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

Abhinandan Pandurang Javkar vs The State Of Mah
2017 Latest Caselaw 9906 Bom

Citation : 2017 Latest Caselaw 9906 Bom
Judgement Date : 21 December, 2017

Bombay High Court
Abhinandan Pandurang Javkar vs The State Of Mah on 21 December, 2017
Bench: P.R. Bora
                                                             1                                        448.2005.Cri. Apeal.doc



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

                            CRIMINAL APPEAL NO.448 OF 2005

 Abhinandan s/o Pandurang Javkar 
 Age : 40 yrs, Occu : Business, 
 R/o. Balbhim Chowk, Beed                                                                    .. Appellant 
                                                                                          (Orig. Accused ) 
           VERSUS 

 The State of Maharashtra, 
 Through Beed City Police Station                                                     .. Respondent
                                                                                   (Orig. Complainant) 
                                                           .....

        Advocate for the appellant  : Shri M.P. Kale, Shri G.V. Sukale
              APP for Respondent - State : Shri R.B. Bagul 
                                     ....

                                                           WITH


                            CRIMINAL APPEAL NO.620 OF 2005


 The State of Maharashtra
 Through Beed City Police Station 
 Through Dr. Dayasagar Baburao Javkar
 Age : 51 years, Occu : Private Medical 
 Practitioner, R/o. Balbhim Chowk, Beed                                                  ... Appellant 
                                                                                    (Orig. Complainant) 
                      VERSUS 

 Abhinandan s/o. Pandurang Javkar
 Age : 40 years, Occu : Business, 
 R/o. Balbhim Chowk, Beed                                                               .. Respondent 
                                                                                   (Orig. Accused No.1)
                                                           .....
           APP for the appellant - State  :    Shri R.B. Bagul 
           Advocate for the Respondent  :    Shri M.P. Kale, 
                                                Shri G.V. Sukale 
                                      .....




::: Uploaded on - 21/12/2017                                                  ::: Downloaded on - 23/12/2017 02:37:37 :::
                                                              2                                        448.2005.Cri. Apeal.doc

                                                          WITH

            CRIMINAL REVISION APPLICATION NO.262 OF 2005

 Dr. Dayasagar S/o. Baburao Javkar, 
 Died Through his LR's. 

 1.        Rajani w/o. Dayasagar Javkar, 
           Age : 65 years, Occu : Household, 
           R/o. Balbhim Chowk, Beed, 
           Tq. and Dist. Beed

 2.        Dnyansagar S/o. Dayasagar Javkar, 
           Age : 29 years, Occu : Business, 
           R/o. Balbhim Chowk, Beed, 
           Tq. and Dist. Beed                                                             .. Applicants
                                                                                     (Orig. Complainant) 
                      VERSUS

 1.        Abhinandan s/o. Pandurang Javkar, 
           Age : 55 years, Occu : Business, 
           R/o. Balbhim Chowk, Beed
           Tq. and Dist. Beed 

 2.        Damodar S/o. Baburao Bagal, 
           Age : 50 years, Occu : Advocate
           R/o. Bashir Ganj, Beed, 
           Tq. and Dist. Beed                   .. (Orig. Accused nos.1 & 2)

 3.        The State of Maharashtra                                                          ... Respondents 
                                         .....

           Advocate for the applicants  :                                     Mrs. M.A. Kulkarni
           Advocate for respondent No.2  :                                    Shri S.S. Choudhari 
           APP for respondent - State   :                                     Shri R.B. Bagul 
                                          .....

                                                                   CORAM  :   P.R. BORA, J. 

                                                                   Reserved on       :    10/11/2017
                                                                   Pronounced on  :    21/12/2017 

 JUDGMENT :

1. Since the present two Appeals and the Revision

3 448.2005.Cri. Apeal.doc

Application arise out of the Judgment and order passed by III Ad-hoc

Additional Sessions Judge, Beed in Sessions Case No.35 of 1993

decided on 8th June, 2005, I have simultaneously heard these matters

and I deem it appropriate to decide all these matters by a common

reasoning.

