Citation : 2017 Latest Caselaw 5008 Bom
Judgement Date : 25 July, 2017
apeal.376.15,418.15,412.16 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
1) CRIMINAL APPEAL NO. 376 OF 2015
Sunil S/o Laxmanrao Zape,
Aged about 23 years,Occ-Labourer,
R/o Hamalpura,Amravati.
(Presently in Central Prison,Amravati) ..... APPELLANT
...V E R S U S...
The State of Maharashtra,
Through Police Station Officer,
Police Station Chandur Railway,
Tq.Chandur Railway,
District-Amravati. ...RESPONDENT
-------------------------------------------------------------------------------------------
Shri J.B.Kasat Advocate for appellant.
Miss T.H.Udeshi,A.P.P. for State.
-------------------------------------------------------------------------------------------
2) CRIMINAL APPEAL NO.418 OF 2015
Rahul @ Pappu Shridhar Yadav,
Aged about 31 years,
Occupation-Labourer,
Resident of Chandur Railway,
District-Amravati.
( In jail) ..... APPELLANT
...V E R S U S...
The State of Maharashtra,
Through Police Station Officer,
Police Station Chandur Railway,
Tq.Chandur Railway,
District-Amravati. ...RESPONDENT
-------------------------------------------------------------------------------------------
Shri P.V.Navlani, Advocate for appellant.
Miss T.H.Udeshi,A.P.P. for State.
::: Uploaded on - 27/07/2017 ::: Downloaded on - 08/08/2017 01:32:10 :::
apeal.376.15,418.15,412.16 2
-------------------------------------------------------------------------------------------
3) CRIMINAL APPEAL NO. 412 OF 2016
Anish S/o Shikhar Chaware,
Aged about 25 years,Occ-Labourer,
R/o Hamalpura,Amravati.
(Presently in Central Prison,Amravati) ..... APPELLANT
...V E R S U S...
The State of Maharashtra,
Through Police Station Officer,
Police Station Chandur Railway,
Tq.Chandur Railway,
District-Amravati. ...RESPONDENT
-------------------------------------------------------------------------------------------
Shri J.B.Kasat Advocate for appellant.
Miss T.H.Udeshi,A.P.P. for State.
-------------------------------------------------------------------------------------------
CORAM:- V. M. DESHPANDE, J.
DATED :- JULY 25 ,2017
ORAL JUDGMENT
These three appeals arise out of the judgment and
order of conviction passed by learned Additional Sessions
Judge,Amravati dated 30/9/2015 in S.T.No.325/2014. Therefore
these three appeals are heard together and they are decided by
this common judgment.
2] Criminal Appeal No.376/2015 is filed by accused no.2
Sunil Laxmanrao Zape, Criminal Appeal No.418/2015 is filed by
accused no.1 Rahul @ Pappu Shridhar Yadao and Criminal Appeal
No.412/2016 is filed by accused no.4 Anish Shikhar Chawre.
These three accused persons were convicted by
judgment and order of conviction for the offence punishable
under Section 307 r/w Section 34 of the Indian Penal Code, and
they are directed to suffer R.I. for 7 years each and to pay fine of
Rs. 2000/- each of them and in default of payment of fine further
to suffer R.I. for three months each.
3] The prosecution case in nutshell, is as under:
Bhanuprasad Keshao Madavi (PW7) was discharging
his duty as Police Inspector at P.S.Chandur Railway, on
14/7/2014. On the said day, Yogesh Devidas Wankhade(PW1)
came to police station and lodged his oral report(Exh.21). On the
basis of said oral report A.S.I.Pinjarkar registered a crime vide
Crimje No.120/2014 under Section 307 r/w Section 34 of the
Indian Penal Code against accused no.1 Rahul @ Pappu Shridhar
Yadao and three unknown persons. The printed F.I.R. is at Exh.22.
After recording of F.I.R.(Exh.22) the investigation of
Crime No.120/2014 was entrusted to P.I.Madavi(PW7).
4] As per oral report(Exh.21), first informant Yogesh
(PW1) works as manager of 'Aditya Beer Bar' situated at Kurha
Road,Chandur Railway. The said bar is owned by Nandu
Haribhau Gawande(PW3).
