Citation : 2017 Latest Caselaw 4496 Bom
Judgement Date : 14 July, 2017
{1}
Crapl 239.13 F.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO. 239 OF 2013
Ishwar s/o Baliram Hude
Age : 71 years, Occu. Agril. &
Retired Militaryman,
R/o Ramnagar, Degloor Road,
Udgir, Tq. Udgir, Dist. Latur. ...APPELLANT
Versus
The State of Maharashtra ...RESPONDENT
.....
Mr. R.N. Dhorde, senior counsel i/b Mr. V.D. Gunale, Advocate for Applicant
Mr. S.G. Karlekar, APP for Respondent-State
WITH
CRIMINAL APPEAL NO. 463 OF 2013
Laxman s/o Pundlik Suvarnakar,
Age : 75 years, Occu. Nil,
R/o Kawthal, Tq. Deoni
Dist. Latur ...APPELLANT
Versus
1. The State of Maharashtra
Through,
Deoni Police Station.
2. Rohidas s/o Sangram Konmare,
Age : 48 years, Occu. Ex-serviceman,
R/o Kavalkhed, Tq. Udgir, Dist. Latur
3. Nabi Jainoddin Sheikh
Age : 37 years, Occu. Agri.
R/o Kawthal, Tq. Deoni,
Dist. Latur.
4. Shivadas s/o Ganpati Umate,
Age : 48 years, Occu. Agriculture
R/o Walandi, Tq. Deoni, Dist. Latur.
::: Uploaded on - 14/07/2017 ::: Downloaded on - 15/07/2017 00:44:06 :::
{2}
Crapl 239.13 F.odt
5. Vishwanath s/o Ganpati Umate,
Age : 60 years, Occu. Agriculture,
R/o Walandi, Tq. Deoni, Dist. Latur. ...RESPONDENTS
.....
Mr. A. S. Shejwal, Advocate for Appellant
Mr. S. G. Karlekar, APP for Respondent-1
Mr.R.N. Dhorde, senior counsel h/f Mr. V.R. Dhorde, Advocate for respondent
Nos. 2 to 5
.....
WITH
CRIMINAL APPEAL NO. 664 OF 2014
The State of Maharashtra, Through
Police Station Deoni for complainant
Laxman Pundlik Savarnakar,
Age : 70 years, R/o Kawathal,
Tq. Deoni, Dist. Latur ...APPELLANT
Versus
1. Ishwar Baliram Hude,
Age : 64 years, Occu. Retired
Militaryman, R/o Kawathala,
Tq. Deoni, Dist. Latur.
2. Rohidas s/o Sangram Konmare,
Age : 48 years, Occu. Ex-serviceman,
R/o Udgir
3. Nabi Jainoddin Sheikh
Age : 37 years, Occu. Agri.
R/o Kawthal, Tq. Deoni,
Dist. Latur.
4. Shivadas s/o Ganpati Umate,
Age : 48 years, Occu. Agriculture
R/o Walandi, Tq. Deoni, Dist. Latur.
5. Vishwanath s/o Ganpati Umate,
Age : 60 years, Occu. Agriculture,
R/o Walandi, Tq. Deoni, Dist. Latur. ...RESPONDENTS
.....
Mr. S.G. Karlekar, APP for Appellant.
Mr.R.N. Dhorde, senior counsel h/f Mr. V.R. Dhorde, Advocate for respondent
Nos. 1 to 5
::: Uploaded on - 14/07/2017 ::: Downloaded on - 15/07/2017 00:44:06 :::
{3}
Crapl 239.13 F.odt
CORAM : S.S. SHINDE AND
K.K. SONAWANE, JJ.
RESERVED ON : 15th MARCH, 2017.
PRONOUNCED ON : 14th JULY, 2017.
JUDGMENT : ( Per : K.K. Sonawane, J.)
1] Being dissatisfied with the judgment and order of conviction
under sections 302, 323 of Indian Penal Code and resultant sentence of
imprisonment for life and to pay fine of Rs. 3,000/-, in default R.I. for 2
months, and, R.I. for 6 months and to pay fine of Rs.500/-, in default R.I.
for 1 month; respectively, the appellant-accused Ishwar Baliram Hude has
filed appeal bearing No. 239 of 2013, whereas, the first informant Laxman
and prosecution/State both have preferred the appeals bearing No. 463 of
2013 and 664 of 2014 against the judgment and order of acquittal of accused
No. 2 to 5, under sections 143, 147, 148, 302, 323 read with 149 of the IPC.
These appeals emerge from one and the same judgment and order of
learned Additional Sessions Judge, Udgir, Dist. Latur in Sessions Case No. 59
of 2009, therefore, we proceed to deal with these appeals together by this
common judgment.
2] The scenario of the prosecution case culled out in brief is that,
the ill-fated victim Shilavati was the daughter of first informant- Shri.
Laxman Pundlik Suvarnkar residence of village Kawthal, Tq. Deoni, Dist.
Latur. The daughter victim Shilavati was the divorcee and residing with
parents i.e. first informant Laxman and his wife Vimalbai. The first
{4} Crapl 239.13 F.odt
informant Laxman and appellant Ishwar Baliram Hude as well as Respondent-
accused Rohidas, Nabi Jainoddin and Shivdas all were familiar with each
other and on inimical terms due to dispute of land Gut no. 164 of village
Walandi. According to first informant Laxman, he was the owner and in
possession of contentious land Gut no. 164 whereas, appellant-accused
Ishwar, and respondent Rohidas were claiming the title and occupation of
land on the basis of document of registered sale deed. There were litigation
between them since the year 2005. The first informant Laxman also cast
allegation against appellant Ishwar of his involvement in money lending
business. He had filed complaints against appellant Ishwar and others for
their illegal activities of money lending business.
3] It has been alleged that on 20/06/2008, the first informant
Laxman, his wife Vimalbai and daughter Shilavati carried out the
agricultural operation in the contentious land Gut No. 164 of village Walandi.
Thereafter, at about 9.00 p.m., the trio went to bed in the field. The victim
Shilavati and mother Vimalbai, both slept in front of the tin shed erected
temporarily in the field. The first informant Laxman went to sleep at some
distance from daughter and wife, fearing attack on the part of money
lenders. However, in the wee hours of dawn at about 4.30 a.m., the first
informant Laxman heard the screams of daughter Shilavati. He immediately
woke up and saw that the appellant-accused Ishwar and respondents
Rohidas, Nabi Jainoddin, Shivdas and Vishwanath assaulted his daughter
Shilavati with boulder, and on seeing him started running towards a
percolation tank located on the eastern side of the field. His wife Vimalbai
{5} Crapl 239.13 F.odt
also awaken at that time. The first informant Laxman made endeavour to
chase them but they all pelted the stones towards him and inflicted injuries
to his both legs, head etc. It has been asserted that the assailants were
intending to kill Laxman, but, they attacked victim Shilavati mistakenly
under the belief that first informant Laxman had slept there. The victim
Shilavati received fatal injuries on her head and face.
