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

Ankush Bhiku Pandhare vs The State Of Maharashtra
2017 Latest Caselaw 2439 Bom

Citation : 2017 Latest Caselaw 2439 Bom
Judgement Date : 9 May, 2017

Bombay High Court
Ankush Bhiku Pandhare vs The State Of Maharashtra on 9 May, 2017
Bench: P.N. Deshmukh
                                        1                         apeal388-97-jud.doc


sas
        IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                    CRIMINAL APPELL ATE JURISDICTION

                           CRIMINAL APPEAL NO.388 OF 1997


      Ankush Bhiku Pandhare,
      Age: 34 years, Occu: Service,
      R/o. Bhavaninagar, Taluka
      Indapur, District Pune.                      ..Appellant.

                      V/s.

      The State of Maharashtra               ..Respondent.


      Mr.Rupesh Atul Zade for the Appellant.

      Mr.Deepak Thakre, APP for the Respondent-State.


                                       CORAM : P.N.DESHMUKH, J.

DATE : 9 MAY 2017

ORAL JUDGMENT

This is an appeal filed by the Appellant-original accused

against the judgment and order dated 30 June, 1997 passed by the

Additional Sessions Judge, Baramati in Sessions Case No.62/1995

whereby the accused came to be convicted for the offences punishable

2 apeal388-97-jud.doc

under section 498A and 306 of the Indian Penal Code and sentenced to

suffer R.I. for three years and to pay a fine of Rs.1,000/- i/d. to suffer R.I.

for three months for offence punishable under section 498A of the Indian

Penal Code and for offence punishable under section 306 of Indian Penal

Code to suffer R.I. for five years and to pay a fine of Rs.1,000/- i/d to

suffer R.I. for nine months. Both the sentences are directed to run

concurrently. The original accused Nos.2 and 3, the parents of the

Appellant are acquitted of the above charges.

2. In brief, it is the case of the prosecution that deceased Rani

@ Mangala was married to Appellant on 31 December, 1987 and

thereafter she was co-habiting with the Appellant at his native place

Bhavani Nagar, while the Appellant used to visit Pune as he used to work

there. It is the case of the prosecution that from the date of the marriage

till 31 January, 1995, deceased was treated good. However, thereafter was

harassed and subjected to beating on the ground that deceased has

brought less articles from her parents' house in marriage and for this

reason, they were demanding money for purchasing plot, gold ring, etc.

However, the parents of the deceased since could not satisfy the unlawful

demand, deceased committed suicide on 31 January, 1995 by consuming

3 apeal388-97-jud.doc

poison and died while under medical treatment at Sassoon Hospital, Pune

on 1 February, 1995.

3. The information about the death of Mangala was given by

the Hospital authorities to the Bund Garden police station, who informed

about the same to Walchandnagar police station where Accidental Death

No.5/1995 was registered and was investigated by PW13 Lalit Pandule,

PSI. Post mortem was performed by PW15 Dr.Rajendra Zope and he

certified that the death of the deceased was caused due to poisonous

substance. PW13 Lalit Pandule during the course of inquiry recorded

statements of PW1 Shantabai and on the basis of her report Exhibit-26,

registered offence vide Crime No.6/ 1995 and further investigated the

case. He prepared the spot panchanama Exhibit-33 and recorded

statements of witnesses and after completion of investigation, filed

charge-sheet in the Court of learned Judicial Magistrate First Class,

Indapur. In the course of time, the case came to be committed for trial to

the Sessions Court. Charge came to be framed against the accused who

pleaded not guilty and claimed to be tried. The defence of the accused is

total denial and false implication in the case.

4 apeal388-97-jud.doc

4. To establish the charge against the accused, prosecution has

examined as many as 15 witnesses. PW1 Shantabai is the mother of the

deceased who has lodged report Exhibit-26. PW3 Dr.Mahadeo, PW6

Dr.Ransingh Wable and PW7 Dr.Harischandra to whom Mangala was

referred after she had consumed poison. PW2 Rajendra is the brother of

the deceased. PW4 Laxman is the grand father of the deceased. PW5

Suryaban Dhakane who has proved spot panchanama Exhibit-33. PW8

Vijaya, the complainant's sister, PW9 Tukaram, the father of the

deceased, PW10 Saraswati is the neighbourer of the Appellant and the

deceased. PW11 Hanumant Waghmode is the cousin brother of the

deceased. PW12 Naryan Pethe, the Police Head Constable attached to

Walchandnagar Police Station, who carried the viscera to the Chemical

Analyser's office. PW13 P.S.I. Lalit Pandule is the investigation officer.

PW14 Laxman Bhosale is the police officer who recorded the report

Exhibit-26 and registered the offence vide Crime No.6/1995. The

learned trial Judge considering the evidence of various witnesses and

documents proved on record, convicted the Appellant as aforesaid.

Hence this appeal.

5. Heard the learned counsel for the Appellant and learned

APP. He submitted that from the evidence of the witnesses namely,

5 apeal388-97-jud.doc

complainant, the mother, brother and other relatives of the deceased, no

case is made out by the prosecution establishing ingredients required for

the offence under section 498A of the Indian Penal Code. It is also

contended that the learned trial Judge has erroneously relied upon the

letters alleged to be written by the deceased during her lifetime to her

family members, alleging ill-treatment provided out to her by the

Appellant and his parents contending that no investigation is carried out

to establish that the letters on record at Exhibits 21 to 25 are in the

handwriting of the deceased and thus contended that the evidence in the

form of letters as aforesaid requires to be discarded on this ground itself. It

is, therefore, submitted that in the absence of sufficient evidence no case

is made out against the Appellant to establishing his involvement for an

offence under section 498A of the Indian Penal Code.

6. With regard to the case of the prosecution for the offence

punishable under section 306 of the Indian Penal Code, it is submitted

that there is absolutely no evidence establishing that immediately prior to

deceased committing suicide, the Appellant has in any manner abetted

the commission of the same as it was contended that, according to the

prosecution case, the alleged quarrel between the deceased and accused

6 apeal388-97-jud.doc

took place at the time of marriage of Bharat, brother of the accused, on 27

December, 1994 and since the deceased, as per the case of the

prosecution, has consumed poison on 31 January, 1995, it cannot be said

that there was any kind of abetment by Appellant to deceased to commit

suicide and, therefore, learned counsel for Appellant prays that the appeal

be allowed.

7. The learned APP has contended that from the evidence on

record Appellant's involvement in the present crime is clearly established

and has thus submitted that the appeal be dismissed. The learned APP has

supported the impugned judgment and order.

8. In the background of submissions as aforesaid, on

considering evidence of PW1 Shantbai, it reveals that the deceased was

married to the Appellant on 31 December, 1987 and since marriage, the

Appellant was working at Pune while the deceased was residing with her

in-laws at Bhavani Nagar in Indapur Taluka, District Pune situated at a

distance of 100 Kms from Pune. With regard to the alleged harassment

provided by Appellant to deceased, evidence of PW1 Shantabai appears

to be too vague as according to her, after marriage, deceased was treated

7 apeal388-97-jud.doc

well for about one year and was thereafter subjected to ill-treatment. In

fact, it is found from the evidence of Shantabai that the ill-treatment was

in fact alleged to have been provided to her by Indubai, mother of the

Appellant, who is already acquitted.