As per oral report, on 13/6/2014 first informant
Yogesh Wankhade(PW1) was present in bar. So also, bar owner
Nandu(PW3) was present on the counter. At about 10.30 p.m.
after shutting down the beer bar and when the owner was
proceeding towards his motorcycle for going to the house that
time, four persons barged and gave knife and iron rod blows due
to that Nandu fell down on the ground. Out of the assailants first
informant identified Rahul @ Pappu Yadao as one of the
assailants. After attack they ran away towards Kurha.
5] When the investigation was taken up by P.I.Madavi
(PW7) that time injured Nandu was already admitted in hospital
at Amravati. The investigating officer visited the spot of
occurrence on 14/7/2014 at 7'O clock. That time first informant
was with him. He shown the spot and spot panchnama(Exh.30)
was prepared in presence of panch Kishor Pramod Wankhade
(PW2) and others. From the spot investigating officer collected
the simple as well as blood smeared earth and two iron rods
which were found on spot itself.
During the course of investigation, investigating officer
arrested four accused person. After their arrest, their clothes were
seized in presence of Suresh Muhanna Panche(PW4). He proved
the seizure panchnama(Exh.43) which is in respect of clothes of
accused no.1 Rahul @ Pappu Yadao, seizure panchnama in
respect of clothes of accused no.2 Sunil Zape is at Exh.44 and
seizure panchnama in respect of clothes of accused no.4 Anish
Chawre is at Exh.46. The blood of injured Nandu was also seized
in his presence under seizure panchnama(Exh.47).
6] When the accused persons were under police custody
remand accused no.3 Suraj Vilasrao Chawre made his disclosure
statement in presence of Suresh(PW4) and thereby he agreed to
show the place where the weapon used in the crime i.e. knife and
the motorcycle is kept. The admissible portion of his disclosure
statement is at Exh.48. Consequent upon such statement police
party was lead by accused no.3 Suraj to the place which was
house of accused no.1 Rahul @ Pappu Yadao. He went inside the
house and took out the knife which was kept beneath matress and
also shown the motorcycle. The knife was seized and sealed on
the spot itself, by drawing recovery panchnama(Exh.49).
7] Investigating officer also seized the clothes of
Yogesh(PW1) under seizure memo(Exh.23) so also the clothes of
injured Nandu were seized under seizure memo(Exh.24). When
the injured was admitted in the hospital at Nagpur his statement
was recorded by investigating officer in presence of the doctor.
The previous statement of injured is available on record at Exh.34.
The investigating officer also sent all the muddemal
property to the chemical analyser vide C.A.requisition (Exh.59).
The C.A.reports are placed on record. The investigating officer
found that sufficient material is collected against all the accused
persons to sent them to trial. He filed final report under Section
173 of the Code of Criminal Procedure in the learned Court of
J.M.F.Chandur Railway.
8] The learned Additional Sessions Judge,Amravati has
framed charge against all four accused persons for the offence
punishable under Section 307 r/w Section 34 of the Indian Penal
Code. In order to bring home guilt of the accused persons, the
prosecution has examined in all seven witnesses and also relied
upon various documents which were duly proved during the
course of trial.
After a full fledge trial, the learned Trial Court
convicted all four accused persons for the offence punishable
under Section 307 r/w Section 34 of the Indian Penal Code.
Though accused no.3 Suraj Vilasrao Chawre was also
convicted, he chose not to prefer any appeal challenging his
conviction. Thus, only the appeals filed by original accused nos.
1,2 and 4 are placed before Court for final hearing.
9] I heard Shri J.B.Kasat, learned counsel in Criminal
Apeal No.376/2015 and Criminal Appeal No.412/2016. So also, I
heard Shri P.V.Navlani, learned counsel representing Criminal
Appeal No.418/2015. The State is represented in all these three
appeals by learned A.P.P. Miss T.H.Udeshi.
10] The learned counsels vehemently submitted in support
of their respective briefs. They also took me through the entire
evidence brought on record during the course of trial.
