Citation : 2017 Latest Caselaw 7314 Bom
Judgement Date : 20 September, 2017
Dixit
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.813 OF 2013
Sohel Shoukat Jamadar ]
Age : 21 Years, ]
Resident of Nandre, Tal. Miraj, ]
District Sangli ] .... Appellant /
(At present in Sangole District Prison) ] (Org. Accused No.1)
Versus
The State of Maharashtra ] .... Respondent
ALONG WITH CRIMINAL APPEAL NO.1248 OF 2013
Khalid @ Tipu Kamruddin Mujawar ] Age : 22 Years, Occu.: Worker, ] R/o. Nandre, Tal. Miraj, Dist. Sangli ] (Presently lodged at Central Prison, ] .... Appellant / Kolhapur) ] (Org. Accused No.2) Versus State of Maharashtra ] (Through Tasgaon Police Station, ] C.R. No.74/2011) ] .... Respondent
ALONG WITH CRIMINAL APPEAL NO.142 OF 2014
Rafiq Kasam Naikwadi ] Prisoner No.C/5948, ] .... Appellant / Kolhapur Central Prison, Kolhapur ] (Org. Accused No.3) Versus The State of Maharashtra ] .... Respondent
APEAL-813-13-1248-13-142-14.doc
Mr. Rajaram V. Bansode for the Appellant-Original Accused No.1 in Criminal Appeal No.813 of 2013.
Mr. Mahindra B. Deshmukh for the Appellant-Original Accused No.2 in Criminal Appeal No.1248 of 2013.
Ms. Payoshi Roy, i/by Dr. Yug Mohit Chaudhary, for the Appellant-Original Accused No.3 in Criminal Appeal No.142 of 2014.
Mr. Arfan Sait, A.P.P., for the Respondent-State.
CORAM : SMT. V.K. TAHILRAMANI & DR. SHALINI PHANSALKAR-JOSHI, J.J.
RESERVED ON : 13 TH SEPTEMBER, 2017.
PRONOUNCED ON : 20 TH SEPTEMBER, 2017.
JUDGMENT : [Per Dr. Shalini Phansalkar-Joshi, J.]
1. These three separate Appeals are preferred by original
Accused Nos.1, 2 and 3, challenging the Judgment and Order
dated 10th July 2013 of Sessions Judge, Sangli in Sessions Case
No.141 of 2011. By the said Judgment and Order, these
Appellants are convicted for the offence punishable under
Sections 302 and 201, read with Section 34, of Indian Penal Code
and sentenced to suffer life imprisonment and to pay fine of
Rs.5,000/-, each; in default, to suffer R.I. for one year on the first
APEAL-813-13-1248-13-142-14.doc
count and R.I. for five years and to pay fine of Rs.10,000/-, each;
in default, to suffer R.I. for one month.
2. Factual matrix of the prosecution case can be depicted
as follows :-
Deceased Sagar was the younger brother of PW-8
Santosh. After taking education of 'D.Pharmacy', he has started
assisting his brother in agricultural work. He was in love with PW-
12 Ayesha Mulla. Accused No.1-Sohel has also taken a fancy for
Ayesha and was trying to woo her, so as to dissuade her from her
love-affair with Sagar. On that count, just fifteen days prior to the
incident, Accused Nos.1, 2 and 3 had raised quarrel with Sagar.
PW-8 Santosh and PW-16 Vijay Kinikar had intervened in the
quarrel and separated Sagar; however, Accused had left the spot
giving threatening to Sagar that he will not remain alive.
3. In this backdrop, the incident took place on 12 th June
2011. On that day, at about 6 pm, Sagar left the house and
thereafter he did not return. His brother Santosh thought that
Sagar might have gone to his friend or relative, as he frequently
APEAL-813-13-1248-13-142-14.doc
used to do. Therefore, though he made enquiry, he did not lodge
any missing complaint with Police. The dead-body of Sagar was
found four days thereafter on 16th June 2011 in the early
morning at Bandh near the first turn of the Village Kavathe
Ekand. PW-8 Santosh went to the spot and found that dead-body
of Sagar was kept inside one cement pipe below the road, which
was reserved for flowing of the water. He also noticed one foot-
wear (chappal) of Sagar lying on the road and the blood stains,
two broken teeth and two broken buttons at the spot. One Axe
stained with blood was also lying by the side of the said pipe. He
pulled out body of Sagar by holding the legs and found that there
were various injuries on the face and neck. He immediately
suspected that his brother Sagar was killed by the Appellants
herein on account of his love-affair with Ayesha. Hence, he went
to Tasgaon Police Station and lodged complaint against all the
three Appellants.
