Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajdeep S/O Mohan Gedam And 4 ... vs State Of Maharashtra, Through ...
2017 Latest Caselaw 965 Bom

Citation : 2017 Latest Caselaw 965 Bom
Judgement Date : 23 March, 2017

Bombay High Court
Rajdeep S/O Mohan Gedam And 4 ... vs State Of Maharashtra, Through ... on 23 March, 2017
Bench: B.R. Gavai
 CRI.A. 439.13 + 5.odt                       1
     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH : NAGPUR

                    CRIMINAL APPEAL NO.439             OF 2013
                                 WITH
                    CRIMINAL APPEAL NO.442             OF 2013
                                 WITH
                    CRIMINAL APPEAL NO.483             OF 2013
                                 WITH
                    CRIMINAL APPEAL NO.502             OF 2013
                                 WITH
                    CRIMINAL APPEAL NO.453             OF 2014
                                 WITH
                    CRIMINAL APPEAL NO.475             OF 2016


 CRIMINAL APPEAL NO.439 OF 2013

 Mohan @ Mohan Baba s/o Janglu Gedam,
 Age 52 years, Occupation-Worship,
 R/o. Jai Bheem Chowk,
 Kamptee, Nagpur.
 (Presently in Central Jail, Nagpur). ..                         APPELLANT

                               .. VERSUS..

 State of Maharashtra,
 Through P.S.O., P.S. Kamptee,
 District-Nagpur.                                 ..          RESPONDENT


 WITH

 CRIMINAL APPEAL NO.442 OF 2013

 Altaf Hussain s/o Khwaja Gulam Abbas,
 Aged about 30 years, Occupation-Driver,
 R/o. Rama Nagar, Kamptee,
 District-Nagpur,
 (Presently in Central Prison, Nagpur)..                         APPELLANT




::: Uploaded on - 24/03/2017                     ::: Downloaded on - 25/03/2017 01:03:03 :::
                     CRI.A. 439.13 + 5.odt                      2
                                                .. VERSUS ..

                    State of Maharashtra,
                    Through PSO., P.S. Kamptee,
                    District - Nagpur.                              ..          RESPONDENT

                    WITH

                    CRIMINAL APPEAL NO.483 OF 2013

                    1]     Rajdeep s/o Mohan Gedam,
                           Age 26 years, Occupation-Labour,
                           R/o. Rama Nagar, Kamptee,
                           District-Nagpur.

                    2]     Sandeep s/o Mohan Gedam,
                           Age 29 years, Occupation-Contractor,
                           R/o. Rama Nagar, Kamptee,
                           District-Nagpur.

                    3]     Bhavan s/o Mohan Gedam,
                           Age 22 years, Occupation-Pujari,
                           R/o. Rama Nagar, Kamptee,
                           District-Nagpur.

                    4]     Siddharth s/o Raju Dhamgaye,
                           Age 19 years, Occupation-Labour,
                           R/o. Rama Nagar, Kamptee,
                           District-Nagpur.

 Appeal filed       5]     Swapnil s/o Raju Godbole,
on his behalf is 
  withdrawn                Age 29 years, Occupation-Labour,
since separate             R/o. Jaibhim Chowk, Kamptee,
appeal is filed 
  vide order               District-Nagpur.             ..                      APPELLANTS
dated 3.3.2017

                                                .. VERSUS ..

                    State of Maharashtra,
                    Through P.S.O., P.S. Kamptee,
                    District-Nagpur.                                ..          RESPONDENT



               ::: Uploaded on - 24/03/2017                        ::: Downloaded on - 25/03/2017 01:03:03 :::
  CRI.A. 439.13 + 5.odt                        3


 WITH

 CRIMINAL APPEAL NO.502 OF 2013

 1]      Pawan s/o Mohan Gedam,
         Aged about 21 years,
         Occupation-Catering.

 2]      Sudhir s/o Mohan Gedam,
         Aged about 30 years,
         Occupation-Mistri,
         R/o. Ramabai Nagar, Kamptee,
         District-Nagpur.
         PSO., P.S. Kamptee,
         District-Nagpur.
         (Now in Jail).               ..                         APPELLANTS


                               .. VERSUS ..

 State of Maharashtra,
 Through P.S.O., P.S. Kamptee,
 District-Nagpur.                                  ..          RESPONDENT


 WITH

 CRIMINAL APPEAL NO.453 OF 2014

 Swapnil s/o Raju Godbole,
 Aged about 20 years,
 Occupation-Labour,
 R/o. Jaibhim Chouwk, Kamptee,
 District-Nagpur.                                  ..             APPELLANT

                               .. VERSUS ..

 State of Maharashtra,
 Through Police Station, Kamptee,
 District-Nagpur.                                  ..         RESPONDENT



::: Uploaded on - 24/03/2017                      ::: Downloaded on - 25/03/2017 01:03:03 :::
  CRI.A. 439.13 + 5.odt         4


 WITH

 CRIMINAL APPEAL NO.475 OF 2016

 Sandip @ Bunty s/o Ashok Dhamgaye,
 Aged about 28 years, Occupation-Mason,
 R/o. Rama Nagar, Kamptee,
 Nagpur.                          ..               APPELLANT

                .. VERSUS ..

 State of Maharashtra,
 Through PSO Kamptee,
 Nagpur.                            ..         RESPONDENT


                   ..........
 Shri C.H. Jaltare, Advocate for Appellant in Criminal
 Appeal No.439/2013,

 Shri H.P. Lingayat, Advocate for Appellant in Criminal
 Appeal No.442/2013,

 Shri S.P. Gadling, Advocate for Appellants in Criminal
 Appeal No.483/2013,

 Shri R.B. Gaikwad, Advocate for Appellants in Criminal
 Appeal No.502/2013,

 Shri Y.B. Mandpe, Advocate for Appellant in Criminal
 Appeal No.453/2014,

 Shri A.C. Jaltare, Advocate for Appellant in Criminal
 Appeal No.475/2016,

 Shri R.S. Nayak, Additional Public Prosecutor for
 Respondent-State along with Shri Abdul Subhan,
 Advocate assisting the prosecution in all appeals.
                  ..........




::: Uploaded on - 24/03/2017       ::: Downloaded on - 25/03/2017 01:03:03 :::
  CRI.A. 439.13 + 5.odt                     5

                               CORAM : B.R. GAVAI AND
                                       KUM. INDIRA JAIN, JJ.

DATE OF RESERVING THE JUDGMENT : 03.03.2017. DATE OF PRONOUNCING THE JUDGMENT : 23.03.2017.

JUDGMENT : (Per : KUM. INDIRA JAIN, J.)

These appeals are preferred by appellants-accused

against the judgment and order dated 25.7.2013 passed by

the learned Additional Sessions Judge-13, Nagpur in

Sessions Trial No.198/2011. By the said judgment and

order, learned Additional Sessions Judge convicted the

appellants for the offences punishable under Sections 147

read with 149, 148 read with 149, 302 read with 149 of the

Indian Penal Code and Section 4 read with Section 25 of the

Indian Arms Act and sentenced each of the accused as

under :

Sr. Conviction under Punishments Nos. sections

1. 147 r/w 149, IPC Rigorous imprisonment for 2 years and fine of Rs.1000/-

                                      each     in-default    Simple
                                      Imprisonment for 3 months.
  2.        148 r/w 149, IPC          Rigorous imprisonment for 3
                                      years and fine of Rs.1000/-
                                      each     in-default    Simple
                                      Imprisonment for 6 months.
  3.        302 r/w 149, IPC          Imprisonment for life and fine of
                                      Rs.3000/-  in-default    Simple






                                      Imprisonment for 6 months

4. 4 r/w 25 of the Rigorous Imprisonment for 3 Indian Arms Act. years and fine of Rs.1000/- in-

default Simple Imprisonment for 6 months.

Learned Additional Sessions Judge directed that all the

sentences of imprisonment shall run concurrently.

2] For the sake of convenience, we shall refer the

appellants in their original status as accused nos.1 to 10 as

they were referred before the trial court.

3] Prosecution case which emerges from chargesheet

and connecting papers thereto may be stated in brief as

under :

(a) Accused nos.1 to 8 were residing in Rama

Nagar, Kamptee. Accused no.9 was resident of Jaibhim

Chowk, Kamptee. Accused no.1 Mohan Gedam is father of

accused nos.2 to 6, whereas accused nos.7 to 9 are friends

of accused nos.2 to 6.

(b) Victim Chotu @ Akash Gopal Singh Yadao

was resident of Yadao Nagar, Gavli Pura, Kamptee. He was

aged about 24 years and dealing in business of Dairy Milk.

Chotu had owned cattle and used to take the cattle to his

field for grazing through the road in Rama Nagar, Kamptee.

(c) It is the case of prosecution that many

times, accused asked Chotu not to take cattle through the

road in Rama Nagar, as the same was causing disturbance

to them and their family members. Chotu did not pay heed

to it and he continued taking his cattle through the road in

Rama Nagar, Kamptee.

(d) On 27.1.2011, Chotu had taken his cattle

for grazing. He was asked by the accused not to take the

cattle by the said road. At around 4-4.30 pm, Chotu was

returning home from his field. Again accused scolded him

saying that it was their area. Chotu did not listen and took

his cattle to his house. He informed his brother Rohit about

the same.

(e) On the same day in the evening, Chotu at

the time of milking the cattle, noticed that two buffaloes

were less. He went by the said road in search of two

buffaloes. He could find two buffaloes and while returning

through the same road towards his house, at about 7-7.30

pm near statute of Ramabai, accused obstructed Chotu and

uttered "Que Re Ek Bar Bolne Ke Bad Samazme Nahi Aya

Kya". That time, accused Mohan, his sons and friends of his

sons started assaulting Chotu by means of deadly weapons

in their hands. Chotu sustained multiple grievous injuries on

his face, neck, hand and head. After assault, accused fled

away from the spot along with the weapons.

(f) On hearing shouts, people gathered

there. Family members of victim were informed. They also

rushed to the spot. Chotu was then shifted to hospital of Dr.

Ratan Roy at Kamptee, who gave him some treatment and

later declared Chotu as dead. Dr. Roy sent intimation to

Police Station, Kamptee. In the meanwhile, Rohit informed

about the incident to his cousin Abhishek, who in turn,

lodged report with Police Station on the same day at 9.30

pm. PSI Mangesh Andhare (PW-17) was on duty. He

recorded F.I.R. and registered Crime No.20/2011.

(g) PSI Andhare visited the hospital and

recorded inquest panchanama on the dead body. The dead

body was sent for postmortem. Dr. Subhash Titre (PW-14)

was Medical Officer on duty. He performed postmortem and

noticed the following external injuries on the dead body.

1. Superficial abrasion over the forehead of size 5 cm. in length.

2. Deep stab incised wound/injury over occipital region of size 11 cm. x 1.5 cm. x 1.5 cm. deep, injury with sharp margin, extent to fronto temporal region to occipital region of

scalp with fracture of same size and same site vertically placed.

3. Deep stab incised injury over left side temporal region of scalp of size 3 cm. x 1 cm. with sharp margin obliquely placed.

4. Deep stab incised wound present over left parietal region of scalp of size 4 cm. x 2 cm. (sharp margins) obliquely placed.

5. Deep stab incised injury over left side of right and left occipital parietal region of scalp of size 7 cm. x 2 cm. each with sharp margin, with fracture at same site of size 2 cm. x 2 cm. each, bilaterally and obliquely placed.

6. Stab incised wound over forehead, right side of size each 3 cm. x 2 cm. x 0.5 cm. with sharp margin horizontally placed.

7. Deep stab incised wound over both side of eyebrow, horizontally placed with sharp margin of size 11 cm. x 1 cm. x 1.5 cm. Deep.

8. Deep stab incised wound over nose horizontally placed with sharp margin of size 10 cm. x 2 cm. x 2 cm. deep.

9. Deep stab incised wound over the upper lip horizontally placed, sharp margin of size 10 cm. x 1.5 cm. x 1.5 cm. deep.

10. Deep lacerated wound over right and left index finger and middle finger of size 2 cm. x 1

cm. deep.

11. Deep stab incised wound present anterior aspect of mandible (chin), obliquely placed, sharp margin of size 14 cm. x 2 cm. deep.

12. Deep stab incised wound over right chick obliquely placed with sharp margin of size 5 cm. x 3 cm. x 1.5 cm. deep.

13. Superficial multiple contusion over back. Buttock right forearm back, right shoulder, right shoulder joint and left knee joint.

The Medical Officer also found the following internal injuries :

1. Under scalp haemorrhage (haematoma) present over occipital region of scalp of size 10 cm x 5 cm.

2. Multiple fracture base and vault of skull i.e. Right temporal region of size 2 x 1 cm. left temporal 2 cm. x 2 cm. occipital region of size 3 cm. x 1 cm. vertically placed.

3. Intra cerebral haemorrhage and brain tissue congested.

4. (i) Right pleura ruptured with oozing of blood and left pleura congested.

(ii) Right lung found ruptured and with multiple deep laceration of upper lobe with oozing of blood with haematoma of size 4 cm. x 4 cm.

All the injuries were ante mortem. Doctor opined cause of death due to multiple deep stab incised injuries over the scalp, face with head injury with intra cerebral haemorrhage with severe haemorrhage with hypovolumic shock with cardio respiratory arrest.

(h) On 27.1.2011, PI Suresh Bhoyar (PW-20)

visited the spot of incident. As there was no sufficient light,

spot panchanama could not be prepared on that day. Police

officials were deputed on the spot to ensure that factual

position of the place of occurrence is not altered. PI Bhoyar

recorded statement of complainant in the night of 27-

28/01/2011.

(i) On 28.1.2011, he prepared spot

panchanama in the presence of panch witnesses. From the

spot, simple earth, earth mixed with blood were seized.

Some of the accused were arrested on 28.1.2011. Accused

Rajdeep Gedam was having injuries on his person. He was

sent for medical examination.

(j) On 28.1.2011, P.C. Imran, who had taken

the dead body for postmortem, brought the clothes of

deceased and produced before the Investigating Officer.

Those clothes were seized under a seizure panchanama

drawn in presence of panch witnesses. Statements of

several other witnesses were recorded.

(k) On 30.1.2011, other accused, except

accused no.10 Sandip @ Bunty, who was absconding, were

arrested. Their clothes were seized and separate seizure

panchanamas were accordingly recorded. The blood

samples of the accused were collected.

                 (l)           Accused    no.4   Pawan      was       in     police

 custody.          On 3.2.2011, he made a memorandum in the

presence of panch witnesses to discover a sword concealed

in his house and showed his readiness to produce the same.

At the instance of accused no.4, sword was recovered from

his house which was kept beneath diwan (cot) in his house.

Discovery panchanama of sword was drawn before panch

witnesses.

(m) On the same day, accused no.5 Sudhir

gave a statement to discover Farsa concealed near the

temple of his house. His memorandum was drawn and

Farsa concealed in the temple premises on the back side of

his house was recovered in pursuance to information given

by accused Sudhir. Recovery panchanama of Farsa was

recorded.

(n) On 3.2.2011 itself, accused no.6

Bhagwan gave a memorandum statement to discover a

sword concealed in the office of his father. Memorandum

statement was recorded. Accused no.6 Bhagwan discovered

a sword as per his memorandum statement and discovery

panchanama of the same was drawn.

(o) On 4.2.2011, accused no.7 Siddharth had

shown his readiness to produce a sword concealed in his

house. His memorandum was drawn and sword was

recovered at his instance under a discovery panchanama.

(p) On that day, accused no.9 Swapnil also

gave a statement to discover a stick concealed by him.

Statement of accused no.9 Swapnil was recorded and at his

instance, stick found hanging in the corner of third room of

his house was recovered.

(q) The seized weapons were referred to

Medical Officer for examination and reports of examination

of weapons were collected by the Investigating Officer.

Seized articles were sent to Forensic Science Laboratory.

On completing investigation, charge sheet was submitted to

the Court of the Judicial Magistrate, First Class, Kamptee,

who in his own turn, committed the case for trial to the

Court of Sessions.

4] On committal, trial court framed charge against

accused nos. 1 to 9, vide Exh.42. They pleaded not guilty

and claimed to be tried. Their defence was of total denial

and false implication. According to the accused, false and

frivolous report came to be lodged against them due to

previous enmity. Accused nos.4 and 5 also raised the

defence of right of private defence and submitted that

deceased used to take cattle through Ramabai Nagar road

which was not a public road. Since it was causing

disturbance to them, they and their family members used to

ask the deceased not to take cattle through the said road. It

is their defence that deceased was an aggressor as he was

taking the cattle from the road from which he was not

entitled and thereby himself invited the occurrence of

incident. It is contended that deceased was responsible for

the occurrence and not the accused.

5] In support of its case, prosecution examined in all

20 witnesses. Accused nos.6 and 7 examined DW-1

Prabhakar Sirsat in support of their defence that location of

spot was such which would make it clear that for all the

eyewitnesses it was not possible to see the spot of incident

and all eyewitnesses are the got up witnesses. Accused

no.3 Sandip Gedam examined himself to substantiate his

plea of alibi which he raised as his defence and denied the

presence at the time of incident.

6] Considering the evidence adduced by the parties,

learned Additional Sessions Judge convicted and sentenced

the appellants-accused nos.1 to 9, as stated in paragraph 1

above.

7] Accused No.10-Sandip @ Bunty s/o Ashok

Dhamgaye was absconding. It appears that trial against him

was separated. Trial Court directed to file supplementary

chargesheet against absconding accused Sandip whenever

he traced out. After the judgment and order of conviction

and sentence was passed against accused nos.1 to 9 on

25.7.2013 by the learned Additional Sessions Judge-13,

Nagpur, absconding accused no.10-Sandip was arrested on

9.10.2013. As directed, charge-sheet was filed against him

and the case was committed to the Court of Sessions.

Sessions Case No.484/2013 was registered against

absconding accused. Charge came to be framed against

him. He pleaded not guilty and claimed to be tried vide his

plea separately recorded at Exh.8. His defence was of total

denial and false implication.

8] To substantiate the guilt of accused Sandip,

prosecution examined 12 witnesses. Accused did not

examine himself or other witness in support of his defence.

On going through the evidence of prosecution witnesses,

trial court convicted and sentenced accused no.10, as stated

herein-above. Being aggrieved thereof, appellants have

preferred these appeals.

9] We have heard at length the learned counsel for

appellants and learned Additional Public Prosecutor for

respondent-State.

10] At the threshold, we propose to consider the

appeals in view of a crucial question raised regarding non-

compliance of the provisions of Section 313 of the Code of

Criminal Procedure. In this connection, submission of

appellants is that in a joint trial, Sessions Court did not

examine each accused separately and individually and a

joint common questionnaire containing eighty questions for

all the accused, without bothering to refer even name, age,

occupation and address of each accused was prepared. It is

submitted that role attributed to each of the accused is

individual, ocular evidence adduced by the prosecution

indicates separate role to each of the accused and in such a

situation, failure to follow the mandatory provisions of law

which contemplates that accused must have ample

opportunities of explaining circumstances occurring against

him would vitiate the trial and accused would be entitled to

acquittal. It is pointed out that a bare look at the statement

under Section 313 of the Code of Criminal Procedure would

show total non-application of mind in a serious case of

murder and various questions, though not relevant, were

asked to the accused thereby creating unnecessary

confusion and causing great prejudice to them.

11] On applicability and scope of Section 313 of the

Code of Criminal Procedure, learned counsel for accused

nos.4 and 5 placed reliance on the decision of this Court in

Arvind Dayaram Choure and another .vs. State of

Maharashtra [2003 ALL MR (Cri) 45] and learned

counsel for accused nos.2, 3, 6, 7 and 9 placed reliance on

the decision of this Court in Swapnali @ Sapana Sharad

Mahadik .vs. The State of Maharashtra [2016 ALL MR

(Cri) 1824].

12] Per contra, learned Additional Public Prosecutor

Shri R.S. Nayak submitted that all incriminating

circumstances were put to the accused persons and it is not

a case of non questioning. He submits that joint common

questionnaire was prepared but all questions were not put to

all the accused and only relevant questions were asked to

each of the accused by leaving blank the answers to the

questions not put to a particular accused. Learned

Additional Public Prosecutor submitted that it is for the

accused to show that prejudice has been caused and since

accused could not show any prejudice caused to them,

it would not amount to non-compliance with the mandatory

provisions of Section 313 of the Code of Criminal Procedure

and the trial would not get vitiated. Alternatively, the

submission is that for not recording individual statement of

the accused proper course available would be to remand the

case to the trial court for re-decision from the stage of

recording of statement under Section 313 of the Code of

Criminal Procedure. In support of argument, learned

Additional Public Prosecutor placed vehement reliance on

the decisions of the Honble Apex Court in .-

 (i)            State of Punjab .vs. Naib Din,
                [2001 CRI.L.J. 4656]

 (ii)           Liyakat and another .vs. State of Rajasthan,
                [2014 AIR SCW 5876]

 (iii)          Nar Singh .vs. State of Haryana,
                (2015) 1 SCC 496]



 13]            We       have        gone   through     the      above        referred

decisions. The power to examine the accused is provided in

Section 313 of the Code of Criminal Procedure, which reads

thus :

313. Power to examine the accused.- (1) In every inquiry or trial, for the purpose of enabling the accused personally to explain any circumstances appearing in the evidence against him, the Court -

(a) may at any stage, without previously warning the accused put such questions to him as the Court considers necessary;

(b) shall after the witnesses for the prosecution have been examined and before he is called on for his defence question him generally on the case;

Provided that in a summons-case where the Court has dispensed with the personal attendance of the accused, it may also dispense with his examination under clause (b).

(2) No oath shall be administered to the accused when he is examined under sub- section (1).

(3) The accused shall not render himself liable to punishment by refusing to answer such questions, or by giving false answers to them.

(4) The answers given by the accused may be taken into consideration in such inquiry or trial, and put in evidence for or against him in any other inquiry into, or trial for, any other offence which such answers may tend to show he has committed.

(5) The Court may take help of Prosecutor and Defence Counsel in preparing relevant questions which are to be put to the accused and the Court may permit filing of written statement by the accused as sufficient compliance of this section."

14] The Hon'ble Apex Court in the case of Nar

Singh .vs. State of Haryana (supra) referring to its

earlier decisions summarised the fundamental principles

underlying Section 313 of the Code of Criminal Procedure.

The Hon'ble Apex Court in para 30 observed thus :

30. Whenever a plea of omission to put a question to the accused on vital piece of evidence is raised in the appellate court, courses available to the appellate court can be briefly summarised as under :

30.1. Whenever a plea of non-compliance with Section 313, CrPC Is raised, it is within the powers of the appellate court to examine and further examine the convict or the counsel appearing for the accused and the said answers shall be taken into consideration for deciding the matter. If the accused is unable to offer the appellate court any reasonable explanation of such circumstance, the court may assume that the accused has no acceptable explanation to offer.

30.2. In the facts and circumstances of the case, if the appellate court comes to the conclusion that no prejudice was caused or no failure of justice was occasioned, the appellate court will hear and decide the matter upon merits.

30.3. If the appellate court is of the opinion that non-compliance with the provisions of Section 313 CrPC has occasioned or is likely to have occasioned prejudice to the accused, the appellate court may direct retrial from the stage of recording the statements of the accused from the point where the irregularity occurred, that is, from the stage of questioning the accused under Section 313 CrPC and the trial Judge may be directed to examine the accused afresh and defence witness, if any, and dispose of the matter afresh.

30.4. The appellate court may decline to remit the matter to the trial court for retrial on account of long time already spent in the trial of the case and the period of sentence already undergone by the convict and in the facts and circumstances of the case, may decide the appeal on its own merits, keeping in view the prejudice caused to the accused.

15] In the case on hand, Sessions Trial was against

ten accused persons. We have meticulously examined the

statements of accused persons recorded by the Trial Court

under Section 313 of Cr.P.C. Except in Criminal Appeal

No.475/2016, we could notice that 80 identical questions

were drawn and a joint questionnaire was prepared by the

learned Additional Sessions Judge, though entirely different

incriminating circumstances against each of the accused

were brought on record. It is pertinent to note that role

played by each accused, even according to the prosecution,

is different and individual. Therefore, there was no meaning

in preparing a joint questionnaire containing eighty identical

questions. We have noticed that the learned Additional

Sessions Judge even did not bother to mention the name

and preliminary details of each of the accused in the

statements recorded under Section 313 of Cr.P.C. Only on

the basis of signature of accused, we could know at least

about the name.