2. Criminal Revision Application No.262 of 2005 was

initially filed by Dr. Dayasagar Baburao Javkar for enhancement in

the quantum of punishment awarded by the learned Sessions Judge

to accused no.1 and also against the acquittal of accused no.2

recorded in the aforesaid sessions case. During pendency of the

Revision Application, Dr. Dayasagar Javkar died. The legal heirs of

Dr. Javkar have thereafter prosecuted the Revision Application further

after obtaining necessary leave.

3. Criminal Appeal No.448 of 2005 has been filed by

original accused no.1 namely Abhinandan Pandurang Javkar

challenging the Judgment and order passed in Sessions Case No.35 of

1993. Criminal Appeal No.620 of 2005 has been filed by the State

for enhancement of sentence imposed upon accused no.1 by the

learned Sessions Judge in the aforesaid Sessions Case.

4. Case of the prosecution in brief was thus :

                                                              4                                        448.2005.Cri. Apeal.doc




 .                    On 20.09.1990 at about 07:30 p.m. when Dr. Dayasagar 

Javkar, in his dispensary known as Sundar Clinic situated at Gandhi

road, Beed was reading the appeal filed by one Baban Tukaram

Satpute, accused no.1 namely Abhinandan Javkar along with one

person entered into said dispensary armed with sticks and made

assaults on the head, shoulders and the hands of Dr. Dayasagar,

causing him bleeding injuries on his head, to his shoulders and to his

index finger of the left hand. Dr. Dayasagar shouted for help

whereupon his wife and his brother rushed to the dispensary from

their house. Noticing that, the wife and the brother of Dr. Dayasagar

are rushing towards the dispensary, accused no.1 Abhinandan and

the person with him fled from the said spot. Dr. Dayasagar, then was

removed to the government hospital. After having received the

necessary treatment, Dr. Dayasagar lodged the report of the alleged

incident to the police person attached to the Police Chowky at Civil

Hospital, Beed. On such report lodged by Dr. Dayasagar, Crime

No.390 of 1990 was registered at Beed Police Station against the

accused persons and the investigation was set in motion. The

Investigating Officer, after having completed the investigation, filed

the charge-sheet against the accused persons in the Court of Chief

Judicial Magistrate, Beed for the offences punishable under Sections

323, 324, 325 & 504 of I.P.C.

5 448.2005.Cri. Apeal.doc

5. The record further reveals that, Dr. Dayasagar was not

satisfied with the charge-sheet filed by the police only for the

offences punishable under Sections 323, 324, 325 & 504 of I.P.C. It

was the contention of Dr. Dayasagar that, the accused have attempted

to commit his murder and as such, they were liable to be prosecuted

for the offence punishable under Section 307 of I.P.C. It was also the

contention of Dr. Dayasagar that, the other person accompanying

accused no.1 Abhinandan was set by accused no.2 and was acting on

instructions of accused no.2 and as such, according to Dr. Dayasagar

accused no.2 was liable to be prosecuted for the offence punishable

under Section 120-B of I.P.C. Dr. Dayasagar, therefore, filed a private

complaint in the Court of Chief Judicial Magistrate, Beed. The

learned CJM, after appreciating the material placed on record before

him, issued the process against both the accused under Sections 307,

452, 120-B & 109 of I.P.C. Since the regular complaint registered on

police report and the private complaint filed by Dr. Dayasagar were

arising out of one and the same incident, both the complaints were

clubbed by the learned CJM. Since the offence punishable under

Section 307 of I.P.C. was exclusively triable by the Court of Sessions,

the learned CJM, committed the case to the Court of Sessions and the

same was registered as Sessions Case No.35 of 1993.