4. On his complaint (Exhibit-50), P.S.O. at Tasgaon Police
Station registered C.R. No.74/2011 and investigation started. The
said investigation was taken over by PW-21 API Waghmare. He
went to the spot and after conducting Inquest Panchanama, sent
APEAL-813-13-1248-13-142-14.doc
dead-body of Sagar to the Rural Hospital, Tasgaon, for
postmortem examination. PW-17 Dr. Prakash Hankare conducted
the autopsy and found that the cause of the death was on account
of "head injury". PW-21 API Waghmare then conducted the Spot
Panchnama (Exhibit-28) and from the spot, he collected various
articles, like, the chappal, two buttons of shirt, two broken teeth,
the axe and the identity card of Accused No.1-Sohel, which was
lying in the shrubs. On the same day, he recorded the statements
of two witnesses and arrested all the three Accused under various
Panchanamas (Exhibits "117", "118" and "119").
5. During the course of investigation, Accused No.1-Sohel
gave a disclosing statement and at his instance, the motor-cycle of
the deceased, which was found thrown in the Well, came to be
recovered under Panchanama (Exhibit-42). Thereafter, at the
instance of Accused No.2-Khalid @ Tipu, the pieces of his burnt T-
Shirt and the ash came to be seized under Panchanama (Exhibit-
34). At the instance of Accused No.3-Rafiq, his blood-stained
clothes were seized under Panchanama (Exhibit-39). The valet of
the deceased containing Driving License and also mobile phones
were seized at the instance of Accused No.1-Sohel in pursuance of
APEAL-813-13-1248-13-142-14.doc
his Memorandum Panchanama (Exhibit-47) and Seizure
Panchanama (Exhibit-48).
6. In the course of further investigation, the mobile phone
of Accused No.2-Khalid was produced by his father Kamruddin. It
also came to be seized under Panchanama. The Call Detail
Records of mobile phones of Accused Nos.1, 2 and the Deceased
were called for from the relevant Internet Companies. The seized
muddemal articles were sent to the Chemical Analyzer. The
Postmortem Report (Exhibit-76) was collected. On receipt of the
C.A. Certificates and conclusion of the investigation, the
Investigating Officer PW-21 API Waghmare filed the Charge-Sheet
against all the three Accused in the Court of Judicial Magistrate,
First Class, Tasgaon.
7. On committal of the case to the Sessions Court at
Sangli, the Trial Court framed 'Charge' against the Appellants vide
Exhibit-5. The 'Charge' was read over and explained to the
Accused. The Appellants pleaded not guilty and claimed trial,
raising the defence of denial and false implication.
APEAL-813-13-1248-13-142-14.doc
8. In support of its case, the Prosecution has examined in
all twenty-one witnesses and on appreciation of their evidence,
the learned Trial Court was pleased to hold guilt of all the three
Appellants as proved beyond reasonable doubt and convicted and
sentenced them as aforesaid.
9. In these Appeals, we have heard learned counsel for
the Appellants and learned A.P.P. for the Respondent-State.
10. Learned counsel for the Appellants have challenged
the Judgment of the Trial Court on the count that it is based on
surmises, conjectures and assumptions. According to learned
counsel for the Appellants, this is a case based on circumstantial
evidence alone and in such a case, to prove the guilt of the
Accused beyond reasonable doubt, each of the circumstance relied
upon by the Prosecution is required to be proved beyond
reasonable doubt and there should be a chain of circumstances,
which should consistently point to the guilt of the Accused alone
and should be inconsistent with his innocence. Here in the case,
according to learned counsel for the Appellants, the Prosecution
APEAL-813-13-1248-13-142-14.doc
has failed to establish this chain of circumstances with the help of
cogent, firm and reliable evidence; the Trial Court has, therefore,
committed an error in holding guilt of the Appellants to be proved
beyond reasonable doubt.
11. Per contra, learned A.P.P., has supported the
impugned Judgment and Order of the Trial Court by submitting
that, each of the incriminating circumstance relied upon by the
Prosecution in the present case is clinching and it is firmly and
cogently established by the Prosecution. The circumstances, thus,
established by the Prosecution are of a conclusive nature and
tendency and they exclude every other hypothesis, but the one
proposed to be proved by the Prosecution, that of the Appellants
alone and none else are the authors of the ghastly crime proved in
the case.
12. In the backdrop of these rival submissions advanced
by learned counsel for the Appellants and learned A.P.P. and after
giving our anxious consideration to the evidence on record, we
are of the considered view that, this is a case, though based on
APEAL-813-13-1248-13-142-14.doc
circumstantial evidence alone, the Prosecution has succeeded in
proving the guilt of the Appellants beyond all reasonable doubts.
The circumstances which are alleged and proved by the
Prosecution against the Appellants can be stated as follows :-
(A) Motive;
(B) Deceased last seen in the company of the Appellants; (C) Homicidal death;
(D) Extra-judicial confession of the Appellants; (E) Recovery of incriminating articles; and (F) Call Detail Records.