4] The wife of Laxman - Vimalbai visited to the Police of Deoni
police station and filed the report that her daughter and husband was beaten
up by the appellant Ishwar and his three accomplices on account of disputes
of agricultural land. Police registered the non-cognizable case bearing No.
83 of 2008 for the offences under section 323, 504 r/w 34 of IPC and referred
the informant Vimalbai to Magistrate under section 155 of Cr.P.C. However,
immediately thereafter the appellant Ishwar Hude and respondent-accused
Rohidas Konmare filed the report to the Police that they received the
information that first informant Laxman, his wife and others killed their
daughter and kept her dead body in the tin shed erected in their field. The
Police of Deoni, Police station took the entry of the report in the station
diary and rushed to the spot to take stock of situation. The Police personnel
noticed the victim Shilavati with bleeding injuries on her head. She was not
in condition to speak. Police personnel drawn the panchanama of injuries
of victim Shilavati and escorted her to Primary Health Center, Walandi. The
concern Medical Officer provided first aid treatment and advised to take her
to the Government Hospital at Udgir for better medical treatment.
Accordingly, the injured Shilavati was shifted to the District Hospital Udgir.
{6} Crapl 239.13 F.odt
The concerned Medical Officer took efforts to resuscitate the injured
Shilavati. Unfortunately, on the very same day at about 07.30 p.m. she
succumbed to injuries. Thereafter, the father Laxman visited to the Deoni
Police Station and filed the First Information Report. He blamed appellant-
accused Ishwar and his accomplices, namely, Rohidas, Nabi-Jainnuddin,
Shivdas and Vishwnath for the death of his daughter Shilavati. Pursuant to
F.I.R. of first informant Laxman, Police of Deoni Police Station, District Latur,
registered the crime bearing No. 56 of 2008 under section 143, 323, 302 of
the I.P.C. and set the penal law in motion.
5] I.O. visited to the scene of occurrence and drawn the
panchnama of the spot. He recovered the blood stained earth, simple earth,
one boulder around 2 Kgs. weight and one Shawl, both stained with blood,
broken pieces of bangles etc. from the spot of incident. He recorded the
statement of witnesses acquainted with the facts of the case. I.O.
apprehended the accused for the sake of investigation. Meanwhile, Police
dealt with the mortal remains of deceased Shilavati and drawn the inquest
panchnama. The dead-body of victim Shilavati was referred to Medical
Officer for autopsy to ascertain the exact cause of death. Medical Experts
conducted the post-mortem on her dead body of victim
Shilavati and opined that the deceased died due to hemorrhagic shock owing
to fracture of scull and nasal bone, etc. I.O. collected relevant documents
of P.M.Report. The seized muddemal, viscera and blood sample of the victim
were referred to the Forensic Lab for analysis. I.O. collected the C.A.
Report. After completion of the investigation, I.O. preferred the
{7} Crapl 239.13 F.odt
charge-sheet against the accused for the offence punishable under sections
143, 147, 148, 302 and 323 read with 149 of the I.P.C.
6] The learned Magistrate after receipt of charge-sheet and
investigation papers under section 173 of Cr.P.C. registered the proceedings
bearing R.C.C.No. 63 of 2009 and transmitted the matter to the concerned
Sessions Court for trial of the accused within the ambit of law, as the
offences levelled against them, were exclusively triable by the Court of
Sessions.
7) The learned Sessions Judge, after compliance of procedural
formalities, framed the charges against the accused. The substance of
accusation were read over and explained to each of the accused in
vernacular, but, they pleaded not guilty. In order to bring home guilt of
accused, prosecution adduced the evidence of PW-1 Dr. Manoj Uttamrao
Hude (Exh.38), PW-2 Sanjay Ramrao Dongargawe (Exh.42), PW-3 Laxman
Pundlik Suvarnakar (Exh.53), PW-4 Laxman Hariba Bargalle (Exh.69), PW-5
Madhav Dhondiba Bochare (Exh.65), PW-6 Govind Vithalrao Suvarnakar
(Exh.67), PW-7 Dr. Smbhaji Vishwanath Salunke (Exh.71), PW-8 Honaji
Bhujangrao Warane (Exh.76), PW-9 Anwarkhan s/o. Umardaraj Khan (Exh.87).
The learned Additional Sessions Judge recorded the statement of accused
under sections 313 (1)(b) of Cr.P.C. The accused denied the incriminating
circumstances and claimed their innocence and false implication in this case.
Learned Additional Sessions Judge appreciated the oral and circumstantial
evidence adduced on record and concluded that the appellant-accused
{8} Crapl 239.13 F.odt
Ishwar Baliram Hude is guilty for the offence punishable under section 302,
323 of the IPC and accordingly imposed the punishment as referred above.
The learned Additional Sessions Judge, however, did not come across with
sufficient evidence for adverse inference against rest of the accused.
Therefore, they all were acquitted for the charges pitted against them. The
legality and validity of the impugned judgment and order of learned trial
court is under challenge in the present appeals.
8] Learned senior counsel Shri Dhorde appearing for appellant-
accused Ishwar scathingly assailed that the evidence of key witnesses PW-3
Laxman and court witness Vimalbai is suspicious, dubious and not believable
one. There are material discrepancies in the evidence of these witnesses.
Their conduct and demeanor at the relevant time appears doubtful and not
free from blemish. Learned senior counsel explained that, these witnesses
did not attribute specific overt-act or participation of each of the assailants
in the alleged incident of assault. These witnesses woke up after the alleged
assault on victim Shilavati. Therefore, they did not receive any opportunity
to witness the incident. The PW-3 Laxman did not state that he had chased
the assailants and at that time he was assaulted by pelting stones. According
to the PW-3 Laxman, the assailants, after seeing him awakened from the
bed, started running away towards eastern side of the field. The learned
senior counsel Shri Dhorde asserted that, when the assailants came to kill
PW-3 Lxman, in such circumstances, there was no reason for the assailants to
escape from the spot after seeing him. He submits that, the entire story of
{9} Crapl 239.13 F.odt
the alleged incident propounded on behalf of PW-3 Laxman appears
fabricated and concocted one with ill-intention to implicate the accused in
this case. He harped on the circumstances that, these witnesses are related
and interested witnesses. The prosecution did not examine any independent
witness to corroborate their version for adverse inference against accused.
