Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Maharashtra vs Pundlik S/O Vithoba Madavi And 3 ...
2017 Latest Caselaw 1294 Bom

Citation : 2017 Latest Caselaw 1294 Bom
Judgement Date : 30 March, 2017

Bombay High Court
State Of Maharashtra vs Pundlik S/O Vithoba Madavi And 3 ... on 30 March, 2017
Bench: B.P. Dharmadhikari
                                                        1               apeal157.revn1.03.odt

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

                          CRIMINAL APPEAL NO.157/2003

      State of Maharashtra through 
      Police Station Officer, P. S. Karanja,
      Dist. Wardha.                                               .....APPELLANT
                           ...V E R S U S...

 1. Pundlik s/o Vithoba Madavi
    aged 19 years.

 2. Pushpraj s/o Vithoba Madavi,
    aged 30 years.

 3. Gajanan s/o Bapurao Madavi,
    aged 22 years.

 4. Kailash Bapurao Somkuvar,
    aged 32 years.

      All r/o Tiroda, Tq. Karanja,
      Dist. Wardha.                                               ...RESPONDENTS
 ---------------------------------------------------------------------------------------------------
 Mr. V. A. Thakare, A.P.P. for appellant.
 None for the respondents.
 --------------------------------------------------------------------------------------------------
                                               AND
                           CRIMINAL REVISION NO.1/2003

      Madhukar s/o Shyamrao Sirsam,
      agaed 25 years, Occ. Agriculturist,
      r/o Tiroda, Tq. Karanja, Dist. Wardha.                      .....APPLICANT

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

 1. State of Maharashtra through 
    Police Station Officer, P. S. Karanja,
    Dist. Wardha.

 2. Pundlik s/o Vithoba Madavi
    aged 19 years.

 3. Pushpraj s/o Vithoba Madavi,
    aged 30 years.




::: Uploaded on - 03/04/2017                                     ::: Downloaded on - 04/04/2017 00:41:12 :::
                                                         2               apeal157.revn1.03.odt

 4. Gajanan s/o Bapurao Madavi,
    aged 22 years.

      All r/o Taroda, Tq. Karanja,
      Dist. Wardha.

 5. Kailash Bapurao Somkuvar,
      aged 32 years.
      R/o Waghoda, Tq. Karanja, 
      Dist. Wardha.                                               ...NON APPLICANTS
 ---------------------------------------------------------------------------------------------------
 None for the revision-applicant.
 Mr. V. A. Thakare, A.P.P. for non applicant no.1-State
 None for non applicant nos. 2 to 5.
 --------------------------------------------------------------------------------------------------
                                   CORAM:-      B. P. DHARMADHIKARI AND
                                                  V. M. DESHPANDE, JJ.
                                   DATED :-       MARCH 30, 2017


 J U D G M E N T (Per : V. M. Deshpande, J.)

1. Criminal Appeal No.157/2003 is preferred by the State. The

appeal is directed against the judgment and order of acquittal passed by

the 2nd Ad hoc Additional Sessions Judge, Wardha dated 25.11.2002 in

Sessions Trial no.50/2002. By the said judgment, the learned Judge of

the Court below acquitted the respondents of the offence punishable

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

Criminal Revision No.1/2003 is preferred by Madhukar

Sirsam, who lodged the first information report bearing FIR

No.187/2001, culminated into the Sessions Trial No.50/2000. Thus, he

is also challenging the judgment and order of acquittal passed by the

learned Judge of the Court below.

3 apeal157.revn1.03.odt

2. Since both, the appeal and the revision, arise out of the

same judgment and order of acquittal, those are disposed of by this

common judgment.

3. When the matter was called for its final hearing, the learned

counsel for the applicant in Criminal Revision No.1/2003 and the

counsel for the respondents-original accused chose not to remain

present before the court. We have heard in extenso Mr. V. A. Tahakre,

the learned Additional Public Prosecutor for the State. With his able

assistance, we have gone through the record and proceedings and also

the impugned judgment, in order to see as to whether the judgment of

acquittal can be interfered with.

4. The respondents faced the charge in the Sessions Trial

No.50/2002 that on 15.11.2001 in the noon time at Taroda, Tq.