13. (A) MOTIVE
For proving the first circumstance of 'motive', the
Prosecution is relying on the evidence of PW-8 Santosh, PW-12
Ayesha and PW-16 Vijay Kinikar. It is the case of Prosecution, as
deposed by these witnesses, that Sagar and Ayesha were in love
with each other. Accused No.1-Sohel was not approving the said
relationship. He has also, thereafter, taken fancy for Ayesha and
hence he was trying to dissuade Ayesha from her relationship
with Sagar. The evidence of PW-12 Ayesha in this respect is of
utmost relevance. She has categorically deposed that in the year
APEAL-813-13-1248-13-142-14.doc
2011, she was taking education in Second Year of B.E. She was
knowing Sagar and had a love-affair with him. According to her
evidence, she had good love-affair with Sagar for about one year
and till his death, she was in love with him. On 9 th May 2011,
which was her birth-day, she has become major and, hence, both
of them had decided to marry with each other. However, the
atmosphere in their house was not proper. Hence, they had not
got married.
14. It is her further evidence that she was knowing
Accused No.1-Sohel also. PW-10 Akshay Patil, who was residing
near her house, has introduced her to Accused No.1-Sohel.
Accused No.1-Sohel has given her a friendship band in the
presence of PW-10 Akshay Patil. Thereafter, on 28th September
2011, there was birth-day of Accused No.1-Sohel and hence, at
the insistence of PW-10 Akshay Patil, she, along with Akshay,
Accused No.1-Sohel and Accused No.3-Rafiq, went to the
Multiplex at Sangli for watching the movie " Wanted". Then, in the
month of October, 2011, she had again gone with Akshay,
Accused No.1-Sohel and Accused No.3-Rafiq to Multiplex at Sangli
to watch the movie "Mr. and Mrs. Khanna".
APEAL-813-13-1248-13-142-14.doc
15. As per her evidence, Sagar was not happy about her
friendship with Accused No.1-Sohel and was calling upon her not
to talk with Sohel, as he was defaming her in the locality and in
the community. On that count, before Diwali, there was some
exchange of hot words between her and Sagar. Sagar even
suggested her that they should consume poison and commit
suicide. It is her evidence that Accused No.1-Sohel was only her
friend, but she was having love-affair with Sagar alone and,
therefore, on 9th May 2011, just few days or a month before the
incident, they had decided to get married, but due to atmosphere
in the house, they could not do so.
16. According to her evidence, from 6th June 2011, she
joined Mahabal Company for training. She used to come to Sangli
Stand by bus from Village Nandre, where she, Accused and Sagar
were residing. From Sangli Bus Stand, Sagar used to carry her on
his motor-cycle to Mahabal Company. In the evening also, Sagar
used to pick-up her from the said Company and drop her at S.T.
Stand, Sangli at 4:30 p.m.
17. It is deposed by Ayesha that, on the day of the incident
APEAL-813-13-1248-13-142-14.doc
also, as usual, Sagar left her at the Company, carrying her from
Sangli Bus Stand on his motor-cycle. At 12:40 pm, she received
call from Sagar, informing her that one person came to meet him
and he has to talk about Sohel. Thereafter, Sagar contacted her on
phone on two to three times. At about 3:15 pm, when she came
out of the Company, Sagar came there on Bike of PW-5 Nilesh
Mahajan. Then, she and Sagar, along with Nilesh, went to the field
at Kupwad Road. Three of them discussed about Sohel. Sagar
again told her that Sohel was defaming her and, hence, he will
beat Sohel and seek apology from him. As per her evidence, then
she herself and Sagar went on the motor-cycle to Ganpati Mandir
of Haripur. They were there for about one hour. Thereafter Sagar
left her at Sangli S.T. Stand. Then she went to her house. At 7:45
pm, she received one call from Sagar enquiring whether she has
reached home safely and about the atmosphere at home.
Thereafter, at about 10 p.m., she tried to contact Sagar, but his
mobile was switched off. On the next day also, she tried to contact
him on phone, but could not succeed.
18. This witness, Ayesha, is cross-examined at length on
behalf of the Appellants. However, nothing useful is elicited
APEAL-813-13-1248-13-142-14.doc
through her cross-examination to disbelieve her. Conversely, her
cross-examination goes to show that she and Sagar were deeply in
love with each other. They used to meet each other at secluded
places. They were coming to Sangli for meeting. Once, they even
met in Anandi Lodge in Sangli. In her cross-examination, it is
again brought out that her parents were of the view that she
should marry a boy from Muslim community. It is her evidence
that she had disclosed to her parents about her relations with
Sagar only after his death, when Police came to make inquiry with
her. It is her evidence that, even the mobile was given to her by
Sagar. Thus, her evidence sufficiently proves her relations with
deceased Sagar and the fact that, as Sagar belonged to Jain
community, whereas she was from Muslim community, Accused
No.1-Sohel was not approving the said relationship and he was
trying to woo or win her. This relationship between Sagar and
Ayesha was also known to PW-8 Santosh, PW-5 Nilesh and PW-16
Vijay Kinikar.