The spot was located in the field abutting to road leading to Kauthala
village. There were houses of adjoining land owners nearby the alleged spot
of incident. It is also brought on record in cross-examination of these
witnesses that, passer-by and on lookers were thronged at the spot, but no
independent witness came forward to support the prosecution case.
9] Learned senior counsel Shri Dhorde criticized that the conduct
and demeanor of PW-3 Laxman and his wife Vimalbai appears to be abnormal
and against the normal human behaviour at the relevant time. They did
not take any endeavour to shift the daughter victim Shilavati to hospital for
medical treatment at the earliest. But, they allowed victim Shilavati remain
with serious bleeding injuries uptil 5.00 p.m., when police arrived at the
spot for panchnama of her injuries. Learned senior counsel Shri Dhorde also
pointed out that first informant Laxman did not disclose about the alleged
incident to the police and maintained silence uptil lodging the F.I.R. on
21-06-2008 in the night hours at about 9.00 p.m. There was delay in
lodging F.I.R. The circumstances created doubt about the trustworthiness
and credibility of the evidence of these interested witnesses. The learned
senior counsel Shri Dhorde explained the circumstances about litigation in
{10} Crapl 239.13 F.odt
between appellant and PW-3 Laxman on account of land dispute. He submits
that, the PW-3 embroiled the appellant falsely in this case to derive benefit
in the litigation. The spot of incident was intentionally shown located in the
contentious land Gat No. 164 with purported motivation to prove his
possession over it. The learned senior counsel Shri Dhorde drawn our
attention towards the recent proceedings under section 107 of Cr.P.C.
initiated against PW-3 Laxman. He contends that these circumstances would
show hostile atmosphere in between appellant and PW-3 Laxman.
Therefore, learned senior counsel fervidly contends that the evidence of PW-
3 Laxman and court witness Vimalbai is required to be discarded. In support
of his arguments, he kept reliance on the judgments in the matter of (1)
Bacchu Narain Sngh Vs. Naresh Yadav and others AIR 2004 SC 3055, (2)
Rajeevan and another vs. State of Kerala, AIR 2003 SC 1813 (3) Harijana
Thirupala and ors vs. Public prosecutor, High Court of A.P. , Hyderabad,
AIR 2002 SC 2821 (4) Ram Kumar Pande vs. State of M.P., AIR 1975 SC
1026, (5) Babu ram and others Vs. State of Punjab AIR 2008 SC 1260, (6)
Deepak Kumar vs. Ravi Virmani and others (2002) 2 SCC 737 (7) Kunju
Muhammad Alias Khumani and another vs. State of Kerala (2004)9 SCC
193, (8) Sunil Kundu and another vs. State of Jharkhand and others,
(2013) 4 SCC 422.
10] Per contra, learned counsel Shri Shejul appearing for First
Informant Laxman being victim, in view of Section 372 of Cr.P.C. vehemently
submits that the evidence of eye witness' account on record is sufficient to
{11} Crapl 239.13 F.odt
nail the accused in this case. They were inimical to the accused on account
of land dispute. PW-3 Laxman had an apprehension of attack from the
accused who were indulged in the money lending business. The assailants
were intending to eliminate the first informant Laxman but they attacked
victim Shilavati in mistake. The assailants were under the belief that the
first informant PW- 3 Laxman had slept there covering his face with shawl.
According to learned counsel, PW-3 Laxman also sustained injuries on his
both legs and head due to assault by the accused with stones. The injuries
received to PW-3 Laxman indicate his presence on the scene of occurrence.
The evidence of witness Vimalbai strengthen the version of PW-3 Laxman on
the material aspect. There are minor discrepancies and contradictions in
their evidence but same are not fatal to the prosecution case. The spouses
did not seek any help from the villagers or the relatives, that does not mean
that their conduct was abnormal and it would affect the veracity of their
evidence. The evidence of PW-3 Laxman and his wife Vimalbai establish the
presence of the accused, five in number at the spot, while assaulting victim
Shilavati. The assailants attacked Shilavati in prosecution of common object
of unlawful assembly. Therefore, they all are guilty under section 302 read
with 149 of the I.P.C. for murder of victim Shilavati. He fervidly urged to
allow the appeal and upset the impugned order of acquittal of respondent-
accused. He prayed to convict all the accused for the charges pitted against
them. He relied upon the judgments of the Apex Court in the case of
(1) Sham @ Raju R. Anpur and others Vs. State of Maharashtra, 1997
Cri.L.J. 581, (2) Raj Kumar and others Vs. State of U.P., 2002 Cri.L.J.
{12} Crapl 239.13 F.odt
2918, (3) Mallinath Gurusiddhappa Birajdar and others Vs. State of
Maharashtra and others, 2011 (4) Bom C. R. (Cri) 1, (4) Mallikarjun
Ragati Vs. State of Karnataka, 2006, Cri. L.J. 4298, (5) Dalip Singh Vs.
State of Panjab, 1997 Cri.L.J. 3647 (S.C.), (6) Ram Gulam Chaudhury and
others Vs. State of Bihar, AIR 2001 SC 2842, (7) G. Parshwanath Vs.
State of Karnataka, AIR 2010 SC 2914.
11] Learned APP also stepped into the shoe of learned counsel Shri
Shejwal and submits that the impugned findings of the learned trial court for
acquittal of the accused are erroneous, illegal and contrary to the provisions
of law. Therefore, he prayed to upset the impugned judgment and order
and accused be punished according to the provisions of law.
12] We have given anxious consideration to the arguments
canvassed on behalf of both sides. We have also delved into the attending
circumstances as well as oral and circumstantial evidence adduced on
record. We find much force in the arguments advanced on behalf of learned
senior counsel Shri Dhorde, appearing for appellant Ishwar and others. In
view of the mode and tenor of evidence of PW-3 Laxman and his wife
Vimalbai, we are unable to persuade ourselves to subscribe to the findings of
conviction against appellant Ishwar expressed by the learned trial court.
Moreover, the conclusion of acquittal of rest of the accused for the charges
pitted against them does not warrant any interference.
