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

State Of Maharashtra Thr. Pso ... vs Gajanan Vishwanath Chincholkar
2017 Latest Caselaw 3673 Bom

Citation : 2017 Latest Caselaw 3673 Bom
Judgement Date : 28 June, 2017

Bombay High Court
State Of Maharashtra Thr. Pso ... vs Gajanan Vishwanath Chincholkar on 28 June, 2017
Bench: V.M. Deshpande
  apeal.358.2001 & rev.142.2001                  1        

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

                   CRIMINAL   APPEAL NO. 358   OF 2001


 The State of Maharashtra,
 Through Police Station Officer
 Police Station Umarkhed,Yavatmal                                      ..... APPELLANT


       ...V E R S U S...

 1. Gajanan Vishwanath Chincholkar,
    aged about 23 years,

 2. Vishwanath Tukaram Chincholkar,
    aged about 52 years,

 3. Sau. Kamlabai Vishwanath Chincholkar,
    Aged about 47 years,

 4. Shivraj Vishwanath Chincholkar,
    Aged about 22 years,

 5. Sau. Godawari W/o Sambhaji Warkad,
    Aged about 55 years,

      All R/o Sangam Choncholi,Umarkhed,
      District-Yavatmal.                        ...RESPONDENTS

 -------------------------------------------------------------------------------------------
 Shri R.S.Nayak, Addl.P.P. for State.
 Shri K.S.Narwade,Advocate for respondent nos. 1 and 3.
 Respondent nos. 2 and 4 abated.
 -------------------------------------------------------------------------------------------


                               WITH




::: Uploaded on - 30/06/2017                                 ::: Downloaded on - 01/07/2017 01:00:08 :::
   apeal.358.2001 & rev.142.2001                  2        



        CRIMINAL  REVISION APPLICATION NO. 142 OF 2001


 Prakash S/o Shivshankar Narkhede,
 R/o Khadki,Tq.Himatyatnagar,
 District-Nanded.                                                             APPLICANT

        ...V E R S U S...

 1. Gajanan Vishwanath Chincholkar,
    aged about 26  years,

 2. Vishwanath Tukaram Chincholkar,
    aged about 56 years,

 3. Sau. Kamlabai Vishwanath Chincholkar,
    Aged about 49 years,

 4. Ku.Jayrani D/o Vishwanath Chincholkar
    (dead)

 5. Shivraj Vishwanath Chincholkar,
    Aged about 24 years,

 6. Sau. Godawari W/o Sambhaji Warkad,
    Aged about 58 years,

      All R/o Sangam Choncholi,Tq.Umarkhed,
      District-Yavatmal.  

 7. The State of Maharashtra,
    Through Police Station Officer
    Police Station Umarkhed,Yavatmal.                            ..NON-APPLICANTS

 -------------------------------------------------------------------------------------------
 Shri R.L.Khapre Advocate for applicant.
 Shri K.S.Narwade,Advocate for non-applicant nos. 1 and 3.
 Non-applicant  nos. 2 and 5 abated.    
 Shri R.S.Nayak, Addl.P.P. for State.
 -------------------------------------------------------------------------------------------




::: Uploaded on - 30/06/2017                                 ::: Downloaded on - 01/07/2017 01:00:08 :::
   apeal.358.2001 & rev.142.2001             3        

                               CORAM:- V. M. DESHPANDE, J.

DATED :- JUNE 28,2017

ORAL JUDGMENT

This appeal as well as revision are disposed of by this

common judgment since both arise out of judgment and order of

acquittal passed by 2nd Ad-hoc Assistant Sessions Judge, Pusad

dated 5/7/2001 in S.T.No.79/1998.

2. Initially, after the case was registered as

S.T.No.79/1998 the learned trial Court framed a charge against 6

accused persons for the offence punishable under Sections 498-A

and 306 r/w Section 34 of the Indian Penal Code. The accused

persons were charged for causing harassment to deceased Surekha

and abetting her to commit suicide.

3. I heard Shri R.S.Nayak,learned Addl.P.P. for State and

Shri K.S.Narwade, learned advocate for respondents in criminal

appeal and Shri R.L.Khapre for the appellant in revision. Shri

R.L.Khapre, learned advocate appeared in this two matters and

vehemently argued in support of the revision.

4. Criminal revision is preferred by first informant Prakash

Shivshankar Narkhede who was also examined as P.W.1 during

the course of trial.

5. Learned 2nd Ad-hoc Assistant Sessions Judge-Pusad

framed charge against respondents-accused under Exh.31.

Respondents-accused denied charge and claimed for their trial. In

order to bring home guilt of the respondents-accused the

prosecution has examined in all 9 witnesses and also relied upon

various documents

6. In the present appeal the respondents will be referred to

by their original position in the trial.

7. Accused no.2 Vishwanath and accused no.3 Sau.Kamlabai

are parents in law of deceased. Accused nos. 4 and 5 are sister in law

and brother in law of deceased so also, accused no.6 Sau.Godawari

was close relative of accused no.1 Gajanan.

8. This appeal was admitted only against original accused

no.1 Gajanan, the husband, accused no.2 Vishwanath, the father in

law and accused no.3 Sau. Kamlabai, the mother in law.

9. During the pendency of the present appeal accused no.2

Vishwnath expired and vide order dated 25/11/2014 this Court

ordered that appeal shall abated against accused no.2 Vishwanath.

Thus, by the said order it was observed by this Court now the appeal

will only proceed against original accused no.1 Gajanan and accused

no.3 Sau.Kamlabai.

10. F.I.R.(Exh.61) is lodged by Prakash(PW1). He is the

brother of deceased. His evidence shows that for initial period the

relations between deceased and all accused persons were coordial

and such relations continued till Diwali. However, thereafter

harassment was started on the demand for motorcycle, television and

on account of less dowry was paid. The evidence of this prosecution

witness shows that the allegations about the illtreatment against all

accused persons were very vague and general in nature.

11. It is the further evidence of this prosecution witness that

his deceased sister informed his wife on 13/5/1998 that prior to 15

days of the said date original accused no.2 Vishwanath tried to

molest deceased. The evidence of Prakash(PW1) shows that this fact

was not disclosed to him by deceased. Even as per the claim of this

prosecution witness this fact was intimated to him by his wife,

however the prosecution has not examined the wife of

Prakash(PW1). Therefore, the fact that the incident occurred 15 days

prior to 13/5/1998 about molestation at the hands of original

accused no.2 Vishwanath(deceased) is not proved at all.

12. Rajaram Gangaram Sakhare(PW2) is a panch witness. He

was examined by prosecution to prove spot panchnama(Exh.64). The

evidence of Kailas Ramrao Nawade(PW3) who is brother in law of

deceased reveals that he got all information about the illtreatment

from his wife Seema(PW8). Therefore the evidence of Kailash (PW3)

is also a hearsay evidence. Shivdansingh Devisingh Chavan(PW5)

and Ambadas Raoji Jadhao(PW6) are the panch witnesses in respect

of the memorandum statement recorded by investigating officer

Baburao Rayaji Khandare(PW9) by which investigating officer seized

the endosulpfan poison at the behest of accused no.2 Vishwanath.

This Court need not dilate on the issue of discovery and recovery of

endosulfan at the behest of original accused no.2 since the appeal

abated against him due to his death. Evidence of Rajaram Bhujanga

Adkine(PW7) reveals all the allegations against deceased Vishwanath

only. The evidence of Seemabai Kailash Nawade (PW8), the other

sister of deceased who also used to reside in the same village also

shows that her evidence is too general in nature in respect of the

allegation of harassment against the surviving respondents-accused.

13. Dr.Prakash Baburao Shingam(PW4) has conducted post

mortem and proved the same which is at Exh.68. Though he stated

that the cause of death is aspyxia due to organo phosperus

compound, he has admitted that in case of diphtheria froth can also

come out from the mouth and nostrils. This autopsy surgeon never

claims that he has preserved viscera of the deceased. Further, though

P.W.9 claims that he sent viscera to the chemical analyser the said

report is not coming on record. Consequently, it is crystal clear that

the prosecution has utterly failed to prove that the cause of death

was due to consumption of "organo phosperus compound".

14. Further the Court below in my view has rightly noticed

that there is delay in lodging F.I.R. Though F.I.R. (Exh.61) is lodged

on the very same day at 6.00 p.m. Prakash(PW1), the first informant

who was the panch also on the inquest panchnama(Exh.62) which

was performed at about 10.00 a.m. in the morning has failed to give

any explanation.

15. Since there are no allegations against accused no.1

Gajanan or any other specific allegations against original accused

no.3 Sau.Kamlabai I see no reason to upset the well reasoned

judgment given by the learned Judge of the Court below. As

observed, all the allegations in the testimony of Kailas (PW3) against

original accused no.2 Vishwanath that he molested deceased,

however the Court is not testing that evidence in respect of the same

incident since accused no.2 Vishwanath is already expired.

16. In that view of the matter appeal fails. Consequently, the

revision is also required to be rejected in view of the dismissal of

State appeal. Hence, both the appeal and revision are dismissed.

JUDGE

(kitey)

 
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