6 448.2005.Cri. Apeal.doc

6. The learned Sessions Judge framed the charge against

both the accused for the offences punishable under Sections 307,

323, 324, 325, 452 & 120-B r.w. 34 of I.P.C. The accused did not

plead guilty and claimed to be tried. In order to prove the guilt of

the accused, the prosecution examined as many as 16 witnesses. The

defence of the accused was of total denial and false implication.

7. The learned Ad-hoc Additional Sessions Judge, after

having assessed the oral and documentary evidence brought before

him, held accused no.1 guilty for the offences punishable under

Sections 325 and 452 of I.P.C. and sentenced him to suffer Simple

Imprisonment for one year for the offence punishable under Section

452 of I.P.C. with fine of Rs.1000/-, in default to suffer Simple

Imprisonment for two months and Simple Imprisonment for two

years for the offence punishable under Section 325 read with Section

34 of I.P.C. with fine of Rs.2,000/-, in default to suffer further Simple

Imprisonment for six months. The learned trial Court acquitted the

accused no.2 from all the offences, with which, he was charged.

Aggrieved by, the informant Dr. Dayasagar, the State and accused

no.1 Abhinandan have filed the present proceedings.

8. As noted herein above, the original informant died

during the pendency of the present Revision Application and his legal

7 448.2005.Cri. Apeal.doc

heirs have prosecuted the present Revision Application. Smt Kulkarni,

learned Counsel appearing for the revision applicant assailed the

impugned Judgment on various grounds. The learned Counsel

submitted that, overwhelming evidence has come on record before

the Sessions Court showing that, the assault made by accused no.1

and the person set by accused no.2, was well planned attack with an

intention to kill Dr. Dayasagar. The learned Counsel further submitted

that, accused no.1 made an assault on the head of the informant,

which is the vital part of the body. The learned Counsel submitted

that, though accused no.1 did not succeed in causing serious injury to

the informant by making an assault on his head, his intention can

very well be gathered from his act of making an assault on the head

of the informant. The learned Counsel further submitted that,

accused no.2 made assault on the shoulder and hands of the

informant, because of which, the informant suffered the fracture to

clavicle bone and terminal phalynx.

9. The learned Counsel taking me through the evidence of

PW No.3 Dr. Dayasagar and the evidence of the Medical Officers

submitted that, from the aforesaid evidence, it has been undoubtedly

proved that, the accused were intending to cause the death of

informant Dr. Dayasagar and were having full knowledge that, the

injuries which they did cause on the vital part of the body of

8 448.2005.Cri. Apeal.doc

informant may result in causing his death. In the circumstances,

according to the learned Counsel both the accused must have been

held guilty by the learned trial Court for the offence punishable

under Section 307 & 120-B of I.P.C. The learned Counsel submitted

that, on some untenable grounds, the trial Court has instead of

convicting both the accused for the offences punishable under Section

307 of I.P.C. has punished only accused no.1 that too for an offence

punishable under section 325 of I.P.C. and has wrongly acquitted

accused no.2 from the offences charged against him. The learned

Counsel, therefore, prayed for setting aside the impugned Judgment

so far as it relate to acquittal of accused no.2 and prayed for holding

both the accused guilty for the offence punishable under Section 307

of I.P.C. and impose adequate punishment upon them.

10. In Criminal Appeal No.620 of 2005 the State has sought

enhancement in the sentence awarded to accused no.1 by the trial

Court and has prayed for holding the said accused guilty for offences,

with which, he was charged. The learned APP adopted the arguments

of Smt Kulkarni, learned Counsel appearing for the informant.

11. The learned Counsel appearing for accused no.1

submitted that, the order of conviction passed against the said

accused is an erroneous order. The learned Counsel submitted that,

9 448.2005.Cri. Apeal.doc

when the order of conviction itself is unsustainable, the Revision

Application filed by the informant and the Appeal filed by the State,

both are devoid of any substance and deserve to be dismissed.

