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

Smt. Saraswatabai Mahadeorao ... vs The State Of Mah. Thr. Its Pso Yevda
2017 Latest Caselaw 2703 Bom

Citation : 2017 Latest Caselaw 2703 Bom
Judgement Date : 2 June, 2017

Bombay High Court
Smt. Saraswatabai Mahadeorao ... vs The State Of Mah. Thr. Its Pso Yevda on 2 June, 2017
Bench: B.P. Dharmadhikari
Judgment                                                                      apeal619.03

                                            1



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



                CRIMINAL APPEAL NOs. 619 AND 635 OF 2003.

                                          ........



CRIMINAL APPEAL NO. 619 OF 2003.


   1. Smt. Saraswatibai w/o Mahadeorao Gawande,
      aged about 62 years, Occ - Household,
      resident of Jainpur, Tahsil Daryapur,
      District Amravati.

   2. Babarao s/o Mahadeorao Gawande,
      aged about 35 years, Occupation - 
      service, resident of Nehru Park Chowk,
      Murtizapur road, Akola.                                   ....APPELLANTS.



                                     VERSUS


   1. State of Maharashtra,
      through P.S.O. Yevda.                                     ....RESPONDENT
                                                                               . 



                                      WITH


CRIMINAL APPEAL NO. 635 OF 2003.


    1.   Ashok Mahadeorao Gawande,
         aged about 34 years, Occ - Cultivator,



  ::: Uploaded on - 08/06/2017                     ::: Downloaded on - 09/06/2017 00:12:03 :::
 Judgment                                                                         apeal619.03

                                            2



    2.   Rajkumar Mahadeorao Gawande,
         aged about 32 years, Occupation - 
         Cultivator, 

       Both resident of Jainpur, 
       Tahsil Daryapur, 
       District Amravati.                                          ....APPELLANTS.


                                          VERSUS


       State of Maharashtra,
       through P.S.O. Yevda,
       Tq. Daryapur,  District
       Amravati.                                                   ....RESPONDENT
                                                                                  . 


                          ----------------------------------- 
      Mr. A.S. Mardikar, Senior Advocate with Shri S.S. Joshi, Advocate
                                  for Appellants.
                   Mr. N.R. Patil, A.P.P. for Respondent.
                          ------------------------------------




                                    CORAM :  B.P. DHARMADHIKARI
                                                  AND Z.A. HAQ, JJ.

DATED : JUNE 02, 2017.

ORAL JUDGMENT. (Per B.P. Dharmadhikari, J)

By these appeals filed under Section 374 of Criminal Procedure

Code, accused convicted in Sessions Trial No. 79/1996 by the Additional

Judgment apeal619.03

Sessions Judge, Achalpur on 03.10.2003 for offence punishable under

Section 302 read with Section 34 of Indian Penal Code, seek acquittal. As

per charge sheet - Exh.21, there were total 5 accused. Janabai Debuji

Raibole aged about 75 years, expired during pendency of the proceedings

before the Trial Court and hence trial proceeded against only 4 accused

persons, who are appellants before this Court in these two appeals.

Sessions Court has acquitted all four of offence punishable under Section

498-A read with Section 34 of Indian Penal Code. They have been convicted

only under Section 302 read with Section 34 of Indian Penal Code.

2. According to prosecution, marriage of deceased Sharda wife of

accused Ashok took place on 23.02.1996, and she was burnt on 26.04.1996

at the house of accused persons at village Jainpur. To return a finding of

guilt, trial Court has relied upon dying declaration at Exh.46 along with oral

dying declaration given to P.W.2 - Chanda, who happens to be sister of

deceased. Trial Court has disbelieved claim of P.W.1 Kesharbai and P.W. 5

Sheshrao (parents of deceased) that they had witnessed the incident.

3. Senior Counsel Shri A.S. Mardikar, with Shri S.S. Joshi, learned

Counsel submits that evidence of P.W.1 and P.W 5 reveal that they brought

deceased Sharda a day earlier to the house of accused persons at village

Judgment apeal619.03

Jainpur. They wanted family of accused to accept deceased Sharda and to

cohabit with her. However, as Sharda was carrying pregnancy before her

marriage, accused persons were not ready and willing to do so. That next

day in the morning Sharda was to leave house of accused persons with her

parents, but, then she committed suicide. He has taken us through relevant

material on record to urge that this story is totally lost sight of by the

learned Sessions Court. He further adds that statement of P.W.2 Chanda

about oral dying declaration by Sharada is also not free from doubt. Dying

declaration at Exh.46 needed to be looked into independently and thereafter

only a proper finding could have been reached.