{13} Crapl 239.13 F.odt
13] At the threshold, we prefer to deal with the medical evidence
of PW-7 Dr. Sambhaji Salunke. He was the Medical Officer in the Primary
Health Center, Hasegaon, Tahsil Ausa, District Latur. He accompanied with
his associate Dr. Ujwala Jadhav conducted the autopsy, on the mortal
remains of deceased Shilavati. While external examination, they noticed
contused lacerated wounds (CLW) on the right parieto temporal region, as
well as on left eye-brow, left cheek, nose, fore-arms, etc. The Medical
Expert came across with multiple broken fracture of left maxillary bone and
fracture to the skull. There were internal injuries to the skull and face
corresponding with the external injuries. The Medical Experts classified the
injuries sustain to victim Shilavati as "Grievous and sufficient to cause
death". The evidence of Medical Expert candidly proved that, the victim
Shilavati met with an homicidal death. PW-7 Dr. Salunke produced the post-
mortem report on record (Exh.72). In the cross-examination, PW-7 Dr.
Salunke stated that in case the medical treatment would have been received
to the victim Shilavati at the earliest, the possibility of her survival could not
be ruled out. Whatever that may be, ultimately it seems that the victim
Shilavati succumbed to injuries which were caused by hard and blunt object
and her death was homicidal in nature.
14] The most contiguous issue to be determined in this matter is, as
to whether the accused Ishwar and his accomplices were the author of the
injuries sustained to victim Shilavati resulting into her death, and thereby
responsible for her death. It is not put in dispute that the family of first
{14} Crapl 239.13 F.odt
informant Laxman and the accused were familiar with each other being
residents of same locality as well as having landed property within the
neighbourhood of the village Walandi and Deoni. It is an admitted fact that
the alleged crime of murder of victim Shilavati has an chequered history of
litigations in between first informant Laxman and the appellant-accused.
Obviously, they all were on inimical terms with each other. There was
hostile atmosphere and animosity amongst them. In such backdrop, we
proceed to evaluate the guilt of the accused as alleged by the prosecution.
15] In order to bring home guilt of the accused, prosecution
primarily kept reliance on the evidence of first informant - PW-3 Laxman and
his wife Vimalbai. PW-3 Laxman deposed that, victim Shilavati was his
daughter. The incident occurred on 20-06-2008 in the field Gat No. 164 of
village Deoni. At the relevant time, he accompanied with his wife Vimalbai
and daughter victim Shilavati were residing in the tin-shed erected in the
field. On the day of incident, i.e. on 20-06-2008, in the night they all went
to bed in the field. The daughter victim Shilavati and wife Vimalbai slept in
front of the tin-shed, whereas, he himself went to sleep at some distance
from the wife and daughter in the field fearing the threats of appellant
Ishwar. First informant PW-3 Laxman further stated that, in the wee hours of
morning at about 4.30 a.m., he heard screams of the daughter Shilavati.
Therefore, he woke up and saw that five persons were assaulting his
daughter Shilavati by stones. His wife Vimalbai also awakened from bed.
According to PW-3 Laxman, on seeing him assailants started running towards
{15} Crapl 239.13 F.odt
eastern side of his land. While running away from the spot, the assailants
flung stones towards him and inflicted injuries to his both legs and head.
First informant PW-3 Laxman deposed that, the assailants were intending to
kill him, but attacked his daughter Shilavati in mistake, under the belief
that, he had slept there. His daughter Shilavati received serious bleeding
injuries on her head, face and ears, etc.,. He escorted injured daughter
Shilavati at Government Hospital Walandi and thereafter, she was shifted to
Government Hospital Udgir. But, she died at about 7.30 p.m. in the hospital.
Thereafter, he visited to Deoni Police Station and filed F.I.R. (Exh.54).
16] The evidence of witness Vimalbai is available on record for
appreciation. She was examined as court witness in this case. It is to be
noted that, at the fag end of the trial, the learned Sessions Judge found that
the examination of the Vimalbai, wife of PW-3 Laxman, was essential for the
just and proper decision of the case. Therefore, the witness Vimalbai, wife
of first informant PW-3 Laxman was summoned under section 311 of the
Cr.P.C. for evidence in this case. While examination on oath, the court
witness Vimalbai deposed that, on the day of incident i.e. 20-06-2008, she
accompanied with husband PW-3 Laxman and daughter Shilavati, carried out
the agricultural operations and in the night hours, they went to sleep in the
field. She herself and daughter Shilavati slept in front of the tin shed,
whereas, her husband Laxman went to sleep at some distance from them.
The witness Vimalbai stated that, on the following day i.e. on 21-06-2008 at
about 4.30 a.m. after hearing screams of daughter Shilavati, she as well as
{16} Crapl 239.13 F.odt
her husband woke up and saw that, her daughter was asleep covering her
face with shawl of her husband Laxman. She also witness that, the
assailants, five in number, including appellant Ishwar, respondents - Rohidas,
Nabi, Vishwanath, Shivdas, all were assaulting her daughter with stones at
her head and face. She watched the incident in moon light. The witness
Vimalbai and her husband raised hue and cry for help. Thereafter, the
assailants started running towards percolation tank on eastern side of the
land. Her husband Laxman attempted to chase them. But, the assailants
attacked him by pelting stones and inflected injuries on his legs and head.
The court witness Vimalbai further added that, no one else came to help
them. Her husband told her to go to the Police Station at Deoni and file
complaint. Accordingly, she came to Deoni Police Station at about 10.00
a.m. and verbalized the incident to the concerned police. However, the
police made her to sit in the police station and at about 4.00 p.m. they
obtained her thumb impression on the blank paper. She had disclosed the
names of all five assailants in her report to the police. Thereafter, the
police informed that her daughter Shilavati was taken to the Government
Hospital at Udgir. Therefore, she came to Udgir and saw her daughter
writhing in agony in the hospital. She was not in a condition to speak. At
last, Doctor declared her daughter dead at about 7.30 p.m.
17] Prosecution adduced the evidence of PW-2 Sanjay Dongergave
to prove the spot panchnama. The P.W-5 Madhav Bochre was the panch for
panchnama of injuries of witness Shilavati. The PW-6 Gopal was the panch
{17} Crapl 239.13 F.odt
to inquest panchnama. Prosecution also examined PW-4 Laxman Bargade,
Jeep Driver, who carried the injured to Government Hospital at Walandi and
later on to Udgir for medical treatment. PW-1 Dr. Hude produced the injury
certificate of first informant PW-3 Laxman. PW-8 and PW-9 are the police
personnel, who conducted the investigation into the crime.