12. The learned Counsel appearing for accused no.2

supported the impugned Judgment. The learned Counsel submitted

that, no evidence has come on record against accused no.2 and the

learned trial Court has, therefore, rightly acquitted accused no.2 of

all the charges levelled against him. The learned Counsel submitted

that, no interference is, therefore, required in the impugned

Judgment and order.

13. I have carefully considered the submissions advanced by

the learned Counsel appearing for the respective parties, I have

perused the impugned Judgment and the evidence, which was

adduced in the trial before the Sessions Court. Insofar as the acquittal

of accused no.2 is concerned, apparently it does not appear to me

that, the learned Sessions Judge has committed any error in

acquitting the said accused. As has been observed by the trial Court,

none of the witnesses examined during the course of trial has

deposed before the Court that, accused no.2 was involved in the

alleged incident and that he made assaults on person of informant

Dr. Dayasagar in conspiracy with accused no.1 Abhinandan.

10 448.2005.Cri. Apeal.doc

Informant Dr. Dayasagar has also not deposed in evidence before

Court that, accused no.2 was involved in making assaults on him in

the incident occurred on 20.09.1990. What has been deposed by

Dr. Dayasagar is the fact that, accused no.1 was accompanied by one

unknown person. Of course, it was the case of Dr. Dayasagar that,

the said unknown person was set by accused no.2 for making an

assault on him and to cause his death. The prosecution has, therefore

attempted to bring on record the evidence to show that, there was a

long standing enmity between accused no.2 and informant

Dr. Dayasagar. It was therefore the contention of the prosecution

that, there was every reason to believe that, along with accused no.1

the said unknown person was set by accused no.2 for making

murderous assault on informant Dr. Dayasagar. The learned trial

Court has discussed the said evidence meticulously and has recorded

a conclusion that, even though it is admitted that, there was enmity

between accused no.2 and informant Dr. Dayasagar, the evidence,

which has come on record, was not in any way indicating that, the

said unknown person, who allegedly was accompanying accused no.2

was acting on instruction of accused no.2. It is undisputed that,

during the entire investigation and even thereafter nothing has been

revealed as to who was the said person accompanying accused no.1

Abhinandan at the relevant time. In the circumstances, the prayer

made in the Revision Application to hold accused no.2 guilty for the

11 448.2005.Cri. Apeal.doc

offences, which are proved against accused no.1, is liable to be

rejected. After having considered the entire evidence on record, I

have no hesitation in observing that, no evidence has come on record

showing the involvement of accused no.2 in the incident allegedly

occurred on 20.09.1990. The Revision Application therefore, deserves

to be dismissed.

14. Now, falls for my consideration the another prayer made

by informant Dr. Javkar (since deceased through his legal heirs) in

the Revision Application to convict Accused no.1 for an offence under

Section 307 of I.P.C. and to impose upon him the maximum

punishment for the said offence. As against it, Accused no.1 has

preferred an appeal challenging his conviction by the Sessions Court

for offences punishable under Sections 325 and 452 of I.P.C. and

praying for his acquittal. Both the issues have to be therefore

decided simultaneously.