Karanja, Dist. Wardha, they assaulted the deceased Sudharkar and

committed his murder.

5. The FIR is lodged by Madhukar Sirsam (PW1). He is the

brother of the deceased. As per the FIR (Exh.-20), on 15.11.2001, there

was festival of cows in the village. The accused persons decorated the

cows and they were dancing in the varandha of house of their uncle

Ramdas. According to the FIR, the accused Pushpraj asked the deceased

4 apeal157.revn1.03.odt

that he should dance in the guise of a woman. That resulted into verbal

exchange in between them. First informant's mother, in the meanwhile,

brought the deceased Sudhakar at home. Thereafter the deceased ate

chiwda, eatable mixture at home and then he went near Hanuman

temple and was sitting there. That time, the accused persons came

there and assaulted the deceased by means of various dangerous

weapons. This fact was intimated to the first informant by Rajendra

Deshmukh (PW6). Therefore, the first informant, his mother and sister

went to the spot. That time, he noticed that the accused persons were

running away from the spot. The injured was taken up to the road by

bullock cart and thereafter he was taken to the Rural Hospital, Karanja

by passenger jeep. There the Medical Officer asked them that injured

should be shifted to Nagpur and therefore he was taken at Nagpur. At 7

O'clock in the evening, Sudhakar expired.

The FIR was lodged with Police Station, Karanja on the next

day i.e. on 16.11.2001. Suresh Bhoyar (PW7) registered the crime on

the basis of the report lodged by the first informant. He conducted part

of the investigation and the remaining investigation was conducted by

Virendra Yadav (PW8). After completion of the investigation, final

report was presented in the Court of law.

6. As observed in the earlier part of this judgment, the

respondents faced the charge for the offence punishable under Section

5 apeal157.revn1.03.odt

302 read with Section 34 of the IPC. In order to bring home the guilt of

the accused, the prosecution examined in all 8 witnesses. Those include

two investigating officers, Madhukar Sirsam (PW1), Dilip Dhandare

(PW2) and Hansraj Shete (PW4) as panch witnesses and Subhash

Deshmukh (PW3), Hansraj Shete (PW4) and Rajendra Deshmukh

(PW6) as eye witnesses.

7. Though, the incident is dated 15.11.2011 at about 15.00

hrs., the printed FIR (Exh.-21) shows that the offence was registered on

16.11.2001 at about 20.30 hrs. The learned Judge, in our view, after

gong through the entire record, has rightly reached to the conclusion

that there was no satisfactory explanation coming on record from the

side of the prosecution in respect of the delay in lodging the report. The

delay in lodging the report casts doubt regarding the truthfulness of the

prosecution case as the possibility of embellishment is not completely

ruled out in that event. The prosecution was under obligation to

prove that the death was homicidal one. In the present case, though

the deceased was firstly taken to the Rural Hospital, Karanja and

thereafter he was referred to the Medical Officer, Nagpur where he

expired and where the post mortem was conducted, for the reasons best

known to the prosecution none of the doctors is examined from the side

of the prosecution. Even the learned Additional Public Prosecutor at the

appellate stage was also unable to supplement any reason as to why any

6 apeal157.revn1.03.odt

of the doctor is not examined. Therefore, the injuries of the deceased

and the post mortem report remained to be proved. This in our view

was rightly considered by the learned Judge of the Court below against

the prosecution.

8. In the present case, the prosecution claims that the incident

was witnessed by the three witnesses. It is established that these three

eye witnesses are either close friends and relatives of the deceased.

Merely because the witnesses are closely associated with the deceased,

that by itself their evidence does not earn disqualification from the

consideration. However, the Court should always be on guard while

appreciating their evidence. Their evidence should inspire confidence

in the judicial mind before accepting their version as false implication at

their behest is not completely ruled out.

9. Subhash Deshmukh (PW3), who according to the

prosecution is one of the eye witnesses is also a witness to the inquest

panchanama (Exh.-26). The inquest was done by the police in his

presence. His evidence shows that though he got knowledge that police

had been to the village he had not contacted them. His statement is

recorded after four days. This witness was having opportunity to

disclose the names of the assailants to the police right at the time of

preparing the inquest panchanama by police. However, even though he

7 apeal157.revn1.03.odt

was having an opportunity, for the reasons best known to him, he failed

to avail the said opportunity to disclose the names of the assailants.