18] The intense scrutiny of the entire oral and circumstantial
evidence adduced on record reveals that, the entire edifice of the
prosecution case is rest on the evidence of PW-3 Laxman and his wife
Vimalbai. At the inception, it is to be borne in mind that first informant
PW-3 Laxman and his wife Vimalbai, both are interested and related
witnesses in this case. In view of the chequered history of litigation since
long, the inference can be drawn that these witnesses would get benefit
from the result of the prosecution seeing accused persons punished. They
were inimical to the accused, following land dispute. The prosecution was
reluctant to examine the witness Vimalbai in this case. The prosecution also
opposed to call the witness Vimalbai under Section 311 of Cr.P.C. for her
examination before the Sessions Court. But, the learned trial court found it
imperative to summon the witness Vimalbai for her evidence before the
Court to ascertain the truth. In such circumstances, the evidence of these
witnesses requires strict scrutiny. However, if the presence of these
witnesses at the scene of occurrence cannot be doubted, and their evidence
is found consistent with surrounding circumstances and probability of the
case, it can be a good foundation for conviction of the accused for the
{18} Crapl 239.13 F.odt
charges pitted against them. In short, the evidence of these witnesses is
required to be analyzed with great care and caution.
19] PW-3 Laxman was the first informant, who filed the FIR and set
the criminal law in motion against the appellant-accused. In his evidence, it
has brought on record that, in the wee hours of morning, on 21-06-2008 at
about 4.30 a.m. he heard the screams of daughter Shilavati. He woke up
and saw that the assailants were attacking his daughter with stones, but on
seeing him, the assailants started running away from the spot. The
assailants also pelted stones towards the first informant PW-3 Laxman and
inflicted injuries on his both legs and head. If the spot panchanama (Exh.43)
is taken into consideration, it would reveal that there was only one boulder
around 2 Kgs. weight smeared with blood on the spot of alleged incident.
The police recovered blood stained shawl, broken pieces of bangles, earth
stained with blood and simple earth, as well as boulder from the spot under
panchanama. It is discernible from the nature of injuries received to victim
Shilavati that the injuries caused to her were owing to impact of single blow
of boulder having 2 Kg. weight recovered from the spot. There were no
other injuries noticed from the dead body of victim Shilavati except at her
head and face. If she would have been attacked by five assailants at a time
with stones and boulder, the possibility of multiple serious injuries to victim
Shilavati including crush injuries could not be ruled out. PW-7 Dr. Salunke, in
his cross-examination, explained that the injuries to fore-arm and knees of
victim Shilavati would possible while dragging injured from one place to
{19} Crapl 239.13 F.odt
another. At this juncture, it is to be appreciated that PW-3 Laxman, in his
cross-examination stated that due to sunlight his daughter was taken inside
the shed. In such attempt, injuries to her fore-arm and knees could be
possible while shifting her in the shed for protection from the sunlight.
There are no allegations that the assailants dragged his daughter at the time
of alleged incident. PW-3 Laxman also did not attribute overt act and active
participation of each and every assailant while assaulting his daughter at the
time of alleged incident. These circumstances are not compatible with the
hypothesis that the victim Shilavati was attacked by five assailants at a time
with stones and boulder. Therefore, it is doubtful that the allegations
nurtured on behalf of PW-3 Laxman in his FIR against the accused for the
incident of assault resulting into serious injuries to his daughter, are
trustworthy and believable one.
20] PW-3 Laxman further deposed that assailants were intending to
kill him at the time of alleged incident, but by mistake, they attacked his
daughter under the belief that he had slept there. He further added that
after hearing the screams of his daughter, he woke up and watched the
spectacle of assaulting his daughter by the assailants. But, on seeing him,
the assailants made their escape good from the spot. He had also stated that
while running away the assailants pelted the stones towards him and
inflicted injuries to his both legs and head. In view of attending
circumstances on record, it is strange to appreciate this version of PW-3
Laxman that the assailants had an intention to eliminate him, but they
{20} Crapl 239.13 F.odt
assaulted victim Shilavati in mistake under the belief that PW-3 Laxman had
slept there, covering his face with shawl. These circumstances do not
permit to apply doctrine of transfer of malice to bring the act of assailants
within the purview of section 301 of the I.P.C. We are completely at our
wit's end that when the motive of assailants was to kill PW-3 Laxman, then
for what reason the assailants started running away from the spot, on seeing
him awaken from the bed; on the contrary, it was the best opportunity for
the assailants to complete their task by attacking PW-3 Laxman in wee hours
of the morning on the day of incident. It is preposterous to appreciate the
version of PW-3 Laxman that, on seeing him the assailants made their escape
good from the spot. The circumstances also caused damage to the
credibility of the evidence of PW-3 Laxman for adverse inference against the
accused.
21] The witness Vimalbai deposed that her husband PW-3 Laxman
attempted to chase the assailants / accused. But, they pelted stones and
caused injuries to him. However, PW-3 Laxman did not state about his
endeavour to chase the assailants, and, at that time they pelted stones
towards him. It is to be noted that, the accused/assailants had no grudge,
rancour or malice toward victim Shilavati. There was no reasonable cause
for the assailants to onslaught her. According to prosecution, the object of
unlawful assembly was to kill PW-3 Laxman. But, the members of unlawful
assembly, instead of attacking PW-3 Laxman escaped from the spot on seeing
him. It would hard to believe that the assailants had an intention to kill PW-
{21} Crapl 239.13 F.odt
3 Laxman, but they attacked victim Shilavati in mistake. It remains a
conundrum that, even after seeing PW-3 Laxman awaken from the bed, at
wee hours of morning, for what reason, the assailants allow to spare him
and instead of attacking him, made their escape good from the spot. The
occurrence of alleged incident of assault as projected by PW-3 Laxman
itself found suspicious and dubious one.
22] In view of attending circumstances, the conduct and demeanor
of PW-3 Laxman and his wife Vimalbai seems unnatural and against the
human behavioural pattern. PW-3 Laxman in his cross-examination, deposed
that, on the day of incident in between 11-00 a.m. to 12-00 noon, near
about 20 persons visited to him, but they did not help him. According to
panch witness PW-5 Mahadu, while preparing panchnama (Exh.64) of the
injuries of victim there were near about 200 villagers thronged at the spot.
The police also arrived for panchnama, but PW-3 Laxman or his wife Vimalbai
did not disclose about the alleged incident of assault by the accused.
