Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Milind Sahebrao Lahane vs State Of Maharashtra
2017 Latest Caselaw 3722 Bom

Citation : 2017 Latest Caselaw 3722 Bom
Judgement Date : 29 June, 2017

Bombay High Court
Milind Sahebrao Lahane vs State Of Maharashtra on 29 June, 2017
Bench: S.S. Shinde
                                                                   cria81.99
                                        1


                                        
      IN  THE HIGH COURT OF JUDICATURE AT BOMBAY

                               BENCH AT AURANGABAD


                      CRIMINAL APPEAL NO.81 OF 1999

 1) Milind s/o Sahebrao Lahane,
    Age-23 years, Occu: Labour,
    R/o- Khairav, Dist-Buldhana,
    At present: Ketki Apartment,
    Osmanpura, Aurangabad.
 (Name of Appellant No.1 deleted as
  per Court' Order dated 24th March,
  1999.
  Appellant No.1 has filed separate 
  Appeal bearing Criminal Appeal
  No.106 of 1999)

 2) Sumanbai @ Kalpana w/o Prakash Lahane,
    Age-22 years, Occu: Labour,
    R/o- As above.  
                                 ...APPELLANTS 
        VERSUS             

 The State of Maharashtra,
 Through G.P., High Court of
 Judicature of Bombay High Court,
 at Aurangabad.   
                                 ...RESPONDENT

                      ...
    Mr.A.K. Bhosale Advocate (appointed) for  
    Appellant No.2.
    Mr.P.G. Borade, A.P.P. for Respondent - State. 
                      ...

          WITH




::: Uploaded on - 01/07/2017                  ::: Downloaded on - 02/07/2017 01:18:21 :::
                                                                cria81.99
                                   2


          CRIMINAL APPEAL NO.106 OF 1999

 Milind s/o Sahebrao Lahane,
 Age-23 years, Occu: Labour,
 R/o- Khairav, Dist-Buldhana,
 At present: Ketki Apartment,
 Osmanpura, Aurangabad.  
                                 ...APPELLANT 
        VERSUS             

 The State of Maharashtra,
 (Through G.P., High Court of
 Judicature of Bombay High Court,
 at Aurangabad).   
                                 ...RESPONDENT

                      ...
   Mr.A.S. Shejwal Advocate for Appellant.
   Mr.P.G. Borade, A.P.P. for Respondent - State. 
                      ...


               CORAM:   S.S. SHINDE AND
                        S.M. GAVHANE, JJ.

DATE OF RESERVING JUDGMENT : 06TH JUNE,2017.

DATE OF PRONOUNCING JUDGMENT: 29TH JUNE, 2017.

JUDGMENT [PER S.S. SHINDE, J.]:

1. As both these Criminal Appeals are

arising out of one and the same Judgment and order

passed by the trial Court, both the Appeals are

being decided by this common Judgment.

cria81.99

2. Both these Appeals are directed against

the Judgment and order dated 4th December, 1999,

passed by the IInd Additional Sessions Judge,

Aurangabad in Sessions Case No.246 of 1997 thereby

convicting accused No.1 - Milind s/o Sahebrao

Lahane and accused No.2 - Sumanbai @ Kalpana w/o

Prakash Lahane for the offence punishable under

Section 302 read with 34 of the Indian Penal Code

(for short "I.P. Code") and sentencing them to

suffer imprisonment for life and to pay fine of

Rs.500-/ each, and in default, to suffer further

imprisonment for six months.

3. The prosecution case, in brief, is as

under:-

A) On 29th January, 1996, P.S.I. Mahendra

Deshmukh was present in police chowki of

Begampura, Aurangabad. At about 11.00 a.m. he

received information through anonymous telephonic

cria81.99

call that, one dead body was lying near "Hanuman

Tekdi". To verify the said information, he sent

two police constables in the area of "Hanuman

Tekdi". Two constables went near "Hanuman Tekdi".

They found that the dead body of one male person

was lying there. Accordingly, they gave

information to P.S.I. Deshmukh City Chowk police

station, Aurangabad. Constable Gawali filed

written report in police station, on the basis of

which A.D. No.3 of 1996 was registered, under

Section 174 of the Code of Criminal Procedure.

B) Inquiry of A.D. No.3 of 1996 was handed

over to head constable Nikalje. P.S.I. Deshmukh

and head constable Nikalje visited the spot of

incident. They observed that the dead body of male

was lying on the ground. It was decomposed. There

was no identification mark on the dead body. There

was one black thread around the neck of the dead

body. Said thread was having knot on the backside

of the neck. Head constable Nikalje effected spot

cria81.99

panchnama on the spot in presence of panchas. He

did inquest panchnama in presence of the panchas.

At the time of preparing spot panchnama, they

observed that one pair of slipper was lying on the

spot. On 29th January, 1996 police observed that

there was a white shirt and pant of white colour

on the person of the dead body. There was one

banian of white colour and underwear of blue

colour. Police seized those clothes of the

deceased, black thread (Kardoda) and pair of

slipper under seizure panchnama in presence of

panchas. Head constable Nikalje sent the dead body

for postmortem examination to Government Hospital,

Ghati at Aurangabad.

C) On 30th January, 1996 head constable

Nikalje made inquiry from the medical officer

about the cause of death. The medical officer

directed the head constable to send the dead body

to the department of Anatomy to ascertain the

cause of death of the deceased. Viscera was

cria81.99

preserved for Chemical Analysis. Medical officer

opined that " due to strangulation, death can be

caused".

D) P.S.I. Deshmukh found that murder of

unknown person was committed. He also found that

to destroy proof, the dead body was thrown near

"Hanuman Tekdi". Hence he filed report in City

Chowk police station on 31st January, 1996 as per

Exhibit 37. On the basis of his report, Crime No.