11] During trial, the prosecution has examined Dr. Trupti
Budhaji Rathod(PW6). This prosecution witness when was serving
as medical officer at Irwin Hospital,Amravati on 14/7/2014
examined injured Nandu haribhau Gawande at 1.20 a.m. who was
brought in a injured condition. On his examination, following
injuries were found on the person of Nandu.
" Injury No.1:- Stab injury of size 5 x 2 x 5 cm. Entry wound over left lower chest 4 cm.posterior to axillary line.
Injury No.2: Stab injury of size 3x2x5 cm. Entry wound over back 5 cm. Lateral to midline".
Dr. Trupti Rathod (PW6) proved the injury certificate(Exh.55).
12] According to the evidence of Dr.Rathod(PW6) both
injuries were caused within 1 to 1 ½ hour of the examination by
sharp and cutting weapon. Doctor noticed that the general
condition of patient was poor even blood transfusion was required
and it was done. Doctor also found that immediate surgery was
necessary and therefore ,advised the same. According to
Dr.Trupti(PW6) the injuries were found on the vital parts of the
body and could cause the death of patient. Since the condition of
injured was critical therefore, he was referred to Nagpur and he
was admitted at Rahate Hospital at Nagpur.
As per the evidence of Nandu(PW3) he was indoor
patient for one month at Rahate Hospital,Nagpur and surgery was
also required to be performed on him.
From the aforesaid evidence as it is brought on record
which has hardly any challenge from the defence when the doctor
was available for cross-examination there is no hesitation in my
mind to record finding that Nandu(PW3) suffered grievous
injuries, and only by grace of god he survived.
13] The other question that Court is required to answer in
the present appeals is that whether the appellants could be held
responsible for the grievous injuries suffered by Nandu(PW3).
14] According to prosecution, appellants in furtherance of
their common intention assaulted Nandu(PW3) on his vital parts
and caused injuries whereas, the defence of the appellants is that
they are falsely implicated in the crime and the possibility of the
injuries felling on the ground when the injured was in a drunken
condition as it can be seen from the line of cross-examination of
the accused persons during the cross-examination of injured
Nandu(PW3).
15] P.W.3 Nandu was immediately examined by
Dr.Rathod. There is nothing in Dr.Rathod's evidence or in the
medical certificate that at the time of examination of injured,
Dr.Rathod noticed any smell of alcohol emitting from the mouth
of injured. If such was the thing no doctor will miss such aspect.
Hence, in my view the defence as taken by the appellants needs to
be discarded.
16] The first information report(Exh.22) is lodged at 6.35
a.m. on 14/7/2014 at P.S.Chandur Railway. The incident of
assault took place at 10.30 p.m. in the night of 13/7/2014. The
F.I.R.(Exh.22) is lodged by Yogesh(PW1) bar manager of the
injured. The assault took place within his eye sight. It is this
prosecution witness who with the help of others took injured
firstly to Jajoo Hospital and thereafter when it was found that
deterioration in the health of injured he was referred to Irwin
Hospital,Amravati. Naturally, this consumed some time. The first
and foremost action that was expected from Yogesh(PW1) was
to take all possible steps immediately to save the life of injured
Nandu(PW3). Therefore, it appears that in the night itself the
report was not lodged. However, in very early hours of 14/7/2014
i.e. next day the report was lodged. In my view, such report at
6.35 a.m. is immediate report to the police by Yogesh(PW1).
Further, it is not the case of any of the appellant that there was
any delay in lodging the F.I.R.
17] The F.I.R.(Exh.22) discloses only the name of accused
no.1 as Pappu Yadao. There is no dispute that it is a nick name of
the accused no.1 Rahul. The F.I.R.(Exh.22) specifically states that
the first informant was not knowing the other assailants who were
present alongwith accused no.1 Rahul @ Pappu and also
participated in the crime.
According to learned counsel for the appellants no
specific role is ascribed to any of the accused person in the F.I.R.
except the role was attributed to Rahul @ Pappu Yadao that he
gave knife blow.