Moreover, no one else from the vicinity came forward to depose about the
alleged incident of assault on the part of accused. It is also brought on
record that there were houses of adjoining land owners in the field nearby
the spot of incident. The road leading from village Walandi was a public
thoroughfare having traffic of auto rickshaw carrying passengers, but, the
prosecution did not examine any independent witness to strengthen the
version of related and interested witnesses in this case. The prosecution
examined PW-4 Laxman Bargale, Jeep Driver, who carried the injured
{22} Crapl 239.13 F.odt
Shilavati from the spot of incident to Government Hospital Walandi, and
thereafter, to Udgir. But, he had also not stated about the cause of injuries
to victim Shilavati, nor PW-3 Laxman disclosed him about the alleged
incident. The absence of evidence of independent witness proved fatal to
the prosecution case.
23] The evidence of court witness Vimalbai also found suspicious
and do not inspire confidence. The court witness Vimalbai was one of the
eye witness of the incident. But, the prosecution was reluctant to examine
her and attempted to suppress the genesis of the crime. Eventually, the
concerned trial Court summoned her under section 311 of the Cr.P.C. as a
court witness for adducing evidence. However, while appreciating the
evidence of court witness Vimalbai, it seems that, the learned trial Court
committed error in appreciating her evidence in it's proper prospective. The
learned trial Judge overlooked or glossed over the serious pit-falls and
infirmities in the version of spouses i.e. court witness Vimalbai and her
husband PW-3 Laxman. The conduct and demeanor of the spouses since
beginning appear suspicious and doubtful. The court witness Vimalbai at
the relevant time was asleep abutting to victim Shilavati. She stated that,
on hearing screams of her daughter, she woke up and saw that, accused, five
in number, were assaulting her daughter with stones at her head and face.
She recognized the assailants in moon light. It is evident from these
circumstances that, the witness Vimalbai had an opportunity to recognize
the accused as assailants who were five in number. But, when Vimalbai
{23} Crapl 239.13 F.odt
visited to the police station for lodging report (Exh.83) about the incident,
she spill the beans that the incident occurred at about 7.00 a.m. and the
accused Ishwar as well as his three accomplices had beaten up her daughter
and husband on account of land dispute. The mode and tenor of the report
constrained the concerned police to register N.C. No. 83 of 2008 under
section 323, 504 read with 34 of the I.P.C. The report of the witness
Vimalbai (Exh.83) was not relates to commission of cognizable offence and
therefore it cannot be treated as FIR under section 154 of Cr.P.C. merely
because it was received to police first in point of time. But, the report
(Exh.83) would be appreciated to corroborate or contradict the version of
witness Vimalbai under section 157 or 145 of the Evidence Act. It has
brought on record that she recognized the assailants in moon light and they
were five in number. Therefore, the report (Exh.83), she gave at that time,
should contain details about accused, their weapon and injuries caused to
her daughter. But, the alleged report does not contain all these details nor
she given names of assailants and their overt-acts.
24] The act of omission to disclose the detail particulars of the
crime as well as names of all assailants at the earliest to the police by the
eye-witness Vimalbai, devastated the gravity of the allegations nurtured
against the accused. It would also affect the probabilities of the alleged
incident. The court witness Vimalbai ventured to make allegations that the
police made her to sit in the police station uptill 4.00 p.m. and later-on,
obtained her thumb impression on the blank paper. We find painful to
{24} Crapl 239.13 F.odt
accept these allegations against public servants. There are no
circumstances on record sufficient to create doubt about the integrity of the
police at the relevant time in this case.
25] It is also pertinent to note that, after registration of N.C. report
of the witness Vimalbai, the appellant-accused Ishwar and Rohidas filed the
report to the police of Deoni Police Station and passed on the information
that, while they were returning from Aurangabad to Udgir by S.T.Bus, they
came to know that PW-3 Laxman and his associate killed their daughter and
brought her dead body in their disputed land Gat No. 164 of village Deoni.
The police of Deoni Police Station took the entry of the said report in the
Station Diary and rushed to the scene of occurrence to take stock of
situation. PW-5 Shri Bochare, panch witness, stated about the panchnama of
injuries (Exh.66) to victim Shilavati, drawn by the police at the scene of
occurrence, and thereafter, she was escorted to the hospital for medical
treatment.
26] It is worth to mention that, since occurrence of the incident, in
the morning at about 4.30 a.m. till evening at about 5.00 to 5.30 p.m. the
injured Shilavati was, lying at the alleged spot of incident, in field Gat No.
164. However, after preparation of injury panchnama (Exh.66) by the police
she was shifted to the hospital for medical treatment. The inaction on the
part of PW-3 Laxman to shift his injured daughter Shilavati to hospital, at the
earliest caused serious dent in the prosecution case. It would smack
{25} Crapl 239.13 F.odt
something fishy about the anxiety and ill intention of the PW-3 Laxman to
embroil the accused taking umbrage of land dispute. There was also
preventive action under section 107 of the Cr.P.C. initiated against PW-3
Laxman prior to alleged incident. These circumstances are not only
consistent with the innocence of the accused but inconsistent with their
guilt as alleged by the prosecution.
27] There were allegations about the delay in lodging the F.I.R. in
this case. The alleged incident occurred at about 4.30 a.m. in the morning
of 21-06-2008, but PW-3 Laxman lodged the F.I.R. on the very same day at
about 9.00 p.m. and it would fatal to trustworthiness and veracity of the
version of PW-3 Laxman. It is true that, since beginning, the accused are
clamouring about the suspicious conduct and demeanor of the eye witnesses
PW-3 Laxman and his wife Vimalbai. They did not seek help from the
neighbourers. The alleged spot of incident was located in the field Gat No.
164 of village Deoni. There were houses of adjoining land-owners nearby the
spot of incident. The public thoroughfare leading to village Kauthala was also
abutting to land Gat No. 164. The auto-rickshaws carrying passengers used
to ply on the said road. But, there was no endeavour on the part of PW-3
Laxman and his wife Vimalbai to approach to the police for lodging FIR about
the incident at the earliest. PW-3 Laxman remained at the alleged spot of
incident through out the day of incident. He sent his wife Vimalbai to lodge
the report of incident to the police. According to prosecution, Vimalbai was
illiterate and rustic lady. The PW-3 Laxman had an experience about court
{26} Crapl 239.13 F.odt
litigation and conversant with legal provisions. He would have lodge detail
FIR of the crime to set penal law in motion. There was no reason for PW-3
Laxman to send his wife to the police station to lodge report. It was not
unfurled that why the PW-3 Laxman did not visit to the police station at the
earliest to ventilate grievances against accused and remained idle for a
entire day in the field with victim Shilavati.
