Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganesh Ramesh Kamble vs The State Of Maharashtra
2017 Latest Caselaw 3047 Bom

Citation : 2017 Latest Caselaw 3047 Bom
Judgement Date : 12 June, 2017

Bombay High Court
Ganesh Ramesh Kamble vs The State Of Maharashtra on 12 June, 2017
Bench: V.K. Tahilramani
Rane                                  * 1/11 *                    Appeal-706-2013
                                                              12June,2017-Monday


        IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                 CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL APPEAL NO. 706 OF 2013



Ganesh Ramesh Kamble                                       .....Appellant

        V/s.

The State of Maharashtra                                   ......Respondent

                                      ------

Ms. Dharmistha Rathod i/by. Mr. Amin Solkar, Advocate for the

appellant.

Mr. H.J. Dedhia, APP for the State, respondent.

        CORAM :- SMT. V.K. TAHILRAMANI, &

                         SANDEEP K. SHINDE, JJ.

DATE :- 12 JUNE, 2017.

ORAL JUDGMENT : (Per :- SMT. V.K. TAHILRAMANI, J) :

1. The appellant, original accused has preferred this

Appeal against the judgment and order dated 24 th January, 2013

passed by the Learned Additional Sessions Judge, Kalyan in

Sessions Case No. 90 of 2009. By the said judgment and order, the

Learned Sessions Judge convicted the appellant under Section 302

Rane * 2/11 * Appeal-706-2013 12June,2017-Monday

of Indian Penal Code ("IPC" for short) and sentenced him for the

said offence to imprisonment for life and fine of Rs.5,000/- in

default R.I. for 4 months.

2. The prosecution case briefly stated is as under :-

. The appellant was married to deceased, Kavita in the

year 2006. Some months after the marriage, the appellant

started consuming liquor and beating Kavita. Kavita lodged

criminal case against the appellant under Section 498A IPC. The

said case was compromised and at the time of compromise, the

appellant signed a document stating that he will not trouble Kavita

and he will treat her properly. This document was executed on a

stamp paper. However, even thereafter the appellant continued

to illtreat Kavita. On 14 th December, 2008 the appellant came

home in an intoxicated condition. Kavita questioned him about

drinking liquor. Thereupon, a quarrel took place between Kavita

and the appellant. The appellant then poured kerosene on Kavita

and set her on fire. Kavita was taken to the Central Hospital,

Ulhasnagar. In the hospital, two dying declarations of Kavita came

to be recorded. The first dying declaration was recorded by P.W.8,

P.I. Kamble. The said dying declaration is at Exhibit-39. Kavita told

P.I. Kamble that, on 14th December, 2008 her husband came home

Rane * 3/11 * Appeal-706-2013 12June,2017-Monday

after drinking liquor. When she questioned him about this fact, a

quarrel took place between them. Her husband then poured

kerosene on her and set her on fire. This dying declaration was

treated as FIR. In the hospital, on the very same day i.e. on 14 th

December, 2008 P.W.7 Special Executive Officer, Lajwanti Motwani

recorded the dying declaration of Kavita. The said dying

declaration is at Exhibit-33. In this dying declaration, Kavita stated

that on account of quarrel between her and her husband, he

poured kerosene on her and set her on fire. After registration of

FIR, investigation commenced. Kavita expired on 22 nd December,

2008 in the hospital. Thereafter, the offence was converted into

Section 302 IPC. After completion of investigation, chargesheet

came to be filed. In due course, the case was committed to the

Court of Sessions.

3. Charge came to be framed against the appellant under

Section 302 IPC. The appellant pleaded not guilty to the said

charge and claimed to be tried. The defence of the appellant was

that of total denial and of false implication. After going through

the evidence adduced in this case, the Learned Sessions Judge

convicted and sentenced the appellant as stated in para-1 above,

hence, this appeal.

 Rane                                     * 4/11 *                      Appeal-706-2013
                                                                   12June,2017-Monday


4. We have heard the Learned Counsel for the appellant

and the Learned APP for the State. We have carefully considered

their submissions, the judgment and order passed by the Learned

Sessions Judge and the evidence in this case. After carefully

considering the matter, for the below-mentioned reasons, we are

of the opinion that the appellant poured kerosene on Kavita and

set her on fire which led to her death.

5. The conviction of the appellant is based on two dying

declarations i.e. Exhibit-33 and Exhibit-39. The dying declaration

at Exhibit-33 was recorded by P.W.7, Special Executive Officer, Smt.