19. The evidence of Ayesha further establishes that, both,
Sagar and Accused No.1-Sohel were having grudge against each
APEAL-813-13-1248-13-142-14.doc
other. Sagar was having a suspicion or feeling that Accused No.1-
Sohel was defaming Ayesha and, hence, on account of this, just
few days before the incident, a quarrel had taken place between
Sagar and the Appellants. PW-16 Vijay Kinikar is the witness
examined by the Prosecution to prove this incident of quarrel. He
was knowing about the love-affair between Sagar and Ayesha. He
was also knowing that Accused No.1-Sohel has taken a fancy for
Ayesha. According to his evidence, just fifteen days prior to the
incident, after taking dinner at about 10 p.m., when he went near
Darga in front of the office of Bhagyalaxmi, these three Accused
were quarreling with the Deceased and the subject of the quarrel
was the love-affair of Ayesha and Sagar. Then, he himself, PW-8
Santosh and Amol intervened in the quarrel and separated them.
When he was leaving the spot, he heard Appellants giving threats
to Sagar that they will kill him. This evidence of PW-16 Vijay
Kinikar is also corroborated by the evidence of PW-8 Santosh,
who was also present there and had tried to intervene in the
quarrel to separate Sagar from the Appellants. He has also
deposed about the presence of PW-16 Vijay Kinikar at the
relevant time. Thus, in our considered opinion, in this case, the
APEAL-813-13-1248-13-142-14.doc
'motive' and 'genesis' of the incident is sufficiently proved on
record by the Prosecution.
20. (B) DECEASED LAST SEEN IN THE COMPANY
OF THE APPELLANTS
The second circumstance on which the Prosecution is
relying upon is of the Deceased last seen in the company of the
Appellants. In this respect, the Prosecution is relying on the
evidence of PW-14 Vijay Patil, who has seen Accused No.2-Khalid
and deceased Sagar together near Varad Pan Shop at 8 p.m. on
the date of incident. This witness is of the same village and,
therefore, knowing Deceased and Appellants. He was also
knowing about the love-affair of Sagar and Ayesha and about the
quarrel that took place between Sagar and Accused persons, just
fifteen days prior to the incident.
21. According to his evidence, on 12th June 2011, at about
8 pm, when he was in front of Varad Pan Shop, along with his
friends Satish Herle and Ramgonda Patil, Sagar came there on
black colour 'Pulsar' motor-cycle for taking mava. After
purchasing the mava, he came to talk with this witness and his
APEAL-813-13-1248-13-142-14.doc
friends. At that time, Accused No.2-Khalid also came there.
Accused No.2-Khalid asked Sagar to arrange the dinner and he
will pay for the dinner. Sagar told him that they will go tomorrow
or day after tomorrow. However, Accused No.2-Khalid insisted
that they will go on that day only and then he forced Sagar to sit
on his motor-cycle. Then Accused No.2-Khalid sat on his motor-
cycle as pillion rider. This witness saw that both of them
proceeded towards Vasagade Road on their motor-cycle.
According to his evidence, that was the last time he has seen the
Deceased.
22. In his cross-examination, it is brought on record that
Sagar always used to visit the said Pan Shop. Hence, there was
nothing abnormal on that day in Sagar coming there. The only
material brought out in his cross-examination is that, till 18 th
June 2011 , when his statement was recorded, he did not disclose
this fact to anybody and, hence, there is delay of two days in
recording of his statement. However, his cross-examination goes
to prove that, after the homicidal death of Sagar, there was heavy
Police bandobast in the village. PW-15 Sunil Chougule has also
deposed that there was fifteen days' curfew imposed in the village,
APEAL-813-13-1248-13-142-14.doc
as there were riots after this incident between the two
communities of 'Hindu' and 'Muslim'. Therefore, the delay of these
two days in recording of his statement can hardly become fatal,
considering these facts.
23. Then there is evidence of PW-11 Nandkumar Patil, who
has seen the Deceased and Accused No.2-Khalid leaving the Beer-
Bar at 10 pm on that day. He is running this Beer-Bar under the
name and style as "Hotel Sargam" at Khotwadi. According to his
evidence, on 12th June 2011, at about 8:30 p.m., Accused No.2-
Khalid came to the Bar along with deceased Sagar. They were
sitting on the table in front of the counter. Accused No.2-Khalid
was facing towards him and was talking on mobile. It is his
evidence that, as Deceased and Accused persons always used to
visit his hotel/permit room, he was knowing them. According to
him, they ordered liquor, which was served to them. Accused
No.2-Khalid paid the bill of Rs.320/- and they left his Dhaba at 10
pm. On the next day, in the evening, Accused No.2-Khalid alone
came in front of his Dhaba for about fifteen minutes and then left.