28] The court witness Vimalbai stated in her cross-examination that
while going to the police station, she met with police constable Shri. Rokde,
who was on duty in the area of alleged spot of incident. She did not disclose
him about the incident. The police personnel arrived at the scene of
occurrence in the evening at about 5.00 p.m. for panchnama of injuries of
victim Shilavati, at that time also PW-3 Laxman and his wife Vimalbai did not
take efforts to ventilate grievances against the accused for the alleged
assault resulting into serious injuries to their daughter Shilavati. It has
brought on record that, the denizens thronged at the spot and they were
insisting to take the injured to hospital prior to injury panchnama (Exh.66),
but PW-3 Laxman and his wife Vimalbai did not ask the police to take injured
to the hospital. The silence and reticence on the part of PW-3 Laxman and
his wife Vimalbai found detrimental to the prosecution case.
29] Undisputedly, the F.I.R. can be used to corroborate or
contradict the maker thereof under section 157 or 154 of the Evidence Act
(1) to impeach the credibility of the maker if examined as witness, (2) to
{27} Crapl 239.13 F.odt
show that involvement of accused was not afterthought, (3) to use it as
evidence as to conduct of informant under section 8 of the Evidence Act. It is
the rule of law that, FIR is the vital and valuable piece of evidence and on
account of delay, it would not only gets bereft of the advantage of
spontaneity, but danger creeps in of introduction of coloured version, or
exaggerated account or concocted story as a result of deliberation and
consultation. The object of insisting upon prompt lodging of F.I.R. to police
in respect of commission of crime is to obtain early information regarding
the circumstances in which the offence was committed, the names of actual
assailants, and the role played by each of them, etc. In case, there was
delay in F.I.R., it should be satisfactorily explained and if it is not properly
explained, it would be unsafe to base conviction on the basis of this delayed
F.I.R. In the matter in hand, there was colossal delay of more than 10 to 12
hours to lodge FIR since occurrence of alleged incident. Obviously, it would
create doubt about truthfulness of the evidence of PW-3 Laxman and his wife
Vimalbai. There was no plausible explanation on the part of prosecution
witnesses for delay in lodging the FIR. The conduct and demeanor of key
witness of the prosecution appears suspicious and against the human
behavioural pattern. If in reality the alleged incident would have taken
place in the wee hours of morning, PW-3 Laxman and his wife Vimalbai
should have ventilated the grievance against the accused to the onlookers,
denizens, passerby, etc., Moreover, there were no efforts to shift their
injured daughter Shilavati to the hospital for medical treatment at the
earliest. They maintained silence uptill 9.00 p.m. and thereafter the PW-3
{28} Crapl 239.13 F.odt
Laxman blamed the assailants for injuries sustained to his daughter Shilavati
for the first point of time in his FIR (Exh.54). Taking recourse of the legal
guidelines delineated in the cases (1) Bacchu Narain Sngh Vs. Naresh
Yadav and others AIR 2004 SC 3055, (2) Rajeevan and another vs. State
of Kerala, AIR 2003 SC 1813 (3) Harijana Thirupala and ors vs. Public
prosecutor, High Court of A.P. , Hyderabad, AIR 2002 SC 2821, we are of
the opinion that there is serious doubt about the occurrence of alleged
incident of assault, resulting into fatal injuries to victim Shilavati.
30] The prosecution much more gave emphasis on the legal issue of
motive of the crime. There were litigation on account of land dispute in
between the PW-3 Laxman and accused. Taking umbrage of the land
dispute, the accused with motive to eliminate PW-3 Laxman attacked his
daughter in mistake. It is imperative to appreciate that the motive is double
edged weapon, which cuts both ways, helping or harming, both the
prosecution and the defence. It is to be noted that the motive cannot by
itself sustain a criminal charge although proof of motive may lend assistance
to the evidence with regard to the actual occurrence; nor an offender can be
set free simply for want of motive in the prosecution case. Where there is
some motive to commit crime but no reliable evidence is available to
connect any of the accused with the alleged crime, the accused persons
would entitle to be acquitted for the charges pitted against them.
Obviously, the motive is something which prompts a man to form an
intention to commit offence. Motive is the reason which induces or activates
{29} Crapl 239.13 F.odt
a man to do a certain act. In the instant case, we would reiterate that the
alleged crime has an chequered history of litigation. Prior to the alleged
incident of assault on victim Shilavati, there were complaint against accused
under Money Laundering Act as well as there was a proceeding under Section
107 of Cr.P.C. initiated against PW-3 Laxman at the behest of appellant
Ishwar. These circumstances are sufficient for drawing an inference that
there was hostile atmosphere amongst the accused. The PW-3 Laxman and
accused were at logger-heads following the land dispute. According to
prosecution, the accused with a motive to eliminate PW-3 Laxman in mistake
attacked his daughter. As mentioned supra, the motive is a double edged
weapon and when there existed serious enmity between the parties, the
motive for accused to kill first informant Laxman and motive for first
informant Laxman to implicate the accused was equally balanced; then the
court has to look to surrounding circumstances to find out the truth. It is to
be noted that the accused came forward with a specific defence that on
account of animosities, PW-3 Laxman embroiled them falsely in this case. In
view of attending circumstances on record and suspicious nature of
evidence of the PW-3 Laxman discussed above, we find substance in the
defence propounded on behalf of the accused. We would reiterate that
where the evidence of the prosecution witnesses to prove the crime is not
satisfactory even strong motive cannot furnish the lacuna in the prosecution
case. The factor of motive though relevant is required to be considered
alongwith rest of the evidence and it cannot be treated as evidence of crime
itself. Therefore, mere enmity in between the accused and PW-3 Laxman
{30} Crapl 239.13 F.odt
following land dispute, would not be a decisive factor to draw adverse
inference against the accused in this case.
31] In catena of cases, the Honourable Apex Court observed that,
different persons react differently under given circumstances. It is difficult
to lay down a hard and fast rule, as to how and in what manner a person
would react and in order to achieve his motive, he could go to what extent
in the commission of crime under particular circumstances. It is not possible
to measure up the extent of his feelings, desire so as to know, what
compelled him to commit a particular act. At this juncture, the
circumstances constrained us to appreciate the report filed on behalf of
accused Ishwar and Rohidas to the police (Exh.84) prior to F.I.R. Pursuant to
which, the police reached to the scene of occurrence to take stock of
situation and drawn the panchnama of the injuries of victim Shilavati. This
report pointed out the needle of suspicion towards PW-3 Laxman and his wife
Vimalbai themselves for the injuries sustained to his daughter. These
circumstances also require to be considered as mitigating circumstances
favouring the accused.