I-21 of 1996 was registered under Section 302 of

the I.P. Code. Further investigation was handed

over to P.I. Lokhande (PW-20).

E) P.I. Lokhanded (PW-20) obtained document

of inquiry of A.D. No.3 of 1996, which was done by

head constable Nikalje. He found that head

constable Nikalje had seized hair and soil mixed

with blood from the spot. P.I. Lokhande received

seized articles in his custody.

cria81.99

F) On 31st January, 1996 medical officer did

not give exact cause of death of the deceased, as

the dead body was decomposed. At the same time,

medical officer did not deny the possibility of

strangulation. P.I. Lokhande tried to find out

relatives of the deceased. He tried to identify

the name of the dead person. He took photographs

of the dead body with the help of photographer.

The photographs were sent to various police

stations. Paper publication was also given about

the dead body along with photograph. Pamphlets

were also circulated. But no one turned up to give

the information of the dead body of the deceased

inspite of several efforts.

G) On 2nd February, 1996 P.I. Lokhande sent

the dead body to Anatomy Department along with

letter to ascertain age and cause of death of the

deceased. P.I. Lokhande sent seized articles to

Chemical Analyzer for analysis. He send viscera,

hair of dead body, soil mixed with blood and

cria81.99

clothes of deceased to Chemical Analyzer,

Aurangabad for analysis. On the request of P.I.

Lokhande, medical officer of Anatomy Department

had removed hair and teeth of the deceased and

handed over to him. Those hair and teeth were sent

to Chemical Analyzer, Aurangabad for analysis.

H) Dead body was lying with Anatomy

Department. In the meantime, P.I. Lokhande was

trying to find out the relatives of the deceased.

On 11th March, 1996, he received report from

Chemical Analyzer. Till 30th June, 1996 he did not

receive report from Anatomy Department. So also

till 30th June, 1996 no one identified dead body,

therefore, P.I. Lokhande sent "A" summary to the

Court of Chief Judicial Magistrate, Aurangabad.

I) On 10th June, 1997, PW-10 Bhagwan Lahane

came to City Chowk police station. He told that

his brother was missing. PW-10 Bhagwan Lahane

further informed that till 10th June, 1997 he was

cria81.99

taking search of his brother Prakash Lahane. PW-10

Bhagwan Lahane gave information to police that his

brother Prakash was murdered by his nephew,

accused No.1 - Milind and his sister-in-law,

accused No.2 - Sumanbai.

J) On getting this information from Bhagwan

Lahane, P.I. Lokhande had shown photographs of

dead body to him. P.I. Lokhande also showed

clothes and slippers of the deceased by opening

seal in presence of panchas to Bhagwan Lahane.

Bhagwan Lahane identified that those clothes and

slippers were of his brother Prakash. He

identified photographs of the dead body of the

deceased and stated that those photographs were of

his brother.

K) P.I. Lokhande collected the information

of the accused from Bhagwan Lahane. He called both

the accused in the police station. On the very

same day, P.I. Lokhande recorded statement of

cria81.99

Bhagwan Lahane and his father. With the permission

of A.C.P., P.I. Lokhande reopened a summary. He

arrested both the accused on 10th June, 1997.

L) On 11th June, 1997 P.I. Lokhande sent

P.S.I. Karanje to the house of the accused to take

search. During search, he seized two case papers.

One case paper was of "Nagarparishad Hospital" of

Cidco on which the name as Sumanbai was written.

Case papers were showing treatment given to

Sumanbai. During search, three photographs were

seized from the house of accused. One photograph

was of accused Milind, accused Sumanbai along with

one son. Another photograph was of family and

third photograph was of accused Sumanbai showing

her pregnancy. P.S.I. Karanje seized all these

articles under seizure memo at Exhibit 13. On 11th

June, 1997 P.I. Lokhande received report of

Anatomy Department. As per his request, dead body

was handed over to Bhagwan Lahane and his father.

On 11th June, 1997, P.I. Lokhande recorded the

cria81.99

statements of some witnesses.

M) P.I. Lokhande carried out further

investigation. Blood samples of both the accused

were collected. On 12th June, 1997 accused No.1

Milind, while in custody, stated that he was

intending to make statement about the spot of

incident and accordingly his statement was

recorded in presence of panchas. After recording

statement of accused No.1 Milind, P.I. Lokhande,

panchas and accused No.1 Milind went to Gureganesh

Nagar by Jeep. Accused No.1 Milind took them near

hill and pointed out the spot of incident. At that

place, panchnama was effected.

N) During the course of investigation, it

was found that deceased Prakash Lahane was missing

from the house and therefore complaint was filed

with police station, Deulgaon Raja, Dist-Buldhana.

P.I. Lokhande collected the said documents from

police station, Deulgaon Raja. Further

cria81.99

investigation was carried out and statements of

witnesses were recorded.

O) During the course of investigation, it

was revealed that accused No.1 - Milind and

accused No.2 - Sumanbai were having illicit

relations. Both of them committed murder of

Prakash Lahane i.e. husband of accused No.2 -

Sumanbai near "Hanuman Tekdi", Begampura,

Aurangabad. They tried to destroy the evidence of

murder by throwing the dead body of Prakash Lahane

in valley. After the murder of Prakash Lahane,

accused No.1 - Milind and accused No.2 - Sumanbai

cohabited with each other as husband and wife by

stating false surname as Lokhande. After

completing investigation, police filed charge-

sheet against both the accused before the J.M.F.C.

at Aurangabad. The J.M.F.C., Aurangabad has

committed the case to the Court of Sessions,

Aurangabad in due course.

cria81.99

P) A charge for an offence punishable under

Sections 302 and 201 read with Section 34 of the

I.P. Code was framed against both the accused and

the same was explained to them. The accused

persons pleaded not guilty and claimed to be

tried, with the defence of total denial.

