinion

that the findings recorded by the trial Court in the judgment and order dated

29.7.1995 do not call for any interference. The learned Court has assigned

justifiable reasons for recording acquittal in favour of the accused and

hence the same deserves to be confirmed.

18. In view of this, the Appeal stands dismissed.

19. In view of the dismissal of the Appeal, nothing survives in

Criminal Revision Application No.260 of 1995 and the same stands

disposed of.

      (SMT. SADHANA S.JADHAV, J.)                            (R.M.SAVANT, J.)





 

 
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 : MAIMS

 
 
Latestlaws Newsletter