4. Learned A.P.P. has supported the conviction. According to him,

parents have shifted deceased to the hospital and their presence with the

accused persons at Jainpur is not in dispute. It is further submitted by him

that that only because of evidence of P.W.7- Dr. Bhalchandra Deshmukh,

dying declaration at Exh.46 cannot be disbelieved. The Trial Court has

rightly found corroboration therefor in deposition of P.W.2- Chanda. He has

also taken us through relevant deposition for this purpose.

We find it convenient to begin with Exh.46 i.e. dying declaration

on which the Sessions Court has placed reliance. This declaration is a

printed proforma and on it thumb impression appears in the margin and not

Judgment apeal619.03

below her alleged statement. Deceased had suffered burns to the extent of

92% or 93% and still the thumb impression carries ridges and curves. P.W.6

who has recorded this dying declaration was Naib Tahsildar and Executive

Magistrate. He accepts that he has not mentioned name of person putting

thumb impression below that impression. The dying declaration, at its top

on right hand side in handwriting mentions date 26.04.1996 and time 10.50

i.e. 10.50 a.m. Thereafter, there is requisition to Medical Officer to examine

her medically and to certify whether Sharda is conscious and her dying

declaration can be recorded. On this requisition on right hand side P.W.6

has placed his signature and mentioned same date and same time. On left

hand side, the endorsement by Doctor appears as Exh.52. Doctor has

certified that patient is fully competent/conscious to give statement. Doctor

has then put his signature and while mentioning date he has given time as

10.50 only. Thus, immediately after requisition, certificate was issued. At its

bottom there is actual statement. The requisition has been given Exh.46,

while the statement appears to have been recorded as Exh.47. In Exh.47,

there are three questions and against it entire statement has been recorded.

Exh.46, is on very same page on which Exh.47 has been recorded. The

mode and manner of recording shows that effort was to complete the same

in the space left on the page after requisition and certificate of Doctor.

Deceased mentions that there was some difference between husband and

Judgment apeal619.03

wife since 15 days and her brother in law Baburao (accused no.4), was

asking her husband not to cohabit with her. The deceased insisted her

parents to take her to her husband's house and accordingly they brought her

there. There accused persons poured kerosene and ignited her. Door was

closed. At that time her parents have gone to attend natures call. After

return, they tried to extinguish the fire. After this statement, signature of

P.W.6 appears on right hand side at the bottom of the age. On left hand side

there is an endorsement by doctor which states that the statement of patient

was recorded in his presence and patient was conscious. This endorsement

is Exh.53. In margin, there is an endorsement that it was read over and

after ascertaining that it was true, thumb was put. As already noted above,

name of person putting thumb does not appear on this endorsement.

5. P.W.7 - Dr. Bhalchandra Deshmukh states that before giving

certificate at Exh.52 he medically examined Sharda. After recording

statement he again examined her and then gave certificate at Exh.53. In

cross-examination he states that deceased had suffered 93% burns and her

treatment had already began. Sedatives are administered to such person

and patient is drowsy. For medical examination of such patient half an hour

is required. He stated that he received requisition from Executive Magistrate

at 10.50 a.m. and gave certificate of fitness at 10.50 a.m. only. He accepted

Judgment apeal619.03

that he did not mention time below later certificate at Exh.53. He further

stated that without seeing bed ticket he can tell as to how many injections of

sedatives were given to Sharda. He accepted that both the hands of Sharda

were burnt.

6. If half an hour is required to examine such a patient, Exh.52 could

not have been issued at 10.50 a.m. only. P.W.6 Gulabrao Ingole (Executive

Magistrate) has not mentioned the time at which he started recording dying

declaration or time of its completion. He speaks of certificate obtained by

him from P.W.7. However, he stated that P.W.7 did not examined Sharda in

his presence. He also accepted that her entire body was burnt. In chief, he

has stated that the Medical Officer examined Sharda and gave certificate

that she was fit to give dying declaration. Thereafter he again asked name

of Sharda to ascertain if she was in a position to give dying declaration.