9. From the evidence of the complainant PW1 Shantabai, it has

further come on record that during her lifetime, deceased had sent letters

on record marked as Exhibits 21 to 25 and by all these letters, she had

communicated that she was subjected to ill-treatment at the hands of the

Appellant-accused and his parents. On perusal of the impugned

judgment, the learned trial Court in paragraphs 27 and 29 relied upon the

said letters and on reading the contents thereof, has held that from the

letters it is established that the deceased was subjected to ill-treatment

during her lifetime. The approach of the learned trial Judge in relying

upon these letters, is not at all acceptable having considering the fact that

there is no investigation on record as to whether the letters Exhibits-21 to

25 are in the handwriting of the deceased. Admittedly, no specimen

handwriting of the deceased was obtained during investigation nor it is

the case of the prosecution that any notebook or any other note in the

handwriting of deceased was seized and the same was sent along with the

8 apeal388-97-jud.doc

alleged letters to the Handwriting Expert to obtain opinion if the letters

are in fact in the handwriting of the deceased or otherwise. In absence of

any such evidence on record, the learned trial Judge has come to the

conclusion from these letters that deceased Mangala had informed about

her ill-treatment to her parents. It is material to note that the learned trial

Judge on considering contents of the letters Exhibits 21 to 25 had in fact

observed that these letters does not establish that there was any

harassment to the deceased on account of demand of plot, gold ring or

utensils. From the evidence of PW1 Shantabai, PW2 Rajendra, PW8

Vijaya and PW10 Saraswati, it is stated that they heard about having

harassment to Mangala only from the letters sent by her, however, in view

of admitted fact of having no investigation carried out on this aspect,

evidence of PW1 Shantabai, PW2 Rajendra, PW8 Vijaya and PW 10

Saraswati is not at all credible. In that view of the matter, there is

absolutely no evidence to establish that deceased was in any manner

subjected to ill-treatment within the meaning of section 498A of the

Indian Penal Code.

10. With regard to the charge for the offence punishable under

section 306 of the Indian Penal Code is concerned, on considering further

9 apeal388-97-jud.doc

evidence of PW1 Shantabai, it has come on record that on 28 December,

1994 the Appellant visited their house and had invited for marriage of his

brother Bharat which was to be performed on 27 December, 1994 at

Village Nirgude. Accordingly, Shantabai, PW2 Rajendra and PW8 Vijaya

and other relatives attended the said marriage. Shantabai's evidence

further reveals that on that day quarrel took place between the deceased

and her mother-in-law Indubai when Appellant beat the deceased. Similar

is the evidence of PW8 Vijaya. However, it is material to note that

besides the evidence of alleged beating on 27 December, 1994, there is

absolutely no evidence that after this incident any incident took place

establishing mental or physical ill-treatment or torture or beating

provided to deceased by the Appellant due to which she consumed poison

on 31 January, 1995 and died of the same on 1 February, 1995. In that

view of the matter and considering the long time gap, by no stretch of

imagination it can be said that the act of suicide by deceased Mangala on

31 January, 1995 is on account of harassment of beating by the Appellant

on 27 December, 1994.

11. The case of prosecution is even otherwise doubtful, from its

inception as from the evidence of Shantabai, it has come on record that

10 apeal388-97-jud.doc

after deceased had consumed poison on 31 December, 1995, she died

while under medical treatment at the Sassoon Hospital, Pune on 1

February, 1995 and that after her death, the hospital authorities had

informed Bund Garden police station about the death of Mangala who in

turn informed Walchandnagar police station as said incident took place

within its jurisdiction when A.D. was registered. It is, therefore, found

that while investigating the crime, police arrived at the house of the

complainant at Kasarwadi on 6 February, 1995. Spot panchanama was

drawn on 5 February, 1995. It is the not case of the complainant that she

has lodged her complaint with the police on her own. In fact, Shantabai

has admitted that in her presence, inquest panchanama was carried out by

the police in Sassoon Hospital and even at the time of performing post

mortem, other relatives were present. In spite of that, it is noted that

there was no complaint lodged with the police.

12. From the evidence of PW1 Shantabai it is further come on

record that 5 to 6 days thereafter, on 5 February, 1995 Police Officer of

Walchandnagar police station came to her house at Pune and had

specifically called her to police station on 7 February, 1995 where she

lodged the report Exhibit-26. As per her evidence, she has lodged the

11 apeal388-97-jud.doc

report at the instance of police. In view of evidence as evidence as

aforesaid, it cannot be said that PW1 Shantabai wanted to lodge report

after the death of the deceased. It, therefore, goes to establish that

deceased had not committed suicide for reasons as put forth by the

prosecution and, therefore, Shantabai never wanted to lodge her report.

However, it is noted that at the instance of police, seven days after the

death of Mangala, the report came to be lodged by her as insisted by

police.

13. On considering the evidence on record as aforesaid, as

prosecution is found to have failed to establish the charge against the

Appellant, appeal is liable to be allowed by setting aside conviction and

sentence awarded by the trial Court. In the result, appeal is allowed. The

Appellant is on bail. His bail bond stands discharged. Fine amount, if

paid, be refunded back to the Appellant.



                                            (P.N.DESHMUKH, J.)





                                12                apeal388-97-jud.doc





 

 
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