24. The evidence of this witness thus supports the
APEAL-813-13-1248-13-142-14.doc
evidence of PW-14 Vijay Patil, who has deposed about Accused
No.2-Khalid and deceased Sagar leaving Varad Pan Shop on the
motor-cycle of the Deceased at about 8 pm, in order to go for
dinner.
25. Further, there is evidence of PW-15 Sunil Chougule,
who was also the resident of the same village and, therefore,
knowing the Deceased and the Accused persons. He is dealing in
the business of purchase of vegetables from Sangli and selling
those in Weekly Bazars of different villages. He owned an auto-
rickshaw bearing No.MH-10-AQ-2011 for carrying vegetables.
According to his evidence, on 12th June, 2011, he had been to
Bazar of Kavathe-Ekand in his auto-rickshaw. After selling
vegetables there, he was returning in his auto-rickshaw at about
10 pm. He was coming from Shirgaon and then proceeding to
Nandre. While coming from Kavathe, at first turn, he saw Accused
No.1-Sohel and Accused No.3-Rafiq standing there at the right
side with one motor-cycle parked nearby. He saw them in the light
of his auto-rickshaw. Both of them were sitting on their motor-
cycle. It is his evidence that the spot of incident, where the dead-
body was found, was just at the distance of 5 to 6 ft. from the spot
APEAL-813-13-1248-13-142-14.doc
where Accused No.1-Sohel and Accused No.3-Rafiq were standing
on that night.
26. The evidence of this witness is assailed on the ground
that he has not disclosed about his seeing Accused Nos.1 and 3
near the spot of incident for three months. His statement came to
be recorded only on 9th September 2011. In our considered
opinion, having regard to the admitted position on record that,
after this incident, there was curfew for fifteen days on account of
the riots in the village between these two communities of 'Hindu'
and 'Muslim' and there was heavy Police bandobast, creating the
atmosphere of terror and fright, if there is hesitation or delay on
the part of the witnesses to come forward to give the statements,
no fault can be found so as to make this delay fatal to the
prosecution case. Even otherwise, in our considered opinion, the
evidence of other two witnesses sufficiently proves that Deceased
was last seen in the company of the Accused and, thereafter,
there was no trace of the Deceased.
27. This circumstance of Deceased last seen in the
company of the Accused persons assumes significance in the
APEAL-813-13-1248-13-142-14.doc
instant case, as the time-gap between the point of time when the
Accused persons and the Deceased were last seen alive and when
the Deceased is found to be dead is so small, that the possibility of
any person other than the Accused persons, being the
perpetrators of the crime, becomes impossible. Here in the case,
the evidence on record proves that the Deceased was last seen in
the company of Accused at about 10 p.m. and the evidence of PW-
12 Ayesha proves that the last call she had with Deceased was at
about 7:45 p.m. to 8:00 p.m. and, thereafter, when she tried to call
the Deceased at about 10 p.m., his phone was switched off. Thus,
here is a case, where the Prosecution has, on the basis of reliable
evidence, established that Sagar was last seen in the company of
the Accused and was never seen thereafter; then, it was
obligatory on the part of Accused No.2-Khalid to explain the
circumstances in which he and Sagar parted company.
28. As held by the Apex Court in the case of State of
Rajasthan Vs. Kashi Ram, (2006) 12 SCC 254;
"The provisions of Section 106 of the Evidence Act itself are unambiguous and categoric in laying down that when any fact is especially within the
APEAL-813-13-1248-13-142-14.doc
knowledge of a person, the burden of proving that fact is upon him. Thus, if a person is last seen with the Deceased, he must offer explanation as to how and when he parted company. He must furnish an explanation, which appears to the Court to be probable and satisfactory. If he does so, he must be held to have discharged his burden. If he fails to offer an explanation on the basis of facts within his special knowledge, he fails to discharge burden cast upon him by Section 106 of Evidence Act. In a case resting on circumstantial evidence, if Accused fails to offer a reasonable explanation in discharge of the burden placed on him, that itself provides an additional link in the chain of circumstances proved against him."
29. (C) HOMICIDAL DEATH
To prove that Sagar has succumbed to the homicidal
death, the Prosecution has relied upon the evidence of PW-1
Chavgonda Pachore, the Panch to the Inquest Panchanama, and
the evidence of PW-8 Santosh, who has seen the dead-body of
deceased Sagar. According to their evidence, the dead-body was
found kept in the cement pipe with injuries on various parts.
30. There is also the evidence of PW-17 Dr. Prakash
APEAL-813-13-1248-13-142-14.doc
Hankare, who has conducted the autopsy at Rural Hospital,
Tasgaon. According to his evidence, there were, as many as, five
injuries on the dead-body; out of them one was on the left side of
fronto parietal region; the bones in that region were fractured; the
skull was burst opened and the brain matter was absent. Further,
there was one de-gloving injury over left orbital, maxillary
zygomatic region with depressed fracture of left orbital
zygomatic, maxillary bones. Another incised wound was found on
neck and then the fingers of left and right hand were amputated.
In his opinion that the cause of the death was on account of "head
injury with burst open fracture skull" . The Postmortem Report is
at Exhibit-76. Having regard to the condition in which the dead-
body was found as kept in the cement pipe and the multiple
injuries on the body, the Defence has also not seriously challenged
the fact that Sagar has succumbed to homicidal death.
31. (D) EXTRA-JUDICIAL CONFESSION OF THE
ACCUSED
To prove the extra-judicial confession made by the
Accused, the Prosecution has placed reliance on the evidence of
APEAL-813-13-1248-13-142-14.doc
PW-10 Akshay Patil. He is resident of the same village and
knowing Deceased and Accused persons. Accused No.1-Sohel and
Accused No.3-Rafiq were his classmates also. He was also
knowing PW-12 Ayesha and the love-affair between Sagar and
Ayesha. He was also witness to Accused No.1-Sohel giving
friendship band to Ayesha and, thereafter, all of them going for
watching movie "Wanted" on the birth-day of Accused No.1-Sohel.
It is his evidence that Accused No.1-Sohel had told him that Sagar
had love-affair with Ayesha and he had told, therefore, to Ayesha
that she should not keep relations with Sagar. Accused No.1-Sohel
has also told him about the quarrel between the Accused persons
and the Deceased fifteen days prior to the incident. Therefore, it is
clear that this witness is sufficiently close to the Accused persons
and appears to be a friend of confidence, as he is knowing
everything that has transpired not only between the Deceased
and Ayesha, but also between the Accused and the Deceased. He
was also part of some of those incidents, like, Accused No.1-Sohel
giving friendship band to Ayesha and then all of them going for a
movie.
32. As per his evidence, on the date of the incident,
APEAL-813-13-1248-13-142-14.doc
Accused No.3-Rafiq talked with him on phone at about 5:00 p.m.
to 5:30 p.m. and enquired with him when he will come to village
fare (Urus) at Nandre. When this witness told Accused No.3-Rafiq
that he will come within a day or two, Accused No.3 has asked
him to come on the next day and he will give him one good news.
According to his evidence, therefore, on 13th June 2011, he came
to village Nandre, along with his mother, at 11 a.m. He met
Accused No.3-Rafiq at 3 p.m. and, thereafter, they went to Urus.
At that time, he enquired with Accused No.3 what was the good
news, but, Accused No.3 assured him that he will tell the good
news afterwards. Then at 7 p.m., they met Accused No.1-Sohel in
the Urus. This witness again enquired as to what was the good
news, but he was not informed.
33. It is deposed by him that on the next day, in the noon
time, Accused No.3-Rafiq came to him and they again went for
Urus and, thereafter, to the school premises. There Accused No.3
told him that on 10th June 2011, he and other co-accused planned
to murder Sagar. The plan was hatched in the school premises.
Accordingly, on 12th June 2011, Accused No.2-Khalid took Sagar
to one Dhaba, near Kavathe-Ekand, on the motor-cycle of Sagar
APEAL-813-13-1248-13-142-14.doc
and gave liquor to Sagar. Thereafter, at the first turn of Nandre to
Kavathe-Ekand, Accused No.1-Sohel and Accused No.3-Rafiq were
waiting. Accused No.2-Khalid took Sagar on his motor-cycle to
that spot. When Sagar was getting down from the motor-cycle,
Accused No.1-Sohel assaulted him with an Axe on his neck. Sagar
fell down. Then Accused No.2-Khalid took the said Axe from the
hands of Accused No.1-Sohel and gave blows of that Axe on the
face of Sagar. Sagar tried to resist it by his hands. In that attempt,
his fingers were cut. Thereafter, ascertaining that Sagar was
dead, they put the dead-body in cement pipe, which was below the
said road, in the place reserved for flowing water. While
returning, they pushed the motor-cycle of Sagar in one Well and
then they went to their respective houses. As per the evidence of
this witness, he enquired with Accused No.3-Rafiq whether he
was making fun, Accused No.3-Rafiq, however, assured him that
he was not making fun, but it was a fact. This witness also
enquired with Accused No.3 as to why they killed Sagar and
Accused No.3 told him that, if they had not killed him, Sagar
would have killed them.
34. The evidence of this witness further discloses that, on
APEAL-813-13-1248-13-142-14.doc
the same day, in the evening, he and Accused No.2-Khalid again
went to Urus. There, they met Accused No.1-Sohel and Accused
No.3-Rafiq at about 7:00 p.m. to 7:15 p.m. He enquired with them
whether they had killed Sagar and they confirmed that they had
killed Sagar. They also reiterated to him what was told to him by
Accused No.3-Rafiq.
35. As per evidence of this witness, when the news of this
incident appeared in the newspapers, when his father made
enquiries with him, he informed about the same to his father.
Then his father told him to inform the Police and, hence, on 25 th
June 2011, he went to Tasgaon Police Station, where his
statement came to be recorded.
36. On factual aspects, there is absolutely no cross-
examination about the confession made by the Accused persons
before him. The only ground on which his evidence is assailed is
that, there is delay of about eleven days in recording of his
statement. Secondly, it is submitted that the evidence of extra-
judicial confession being a weak piece of evidence, this Court
should not place reliance thereon.
APEAL-813-13-1248-13-142-14.doc
37. However, we are unable to accept this submission. As
regards the delayed disclosure, we have already noted as to what
was the cause of delay in recording statements of these witnesses.
The first being there were, admittedly, communal riots in the
village, creating the atmosphere of terror and awe, as a result of
which, curfew was imposed for fifteen days and there was heavy
police bandobast; therefore, it is quite possible that witnesses may
not have gathered courage to disclose the information they had
about the incident to the Police immediately. The delay in such
case, therefore, cannot become fatal in any way.
38. As regards the submission that the evidence of extra-
judicial confession is of a weak type, we would like to quote that
the Apex Court has held in the case of Gura Singh Vs. State of
Rajasthan, (2001) 2 SCC 205. It is as follows :
"The Courts cannot start with the presumption that extra-judicial confession is always suspect or a weak type of evidence. Ultimately, it would depend on the nature of the circumstances, the time when confession is made and the credibility of the witnesses, who speak about such a confession and
APEAL-813-13-1248-13-142-14.doc
whether confession is voluntary and truthful. It is eventually the satisfaction of the Court".
39. This legal position is confirmed by the Apex Court in
the decision of R. Kuppusamy Vs. State, (2013) 3 SCC 322,
wherein, relying upon the above said decision of Gura Singh Vs.
State of Rajasthan (Supra), it was held by the Apex Court that,
"Despite the inherent weakness of an extra-judicial confession as a piece of evidence, the same cannot be ignored, if it is otherwise shown to be voluntary and truthful. The extra judicial confession cannot always be termed as 'tainted evidence' and that corroboration of such evidence is required only as a measure of abundant caution. If the Court found the witness to whom the confession was made to be trustworthy and that the confession was found to be true and voluntary, a conviction can be founded on such evidence alone. More particularly, the Court declared that Courts cannot start with the presumption that extra judicial confession is always suspect or weak type of evidence, but it would depend on the nature of the circumstances, the time when confession is made and the credibility of the witnesses who speak about such a confession and whether the confession is voluntary and truthful. It is eventually the satisfaction of the Court."
APEAL-813-13-1248-13-142-14.doc
40. Here in the case, we have already stated that this
witness was on quite friendly terms with the Accused. He was
knowing the details of the relationship of deceased Sagar and
Ayesha and also of Accused No.1-Sohel with Ayesha. He was also,
as stated above, witness to the Accused No.1-Sohel giving Ayesha
the friendship band. He was also with them when they went for
the movie. He was also of the same village and, hence, knowing
the Deceased, Accused and Ayesha since childhood. Therefore, he
was not a stranger or unknown.
41. It may be true, that Accused persons have not made
these extra-judicial confessions before him out of remorse as
such, but it was in the nature of boasting by the Accused. He has
confirmed whatever was disclosed or confessed before him by
Accused No.3-Rafiq with Accused No.1-Sohel and Accused No.2-
Khalid. There is nothing unnatural amongst the friends of
boasting or confessing whatever acts they have committed.
42. Therefore, there is no reason, in our opinion, to
APEAL-813-13-1248-13-142-14.doc
disbelieve his evidence about extra-judicial confession of the
Accused persons before him; especially, when this extra-judicial
confession is also getting corroboration from other evidence on
record, like the confession made by the Accused and they were
planning about murder of the Deceased since two to three days
prior to the incident is corroborated from the evidence of PW-9
Javed Mulla. He has deposed that Accused No.2-Khalid had
borrowed his motor-cycle and an Axe from him on a day before
the incident. The motor-cycle was returned to him on the night of
the incident. However, the Axe was not returned to him. When
Muddemal Article No.1-Blade of the Axe and Muddemal Article
No.2-Handle of the Axe, which were recovered from the spot of
incident, were shown to him, he has identified the same as
belonging to him.
43. The recovery of the dead-body with incised wounds
caused by sharp weapon like Axe from the spot, along with the
Axe and the articles of the Deceased, gives further corroboration
to the evidence of extra-judicial confession, as deposed by this
witness PW-10 Akshay Patil.
APEAL-813-13-1248-13-142-14.doc
44. (E) RECOVERY OF INCRIMINATING ARTICLES
The crucial circumstance, on which the Prosecution is
placing reliance, is the recovery of incriminating articles from the
spot of incident and at the instance of Accused persons. The
evidence of PW-2 Panch Satish Patil, corroborated with the
evidence of the Investigating Officer PW-21 API Waghmare, goes
to prove that, during Police custody on 17 th June 2011, i.e. very
next day, Accused No.1-Sohel gave a disclosing statement that he
will produce the motor-cycle, which was pushed in the Well. The
Memorandum Panchanama of the statement was made vide
Exhibit-30. Thereafter, Accused No.1-Sohel guided the Police and
Panch to the Well, which was near the first turn from the side of
Nandre. There, in the Well of one Upadhyay, Accused No.1 pointed
out the 'Pulsar' motor-cycle of black colour. It was removed from
the Well and it was bearing No.MH-10-AD-3677. It was seized
under Panchanama (Exhibit-31). PW-8 Santosh has stated that
this motor-cycle was belonging to deceased Sagar.
45. Then, there is also evidence of PW-1 Panch Chavgonda
Pachore, proving that at the spot of incident, they found the
Identity-Card of Accused No.1-Sohel lying in the shrubs. The Spot
APEAL-813-13-1248-13-142-14.doc
Panchanama was made immediately, after the dead-body was
found, and the Spot Panchanama (Exhibit-28) sufficiently
corroborates his oral evidence to prove that the Identity-Card was
lying in the shrub on the northern side of the pipe, in which the
dead-body was found, and the said pipe was at the distance of 3 ft.
The Spot Panchanama also contains the description of the
Identity-Card, proving that it was of Accused No.1-Sohel. It was a
laminated Identity-Card of Accused No.1-Sohel, issued by
Kasturbai Walchand College, Sangli. His Roll number and
photograph was appearing on the said Identity-Card. Prosecution
has also examined PW-13 Bahubali Kante, the Junior Clerk from
the said College, to prove the fact that the Identity-Card was of
Accused No.1-Sohel. Accused No.1 has not offered any
explanation about the presence of his Identity-Card just near the
spot of incident.
46. There is then evidence of PW-7 Panch Sheetal
Kogmole, proving the recovery of wallet and mobile phone of the
Deceased at the instance of Accused No.1-Sohel, in pursuance of
the disclosing statement given by Accused No.1-Sohel. The
recovery was made from the spot pointed out by Accused No.1,
APEAL-813-13-1248-13-142-14.doc
which was a space in between the wall of his house and the wall of
his neighbour. The Driving License of deceased Sagar, with his
photo and one SIM Card, were found in the said wallet. They were
seized under Panchanama (Exhibit-48). Again no explanation is
offered by Accused No.1-Sohel as to how he came into possession
of this wallet, containing Driving License and mobile phone of the
Deceased. The recovery is at his instance and, that too, from the
place known exclusively to him. Recovery of these incriminating
articles, therefore, constitute a clinching piece of circumstantial
evidence.
47. The prosecution has further placed reliance on the
evidence of PW-5 Panch Nilesh Mahajan to prove the seizure of
the clothes of Accused No.3-Rafiq, at his instance under
Panchanama (Exhibits "38" and "39"). The clothes were having
blood stains thereon and the C.A. Report sufficiently proves this
fact. The blood stains were found to be of a human blood and again
no explanation is offered by Accused No.3-Rafiq for the same. In
this case, the Axe was also found to be having human blood of "A"
group, which was the blood group of the Deceased. Apart from
that, in the C.A. Report (Exhibit-128), it is categorically brought
APEAL-813-13-1248-13-142-14.doc
out that the open shirt having blood-stains thereon, which was
seized at the instance of Accused No.1-Sohel, was not having the
two buttons. The C.A. Report (Exhibit-131) revealed that those
two buttons, which were seized from the spot of incident, were
found to be tallying with the other buttons of the shirt of Accused
No.1-Sohel, in respect of hue and physical characteristics.
48. In our considered opinion, each and every
incriminating circumstance, therefore, alleged is proved by the
Prosecution with cogent, convincing and reliable evidence on
record and all these incriminating circumstances, taken
cumulatively, form a chain so complete that no other inference
but that of the guilt of the Accused persons alone can be drawn
therefrom.
49. (F) CALL DETAIL RECORDS
In addition thereto, the Prosecution has also relied
upon the evidence of PW-18 Satish Mali, Nodal Officer from
B.S.N.L.; PW-19 Ravi Pardeshi, Nodal Officer from Vodafone; and
PW-20 Chandrakant Bhor, Nodal Officer from Reliance Internet
Company, to prove that there was exchange of several calls on the
APEAL-813-13-1248-13-142-14.doc
mobile of Accused No.1-Sohel and Accused No.2-Khalid at the
relevant time of incident. Here, in this case, none of the Accused
have offered any explanation about this circumstance also.
50. In our considered opinion, therefore, there is more
than sufficient evidence on record to hold that the Prosecution
has established its case against the Accused beyond reasonable
doubt. The Appeals, therefore, hold no merit; hence, stand
dismissed.
[DR. SHALINI PHANSALKAR-JOSHI, J.] [SMT. V.K. TAHILRAMANI, J.]
APEAL-813-13-1248-13-142-14.doc
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!