Further, when the police had been to the village and the said fact was

well within his knowledge, he did not disclose the names of the

respondents as assailants and it is only on 18.11.2001, when he was

called police that time he disclosed the names of the respondents as

assailants. Interestingly, he has stated in his cross-examination that

Madhukar (PW1) told his name to the police and thereafter he was

called. His cross-examination reveals that he accompanied Madhukar

(PW1) while carrying the deceased from Karanja to Nagpur. He also

admitted that he did not report the matter to the Police Patil or failed to

lodge the report with Police Station, Karanja. It is also his admission

that when he had been to the Medical College at Nagpur, there police

were present and in spite of that he did not narrate the incident to the

police nor did he narrate the incident to the doctors who were attending

Sudhakar in spite of the inquiry by the doctor. In that view of the

matter, we affirm the finding recorded by the learned Judge of the

Court below that the evidence of Subhash Deshmukh is doubtful

inasmuch as there is a serious doubt about his presence on the spot.

10. Insofar as the evidence of Rajkumar Deshmukh (PW5) is

concerned, it also shows that his police statement is recorded after a

period of 18 days. This witness has tried to give an explanation in his

8 apeal157.revn1.03.odt

evidence that he was out of the station. However, a close scrutiny of his

evidence shows that for a period of three days after the incident he was

very much present in the village. His evidence shows that though he

has witnessed the ghastly incident, he chose to perform his daily routine

rather than informing the matter to police machinery or at least to

Police Patil of the village. His evidence further shows that even after

returning from Balaghat, he did not voluntarily go to Police Station but

his mother asked that police had been to his place and therefore he

went to the Police Station and his statement was recorded. The conduct

of this witness therefore clearly shows that this witness is a highly

interested witness and the possibility of being introduced as an eye

witness is not completely ruled out.

11. Insofar as the other eye witness i.e. Rajendra Deshmukh

(PW6) is concerned, he also chose to remain silent till 18.11.2001 and

even on 18.11.2001, he went to the police station only when police

called him to give his statement. Till that time, he did not try to inform

the police on his own.

12. In our view, the learned Judge of the Court below has

rightly observed that the ocular evidence appears to be the version of

the interested witness. No independent witnesses are examined. There

is no prompt lodging of the FIR.

9 apeal157.revn1.03.odt

13. By now, it is settled principle of law that unless there is

compelling reason, the appellate Court should not interfere with the

judgment of acquittal. At any rate, an order of acquittal shall not be

interfered with since the presumption of innocence of the accused is

further strengthened by acquittal. However, in a case where admissible

evidence is ignored, the appellate Court has to step in the matter and is

required to set aside the order of acquittal. It is also settled principle of

law that if two views are possible, the view taken by the trial Court

should not be interfered with unless it is manifest on record that the

trial Court has either not considered the admissible evidence or has

considered inadmissible evidence.

14. In the present case, the learned Judge of the Court below

has, in our view, correctly appreciated the evidence of the prosecution.

No fault can be pointed out in the appreciation of the evidence done by

the Court below. Consequently, this Court is not ready to interfere with

the well reasoned judgment of acquittal even on reappreciation of the

prosecution case, afresh.

15. Resultantly, the appeal and the revision filed by the State

and Madhukar Sirsam respectively are liable to be dismissed. Hence,

following order is passed.

                                               10            apeal157.revn1.03.odt

                               ORDER

 (i)            Criminal   Appeal   No.157/2003   as   also   Criminal

 Revision No.1/2003 both are dismissed.

 (ii)           Judgment and order dated 25.11.2002 in Sessions Trial

No.50/2002 delivered by 2nd Ad hoc Addl. Sessions Judge,

Wardha, is maintained.

(iii) Muddemal property be dealt with as directed by the

trial Court after the appeal period is over.

                (V. M. Deshpande, J.)        (B. P. Dharmadhikari, J.)




 kahale





 

 
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