Lajwanti Motwani. The dying declaration at Exhibit-39 was

recorded by P.W.8-P.I. Kamble. Both these dying declarations were

recorded on 14th December, 2008 in the Hospital. In addition to

these two dying declarations, conviction is also based on oral dying

declarations made by Kavita to P.W.2-Mayurakshi, P.W.3-Meenakshi

and P.W.6-Dilip. Mayurakshi was the mother of Kavita, Meenakshi

was the maternal aunt of Kavita and Dilip was the father of Kavita.

6. We now proceed to deal with the first dying declaration

i.e. Exhibit-39. This dying declaration, as stated earlier, was

recorded by P.W.8-P.I. Kamble. P.I. Kamble has stated that on 14 th

December, 2008 at about 11.00 p.m. he received telephone call

Rane * 5/11 * Appeal-706-2013 12June,2017-Monday

from Central Hospital, Ulhasnagar, that one, Kavita Ganesh Kamble

was admitted in the Hospital with burn injuries. P.W.8 then asked

the Doctor (P.W.1-Dr. Raju Muskawad), whether Kavita was able to

give a statement. The Doctor examined her and certified that, she

was conscious and able to give statement. Thereafter, P.W.8

proceeded to record the dying declaration of Kavita. Kavita told

him that, her husband came home after consuming liquor. She

asked her husband, why he consumed liquor. On that count, there

was a quarrel between her and her husband. Her husband in

anger poured kerosene on her and set her on fire with the help of a

matchstick.

7. P.W.1, Dr. Raju Muskawad has stated that on 14 th

December, 2006 he was on duty at Central Hospital, Ulhasnagar.

Patient, Kavita Ganesh Kamble who had sustained burn injuries

was brought to the Hospital by her husband. She was conscious.

P.I.- Ajay Kamble came to the Hospital. Dr. Muskawad then

examined the patient and after seeing the condition of the patient,

he certified that the patient was conscious and her statement can

be recorded. Dr. Muskawad, has thereafter stated that, the Special

Executive Officer came to the Hospital and told him that the dying

declaration of the patient is to be recorded. Dr. Muskawad gave

Rane * 6/11 * Appeal-706-2013 12June,2017-Monday

permission to the Special Executive Magistrate to record the

statement of Kavita. He certified that the patient was conscious

and her statement can be recorded.

8. The second dying declaration was recorded by P.W.7-

Special Executive Officer, Lajwanti Motwani. She had stated that,

she went to Central Hospital, Ulhasnagar and recorded the dying

declaration of Kavita. The Special Executive Officer, Motwani has

stated that, on enquiry, Kavita told her that there was quarrel

between her and her husband. Her husband then poured kerosene

on her and set her on fire.

9. In addition to dying declarations, Exhibit-33 and Exhibit-

39, the prosecution has relied upon the evidence of P.W.2-

Mayurakshi, P.W.3-Meenakshi and P.W.6-Dilip to whom Kavita made

oral dying declarations when she was admitted to Central Hospital,

Ulhasnagar. Meenakshi, has stated that, she was the mother of

Kavita. Kavita was married to the appellant in the year 2006.

Three months after the marriage, the appellant started illtreating

her daughter, Kavita. Kavita then lodged criminal case against the

appellant under Section 498A IPC. A compromise was arrived at

and the appellant executed a document on stamp paper stating

that, he would treat Kavita well. However, even thereafter, the

Rane * 7/11 * Appeal-706-2013 12June,2017-Monday

appellant continued to illtreat Kavita. Meenakshi has stated that,

she came to know that her daughter had received burn injuries and

was admitted in Central Hospital, Ulhasnagar. Hence, she went

and met her daughter in the Hospital. Her daughter told her that,

her husband poured kerosene on her and set her on fire. The

evidence of P.W.3-Meenakshi who was the maternal aunt of Kavita

and P.W.6-Dilip who was the father of Kavita is on similar lines as

that of P.W.2-Mayurakshi.

10. That Kavita died a homicidal death, is brought out from

the evidence of P.W.2, 3, 6, 7, 8 and P.W.1, Dr. Chaurasia who

conducted the post-mortem on the dead body of Kavita. Dr.

Chaurasia, has stated that, Kavita had sustained 95% burns. Those

burns were superficial to deep burns and the cause of death was

95% superficial to deep burns with septicemic shock. In the light

of the evidence on record, we have no hesitation to hold that,

Kavita died a homicidal death.

11. Mr. Solkar, submitted that, even if it is held that the

appellant set his wife Kavita on fire, the act of the appellant would

not fall under Section 302 IPC but it would at the most fall under

Section 304 (Part-II) IPC. He submitted that, the appellant had no

intention to cause death of his wife, Kavita. To support his

Rane * 8/11 * Appeal-706-2013 12June,2017-Monday

contention, he has placed reliance on the dying declarations,

Exhibit-33 and Exhibit-39 and the evidence of P.W.1-Dr. Raju

Muskawad. Mr. Solkar, pointed out that, in both the dying

declarations, Kavita has sated that, when she questioned her

husband, why he had consumed liquor, a quarrel took place

between her and her husband and then her husband poured

kerosene on her and set her on fire. Mr. Solkar, pointed out that,

the dying declaration, Exhibit-39, shows that thereafter, the

appellant extinguished the fire. Mr. Solkar, placed reliance on the

evidence of P.W.1-Dr. Chaurasia, who has stated that Kavita was

brought to the Hospital by her husband. Thus, Mr. Solkar

submitted that the fact, that the incident had occurred during the

course of a sudden quarrel and the fact that the appellant

extinguished the fire and immediately took Kavita to the Hospital

shows that, he had no intention to kill his wife, Kavita.

12. No doubt, the evidence on record shows that, it was the

appellant who set his wife, Kavita on fire. However, the pivotal

question which arises in the facts and circumstances of the case, is

what is the nature of the offence proved against the appellant. It is

an admitted fact that, the appellant set Kavita on fire during the

course of a sudden quarrel which took place between the appellant

Rane * 9/11 * Appeal-706-2013 12June,2017-Monday

and Kavita. However, the dying declaration, Exhibit-39 shows that,

after Kavita caught fire, the appellant alongwith others

extinguished the fire. It appears that, in the process of

extinguishing the fire, both the hands of the appellant were burnt.

This is brought out in the evidence of P.W.8, P.I.-Kamble, who has

stated that, the appellant was also admitted in Central Hospital,

Ulhasnagar as both his hands were burnt. P.W.8-P.I.-Kamble has

also stated that the appellant was discharged from the Hospital on

26th December, 2008. Moreover, the evidence of P.W.1, Dr. Raju

Muskawad shows that, Kavita was brought to the Hospital by her

husband i.e. the appellant. The dying declaration, Exhibit-33 also

shows that, Kavita was brought to the Hospital by the appellant.

This conduct of the appellant cannot be seen divorced from the

totality of the circumstances. Very probably, the appellant would

not have anticipated that, the act done by him would have

accelerated to such a proportion that, Kavita may die. If the

appellant had intended his wife Kavita to die, he would not have

extinguished the fire and immediately rushed her to the hospital

in an effort to save her life. In view of the evidence on record, we

are inclined to think that, all the appellant thought of, was to

frighten Kavita and not kill her, but unfortunately, the situation

Rane * 10/11 * Appeal-706-2013 12June,2017-Monday

slipped out of control and went to a fatal incident. Looking to the

facts of this case, we are of the opinion that, the case would not

fall under Section 302 IPC. We stand fortified in taking this view by

the observations of the Supreme Court, in the case of, Kaluram

V/s. The State of Rajasthan reported in (2000) 10 Supreme

Court Cases page 324. In the said case also, similar facts arose

and the Supreme Court held that, the case would not be covered

by Section 302 of IPC, but it would be covered by Section 304

(Part-II) IPC.

13. However, as far as the submission of Mr. Solkar is

concerned, that the case would fall under Section 304 (Part-II),

looking to the extensive nature of the injuries sustained by Kavita,

we are of the opinion that, the case would fall under Section 304

(Part-I) of IPC.

14. In view of the above facts and circumstances, we alter

the conviction of the appellant from Section 302 of IPC to Section

304 (Part-I) of IPC. Both the sides agreed that the appellant has

been custody since December, 2008. In this view of the matter,

we are of the opinion that, for the offence under Section 304 (Part-

I), sentence of 9 years rigorous imprisonment with fine amount of

Rs.5,000/- , in default, simple imprisonment for four months, would

Rane * 11/11 * Appeal-706-2013 12June,2017-Monday

meet the ends of justice.

15. The Appeal is allowed to the aforesaid extent.

(SANDEEP K. SHINDE, J) (SMT. V.K. TAHILRAMANI, J)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter