Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dadu Keshav Waghmare vs State Of Maha & Ors
2017 Latest Caselaw 2438 Bom

Citation : 2017 Latest Caselaw 2438 Bom
Judgement Date : 9 May, 2017

Bombay High Court
Dadu Keshav Waghmare vs State Of Maha & Ors on 9 May, 2017
Bench: S.S. Shinde
                                                             591.03appeal+
                                       1


                            
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               
                       BENCH AT AURANGABAD

                       CRIMINAL APPEAL NO. 591 OF 2003 

          Dadu S/o Keshav Waghmare 
          Age : 50 years, Occ : Labour, 
          R/o Pimpals, Tq. Rahata, 
          Dist. Ahmednagar. 
                                                    ..APPELLANT 

                           -VERSUS- 

          1.       The State of Maharashtra 

          2.       Dinkar S/o Arjun Kolge 
                   Age : 55 years, Occ : Service, 
                   R/o Korhale, Tq. Rahata, 
                   Dist. Ahmednagar. 

          3.   Sau. Nirmala W/o Sanjay Ranshur 
               Age : 28 years, Occ : Household, 
               R/o Satpur, Tq. & Dist. Nashik. 
                                 ...
              Mr. Shailesh S. Chapalgaonkar, Adv. for 
                             Appellant.
           Mr. D.R. Kale, APP for Respondent No.1-State.
                   Respondent Nos.2 & 3 - Served.
                                 ...
                                WITH 
                 CRIMINAL APPEAL NO. 680 OF 2003  


          The State of Maharashtra 
                                                    ..APPELLANT 
                   -VERSUS- 

          Dadu Keshav Waghmare 
          Age : 35 years, Occ : Labour, 




::: Uploaded on - 16/05/2017               ::: Downloaded on - 16/05/2017 23:57:35 :::
                                                            591.03appeal+
                                    2


          R/o Korhale, Tq. Rahata, 
          Dist. Ahmednagar. 
                                                  ..RESPONDENT 
                                   ...
                     Mr. D.R. Kale, APP for State.
                Mr. Shailesh S. Chapalgaonkar, Adv. For 
                            Respondent No.1.
                                   ...
                                  WITH 
                   CRIMINAL APPEAL NO. 683 OF 2003  


          The State of Maharashtra 
                                                  ..APPELLANT 
                   -VERSUS- 

          1.       Rakhma Baburao Bansode 
                   Age : 65 years, Occ : Agri., 

          2.       Alkabai Dadu Waghmare 
                   Age : 35 years, Occ : Agri., 

          3.       Chandan Dadu Waghmare 
                   Age : 17 years, Occ : Education, 

                   All R/o Korhale, Tq. Rahata, 
                   Dist. Ahmednagar. 
                                              ..RESPONDENTS 

                                   ...
                     Mr. D.R. Kale, APP for State.
                Mr. Shailesh S. Chapalgaonkar, Adv. For 
                         Respondent Nos.1 to 3.
                                   ...
                        CORAM : S.S. SHINDE, J.

Dated: May 09, 2017 ...

591.03appeal+

JUDGMENT :-

Heard the learned A.P.P. appearing

for the State and the learned counsel

appearing for the original accused.

2. Criminal Appeal No. 591 of 2003 is

filed by appellant/accused no.1, challenging

the Judgment and Order of conviction dated

13th August, 2001 passed by the Sessions

Judge, Kopargaon, in Sessions Case No. 10 of

2001, thereby convicting him for the offence

punishable under Section 325 of the Indian

Penal Code (for short "I.P.C.").

Criminal Appeal No. 680 of 2003 is

filed by the appellant/State seeking

enhancement of sentence awarded to original

accused no.1 in Sessions Case No. 10 of 2001

by the Sessions Jude, Kopargaon.

Criminal Appeal No. 683 of 2003 is

591.03appeal+

filed by the State, challenging the Judgment

and Order of conviction dated 13th August,

2001 passed by the Sessions Judge, Kopargaon,

in Sessions Case No. 10 of 2001, thereby

acquitting the original accused nos. 2 to 4

for the offences punishable under Sections

307 and 323 read with section 34 of the

I.P.C.

3. The prosecution case, in brief, is

as under :-

(A) Complainant (PW-1) Dinkar is

residing at Korhale along with his family

members and is working as a peon in

Agricultural Department. Kusum is his wife,

Santosh is his son, Ujwala, Kamal and Nirmala

are the daughters of THE complainant. Nirmala

is married and on 29th October, 2000 she had

come to village Korhale for Diwali festival.

The complainant owned and possessed the

591.03appeal+

agricultural land at village Korhale. At the

time of incident, there was pulses (moog

math) standing in the land of the

complainant. On the day of incident, the

complainant returned from his duty at about 6

p.m., at that time his daughter Ujwala

informed him that the cattle of accused Dadu

Waghmare were grazing in the field of

complainant, and when she asked Dadu about

the same, he got annoyed and abused,

threatened and assaulted her.

(B) It is the case of the prosecution

that, the complainant thereafter went to the

house of Dadu and asked about the said

incident of assault. At that time, Dadu got

annoyed and assaulted Nirmala by an axe on

her head. When complainant tried to rescue

Nirmala, accused Dadu assaulted him from back

side on his head, and at that time accused

Rakhma and son of Dadu assaulted the wife of

591.03appeal+

complainant by stick on her head. Daughter

Kusum was also assaulted by the accused on

her head. Wife of accused Dadu also

assaulted. All were injured and, therefore,

they were taken to Pravara Hospital Loni by

the son of complainant by Jeep.

(C) It is the case of the prosecution

that, the Deputy Superintendent of Police,

Shri Jadhav, on the day of incident was on

patrolling duty along with other police staff

and at Babhaleshwar Outpost, he received

telephonic message from PSO Rahata that

incident of assault took place at village

Korhale and four injured were admitted in the

hospital. Immediately, after receipt of said

information, he rushed to Pravara Hospital,

Loni. He found complainant and others were

admitted in the hospital in injured

condition. Nirmala was serious, therefore

after giving first aid, she was shifted to

591.03appeal+

Nashik for further treatment. In the hospital

Deputy Superintendent of Police, Shri Jadhav

recorded the statement of the complainant.

On the basis of his statement, an offence

bearing C.R. No.79 of 2000 was registered

against the accused. Thereafter, the

investigation was carried out.

(D) It is the case of the prosecution

that, in morning, the Deputy Superintendent

of Police went to village Korhale and

prepared spot panchanama in presence two

panchas. From the spot, he seized soil mixed

with blood, one stone stained with blood and

one human tooth. All these articles were

seized under spot panchanama. On the same

day, he recorded the statement of eye

witnesses and on 2nd November, 2010 he

arrested the accused Nos.1 to 3 under arrest

panchanama. On 3rd November, 2000, he visited

Pravara Hospital and recorded the statement

591.03appeal+

of injured. At that time he also seized

blood stained cloths of injured Dinkar, Kusum

and Kamal in presence of panchas.

(E) It is the case of the prosecution

that, accused Dadu while in Police custody

was interrogated by the Police. At that

time, he gave confession that he is ready to

produce the stick and axe. Accordingly his

confession was recorded in presence of

panchas. Thereafter the accused led the

Police and panchas to one field and he

produced the stick and axe, which he has

concealed in the heap of Bajra Crops. There

were blood stains on the said axe and stick

produced by the accused. Both these articles

were seized under panchanama in presence of

panchas on the spot. On 4th November, 2000

the Investigating Officer arrested accused

No.4. On 7th November, 2000, Investigating

Officer sent Head Constable Shinde for

591.03appeal+

recording the statement of injured Nirmala at

Nashik. However, Head Constable Shinde

reported that she is not in a position to

give her statement and accordingly submitted

his report. On 16th November, 2000 as the

Investigating Officer Mr. Jadhav transferred,

further investigation of the said crime was

handed over to A.P.I. Pachpute.

(F) It is the case of the prosecution

that, A.P.I. Pachpute, also recorded

statements of witnesses. He sent the injured

to doctor for taking their blood samples.

Thereafter, he sent all the muddemal with

blood samples to C.A., Aurangabad for its

analysis. After completion of investigation,

the charge-sheet came to be filed in the

Court of Judicial Magistrate First Class,

Kopargaon.

(G) Since the offence punishable under

591.03appeal+

section 307 of I.P.C. is exclusively triable

by the Court of Sessions, the trial Judge

committed the case to the Court of Sessions.

Thereafter, the charge under sections 323 and

307 read with 34 of I.P.C. was framed and

read over and explained to the accused and

the accused pleaded not guilty and claimed to

be tried. Their defence, as it appears from

the statement recorded under section 313 of

the Code of Criminal Procedure is that, on

the date of incident it is the complainant

and injured who assaulted the accused

persons. They have also filed complaint to

the Police Station and on the basis of their

complaint, N.C. was registered against the

complainant, his son and daughters. It is

defence of the accused that the complainant

and other witnesses sustained injuries in

road accident.

4. The learned counsel appearing for

591.03appeal+

the appellant in Criminal Appeal No. 591 of

2003 filed by original accused no.1 - Dadu

submits that, all the witnesses, who were

examined by the prosecution are interested

witnesses. None of the independent witnesses

have been examined by the prosecution. He

invites my attention to the alleged eye

witnesses and submits that, they were

admitted in their cross-examination that,

there is earlier litigation pending between

the parties. He submits that, the evidence of

Medical Officer or the panch witnesses does

not support the prosecution case. He invites

my attention to the evidence of Sanjay

Vijaykumar Wekhande (PW-12) and submits that,

he has stated in his cross-examination that,

the injury sustained by Nirmala Sanjay

Ranshur (PW-9) is also possible in motor

accident. He submits that, when the evidence

of the prosecution witnesses is not reliable,

trustworthy and those witnesses are

591.03appeal+

interested witnesses, in that case, the

benefit of doubt is extended by the trial

Court in favour of all other accused, and the

same benefit of doubt should have been given

in favour of accused no.1 - Dadu. It is

submitted that, Nirmala (PW-9) suffered the

injuries during accident. The said suggestion

was given during her cross-examination. He

submits that, the accused has already

undergone two months imprisonment. He placed

reliance on the exposition of law by the

Supreme Court in the case of Shivaji S/o Guja

Pawar V/s State of Maharashtra1 and submits

that, in case, this Court is not inclined to

acquit accused no.1 in that case, the

impugned order may be modified holding that,

two months imprisonment already undergone by

the accused no.1 is sufficient. He further

submits that, the benefit of the Probation of

Offenders Act, 1958 may be extended in favour

1 2011 All MR (Cri) 889

591.03appeal+

of the accused no.1. Therefore, relying upon

the grounds taken in the Appeal Memo, defence

taken by the appellant, he submits that, the

Appeal may be allowed.

5. So far acquittal of other accused is

concerned, he submits that, the trial Court

has considered the evidence in its entirety

and reached to the conclusion that, the

evidence of prosecution witnesses against

other co-accused is inconsistent, and

therefore, the order of acquittal needs no

interference.

6. On the other hand, the learned

A.P.P. invites my attention to the evidence

of the complainant and also medical evidence

and submits that, Nirmala suffered grievous

injuries and medical officer opined that, but

for timely treatment Nirmala survived. He

submits that, assault by accused no.1 was

591.03appeal+

with an axe i.e. sharp and dangerous weapon,

and therefore, the trial Court ought to have

convicted accused no.1 for an offence

punishable under Section 326 of the Indian

Penal Code. He submits that, the evidence of

the eye witnesses and also medical evidence

clearly demonstrates the involvement of other

co-accused, who are acquitted by the trial

Court. Therefore, he submits that, the

appeals filed by the State deserves to be

allowed by enhancing the sentence of accused

no.1 and convicting the other co-accused by

setting aside the impugned judgment and order

of acquittal.

7. I have given careful consideration

to the submissions advanced by the learned

A.P.P. appearing for the State and the

counsel appearing for the original accused.

With their able assistance, I have perused

the entire evidence brought on record by the

591.03appeal+

prosecution.

8. Dinkar Arjun Kolge (PW-1) lodged the

first information report. In his deposition

before the Court, he stated that, he is

working in soil Conservation Office as a peon

at Rahata. He used to go to Rahata to attend

his duty at 9 a.m. and used to return back to

his village at about 6 p.m. He has five

daughters and one son. At the time of

incident, his daughters Ujwala and Kamal were

unmarried and residing along with him.

Nirmala is his elder daughter, who has given

in marriage at Niphad taluka. Nirmala came to

his house on the occasion of Diwali festival

and on the date of incident she was at his

house.

Incident took place on 1st November,

2000 at about 6.30 p.m. He returned back from

his duty. He knows accused. He is possessing

591.03appeal+

the agricultural field. When he reached to

home his daughter Ujawala informed him that,

accused no.1 - Dadu grazed cattle in his

field. The crops of Math and Moog were

standing in the field. He went to his field.

His wife Kusum, elder daughter Nirmala and

Kamal were present there. He made enquiry

with them about the incident of grazing

cattle by accused no.1 in the field.

Thereafter, he told them to come along with

him so as to return to his house. They

proceeded towards his house. House of accused

is situated on the way to his house. He made

enquiries with accused no.1 Dadu and accused

no.2 - Rakhama about grazing cattle in his

field. Accused no.1 got annoyed and gave blow

of axe on the head of Nirmala from sharp

blade side, owing to that Nirmala felled

down. He tried to intervene and caught

Nirmala, at that time, accused no.1 Dadu gave

blow of axe on his neck and head. He also

591.03appeal+

fell down. Thereafter, accused nos.2, 3 and 4

caught hold his wife Kusum and daughter Kamal

and bet them by stick and stone. The daughter

Nirmala sustained bleeding injuries. Accused

ran away from the spot. His son Santosh came

there and taken them in Jeep to Pravara

Hospital at Loni. They treated as indoor

patients for about five to six days. He

identified axe shown to him.

9. It is true that, in his cross-

examination, he stated that, there is dispute

in between accused no.2 - Rakhama and his

brother Gopal and also between Dadu Waghmare

and Gopal Bansode. He denied the suggestion

that, he was aggressor and assaulted accused

no.2, as a result, he sustained injury on his

wrist.

10. Nirmala (PW-9) identified the

accused, who were present before the Court.

591.03appeal+

She stated that, when her father, other

sisters and mother were coming back to their

house, near the house of accused no.2 on road

accused no.2 was present and PW-1 made

enquiry from accused no.2 about grazing

cattle in his field, at that time, accused

no.3 - Alka caught and pulled her hairs and

accused no.1 gave blow of handle of axe on

her mouth. The blood was coming out from her

mouth. Meantime, accused no.1 gave blow on

the head. She became unconscious, after

accused no.1 hit on her head by the blade of

axe and felled down. She regained after six

to seven days and she was admitted at Nashik

hospital for 2 to 2 1/2 days. It is true

that, she admitted in her cross-examination

about the enmity between family of accused

and family of his father. She denied

suggestion that, she suffered injuries in an

accident. There is also evidence of other eye

witnesses. The evidence of PW-1 and PW-9 gets

591.03appeal+

corroboration from the evidence of other

witnesses. However, on careful perusal of the

evidence of witnesses so far other accused

nos.2 to 4 are concerned, their evidence is

not consistent and suffers from material

contradictions, omissions and exaggerations,

and therefore, it appears that, the benefit

of doubt is extended by the trial Court. Upon

an independent scrutiny of the evidence of

alleged eye witnesses, this Court is of the

opinion that, the trial Court is justified in

acquitting those accused.

11. Dr. Apur Ramprakash Tripathi

(PW-11), in her evidence before the Court

stated that, Kamal Dinkar Kolge suffered

following injuries :-

(1) C L W 5 x 1 x 1 right parietal region, grievous in nature, might have been caused by sharp and heavy object.

591.03appeal+

(2) abrasion and swelling 3 x 2, right wrist X-ray taken, might have been caused by hard and blunt object. The injury was caused recently. The X-ray report was normal. I issued certificate it bars my signature, contents are correct, it is at Exh. 61.

. It is stated that, the said injuries

were recent.

. PW-11 also examined Nirmala Sanjay

Ranchod and noticed the following injuries :-

(1) C L O 8 x 4 x 3, vertex slightly left side, grievous, by sharp and heavy object, must heave been caused recently.

CT Scan of the head of the patient was taken which shows intraventricular bleeding in both the lateral ventricals 3rd ventrical and 4th ventrical, intra haemispere.

591.03appeal+

(2) Liniar depressed fracture of the occipital bone of left side and left parital bone.

(3) soft tissues swelling, irregularity in the temero partial region bilaterally, basal cistern are shifted and swellen and space are affected. Generalised cerebral oedema. I issued certificate it bars my signature, contents are correct, it is Exh. 63

. She expressed opinion that, injuries

found on Nirmala were grievous and dangerous

and caused by sharp and heavy weapon and the

said injuries might have cause the death of

Nirmala. Though suggestion was given to

PW-11 in cross-examination that, the

prosecution witnesses have suffered injuries

in an accident, the said suggestion was

denied by PW-11.

12. Sanjay Vijaykumar Wekhande was

591.03appeal+

examined as PW-12. In his evidence, he stated

that, Nirmala was indoor patient from

02.11.2000 and 23.11.2000. He treated her.

She was referred by the Government Civil

Hospital, Nashik to him. He stated that,

there was sutured wound over the left

occipital and parietal area. She had swelling

over lower lip and blood was oozing from her

left ear. She had weakness on right side of

the body. In his cross-examination, though he

stated that, the injuries were also possible

in the motor accident, but he reiterated in

his cross-examination that, the injuries

sustained by Nirmala is due to assault on her

head. Therefore, the evidence of eye

witnesses gets corroboration from the Medical

evidence. Therefore, accused no.1 is rightly

convicted by the trial Court. The submission

of the learned A.P.P. that, he should have

been convicted of an offence punishable under

Section 326 of the I.P.C. since he used the

591.03appeal+

dangerous and sharp weapon and therefore, his

sentence be enhanced. Admittedly Nirmala

survived. Even if, the submission of the

learned A.P.P. is accepted, even in that

case, maximum punishment provided under

Section 326 of the I.P.C. is of 10 years.

There is discretion to the trial Court to

give sentence upto 10 years. In the present

case, the trial Court has given three years

punishment for an offence punishable under

Section 325 of I.P.C. Section 325 of the

I.P.C. provides punishment of maximum seven

years for voluntary causing grievous hurt.

Accordingly, trial Court has convicted

accused no.1 and punished him by directing to

undergo three years imprisonment. Since the

trial Court has discretion under Section 326

or 325 of I.P.C. to give sentence upto 10

years or 7 years respectively. Therefore,

even if submission of the learned A.P.P. is

accepted that accused no.1 used sharp weapon

591.03appeal+

i.e. axe, in that case also the trial Court

had discretion to give sentence upto 10

years. In the facts of this case, the trial

Court has taken a correct view and ordered

that, the accused shall undergo rigorous

imprisonment for a period of three years.

13. The contention of the learned

counsel appearing for the appellant that, the

benefit of the Probation of Offenders Act be

given to the accused no.1 is devoid of any

substance. The trial Court has observed in

para 31 of the judgment that, accused no.1

has been convicted previously, therefore,

accused no.1 has criminal antecedent. Keeping

in view the antecedent of accused no.1 and

nature of offence and injuries sustained by

PW-1 and PW-9, I am not inclined to consider

the prayer of accused no.1 for extending him

benefit of the Probation of Offenders Act. In

view of the provisions of Section 4 of the

591.03appeal+

Probation of Offenders Act, when there is

earlier conviction, in that case, the benefit

of said Act cannot be extended/given.

14. In the light of discussion

hereinabove, this Court is of the opinion

that, the conviction of appellant - Dadu

Keshav Waghmare deserves to be confirmed and

the appeal filed by the State for enhancement

of sentence of accused no.1 and for reversal

of acquittal of accused nos.2 to 4 deserves

to be dismissed.

15. Accordingly, all the Appeals stand

dismissed.

16. Bail bonds of accused no.1 - Dadu

Keshav Waghmare stands cancelled. He shall

surrender forthwith to undergo remaining

sentence.

591.03appeal+

17. The Superintendent of Police,

Ahmednagar shall ensure that, accused no.1 -

Dadu Keshav Waghmare shall forthwith

surrender to undergo remaining sentence and

send the report to the Registry of this

Court.

18. The office of the Public Prosecutor,

High Court of Judicature of Bombay, Bench at

Aurangabad to send the copy of this judgment

and order forthwith to the office of the

Superintendent of Police, Ahmednagar.

(S.S. SHINDE, J.)

...

SGA

 
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