4. After recording the evidence and

conducting full fledged trial, the trial Court

convicted accused No.1 and accused No.2 for the

offence punishable under Section 302 read with

Section 34 of the I.P. Code and sentenced them to

suffer imprisonment for life and to pay a fine, as

afore-stated. Hence these Appeals by both the

accused.

5. Mr. Bhosale, learned counsel appearing

for the accused Sumanbai @ Kalpana w/o Prakash

Lahane, who is Appellant in Criminal Appeal No.81

of 1999 submitted that there was no eye witness to

the incident and the case of the prosecution is

cria81.99

based on the circumstantial evidence only. There

is no direct evidence against the accused. He

further submitted that chain of circumstances on

which reliance was placed by the prosecution has

not been established beyond reasonable doubt by

the prosecution. He further submitted that the

entire prosecution case was based on the extra

judicial confession of the accused in presence of

the witnesses. He further submitted that there

were several contradictions, omissions,

discrepancies and improvements in the evidence of

the prosecution witnesses in respect of various

circumstances and therefore reliance could not be

placed on the oral testimony of said witnesses. He

further submitted that according to the

prosecution case, on 29th January, 1996 police

found dead body lying near Hanuman Tekdi and on

10th June, 1997 PW-10 Bhagwan identified the said

dead body to be of his brother Prakash. He further

submits that identification of dead body is not

conclusive. He further submits that Prakash was

cria81.99

husband of Appellant Sumanbai and there was no

motive for her to commit murder of her husband. He

further submitted that the trial Court has not

properly appreciated the evidence brought on

record and came to the wrong conclusion.

6. Mr. Bhosale, learned counsel appearing

for accused Sumanbai, submitted that when there is

no other material available on record to establish

guilt of the accused, conviction cannot be based

on confession of the accused. In support of his

submissions, he placed reliance on the case of

Babubhai Udesinh Parmar vs. State of Gujarat1. Mr.

Bhosale, learned counsel further submitted that

there is no direct evidence to connect accused

with crime and there was no enmity between accused

and deceased and therefore the sole circumstance

that deceased was last seen in the company of

accused is not sufficient to convict accused. In

support of his submissions, he placed reliance on

1 A.I.R. 2007 S.C. 420

cria81.99

the exposition of law in the case of Inderjit

Singh and another vs. State of Punjab2. In support

of his submissions regarding appreciation of

evidence when the case is based on the

circumstantial evidence, Mr. Bhosale, learned

counsel also placed reliance on the case of

Niranjan Panja vs. State of West Bengal3, Shivaji

Vasant Bagale vs. The State of Maharashtra4, State

through C.B.I. vs. Mahender Singh Dahiya5, State of

U.P. vs. Ram Balak and another6, Hukam Singh vs.

State of Rajasthan7. In support of his submissions,

Mr. Bhosale, learned counsel also placed reliance

on the reported Judgment in the case of Sahadevan

and another vs. State of T.N.8 and Samadhan Dhudaka

Koli vs. State of Maharashtra9.

7. Mr. Shejwal, learned counsel appearing

2 A.I.R. 1991 S.C. 1674

3 2010(4) Mh.L.J.(Cri.) 102 4 2012 ALL MR(Cri) 747 5 2011 ALL MR 9(Cri)1295(S.C.) 6 A.I.R.2008 S.C.(Supp)1128 7 2011 ALL SCR(O.C.C.) 44 8 A.I.R. 2012 S.C. 2435 9 2009 ALL MR(Cri)229(S.C.)

cria81.99

for accused Milind Sahebrao Lahane who is

Appellant in Criminal Appeal No.106 of 1999 argued

that deceased Prakash was uncle of accused Milind

and there was no motive for accused Milind to kill

his uncle. He submitted that at the relevant time

accused Milind was taking education in the college

at Aurangabad. He further submitted that the

entire prosecution story that there were illicit

relations between accused Milind and accused

Sumanbai is false, and in fact accused Milind was

nephew of accused Sumanbai. Mr. Shejwal, learned

counsel invited our attention to the evidence of

the prosecution witnesses and the findings

recorded by the trial Court and submitted that the

findings recorded by the trial Court are not in

consonance with the evidence brought on record. He

also submitted that entire prosecution case is

based on the circumstantial evidence and the chain

of circumstances has not been established beyond

reasonable doubt by the prosecution and some links

are missing. He further submitted that both the

cria81.99

accused never made any extra judicial confession

before PW-10 Bhagwan Lahane. He submitted that

PW-10 Bhagwan was influential person, serving in

police department, and he was not intending to

give share in the ancestral land to accused Milind

and accused Sumanbai and therefore in order to

grab all the ancestral property, he committed

murder of Prakash and implicated both the accused

in a false case. Mr. Shejwal, learned counsel,

therefore submitted that the Appeal may be

allowed.

8. The learned A.P.P. appearing for the

State submitted that though the case of the

prosecution is based on the circumstantial

evidence, the chain of circumstances on which

reliance was placed by the prosecution has been

established beyond reasonable doubt by the

prosecution. He further invites our attention to

the evidence of PW-10 Bhagwan and PW-18 Venkat and

submits that both the accused have made extra

cria81.99

judicial confession before these prosecution

witnesses wherein they have clearly admitted that

there were illicit relations between accused No.1

Milind and accused No.2 Sumanbai and they

committed murder of Prakash. He further submits

that after considering the entire evidence on

record the trial Court has convicted both the

accused and the findings recorded by the trial

Court are in consonance with the evidence brought

on record. He, therefore submits that both the

Appeals may be dismissed.