16] In the facts and circumstances of the case, it was

obligatory on the trial court to put specific, distinct and

separate questions to each of the accused as per the

incriminating circumstances brought against him

individually. In our view, preparing a common questionnaire

for all accused persons in a joint trial without bothering to

even consider, whether any question relates to any

particular accused, would render the examination under

Section 313 of Cr.P.C. deceptive and improper. Not only this,

the entire exercise by the trial Court in recording statements

of accused persons under Section 313 of Cr.P.C. clearly

demonstrates that serious prejudice has occasioned to the

accused as statements were recorded in the total disregard

of the provisions of Section 313 of Cr.P.C. This provision is

based on the fundamental principle of fairness and it is not

an empty formality. The court is under a legal obligation to

put the incriminating circumstances to the accused and

solicit his response.

17] So far as case against absconding accused Bunty

is concerned, we have gone through statement of the

accused recorded under Section 313 of Cr.P.C. It can be

seen from the statement at Exh.34 that instead of

specifically putting the incriminating circumstances, the Trial

Court has reproduced the evidence of witnesses in verbatim

thereby creating unnecessary confusion. It further appears

that the Trial Court has also relied upon the evidence of

Investigating Officer PW-12 Suresh Bhoyar, but did not put

all the questions including question of seizure panchanama

(Exh.27) showing that earth mixed with blood and simple

earth came to be seized from the spot. This would indicate

that the statement of the accused whose trial was separated

was also not drawn with due application of mind.

18] Needless to state that every error or omission in

compliance with the provisions of Section 313 does not

necessarily vitiate the trial. Such errors fall within the

category of curable irregularities and question, whether trial

is vitiated in each case, depends upon the degree of error

and whether prejudice has been or is likely to have been

caused to the accused. The ultimate test in determining

whether or not the accused has been fairly examined under

this Section is to see whether, having regard to the

questions put to him, he did not get an opportunity to say

what he wanted to say in respect of the prosecution case

against him. Where the non-compliance with Section 313

holds the trial to be vitiated, ordinarily the proper course is

to order a retrial from the stage at which the provisions of

this section were not complied with.

19] In the above premise, we are of the view that

accused are not entitled to acquittal on the ground of non-

compliance with the mandatory provisions of Section 313 of

Cr.P.C. We agree to some extent that appellants are

prejudiced on account of a joint questionnaire put to each of

them just by copy paste. The trial court should have been

more careful in framing the questions considering the

incriminating circumstances brought on record against each

of the accused. Since the Trial court has failed in it's

imperative duty, we find it fit to direct the retrial from the

stage of recording statements of the accused under Section

313 of Cr.P.C. and proceed to pass the following order :

(i) Conviction of appellants under Sections 147 r/w

149, 148 r/w 149 and 302 r/w 149 of the Indian Penal Code

and Sections 4 r/w 25 of the Indian Arms Act and sentenced

imposed on them is set aside.

(ii) Matters are remanded back to the trial Court for

proceeding afresh from the stage of recording statements of

the accused under Section 313 of the Code of Criminal

Procedure.

(iii) The Trial court shall examine each of the accused

afresh under Section 313 of the Code of Criminal Procedure

in the light of the above observations and in accordance

with the law.

(iv) The Trial court is directed to put specific, distinct

and separate questions with regard to incriminating

circumstance appearing against each of the accused.

(v) Appellants are in jail since 2012. Hence, Trial court

to expedite the matter and dispose of the same in

accordance with the law preferably within a period of six

months from the date of receipt of copy of this judgment.

(vi) We make it clear that we have not expressed any

opinion on merits of the matters.

(vii) Criminal Appeals are disposed of in the above

terms.

 (viii)           No order as to costs.



                  (Kum. Indira Jain, J.)                (B.R. Gavai, J.)
 Gulande, PA





 

 
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