32] Learned counsel Shri Shejwal, relied on the judicial
pronouncement in the matter of Rajkumar and others vs. State of UP
(cited supra) and submits that strained relations in between PW-3 Laxman
and accused proved the motive and evidence of prosecution witnesses also
corroborated by medical evidence. Therefore, there is no impediment to
{31} Crapl 239.13 F.odt
convict the accused for the charges pitted against them. He has also relied
upon the case of Sham @ Raju Vs. State of Maharashtra (supra) as well as
the judgment of the Division Bench of this Court in the case of Mallinath
Gurusiddhappa Birajdar and others Vs. State of Maharashtra and
others, (supra) and submits that the injuries received to PW-3 itself
establish his presence on the scene of occurrence. Therefore, his evidence
cannot be discarded for some discrepancies and contradictions in his
evidence. He also relied on the exposition of law by the Apex Court in the
matter of Mallikarjun Ragati Vs. State of Karnataka, 2006 (supra).
33] We have carefully examined the legal guidelines delineated in
the aforesaid judicial pronouncements but it appears that the facts and
circumstances of these judicial pronouncements are not akin to the
attending circumstances in the matter in hand. All these cases are
distinguishable on the facts as in all these cases some peculiar facts were
found which probabilies the case of the prosecution. These judicial
pronouncements appear not profitable to the prosecution and seems
misplaced in this case. It would not advance the arguments put forth on
behalf of first informant PW-3 Laxman.
34] At the cost of repetition, we would like to mention that since
beginning, the conduct and demeanour of the PW-3 Laxman and his wife
Vimalbai appears incredulous and dubious in nature. They did not lodge FIR
about the incident promptly at the earliest and maintained the silence for
colossal period of 10 to 12 hours till lodging the FIR at belated stage at about
{32} Crapl 239.13 F.odt
9.00 p.m. The behaviour of these star witnesses of the prosecution, after the
alleged incident also appears unnatural and against normal human behaviour.
Therefore, the mere factum of sustaining injuries to the PW-3 Laxman do not
make his evidence qualify being cogent and credible for appreciation in this
case. It would be unsafe to fasten the guilt on the accused on the version
of injured witness PW-3 Laxman and his wife Vimalbai. The Division Bench of
this Court at its Principal Seat at Bombay had an occasion to deal with
evidence of injured witness in the case of Narayan Kanu Datavale and
others Vs. State of Maharashtra, 1997 Cri. L.J. 1788, in which, in para 9
it has been observed as under :-
"The short question in this appeal is as to whether the testimony of the three eye-witnesses namely Tukaram, Janardhan and Laxmi who are the brother, son and the mother of the deceased respectively, inspires confidence or not ? Our answer to the same is in the negative. While giving the said answer, we are conscious of the fact that Tukaram and Laxmi are injured witnesses according to the prosecution and normally, this Court is loath to reject the testimony of a injured witness. However, there is no immutable rule of appreciation of evidence that the evidence of injured witnesses should be mechanically accepted as gospel truth for injuries may only at the best ensure presence of a witness but, are no guarantee of his credibility and truthfullness. It is an elementary norm of appreciation of evidence that before the testimony of even an injured witness can be accepted, it has to pass the test of truthfulness and should be in consonance with probabilities. We are reinformed in our view, by the decision of the Allahabad High Court, reported in 1984 All LJ 1316, (Vijay Shankar Misra V. State) wherein paragraph 22 their Lordships have observed thus :-
"It is no doubt correct that if a witness is injured, then his presence on the spot at the time and place of occurrence is prima facie established but
{33} Crapl 239.13 F.odt
for basing conviction solely on the evidence of an injured witness, is necessary that the injured witness must be held to be a wholly reliable witness. Wherein in a case there is the sole evidence of the injured witness against the accused and if it is shown that there is material infirmity and falsity in some part of his evidence, then it will not be at all safe to convict the accused solely on the evidence of the injured witness relying upon the eye-witnesses's account given by him without independent corroboration by material evidence."
35] In the instant case, the evidence of injured Laxman do not inspire
confidence and found not credible. In such circumstances we are of the
view that the quality of evidence of witnesses on record is not upto the mark
and sufficient to satisfy judicial conscience to record verdict of guilt of
accused on such evidence slender in nature. We are not inclined to accept
the allegations nurtured on behalf of prosecution against the accused. The
death of victim Shilavati was homicidal in nature, but, the prosecution
miserably failed to prove the nexus and proximity of the appellant-accused
with the alleged cause of death of victim Shilavati. The quality of evidence
adduced on record do not permit us to draw an inference against the
accused for the charges pitted against them. Therefore, having given due
consideration to the evidence of prosecution witnesses on record, we do not
find any impediment to absolve the accused for the charges levelled against
them. We are of the opinion that the findings expressed by the Trial Court
against the appellant Ishwar appears erroneous, illegal and not within the purview
of law. However, the conclusion drawn by the learned Trial Court in regard to
{34} Crapl 239.13 F.odt
acquittal of the rest of the accused for the charges against them appears
just, proper and reasonable and it would not warrant any interference.
36] In the result, the Criminal Appeal No.239 of 2013 of appellant
Ishwar is hereby allowed and his conviction recorded by the learned Trial
Court in Sessions Case No. 59 of 2009 is quashed and set-aside. The
appellant Ishwar is acquitted of the offence under section 302, 323 of the
Indian Penal Code. It is informed that appellant Ishwar is in jail being a
convict in the crime. He be set at liberty forthwith, if not required in any
other crime. The fine amount, if any, paid be refunded to appellant- Ishwar.
However, the other appeals, i.e. Criminal Appeal No. 463 of 2013 and
Criminal Appeal No. 664 of 2014 stand dismissed and disposed of accordingly.
Registrar (Judicial) to transmit copy of this judgment and order to the
concerned Jail Authority and to the appellant Ishwar, immediately, for
further process. The appellant- Ishwar shall furnish the bail bonds of Rs.
15,000/- and surety of like amount under Section 437-A of Cr.P.C. before the
concerned trial court at Udgir.
[K.K.SONAWANE] [S.S. SHINDE]
JUDGE JUDGE
grt/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!