Thus, this person has contradicted himself.

7. Mode and manner in which dying declaration Exh.46/47 has been

written and evidence adduced by P.W.6 and P.W.7 makes the document

doubtful.

8. Trial Court has relied upon the evidence of P.W.2 to hold that the

Judgment apeal619.03

story in Exh.47 is corroborated by her. However, her cross-examination

reveals that the fact of accused Babarao pouring kerosene on person of

Sharda, as communicated by Sharda to her, accused Ashok and Rajkumar

catching hold of her hands and accused Saraswatibai igniting, are all missing

in her police statement and she could not explain reason therefor. It cannot

be therefore be said that P.W.2 proves any dying declaration or then her

version corroborates narration in Exh.47.

9. Perusal of evidence of P.W.1 and P.W.5 (parents) reveals that they

were not present at the time of alleged incident. Sharda also states so in her

dying declaration. Because of their absence at the time of incident, Trial

Court has not relied upon their oral evidence.

10. Deposition of P.W.1 - Kesharbai who happens to be mother of the

deceased Sharda reveals that 15 days after marriage she met Sharda by

visiting house of Sharda. Accused Babarao was expressing that accused

Ashok should not cohabit with Sharda, and therefore, she had asked Sharda

to return to her house. Sharda was not ready to return. In paragraph no.2

of her deposition in which she states that at the time of death Sharda she

was present at the house of Sharda along with her husband and accused

persons were saying that they should take back Sharda with them. As it was

Judgment apeal619.03

evening time, they halted there and agreed to go back on next day. In the

night there was quarrel between Sharda and accused persons. In the

morning Sharda was ready to go with her.

11. This narration therefore, shows substance in defence of the

accused persons that as Sharda was already carrying, they were not ready

and willing to stay with her. In post mortem, carried on the body of

deceased Sharda, foetus of 8 to 10 weeks is recorded against column no.21.

P.W.1 accepted that Ashok alleged that Sharda was pregnant since before

marriage. Portion marked as "A" in her police statement was denied by her.

She accepted that when Ashok alleged pregnancy, it was agreed that Sharda

and her parents would go to their house and settle the dispute. P.W.5

Sheshrao has attempted to give entirely different version of the matter.

Paragraph no.3 of his cross-examination brings on record improvements

made by him. He could not explain why fact of accused persons demanding

divorce from Sharda appeared in his police statement. When other part of

his police statement, which runs contrary to his deposition before Court was

put to him, he could not explain why police had written those facts in his

statement. He denied that he had asked his son-in-law to condone the

mistake of Sharda. He also denied that Ashok had asked him to go to house

of Sahebrao at Akola to settle the dispute.

Judgment apeal619.03

12. This material on record shows that deceased Sharda was pregnant

at the time of her marriage. Death has taken place within two months of her

marriage. Sharda was with her parents since 15 days prior to the incident.

With parents she came to house of accused persons. Accused persons

declined to cohabit with Sharda. Sharda and her family were to return to

her native place in the morning. The facts therefore, rule out any motive

with accused persons to kill Sharda.

13. Trial Court therefore has erred in placing reliance upon dying

declaration Exh.47 and oral dying declaration to P.W.2 Chanda. The finding

of guilt and conviction recorded by the trial Court is therefore,

unsustainable. Hence, we proceed to pass the following order.



                                          ORDER



            (1)           Criminal Appeals are allowed.

            (2)           Judgment dated 03.10.2003 delivered by the Additional 

Sessions Judge, Achalpur in Sessions Trial No.79/1996,

convicting the appellants for the offence punishable

under Section 302 read with Section 34 of Indian Penal

Judgment apeal619.03

Code is quashed and set aside and they are acquitted of

the said offence.

              (3)           Bail bonds furnished by them are cancelled.

              (4)           The muddemal property be dealt with, as directed by  

                            the trial Court, after the appeal period is over.




 

                            JUDGE                                  JUDGE


Rgd.





 

 
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