18] F.I.R. is not a encyclopedia of the prosecution. By
lodging a report with police station officer and if such report
discloses commission of cognizable offence then that empowers
the police authority to investigate into the matter. Thus, F.I.R.
sets criminal law into motion. The F.I.R. is never the last word of
the prosecution rather it is starting point. During the course of
investigation, much other things could reveal to the investigating
officer and the investigating officer then files final report under
Section 173 of the Code of Criminal Procedure. Therefore, merely
because detail role of each and every accused is not detailed in the
F.I.R.(Exh.22) that by itself does not bring the prosecution case in
the clouds of doubt nor it render the prosecution case as
untruthful one.
19] During the course of investigation, investigating officer
Shri Madavi(PW7) gave requisition to Naib Tahsildar Bhanudas
Sukhdeorao Kale(PW5) to hold and conduct test identification
parade. The test identification parade was required to be
conducted in view of the first informant's statement and the
previous statement of the injured(Exh.34) that he only knew
Rahul @ Pappu Yadao by name and others he can identify if they
are shown to him. Consequently, on 2/9/2014 in Central Jail
Amravati test identification parade was held. Yogesh(PW1)
identified accused no.2 Sunil , accused no.4 Anis and accused no.3
Suraj as it could be seen from the documents Exhs. 25 to 28.
Similarly, injured Nandu identified accused Suraj and Sunil.
Though, there is no serious challenge to the procedure
adopted by Bhanudas Sukhadeorao Kale(PW5) for holding test
identification parade faintly it was submitted by learned counsel
for the appellants that different sets of dummies were not made
available at the time of test identification parade.
The test identification parade is not a substantive piece
of evidence. It only helps the investigating officer while
conducting the investigation. In the present case, apart from the
respective accused being identified in test identification parade,
they are specifically identified by Yogesh(PW1) and Nandu(PW3),
injured during the course of trial in the Court. Identification of the
accused persons by the witnesses from the dock is a substantive
piece of evidence therefore, I am not attaching much importance
to the submissions made by the learned counsel for the appellants
in respect of not providing different dummies.
20] As per the evidence of Yogesh(PW1) at the time of
incident accused no.1 Rahul alongwith others came to beer bar
and they demanded fish. However, it was informed to them that
fish is not available and only chicken is available. This aspect is
corroborated by Nandu(PW3) also. As per the evidence of
Yogesh(PW1) and Nandu(PW3) thereafter the assailants left the
beer bar and when Nandu was proceeding towards his
motorcycle that time, he was brutally assaulted. It is also not
claimed by the Yogesh(PW1) that at the time of first assault he
was present outside beer bar. Even his evidence shows that he was
inside the beer bar and when he heard shouts " save save" he
stepped out side beer bar to notice that accused no. 1 Rahul was
inflicting knife blow on the person of injured
21] As per the evidence of Nandu(PW3) when he was
proceeding towards his motorcycle that time one of the accused
gave kick blow when he was on motorcycle resulting into felling
injured on the ground. Thereafter, one of the accused who was
present with Rahul gave knife blow resulting into the bleeding
injury to him and thereafter accused Rahul inflicted knife blow on
abdomen. The version of injured Nandu(PW3) in receiving two
knife blows is corroborated by medical evidence. The injury
certificate (Exh.55) shows existence of two serious and grievous
injuries on the vital parts of body of Nandu.
The cross-examination of these witnesses examined
by the prosecution to bring home guilt of the accused persons
shows that the defence has not even touched core of the
prosecution case in respect of the assault. The entire cross-
examination is in the nature of the suggestions which are all
stoutly denied. On the contrary, in examination in chief of the
injured Nandu (PW3) it is brought on record that prior to two
months of the incident Rahul @ Pappu alongwith his cousin Ravi
Ingle picked up quarrel in front of his beer bar. The said fact was
informed by Nandu to police and therefore Rahul @ Pappu was
nursing grudge against the injured. This particular piece of
evidence which constitutes motive in the prosecution case is not
even touched by the learned counsel during the cross-examination
of Nandu.
22] After the recovery of the knife at the behest of accused
no.3 Suraj the weapon was referred by investigating officer to
Dr.Rathod (PW6) under requisition (Exh.66). Dr. Rathod gave
query report (Exh.56). The said report shows that the weapon
which was sent for examination and caused injuries which
injured Nandu suffered are mentioned in injury certificate
(Exh.55).