9. To prove its case, the prosecution has

examined as many as twenty witnesses. PW-1 Feroz

Khan Sikandarkhan is a panch to the spot

panchnama. He deposed that after recording

statement of accused Milind, PW-1 himself, another

panch, P.I. Lokhande, accused Milind and police

staff went to Hanuman Tekdi by police Jeep. He

further deposed that accused Milind pointed out

the spot of incident and accordingly police

cria81.99

prepared spot panchnama Exhibit-31.

10. PW-2 Ravindra Hire, a Plumber and

contractor, deposed that accused No.1 was serving

with him. Accused told his name as Milind Lokhande

and he was working with PW-2 Ravindra till

September 1996. He further deposed that he engaged

accused Milind as a watchman in Ketki Apartment.

He further deposed that accused No.1 Milind was

residing on the back-side of Ketki Apartment in

tin-shed alongwith accused No.2. He further

deposed that accused No.1 told him that accused

No.2 was his wife. PW-3 Ramrao Yeshwant Maske

deposed that accused Milind was residing in one

room of his house as a tenant, along-with his wife

and son. He further deposed that accused No.1 had

taken one room from him on rent by stating his

name as Milind Lokhande and accused stayed in his

house as a tenant for about 2½ months.

11. PW-4 Rukhiya Begum w/o Abdul Gani deposed

cria81.99

that her own house is situated at Mukundwadi,

Sanjay Nagar, Aurangabad. She further deposed that

she know both the accused as they were her tenants

for about two months. She further deposed that

when accused Nos.1 and 2 had taken room on rent,

they stated that they were husband and wife having

one son.

12. PW-5 Mahindra Ramrao Deshmukh is a police

officer. He deposed that at the relevant time he

was attached to City Chowk Police Station as

P.S.I. He deposed that on 29th January, 1996 he

received one anonymous call through telephone

informing that one dead body was lying near

Hanuman Tekdi. Accordingly he sent two constables

in the area of Hanuman Tekdi. He further deposed

that police constable Gavali (PW-12) gave him

information that dead body of one man was lying

near Hanuman Tekdi. He further deposed that police

constable Gavali filed written report on the basis

of which Accidental Death bearing No.3 of 1996 was

cria81.99

registered under Section 174 of the Code of

Criminal Procedure. He further deposed that he

visited the spot of incident with head constable

Nikalje. He further deposed about the manner in

which investigation was carried out. He further

deposed that after investigation he found that a

murder was committed and to destroy the proof,

dead body was thrown near Hanuman Tekdi and

therefore he filed report in City Chowk Police

Station on 31st January 1996 and on the basis of

his report, offence was registered under Section

302 of the I.P. Code as Crime No.21 of 1996 and

further investigation was handed over to Lokhande,

Police Inspector of City Chowk Police Station.

13. PW-6 Rustum Sahebrao Gavane, deposed that

in the year 1997 he was serving as a watchman on

the work of Builder Dhontikar. He further deposed

that one man having surname Lokhande was engaged

as labour by his employer Mr. Dhontikar. PW-7

Kiran Dattatraya Kulkarni deposed that he

cria81.99

constructed Ketki Apartment at Mahavirnagar. He

further deposed that he engaged accused Milind

Lokhande as watchman on the recommendation of

Ravindra Hire who was working with PW-7 Kiran as a

plumber. He further deposed that accused Milind

used to reside in the Apartment in the room of

watchman, along with his wife. He further deposed

that accused Milind stayed in the said room for

about two months. He further deposed that while

engaging as a watchman, accused told his name as

Milind Lokhande.

14. PW-8 Yamunabai Baban Sarode deposed that

her nephew with accused Nos.1 and 2 came to her

house as they were intending to sell gold

ornaments. She deposed that as per their request

she took them to gold-smith Kishore, who purchased

gold chain from accused Nos.1 and 2. PW-9 Kishore

Uttamrao Udavant deposed that he purchased gold

chain from both the accused.

cria81.99

15. PW-10 Bhagwan Vyankatrao Lahane deposed

that deceased Prakash was his brother, accused

No.1 Milind is his nephew i.e. son of his another

brother Sahebrao, and accused No.2 Sumanbai is

wife of Prakash. He deposed that since 12th

January, 1998 he was serving as Home Dy.S.P. at

Aurangabad. He further deposed that in the month

of January, 1996 he came to know that accused

Suman and his brother Prakash were missing from

the house and while leaving the house they had

taken with them clothes and other articles. He

further deposed that his parents and he himself

tried to search his brother Prakash and accused

Sumanbai but he cold not find them. He further

deposed about the manner in which he and his

family members taken search of accused No.1 Milind

and accused No.2 Sumanbai and how he got the

information about the whereabouts of both the

accused at Ketki Apartment, Aurangabad.

. PW-10 Bhagwan Lahane further deposed that

cria81.99

at Ketki Apartment they reached near one tin-shed.

In the said tin-shed he found accused Milind,

accused Sumanbai and one small son. He deposed

that he himself and his father made inquiry from

both the accused about Prakash. He deposed that

initially they gave evasive answers. He found that

Sumanbai was pregnant of nine months. He further

deposed that on enquiry it was revealed from both

the accused that Sumanbai conceived pregnancy from

accused Milind. He further deposed that they

confessed about it before them and both the

accused also confessed that they have committed

murder of Prakash.

. PW-10 Bhagwan Lahane further deposed that

accused Sumanbai confessed before him that on 25th

January, 1996 she herself, accused Milind, Prakash

and their small son had been to see Bibi Ka

Makbara from Mukundwadi. After seeing Bibi Ka

Makbara they went on back side near hill. He

further deposed that accused Sumanbai further

cria81.99

confessed that at that place "Bhakri and Bhajiye"

were given to Prakash for eating. In said Bhakri

and Bhajiye there was thimet. Due to consumption

of said thing, Prakash was having giddiness. He

further deposed that she further informed that at

the relevant time accused Sumanbai caught hands of

Prakash, accused Milind had pressed neck of

Prakash from backside and dashed him against the

ground. He deposed that accused Sumanbai further

informed that accused Milind sat on chest of

Prakash. Prakash was having one thread around his

waist. Accused Milind had broken said thread,

accused Milind had tied neck of Prakash by means

of said thread. Death of Prakash was caused due to

throttling (strangulation). PW-10 Bhagwan Lahane

further deposed that he came to know all those

facts from accused Sumanbai. They left dead body

of Prakash and came back.