15. In his testimony before the Court, informant

Dr. Dayasagar (PW No.3) has deposed that, on 20.09.1990 at about

07:30 p.m. when he was reading one Judgment in his dispensary,

accused no.1 and one unknown person entered into his dispensary

holding sticks in their hands and made assaults on his head, shoulder

and hands. Dr. Dayasagar, has, however, not specified or explained as

12 448.2005.Cri. Apeal.doc

to which assault was made by accused no.1 and on which part of his

body. The allegations made by the informant in his evidence before

the Court are vague. No one has eye witnessed the incident of assault

on informant Dr. Dayasagar. The wife of Dr. Dayasagar viz. Rajani

alias Seva Dayasagar Javkar (PW No.4) and his brother though

reached at the spot immediately, but admittedly after the occurrence

of incident and had not witnessed the actual assault on informant

Dr. Dayasagar. However, in the first information report lodged by

informant Dr. Dayasagar on 20.09.1990, he has specifically stated

that, at about 07:30 p.m. on the date of incident, accused no.1

Abhinandan with one unknown person with him entered into his

dispensary with sticks in their hands and accused no.1 made an

assault on his head with the stick in his hand. The informant

Dr. Dayasagar has further stated that, the person who was

accompanying accused no.1 Abhinandan made an assault with a stick

on his right shoulder and his left hand. The first information report

as was lodged by the informant Dr. Dayasagar was duly proved,

during the course of his evidence before the Court. Thus, from the

evidence on record, the fact which has come on record is that accused

no.1 made an assault with a stick on the head of informant Dr. Javkar

and the person who was accompanying accused no.1 assaulted

Dr. Javkar on his right shoulder, as well as his left hand with the aid

of a stick.

13 448.2005.Cri. Apeal.doc

16. As has come on record, Dr. Javkar was immediately

taken to the Civil Hospital at Beed. He was first examined by

Dr. Tukaram Limbnath Deshmukh (PW -6). As has been deposed by

PW No.6, he checked Dr. Javkar and advised to take X-ray of his right

collar bone and X-ray of skull. PW No.6, Dr. Deshmukh, then referred

Dr. Javkar to Dr. Gaikwad. Dr. Chandrakant Aabasaheb Gaikwad has

also been examined by the prosecution as its witness no.5.

Dr. Gaikwad has deposed in his testimony before Court that,

Dr. Javkar was admitted in male Surgery Ward of Civil Hospital, Beed

on 20.09.1990 and was discharged on 22.09.1990. Dr. Gaikwad has

also deposed that, X-rays of skull and caller bone of Dr. Javkar were

taken. Dr. Gaikwad has further deposed that, from the X-rays, it was

noticed that, Dr. Javkar had suffered a fracture to his clavicle bone

and to the terminal phalynx. Dr. Gaikwad has also deposed that, the

injury noticed on the head of Dr. Javkar was a simple injury.

17. The prosecution had also examined Dr. Bari as it's

witness (PW No.7). Dr. Bari has testified before the Court that, on

20.09.1990 Dr. Javkar was examined by him in Civil Hospital, Beed

and he found following injuries on his person:

"1. C.L.W. over left partial region of scalp, size 3"x1/2"x1/2", its margins were irregular and was oblique in direction, bleeding was present.

14 448.2005.Cri. Apeal.doc

2. Contusion over top of the rt. Shoulder, size 2"x2", with irregular margin, red in colour.

3. Contusion over tip of the left little finger, size 1/2x1/2" with irregular margin and red in colour.

4. Fracture, right clavicle laternal end

5. Fracture, on terminal phalynx of the left little finger."

Dr. Bari further deposed that, the injury nos.1 to 3 were simple in

nature and could be caused by hard and blunt object and age of the

said injuries was within 6 hours of his examination. Dr. Bari has

further deposed that, injury nos.4 & 5 were grievous in nature and

could be caused by hard and blunt object and the age of the said

injury was also 6 hours of his examination. Dr. Bari had accordingly

issued the injury certificate, which is at Exh.252. In the cross-

examination, Dr. Bari has admitted that, the injuries as were

mentioned in Exh.252 were not sufficient to cause death and none of

the said injury was on the vital part of the body. Dr. Bari had also

admitted that, the body parts to which the injury nos.4 & 5 were

caused, were liable to become normal after treatment.

18. The prosecution had also examined Dr. Vinayak Male,

the then Civil Surgeon of Civil Hospital Beed. Dr. Male (PW No.16)

has deposed that, on 20.09.1990 he had seen Dr. Javkar and noticed

that, there were 5 injuries on his person. Dr. Male has specifically

deposed that, the head injury shown in Exh.252 could not have

caused death of Dr. Javkar. Dr. Male has clarified that, though head is

15 448.2005.Cri. Apeal.doc

the vital part of the body, death cannot be caused unless there is an

injury to the brain or there is internal hemorrhage or fracture of the

skull. Dr. Male in his cross-examination admitted that, there was no

such injury or skull fracture suffered by Dr. Javkar.

19. After having considered the medical evidence as was

brought on record by the prosecution, the inevitable conclusion

emerges that, no such injury was caused to Dr. Javkar, which would

have resulted in causing his death. Though it was vehemently

canvassed by Advocate M.A. Kulkarni, learned Counsel appearing for

informant - Dr. Javkar that, the injuries caused to Dr. Javkar may not

be sufficient or serious enough to cause the death of Dr. Javkar, the

intention of the assailants to cause the death Dr. Javkar can be

gathered from the fact that, the assailants had chosen the head of

Dr. Javkar for making an assault by stick. The learned Counsel

submitted that, Dr Javkar was fortunate enough that, no serious

damage was caused to him because of assault and that he survived.

In the circumstances, according to the learned Counsel, the learned

Additional Sessions Judge must have held both the accused guilty for

the offence punishable under Section 307 of I.P.C. The learned

Counsel submitted that, the learned Additional Sessions Judge has

grossly erred in holding only accused no.1 guilty and that too for an

offence under Section 325 of the I.P.C.

16 448.2005.Cri. Apeal.doc

20. After having considered the entire evidence on record, it

is difficult to accept the contention of the learned Counsel for the

informant that, accused no.1 was intending to cause the death of

Dr. Javkar. Merely because accused no.1 made an assault on the head

of Dr. Javkar, no such conclusion can be arrived at. From the evidence

on record, it is quite evident that, only one stick blow was given by

accused no.1 on the head of Dr. Javkar. The blow so given resulted in

causing a simple head injury to Dr. Javkar. It indicates that, the

assault was not made by applying heavy force. Admittedly, there was

no damage to the brain part. The blow so given also did not result

in causing fracture of skull. It is also quite clear that, no repeated

assaults were made by accused no.1 on the head of Dr. Javkar or on

any other part of his body. Further, there is no such evidence on

record which may lead to an inference that, accused no.1 has

purposely chosen the head of Dr. Javkar for making an assault on

him. Possibility cannot be ruled out that it may be a simple

co-incidence. After having considered the entire evidence on record,

it does not appear to me that, any case is made out for holding

accused no.1 guilty for the offence punishable under Section 307 of

I.P.C. There is no substance in the submission made on behalf of

informant that, from the evidence which has been brought on record,

accused no.1 is liable be held guilty for the offence punishable under

17 448.2005.Cri. Apeal.doc

Section 307 of I.P.C. The contention so raised is devoid of any

substance and deserves to be rejected.

21. The next question which falls for my consideration is

'Whether the conviction of accused no.1 for the offences under

Section 325 and 452 of I.P.C. is sustainable? Shri Kale, learned

Counsel appearing for accused no.1 submitted that, the prosecution

has utterly failed in proving that, the assault on Dr Javkar was made

by accused no.1. The learned Counsel submitted that, the witnesses,

which are examined by the prosecution have not supported the case

of the prosecution. The witnesses, who have supported the case of

prosecution are all interested witnesses and their evidence cannot be

relied upon unless it is corroborated by the evidence of any

independent witness. The learned Counsel submitted that, the

accused has sufficiently brought on record that, there is long standing

enmity between Dr Javkar and accused no.1. The learned Counsel

further submitted that, the circumstances brought on record by

accused no.1 clearly indicate the possibility of false implication of

accused no.1 by informant Dr. Javkar. The learned Counsel, therefore,

prayed for setting aside the impugned Judgment and acquit applicant

no.1 of all the charges leveled against him. The learned Counsel in

the alternative submitted that, in no case the learned Additional

Sessions Judge could have convicted accused no.1 for the offence

18 448.2005.Cri. Apeal.doc

punishable under Section 325 of the I.P.C. in view of the fact that,

there is no evidence to show that, accused no.1 caused any grievous

hurt to informant Dr Javkar. The learned Counsel submitted that,

since the entire incident is imaginary and concocted, even no offence

under Section 452 of the I.P.C. can be said to have been proved by the

prosecution. The learned Counsel, therefore, reiterated the request

for acquittal of the accused of all the charges leveled against him.

22. The submissions made on behalf of accused no.1 that his

involvement in the alleged occurrence also has not been proved and

that, the possibility of his false implication is difficult to be ruled out,

is liable to be rejected in view of the evidence on record. It has come

on record that, after occurrence of the alleged incident, Dr Javkar

was immediately removed to Civil Hospital, Beed. After he was

examined, without loss of any time he lodged the report of the

alleged incident to the police person on duty at police Chowky

attached to the Civil Hospital, Beed. In the F.I.R., Dr. Javkar has

specifically alleged that, accused no.1 with one unknown person

entered into his dispensary with stick in his hand and made assault

on his person. The wife of Dr. Javkar has also corroborated the said

version. Further, no such material has been brought on record

through the cross-examination of Dr. Javkar so as to disbelieve his

version that, accused no.1 entered into his dispensary and made

19 448.2005.Cri. Apeal.doc

assault on his head by a stick. The prosecution has brought on record

sufficient evidence to prove the involvement as well as complicity of

accused no.1 in making assault on informant Dr. Javkar by entering

into his house with the said intention with stick in his hand.

23. Thus, insofar as the offence under Section 452 of I.P.C. is

concerned, the prosecution has beyond reasonable doubt proved the

said offence against accused no.1. Entry of accused no.1 into the

dispensary of Dr Javkar with stick in his hand and making of an

assault by him on the head of Dr. Javkar immediately on entering into

the said dispensary clearly indicates that, accused no.1 had made

preparation for causing hurt to Dr. Javkar and for that purpose, he

entered into the dispensary of Dr. Javkar.

24. However, insofar as the conviction of accused no.1 for an

offence under Section 325 of I.P.C. is concerned, there appears

substance in the objection raised by the learned Counsel appearing

for accused no.1. Section 325 of the I.P.C. reads thus:

Section 325 of the I.P.C. :-

"325. Punishment for voluntarily causing grievous hurt.-Whoever, except in the case provided for by section 335, voluntarily causes grievous hurt, shall be punished with imprisonment of either description for a term which may extend to seven

20 448.2005.Cri. Apeal.doc

years, and shall also be liable to fine."

25. Section 320 describes the grievous hurt as under :

"320. Grievous hurt.-The following kinds of hurt only are designated as "grievous":-

First.- Emasculation.

Secondly- Permanent privation of the sight of either eye.

Thirdly- Permanent privation of the hearing of either ear, Fourthly- Privation of any member or joint. Fifthly - Destruction or permanent impairing of the powers of any member or joint.

Sixthly - Permanent disfiguration of the head or face.

Seventhly - Fracture or dislocation of a bone or tooth.

Eightly - Any hurt which endangers life or which causes the sufferer to be during the space of twenty days in severe bodily pain, or unable to follow his ordinary pursuits."

26. As elaborately discussed by me herein above, the only

fact which has been proved against accused no.1 is that, he made an

assault on the head of Dr. Javkar, which resulted in causing the head

injury to Dr. Javkar. As has come on record through the medical

evidence, the injury caused on the head of Dr. Javkar was a simple

injury. The injury as was noticed on the head of Dr Javkar as

described in Exh.252 does not fall in the category of grievous hurt as

prescribed in Section 320 of I.P.C. The fracture of skull and the

fracture of terminal phalynx caused to Dr. Javkar were not because of

21 448.2005.Cri. Apeal.doc

the assault made by accused no.1. It is the case of Dr. Javkar himself

that, the assault on his head was made by accused no.1, whereas the

assault on his shoulders and on his hand was made by unknown

person, who was accompanying accused no.1 at the relevant time.

The clavicle bone fracture and terminal phalynx was thus caused as a

result of assault made by the said unknown person, but not by

accused no.1. Having regard to the nature of injury, which was

caused because of the assault made by accused no.1 on the head of

informant Dr. Javkar, it cannot be said that, accused no.1 caused

grievous hurt to informant Dr. Javkar. In the circumstances, the

conviction of accused no.1 by the Sessions Court for the offence

under Section 325 of I.P.C. cannot be sustained.

27. From the evidence on record, which I have elaborately

discussed herein above, it is however sufficiently established that,

accused no.1 voluntarily caused hurt to Dr. Javkar by making an

assault on his head by a stick. It need not be stated that, the stick also

falls in the category of a dangerous weapon. In the circumstances, I

hold accused no.1 guilty for the offence under Section 324 of I.P.C.

28. The next question now arises as to what would be the

appropriate punishment for accused no.1 for the offences punishable

under Section 452 and 324 of I.P.C. proved against him.

22 448.2005.Cri. Apeal.doc

29. From the material on record, it can be gathered that,

accused no.1 Abhinandan Javkar is nearing the age of 70. The

alleged incident had admittedly occurred in the year 1990 i.e. prior

to about 27 years. While imposing the punishment on accused no.1

for the aforesaid offences, both the aforesaid facts will have to be

taken into account. Section 324 of I.P.C. provides that, the person

committing the offence under the said section shall be punished with

imprisonment of either description for term, which may extend to

three years or with fine or with both, whereas Section 452 of I.P.C.

provides that, the person held guilty for the said offence shall be

punished with imprisonment of either description for the term, which

may extend to 7 years and shall also be liable to fine. In view of the

fact that the alleged incident had occurred prior to about 27 years, it

does not appear to me that there is any propriety to now sentence the

accused, who is aged about 70 years to suffer imprisonment more

than till rising of the Court. To strike the balance, amount of fine

can, however, be adequately increased. Hence, the following order.

ORDER

i) Criminal Appeal No.620 of 2005 and Criminal Revision

Application No.262 of 2005 both stand dismissed.

                                                              23                                        448.2005.Cri. Apeal.doc


 ii)      Criminal   Appeal   No.448   of   2005   is   partly   allowed   in   the 

          following terms. 


(a) The conviction of accused no.1 Abhinandan s/o

Pandurang Javkar for the offence under Section 325

read with 34 of I.P.C. is set aside.

(b) Accused no.1 Abhinandan s/o Pandurang Javkar is held

guilty for the offence under Section 324 of I.P.C. and is

sentenced to pay fine of Rs.50,000/-, in default to

suffer simple imprisonment for six months.

(c) Punishment imposed by the trial Court on accused no.1

Abhinandan s/o Pandurang Javkar for the offence

under Section 452 read with 34 of I.P.C. is modified as

below :

Accused no.1 Abhinandan s/o Pandurang Javkar is convicted for the offence under Section 452 read with 34 of I.P.C. and is sentenced to suffer Simple Imprisonment till rising of the Court and to pay fine of Rs.50,000/-, in default to suffer Simple Imprisonment for six months.

(d) Accused no.1 Abhinandan s/o Pandurang Javkar to

24 448.2005.Cri. Apeal.doc

surrender before the Sessions Court, Beed within three

weeks from the date of this order to suffer the sentence

imposed by this Court.

(e) If accused no.1 Abhinandan s/o Pandurang Javkar fails

to surrender before the Sessions Court within the

period stipulated as above, the Sessions Court shall take

coercive steps to secure his presence to suffer the

sentence imposed by this Court.

(f) If the fine amount is deposited, Rs.90,000/- out of the

same shall be paid to the legal heirs of Dr. Dayasagar

Baburao Javkar i.e. the applicants in Criminal Revision

Application No.262 of 2005.

(P.R. BORA, J.)

ggp

 
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