23] The investigating officer (PW7) sent all muddemal
property in sealed condition to chemical analyser at Amravati. As
per the C.A.report(Exh.70) blood group of Nandu is found "B".
24] The C.A.report (Exh.71) disclosed stains of human
blood on clothes of accused no.1 Rahul , accused no.2 Sunil and
accused no.4 Anis, so also on the weapon knife. Though the blood
group of Blood noticed on these articles could not be
determined, it is clear that blood was human one and when this
particular incriminating circumstance was brought to the notice of
accused-appellants when they were examined by the learned
judge of the Court below under Section 313 of the Code of
Criminal Procedure they failed to offer any explanation.
Further, the human blood was also noticed on the
clothes of Yogesh(PW1). His clothes were seized during the
course of investigation. That corroborates his version and his
presence on the spot.
25] It is the submission of the learned counsel Shri
J.B.Kasat that only specific attribution of inflicting knife blow is
against Rahul @ Pappu and names of accused no.2 Sunil and
accused no.4 Anish are not take by either Yogesh or Nandu. The
Court is required to read the evidence of prosecution as a whole.
The criminal cases are not decided on reading the prosecution
evidence in bit and pieces. The F.I.R.(Exh.22) specifically states
that four persons assaulted Nandu. Nothing more was expected
from the first informant while lodging F.I.R.
As per the evidence of Nandu one person gave kick
blow on the motorcycle resulting into felling of Nandu on the
ground. His evidence further shows that taking advantage of his
felling down on the ground one of the accused inflicted knife blow
and thereafter Rahul accused no.1 gave knife blow. Thus,
Nandu(PW3) injured has specifically pointed out the participation
of the appellants. It would be useful to refer paragraph no.6 from
the authoritative pronouncement of the Hon'ble Apex Court
reported in Jagan Shravan Patil and another..vs..State of
Maharashtra,2009 ALL MR(Cri)1211(S.C.).
" Section 34 has been enacted on the principle of joint liability in the commission of a criminal act. The Section is only a rule of evidence and does not create a
substantive offence. The distinctive feature of the Section is the element of participation in action. The liability of one person for an offence committed by another in the course of criminal act perpetrated by several persons arises under Section 34 if such criminal act is done in furtherance of a common intention of the persons who join in committing the crime. Direct proof of common intention is seldom available and, therefore, such intention can only be inferred from the circumstances appearing from the proved facts of the case and the proved circumstances. In order to bring home the charge of common intention, the prosecution has to establish by evidence, whether direct or circumstantial ,that there was plan or meeting of mine of all the accused persons to commit the offence for which they are charged with the aid of Section 34, be it prearranged or on the spur of moment;but it must necessarily be before the commission of the crime. The true contents of the Section are that if two or more persons intentionally do an act jointly, the position in law is just the same as if each of them has done it individually by himself. As observed in Ashok Kumar..vs..State of Punjab(AIR 1977 SC 109) , the existence of a common intention amongst the participants in a crime is the essential element for application of this Section. It is not necessary that the acts of the several persons charged with commission of an offence jointly must be the same
or identically similar. The acts may be different in character,but must have been actuated by one and the same common intention in order to attract the provision".
In the present case, not only the evidence of Nandu(PW3) shows
that the actual participation of all the accused persons but also
their presence on the spot is duly proved by the scientific
evidence. There was no reason for these persons to assemble in
front of beer bar of Nandu at such odd hours of night. Rahul @
Pappu was having motive to commit the crime. They jointly
entered in the beer bar and thereafter assault was made though
outside the beer bar. This in my view is one of the indications to
show that the other persons were sharing common intention with
accused no.1 Rahul @ Pappu.
The re-appreciation of the prosecution case leads me to
pass the following order.
ORDER
I) Criminal Appeal nos. 376/2015, 418/2015 and 412/2016 are dismissed.
II) Appellants Sunil Laxmanrao Zape and Anish Shikhar Chaware who are released on bail by this Court. They are directed to surrender to their bail bonds immediately.
III) The learned Additional Sessions Judge,Amravati is directed to take immediate steps to secure the presence of appellants Sunil Lalxmanrao Zape and Anish Shikhar Chaware to serve out remaining jail sentence.
JUDGE
Kitey
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!