16. PW-18 Venkat Yadavrao Lahane deposed that

he was having three sons, namely, Sahebrao,

cria81.99

Bhagwan (PW-10) and Prakash (deceased). He deposed

that accused Milind is son of Sahebrao, grand-son

of PW-18. He further deposed that Prakash and his

wife left his house before 2 to 2 and 1/2 years

ago and while leaving the house they had taken

with them household articles, clothes, cash and

one gold chain. He further deposed that his son

Prakash and daughter in law Sumanbai were missing.

He further deposed about the manner in which he

and his family members taken search of accused

No.1 Milind and accused No.2 Sumanbai and how he

got the information about the whereabouts of both

the accused at Ketki Apartment, Aurangabad.

. About the extra judicial confession by

both the accused, PW-18 Vyankat Lahane deposed

that he himself, Bhagwan (PW-10) and wife of

Bhagwan went to the room where both the accused

were residing. He deposed that accused Milind and

accused Sumanbai were present in the said house.

He further deposed that on inquiry, accused Milind

cria81.99

as well as accused Suman told him tht they

themselves, Prakash and Rahul (son of Prakash and

Sumanbai) went to see "Bibi Ka Makbara". He

deposed that accused told them that they

themselves had given poison to Prakash through

Bhajiye. He deposed that they also informed that

by means of Kardoda (thread around stomach) they

caused throttling of Prakash. Said Kardoda was

around stomach of Prakash. He further deposed that

accused Suman and accused Milind told them that

Sumanbai was having pregnancy. He deposed that

they also told that Sumanbai conceived pregnancy

from accused Milind.

17. PW-11 Tejrao Kaduba Pongle was serving in

Land Records Department. He deposed that as per

the instructions of police, he drawn map of spot

of incident, Exhibit-49. PW-12 Sheshrao Ramrao

Gavali, police constable of City Chowk police

station deposed that on receiving information that

one dead body was lying at Hanuman Tekdi, he

cria81.99

visited the spot of incident at Hanuman Tekdi and

thereafter filed Report Exhibit-51, on the basis

of which A.D. No.3 of 1996 was registered. PW-13

Meerabai Manohar Nikalje deposed that accused No.1

Milind was residing in her room as tenant, along

with one another tenant namely Vewal.

18. PW-14 Malhar Sambhaji Deshmukh, Special

Executive Magistrate deposed that as per the

instructions of police, he recorded confessional

statement of accused No.2 - Sumanbai, Exhibit-57,

as per her say. He deposed that accused Sumanbai

voluntarily given the confessional statement. He

further deposed that accused Suman made statement

before him that she had not participated in the

murder of her husband and she came to know about

death of her husband when police had arrested her.

He further deposed that she also made a statement

that she did not know anything about murder of her

husband. He further deposed that, accused Sumanbai

made statement before him that she was having

cria81.99

daughter aged about one month, accused Sumanbai

conceived that daughter from one Milind, she also

stated that marriage between herself and Milind

was not performed but they were residing together,

Milind was her nephew. He further deposed that

accused Sumanbai stated that her husband was not

doing any work and her nephew Milind was

maintaining them.

19. PW-15 Ashok Rambhau Vewal deposed that he

is relative of accused No.1 Milind and he was

residing with accused No.1 Milind in the tenanted

room. PW-16 Sampat Yeduba Adhav, a labour, deposed

that accused No.1 Milind was working with him as

plumber on the construction site of stadium at

Milind College, Aurangabad.

20. PW-17 Dr. Amrut Apparao Mahajan,

Associate Professor, Anatomy Department at

Government Medical College, Aurangabad, deposed

that on 31st January, 1996 police requested him to

cria81.99

give report by examining dead body of Prakash. He

deposed that he examined skull of dead body. He

found that skull was broken at three places. Right

parital bone was broken, right occipital bone was

broken, right frontal bone was broken. There were

three injuries to three bones of skull. He deposed

that he observed that there was ossification of

bone at juncture. He deposed that he found that

skull of dead body was fractured and that was

probable cause of death.

21. PW-19 Dr. Manohar Asaram Wakade deposed

that on 29th January, 1996 he was attached to

medical college hospital, Aurangabad as Medical

Officer. He deposed that on 29th January, 1996 one

unknown dead body of male person was produced

before him by head constable Nikalje of City Chowk

police station, Aurangabad for postmortem

examination. He deposed that as per request of

police, he himself and Dr. P.B. Kulkarni did

postmortem examination of unknown dead body in

cria81.99

between 10.20 p.m. to 11.55 p.m. on 29th January,

1996. He deposed that he observed rigor mortis, he

found that rigor mortis were passed off, false

rigidity was present and accordingly he mentioned

it in column No.11 of postmortem report. He

deposed that he found that dead body was totally

decomposed, he observed signs of decomposition and

accordingly mentioned it in column No.12. He

deposed that he observed magoots on all over the

body. He found that skin and soft tissues over

head, face and anterior part of neck were missing,

edges of the skin around the decect were

irregular, bones of the face and skull exposed,

teeth were also exposed. He proved postmortem

report Exhibit-23. He deposed that at the time of

effecting postmortem, he was not sure about cause

of death. He deposed that it may or may not be due

to strangulation because interior parts of neck

were missing.

22. PW-20 Uttam Sopanrao Lokhande was the

cria81.99

investigating officer. He deposed about the manner

in which the investigation of the crime was

carried out.

23. We have discussed the evidence of

prosecution witnesses in detail. The evidence of

PW-2 Ravindra, PW-3 Ramrao, PW-4 Rukhiya Begum,

PW-6 Rustum, PW-7 Kiran, PW-13 Meerabai, PW-15

Ashok and PW-16 Sampat, is on the point of alleged

illicit relationship between accused No.1 Milind

and accused No.2 Sumanbai. They have deposed in

their evidence to the effect that the accused

Milind used to pose himself as Milind "Lokhande",

though his surname is "Lahane". They deposed that

accused Nos.1 and 2 used to tell these witnesses

that they are husband and wife. Some of the

witnesses stated that both the accused stayed in

their houses as a tenant, and it is also stated by

them that they are having one son. Therefore,

evidence of all these witnesses if read

conjointly, the prosecution is successful in

cria81.99

bringing on record that accused Nos.1 and 2 posed

themselves as husband and wife and also they have

one son. Admittedly, the prosecution has not

brought on record any evidence in the nature of

any document to suggest their relationship as

husband and wife. There is no any scientific

evidence brought on record that accused No.2

begotten son from accused No.1. It is significant

to note, in the facts of the present case, that

charge framed by the trial Court was for the

offences punishable under Sections 302 and 201

read with Section 34 of the I.P. Code. Therefore,

merely because the prosecution is successful to

bring on record the evidence of the aforementioned

witnesses, it has hardly any bearing on the charge

framed by the trial Court.

24. Upon careful perusal of the findings

recorded by the trial Court, it appears that as a

main piece of evidence to base the conviction of

the Appellants, the trial Court has relied upon

cria81.99

the extra judicial confessions of both the accused

before PW-10 Bhagwan Lahane and PW-18 Venkat

Lahane. While accepting the prosecution evidence

in the nature of extra judicial confessions given

by the accused before aforesaid two witnesses, it

is concluded by the trial Court that the evidence

in the nature of extra judicial confession needs

no further corroboration. The trial Court has also

observed that though the body of deceased Prakash

was totally decomposed and was beyond recognition

and medical officer was unable to give exact cause

of death of deceased Prakash, nevertheless,

concluded that, as the dead body was abandoned and

it was highly decomposed, contradictory medical

evidence might have come on record. The Trial

Court further observed that medical evidence is

nothing but the opinion and it is not sufficient

to disbelieve the evidence of extra judicial

confession. While convicting the Appellants, their

subsequent conduct is also taken into

consideration by the trial Court. So far alleged

cria81.99

illicit relationship between accused No.1 Milind

and accused No.2 Sumanbaai, heavy reliance is

placed upon the evidence of PW-14 Malhar Deshmukh,

Special Judicial Magistrate, before whom statement

of accused Sumanbai, under Section 164 of the Code

of Criminal Procedure was recorded.

25. In our considered view, the conviction of

the Appellants by the trial Court is based upon

wrong appreciation of the evidence and also on

misconception of facts and law. It has come in the

evidence of PW-17 Dr. Amrut Mahajan and also

another Doctor Manohar Wakade (PW-19) that it was

not possible to give definite cause of death of

Prakash. It is true that PW-17 Dr. Amrut opined

probable cause of death as fracture of skull.

However, while expressing final opinion it is

stated by PW-19 Dr. Manohar Wakade that he was not

sure about cause of death. He deposed that the

death of Prakash may or may not be due to

strangulation, because interior parts of neck were

cria81.99

missing.

26. In order to appreciate prosecution case

that there was extra judicial confession given by

both the accused before PW-10 Bhagwan Lahane and

PW-18 Venkat Lahane, we have minutely perused the

said confessional statements. It is alleged that

in the said statements, the accused Sumanbai

confessed that on 25th January, 1996 she herself,

accused Milind, Prakash and their small son had

been to see Bibi Ka Makbara from Mukundwadi. After

seeing Bibi Ka Makbara they went on back side near

hill. Accused Sumanbai further confessed that at

that place "Bhakri and Bhajiye" were given to

Prakash for eating. In said Bhakri and Bhajiye

there was thimet. Due to consumption of said

thing, Prakash was having giddiness. She further

informed that at the relevant time accused

Sumanbai caught hands of Prakash, accused Milind

had pressed neck of Prakash from backside and

dashed him against the ground. He deposed that

cria81.99

accused Sumanbai further informed that accused

Milind sat on chest of Prakash, Prakash was having

one thread around his waist. Accused Milind had

broken said thread, accused Milind had tied neck

of Prakash by means of said thread. Death of

Prakash was caused due to throttling

(strangulation). More or less, even the accused

No.1 Milind confessed to the above effect before

PW-10 Bhagwan and PW-18 Venkat. It appears that

Sumanbai mentioned in her confession that in

Bhakri and Bhajiye they mixed thimet, and Milind

stated that some poison was mixed in Bhajiye and

Bhakri. However, upon careful perusal of the

medical evidence, nothing of that sort was

detected from the contents of the stomach of

deceased Prakash. In absence of detecting such

thimet or poison from the contents of stomach of

deceased Prakash, such alleged extra judicial

confession cannot alone form the basis for the

conviction of the Appellants. The findings

recorded by the trial Court in Para 64-A of the

cria81.99

Judgment that, administration of poison might be

in less quantity, therefore, in viscera poison

might have not detected, and it is not necessary

that viscera must show presence of poison, are the

findings without any basis. Admittedly, there is

no corroboration to the alleged extra judicial

confessions given by the Appellants before PW-10

Bhagwan and PW-18 Venkat.

27. Though the prosecution placed heavy

reliance upon the evidence of PW-14 Malhar

Deshmukh, Special Judicial Magistrate, according

to prosecution, before whom accused Sumanbai

admitted her illicit relations with Milind,

nevertheless the said statement was retracted by

her before the Court and in her defence she stated

that she had illicit relations with some Muslim

person and a female child delivered by her after

her arrest, was begotten from said Muslim person.

It is true that the prosecution did examine PW-14

Malhar Deshmukh to prove that accused No.2

cria81.99

Sumanbai gave statement under Section 164 of the

Code of Criminal Procedure, nevertheless, the said

statement can be used only for the purpose of

corroboration and nothing further. The Supreme

Court in the case of Babubhai Udeshinh Parmar vs.

State of Gujarat, supra, after considering the

facts of the said case, held that when there is no

other material available on record to establish

guilt of the accused, conviction cannot be based

on confession of the accused. The Supreme Court in

the case of Sahadevan and another vs. State of

T.N., supra, in Par 12 of the Judgment, observed

as under:-

"12. There is no doubt that in the present case, there is no eye-witness. It is a case based upon circumstantial evidence. In case of circumstantial evidence, the onus lies upon the prosecution to prove the complete chain of events which shall undoubtedly point towards the guilt of the accused. Furthermore, in case of circumstantial evidence, where the prosecution relies upon an extra-judicial confession, the court has

cria81.99

to examine the same with a greater degree of care and caution. It is a settled principle of criminal jurisprudence that extra- judicial confession is a weak piece of evidence. Wherever the Court, upon due appreciation of the entire prosecution evidence, intends to base a conviction on an extra-judicial confession, it must ensure that the same inspires confidence and is corroborated by other prosecution evidence. If, however, the extra-judicial confession suffers from material discrepancies or inherent improbabilities and does not appear to be cogent as per the prosecution version, it may be difficult for the court to base a conviction on such a confession. In such circumstances, the court would be fully justified in ruling such evidence out of consideration."

28. According to the prosecution case, the

accused resided in rented room for about six

months, owned by PW-3 Ramrao and PW-4 Rukhiya

Begum. The prosecution has also relied upon the

evidence of PW-15 Ashok Vewal, who stated that in

the month of January, 1996, on one day Prakash

Lahane and his wife had been to their room. On

cria81.99

enquiry with Prakash and accused Sumanbai, they

told him that Prakash was having eye problem,

therefore they wanted to go to Mumbai to the house

of elder brother of Prakash Lahane i.e. PW-10

Bhagwan. It is further revealed from the evidence

of PW-15 Ashok that, in the evening hours accused

Milind reached at the room. Accused Sumanbai and

her husband Prakash demanded money from accused

Milind. Accused Milind told that he had no money,

however he suggested to take money from one

relative residing at Mukundwadi. Thereafter both

the accused went to Mukundwadi, and about 9.00

p.m. they came back to the said room. Thereafter

Prakash and accused Sumanbai stayed in the said

room. On next day at about 4.00 p.m. PW-15 Ashok

observed that accused Sumanbai and Prakash Lahane

were making preparation to go out. Accused

Sumanbai told PW-15 Ashok that they were going to

Mumbai. Accused Milind told that he would go to

railway station along with Prakash Lahane and

Sumanbai. After some time they all went out. At

cria81.99

about 6.00 to 6.30 p.m. accused Milind came back

and informed the PW-15 Ashok that he boarded

accused Suman, Prakash Lahane and small child in a

train going to Mumbai. Thereafter accused Milind

went to his native place to bring money from his

grand father. After 15 days, accused Sumanbai came

back along with small child. PW-15 Ashok made

enquiry as to why she came alone, on which accused

Sumanbai told that Prakash Lahane lost in Mumbai

and she came back to give the said information to

her father in law. Then she told to PW-15 Ashok

that she will make arrangement of money and will

go to her native place so as to inform the said

fact to her father in law. The evidence of PW-15

Ashok has been treated by the prosecution to

project the theory that deceased Prakash was last

seen in the company of both the accused when

accused Sumanbai, Prakash and their son left

Aurangabad by train and thereafter Prakash

(deceased) was never seen. It is the case of the

prosecution that evasive answers were given by

cria81.99

accused Sumanbai and her conduct was also

suspicious, and Prakash was last seen in the

company of the accused and therefore accused

should discharge the onus under Section 106 of the

Evidence Act and explain whereabouts of Prakash or

what happened to Prakash after they left for

Mumbai. In our considered view, when Prakash was

last seen in the company of accused, and then

after 15 days Sumanbai with her son came at

Aurangabad and at that time Prakash was not seen

by PW-15 Ashok, the said time gap is so wide, and

therefore said circumstance of 'last seen' cannot

be relied upon. The Supreme Court in the case of

Shyamal Ghosh vs. State of W.B.10, on the basis of

the evidence in that case, in Para 74 of the

Judgment, observed that reasonableness of the time

gap is of some significance. If the time gap is

very large, then it is not only difficult but may

not even be proper for the Court to infer that the

accused had been last seen alive with the deceased

10 (2012) 7 S.C.C. 646

cria81.99

and the former, thus, was responsible for

commission of the offence.

. The Supreme Court in the case Rambraksh

alias Jalim vs. State of Chhatisgarh 11 held that,

it is trite law that a conviction cannot be

recorded against the accused merely on the ground

that the accused was last seen with the deceased.

In other words, a conviction cannot be based on

the only circumstance of last seen together.

Normally, last seen theory comes into play where

the time gap, between the point of time when the

accused and the deceased were seen last alive and

when the deceased is found dead, is so small that

possibility of any person other than the accused

being the perpetrator of the crime becomes

impossible. To record a conviction, the last seen

together itself would not be sufficient and the

prosecution has to complete the chain of

circumstances to bring home the guilt of the

11 A.I.R. 2016 S.C. 2381

cria81.99

accused.

. The Supreme Court in the case of Inderjit

Singh and another vs. State of Punjab, supra, in

Para-2 of the Judgment held that:-

"2. After giving our careful consideration, we are unable to agree with the Courts below. These circumstances are not sufficient to establish guilt of the accused. It is well settled that in a case pending on circumstantial evidence, the prosecution must establish all the circumstances by independent evidence and the circumstances so established must form a complete chain in proof of guilt of the accused beyond all reasonable doubts. The circumstances so proved must also be consistent only with the guilt of the accused. Among the circumstances relied upon by the prosecution, in the light of these principles we find that except the circumstance No.1, the other circumstances are not incriminating. In number of cases it has been held that the only circumstance namely that the deceased was last seen in the company of the accused by itself is not sufficient to establish the guilt of the

cria81.99

accused. It is no doubt true that deceased's death was homicidal but since there is no direct witness connecting any of the appellants with the crime we should fall back on the circumstantial evidence and we are of the view that circumstances relied upon by the prosecution are hardly sufficient to establish the guilt of the accused. The circumstance, i.e. the accused also had no enmity between the accused and the deceased and the witness would also show that the accused also had no enmity against the deceased. Therefore, this circumstance is neutral. However, now coming to the recovery of the gun, the High Court has acquitted him of that charge. The only relevant circumstance as pointed above is that the appellants and the deceased left the house together in a friendly manner for bird-shooting. It is needless to say that no conviction can be passed on this sole circumstance. In the result, the convictions and sentences awarded by the Courts below are set aside. The appeal is allowed. The appellants be set at liberty."

29. It is to be noted here that the probable

defence taken by accused Milind cannot be lost

cria81.99

sight of, regarding the property dispute. The

defence taken by accused Milind is that his uncle

Bhagwan (PW-10) was not ready to give share in the

landed property to the father of Milind and

therefore the quarrel took place on many occasions

between Milind and Bhagwan and so also between

Prakash (deceased) and Bhagwan (PW-10). Milind

further stated that PW-10 Bhagwan has drove him

out of the house and therefore since last 5-6

years he was staying at Aurangabad and was working

for his livelihood. It is the defence of accused

Milind that as he should not claim share in the

ancestral landed property, he has been falsely

implicated in this crime by PW-10 Bhagwan with an

intention to grab whole property. The probable

defence taken by accused No.2 Sumanbai is also

identical. She stated in her defence that PW-10

Bhagwan was serving in police department and in

the family his word was final. She stated that

PW-10 Bhagwan was not ready to give any share in

the ancestral landed property, to her husband

cria81.99

Prakash and therefore in order to grab the whole

property, she has been falsely implicated in the

present case.

30. It is significant to note that,

identification of dead body is doubtful. The dead

body was highly decomposed. As per the prosecution

case dead body was identified by PW-10 Bhagwan and

PW-10 Venkat, when they were shown photographs of

dead body, slippers and clothes on the person of

the dead body. Prosecution relied on the evidence

of PW-10 Bhagwan wherein he deposed that he

himself purchased those clothes and slippers for

his brother Prakash (deceased). However no

documentary evidence, either in the form of

purchase receipt of said clothes and slippers or

any other document, is brought on record by the

prosecution to prove that those clothes were

purchased by PW-10 Bhagwan. Therefore, in the

facts of the present case, the identification of

the dead body is highly doubtful.

cria81.99

31. In the light of detail discussion in

foregoing paragraphs, in our considered view, in

the first place it is doubtful that really extra-

judicial confessional statement was made by the

accused before PW-10 Bhagwan and PW-18 Venkat, and

secondly even if it is assumed for the sake of

argument that the said extra-judicial confessional

statements were made, then the trial Court should

not have based the conviction on such a weak piece

of evidence as the said statements did not get any

corroboration. The Supreme Court in the case of

Sunil Rai alias Pauya and others vs. Union

Territory, Chandigarh12 has taken a view that such

confessional statement is not a very strong piece

of evidence and in any event it can be used only

for corroboration. In the case of Pancho vs. State

of Haryana13, the Supreme Court held that

confession of co-accused or extra-judicial

confession of co-accused is an extremely weak

12 (2011) 12 S.C.C. 258 13 (2011) 10 S.C.C. 165

cria81.99

basis to convict the accused.

32. In the light of discussion in foregoing

paragraphs, an inevitable conclusion is that both

the Appellants are entitled for the benefit of

doubt. Hence we pass the following order:

O R D E R

(I) Both the Criminal Appeals i.e. Criminal Appeal No.81 of 1999 and Criminal Appeal No.106 of 1999 are allowed.

(II) The impugned Judgment and order dated 4th December, 1999, passed by the IInd Additional Sessions Judge, Aurangabad in Sessions Case No.246 of 1997, is quashed and set aside.

(III) Both the Appellants/accused i.e. Milind s/o Sahebrao Lahane and Sumanbai @ Kalpana w/o Prakash Lahane, are acquitted from all the offences with which they were charged. Fine amount if deposited as per impugned Judgment and

cria81.99

order be refunded to the Appellants.

(III) Their bail bonds shall stand cancelled.

(IV) It appears that this Court issued non-bailable warrant to secure presence of accused No.2 Sumanbai. However, since we have allowed the Appeals and set aside the impugned Judgment and order, the said interim order need not be acted upon.

(V) Since, Mr. A.K. Bhosale, the learned counsel is appointed to prosecute the cause of the Appellant - Sumanbai @ Kalpana w/o Prakash Lahane, his fees and expenses are quantified at Rs.7000/- (Rupees Seven Thousand).

(VI) Both the Criminal Appeals are disposed of, accordingly.

[S.M. GAVHANE, J.] [S.S. SHINDE, J.] asb/JUN17

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter