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

Anna Shankar Bhosale vs The State Of Maharashtra
2017 Latest Caselaw 7583 Bom

Citation : 2017 Latest Caselaw 7583 Bom
Judgement Date : 26 September, 2017

Bombay High Court
Anna Shankar Bhosale vs The State Of Maharashtra on 26 September, 2017
Bench: V.K. Tahilramani
                                                                        13. cri apeals 510-12 & 388-14.doc


RMA      
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CRIMINAL APPELLATE JURISDICTION



                               CRIMINAL APPEAL NO. 388 OF 2014


            Bajarang Tukaram Devkant
            C-5144, Age - 30 Years
            [ At present lodged in Kolhapur
              Central Prison, Kalamba ]                                     .. Appellant
                                                                                 (Org. Accused No. 1)

                                Versus
            The State of Maharashtra                                             Respondent

                                            WITH
                               CRIMINAL APPEAL NO. 510 OF 2012

            Anna Shankar Bhosale
            Age - 30 Years, Occ. : Labourer,
            R/o. Indiranagar, Patan,
            Tal. Paltan, Dist. Satara.

            [ At present lodged in Kolhapur
              Central Prison, Kalamba ]                                     .. Appellant
                                                                                 (Org. Accused No. 2)

                                Versus
            The State of Maharashtra
            Through P.I. Patan Police Station,
            Tal. Patan, Dist. Satara                                        .. Respondent

                                                  ...................
            Appearances
            Mrs. Nasreen S.K. Ayubi   Advocate (appointed) for Accused No. 1
            Mr. Balasaheb R. Deshmukh Advocate for Accused No. 2
            Mrs. G.P. Mulekar         APP for the State
                                                  ...................




            jfoanz vkacsjdj                                                                      1 of 22




                   ::: Uploaded on - 10/10/2017                            ::: Downloaded on - 10/10/2017 23:19:56 :::
                                                              13. cri apeals 510-12 & 388-14.doc


                   CORAM      : SMT. V.K. TAHILRAMANI &
                                 DR. SHALINI PHANSALKAR-JOSHI, JJ.

DATE : SEPTEMBER 25 & 26, 2017.

ORAL JUDGMENT [PER SMT. V.K. TAHILRAMANI, J.] :

1. Criminal Appeal No. 388 of 2014 is preferred by the

appellant-original accused No. 1 Bajarang Tukaram Devkant

and Criminal Appeal No. 510 of 2012 is preferred by the

appellant-original accused no. 2 Anna Shankar Bhosale

against the judgment and order dated 29.11.2011 passed by

the learned Addl. Sessions Judge, Karad in Sessions Case No.

46 of 2008. By the said judgment and order, the learned

Sessions Judge convicted the appellants as under:-

        Convicted                             Sentenced to
           u/S
           376(2)(f)    R.I. for 10 years and fine of Rs. 5000/- each, in default, to
              &         suffer R.I. for 6 months.
           376(2)(g)
             r/w

             IPC

302 Imprisonment for life and fine of Rs. 5000/- each, in r/w default, R.I. for 6 months.

IPC 201 R.I. for 3 Years and fine of Rs. 1000/- each, in default, R.I.

IPC

jfoanz vkacsjdj 2 of 22

13. cri apeals 510-12 & 388-14.doc

The learned Sessions Judge directed that the

substantive sentences of imprisonment shall run

concurrently.

Hereinafter, for the sake of convenience, we shall refer

to the appellants as they were referred to before the

Sessions Court i.e the appellant Bajarang Devkant will be

referred as 'accused no. 1' and the appellant Anna Bhosale

will be referred as 'accused no. 2'.

2. The prosecution case briefly stated, is as under:

(a) The victim girl was the daughter of PW 9 Rubina

and PW 3 Jahangir. The victim girl was about 7

years old at the time of the incident. Rubina,

Jahangir and their children including the victim girl

were residing at Patan, Dist. Satara.

(b) Accused No. 1 Bajarang was working with Jahangir

since about 6 to 7 years prior to the incident.

Jahangir used to do the business of selling fruits.

jfoanz vkacsjdj 3 of 22

13. cri apeals 510-12 & 388-14.doc

Jahangir had given one fruit trolley to accused No.

1 to do business. On account of this, accused No.

1 was acquainted with Jahangir and his family.

Initially, while working with Jahangir, accused No.

1 used to stay in the house of Jahangir, however,

about 3 to 4 years prior to the incident, accused

No. 1 got married. After marriage, accused No. 1

started residing at Devkant Vasti. Accused No. 3

Dilawar was residing at Devkant Vasti along with

his wife and children. Dipanjali was the daughter

of accused No. 3. She was the classmate of the

victim girl. The family of accused No. 3 was also

known to Jahangir and his family.

(c) The incident occurred on 10.2.2008. At about

11.00 a.m., accused No. 3 Dilawar who was the

brother of accused No. 1 came to the house of PW

9 Rubina. Accused No. 3 told Rubina that on that

day, there was birthday of his son and would the

jfoanz vkacsjdj 4 of 22

13. cri apeals 510-12 & 388-14.doc

victim girl like to come to his house to attend the

birthday celebration. At that time, victim girl

stated that she could not go alone. Thereupon,

accused No. 3 stated that he would send his

daughter Dipanjali and the victim girl should come

along with Dipanjali. Thereafter, Dipanjali came to

the house of Rubina at about 4.00 p.m. Rubina

then sent her daughter i.e the victim girl along

with Dipanjali. At that time, the victim girl had

worn white top and yellow colour skirt. At about

7.00 p.m., accused No. 1 came to the house of

Rubina. He had come to give the account of

business for that day. He gave the amount to

Rubina. At that time, Rubina told him that there

was birthday celebration of the son of accused No.

3 in his house, therefore, after celebration was

over, accused No.1 should bring her daughter to

her house. Thereupon, accused No.1 Bajrang told

her not to worry and after the birthday

jfoanz vkacsjdj 5 of 22

13. cri apeals 510-12 & 388-14.doc

celebration, he would bring her daughter back to

her house. Thereafter, accused No. 1 Bajrang

went away.

(d) At about 8.00 p.m., PW 3 Jahangir, the father of

the victim girl came home. He saw that his

daughter was not at home. When he asked his

wife Rubina, she told him that their daughter had

gone to the house of accused No. 3 Dilawar since

there was birthday celebration of son of accused

No. 3. Rubina told Jahangir that their daughter

had gone along with Dipanjali to attend the

birthday celebration, however, their daughter had

not returned home. Rubina also told Jahangir that

she had told accused No.1 Bajrang to bring their

daughter back to the house. Jahangir and Rubina

waited for their daughter but she did not come

that night. Previously on 2-3 occasions, accused

No. 1 Bajrang had taken the victim girl to his

jfoanz vkacsjdj 6 of 22

13. cri apeals 510-12 & 388-14.doc

house and used to bring her in the morning,

therefore, they did not have any suspicion.

(e) On 11.2.2008 in the morning at about 7.00 a.m.,

accused No.1 Bajrang came to the house of

Jahangir. He made inquiry whether the victim girl

had come to his house. Jahangir told Bajrang that

Bajrang was to bring the victim girl to his house

and why Bajrang was making such inquiry.

Thereupon, accused No. 1 Bajrang went away.

Then Jahangir along with his wife Rubina went to

the house of accused No. 1 Bajrang. He made

inquiry with the mother and the wife of accused

Nos. 1 and 3. They found that their daughter was

not present in their house. The mother and wives

of accused Nos. 1 and 3 told Jahangir that their

daughter went to their house earlier day. Then

Jahangir and his wife searched for their daughter,

however, they did not find her, hence, they went

to Patan Police Station and gave missing report.

jfoanz vkacsjdj 7 of 22

13. cri apeals 510-12 & 388-14.doc

They searched for their daughter the entire day.

On 11.2.2008, the dead body of the victim girl was

found at about 7.15 p.m. It was kept in a water

chamber which was in an isolated place. There

was no water in the chamber. There was a pipe in

the water chamber and in that pipe, the dead

body of the victim girl was found. Injuries were

found on the private part and other parts of the

dead body of the victim girl. Jahangir then lodged

FIR (Exh. 76). Thereafter, investigation

commenced. After completion of investigation,

the charge sheet came to be filed. In due course,

the case was committed to the Court of Sessions.

3. Charge came to be framed against the appellants -

original accused Nos. 1 and 2 under Sections 376 (2) (f) r/w

34 of IPC and 376(2)(g) r/w 34 of IPC, under Section 302 r/w

34 of IPC and under Section 201 r/w Section 34 of IPC.

Charge also came to be framed against accused No. 3 under

jfoanz vkacsjdj 8 of 22

13. cri apeals 510-12 & 388-14.doc

Section 363 and 201 r/w 34 of IPC. All the accused pleaded

not guilty to the said charge and claimed to be tried. Their

defence was that of total denial and false implication. After

going through the evidence adduced in this case, the

learned Sessions Judge convicted and sentenced the

appellants as stated in paragraph 1 above, hence, this

appeal.

4. We have heard the learned Advocates for the

appellants and the learned APP for the State. After giving

our anxious consideration to the facts and circumstances of

the case, arguments advanced by the learned counsel for

the parties, the judgment delivered by the learned Sessions

Judge and the evidence on record, for the reasons stated

below, we are of the opinion that accused No. 1 Bajrang

committed rape on the victim girl and thereafter, caused her

death and tried to cause disappearance of evidence by

concealing the body in the pipe in the water chamber.

jfoanz vkacsjdj 9 of 22

13. cri apeals 510-12 & 388-14.doc

5. No doubt, there is no direct eye witness in the present

case and the conviction of the appellants is based only on

circumstantial evidence. The circumstances against accused

No. 1 Bajrang are 'last seen', medical evidence, recovery of

slippers of the deceased at the instance of accused No. 1 and

C.A. report.

6. PW 3 Jahangir was the father of the victim girl. He has

stated that the victim girl was 7 years old at the time of the

incident and she was studying in 2nd standard. He has

stated that he knew accused No. 1 Bajrang as accused No. 1

was working in his business i.e fruit business. He had given

fruit trolley to accused No. 1 Bajrang for his business

purpose. Initially, when accused No. 1 Bajrang was working

with Jahangir, he was living in the house of Jahangir, hence,

accused No. 1 Bajrang knew Jahangir and his family. 3-4

years prior to the incident, accused No. 1 got married. After

marriage, accused No. 1 started residing at Devkant Vasti.

Jahangir has stated that on 10.2.2008, he returned home at

jfoanz vkacsjdj 10 of 22

13. cri apeals 510-12 & 388-14.doc

8.00 p.m. When he asked his wife Rubina, she told him that

their daughter had gone to the house of accused No. 3

Dilawar since there was birthday celebration of son of

accused No. 3. Rubina told Jahangir that their daughter had

gone along with Dipanjali to attend the birthday celebration,

however, their daughter had not returned home. Rubina also

told Jahangir that she had told accused No.1 Bajrang to bring

their daughter back to the house. Jahangir and Rubina

waited for their daughter but she did not come that night.

Previously on 2-3 occasions, accused No. 1 Bajrang had

taken the victim girl to his house and used to bring her in the

morning, therefore, they did not have any suspicion.

Jahangir further stated that on 11.2.2008 in the

morning at about 7.00 a.m., accused No.1 Bajrang came to

the house of Jahangir. He made inquiry whether the victim

girl had come to his house. Jahangir told Bajrang that

Bajrang was to bring the victim girl to his house and why

Bajrang was making such inquiry. Thereupon, accused No. 1

Bajrang went away. Then Jahangir along with his wife Rubina

jfoanz vkacsjdj 11 of 22

13. cri apeals 510-12 & 388-14.doc

went to the house of accused No. 1 Bajrang. He made

inquiry with the mother and the wife of accused Nos. 1 and

3. They found that their daughter was not present in their

house. The mother and wives of accused Nos. 1 and 3 told

Jahangir that their daughter went to their house earlier day.

Then Jahangir and his wife searched for their daughter,

however, they did not find her, hence, they went to Patan

Police Station and gave missing report. They searched for

their daughter the entire day. On 11.2.2008, the dead body

of the victim girl was found at about 7.15 p.m. It was kept in

a water chamber which was in an isolated place. There was

no water in the chamber. There was a pipe in the water

chamber and in that pipe, the dead body of the victim girl

was found. Injuries were found on the private part and other

parts of the dead body of the victim girl. Jahangir then

lodged FIR (Exh. 76).

7. PW 9 Rubina was the mother of the victim girl. She has

stated that her daughter was 7 years old at the time of the

jfoanz vkacsjdj 12 of 22

13. cri apeals 510-12 & 388-14.doc

incident and was studying in 2nd standard. She knew

accused No. 1 Bajrang because he was working with her

husband since 6 to 7 years prior to the incident. Accused

No.3 Dilawar was the brother of accused No. 1. At the time

of the incident, accused No. 1 and accused No. 3 were

residing at Devkant Locality. Dipanjali, the daughter of

accused No. 3 Dilawar was studying in the same class as the

daughter of Rubina, therefore, the family of accused Nos. 1

and 3 were known to their family.

PW 9 Rubina further stated that at about 11.00 a.m.

accused No. 3 Dilawar who was the brother of accused No. 1

came to the house of PW 9 Rubina. Accused No. 3 told

Rubina that on that day, there was birthday of his son and

would the victim girl like to come to his house to attend the

birthday celebration. At that time, victim girl stated that she

could not go alone. Thereupon, accused No. 3 stated that he

would send his daughter Dipanjali and the victim girl should

come along with Dipanjali. Thereafter, Dipanjali came to the

house of Rubina at about 4.00 p.m. Rubina then sent her

jfoanz vkacsjdj 13 of 22

13. cri apeals 510-12 & 388-14.doc

daughter i.e the victim girl along with Dipanjali. At that time,

the victim girl had worn white top and yellow colour skirt. At

about 7.00 p.m., accused No. 1 came to the house of Rubina.

He had come to give the account of business for that day.

He gave the amount to Rubina. At that time, Rubina told him

that there was birthday celebration of the son of accused No.

3 in his house, therefore, after celebration was over, accused

No.1 should bring her daughter to her house. Thereupon,

accused No.1 Bajrang told her not to worry and after the

birthday celebration, he would bring her daughter back to

her house. Thereafter, accused No. 1 Bajrang went away.

PW 9 Rubina further stated that at about 8.00 p.m., PW

3 Jahangir, the father of the victim girl came home. He saw

that his daughter was not at home. When he asked Rubina,

she told him that their daughter had gone to the house of

accused No. 3 Dilawar since there was birthday celebration

of son of accused No. 3. Rubina told Jahangir that their

daughter had gone along with Dipanjali to attend the

birthday celebration, however, their daughter had not

jfoanz vkacsjdj 14 of 22

13. cri apeals 510-12 & 388-14.doc

returned home. Rubina also told Jahangir that she had told

accused No.1 Bajrang to bring their daughter back to the

house. Jahangir and Rubina waited for their daughter but

she did not come that night. Previously on 2-3 occasions,

accused No. 1 Bajrang had taken the victim girl to his house

and used to bring her in the morning, therefore, they did not

have any suspicion. On 11.2.2008 in the morning at about

7.00 a.m., accused No.1 Bajrang came to their house. He

made inquiry whether the victim girl had come to his house.

Jahangir told Bajrang that Bajrang was to bring the victim girl

to his house and why Bajrang was making such inquiry.

Thereupon, accused No. 1 Bajrang went away. Then Jahangir

along with his wife Rubina went to the house of accused No.

1 Bajrang. He made inquiry with the mother and the wife of

accused Nos. 1 and 3. They found that their daughter was

not present in their house. The mother and wives of accused

Nos. 1 and 3 told Jahangir that their daughter went to their

house earlier day. Then Jahangir and his wife searched for

their daughter, however, they did not find her, hence, they

jfoanz vkacsjdj 15 of 22

13. cri apeals 510-12 & 388-14.doc

went to Patan Police Station and gave missing report.

Thereafter, on the next day, the dead body of her daughter

was brought to the house. PW 9 Rubina saw injuries on the

body of her daughter.

8. The first circumstances against the appellant is last

seen. PW 10 Abid has deposed on this aspect. He has

stated that on 10.2.2008 at about 8.00 p.m., he along with

his friend Shabbir went to Cottage Hospital, Patan. While

going to the hospital at Devkant Vasti Road, he found

accused No. 1 along with the victim girl and one unidentified

person along with them. PW 10 Abid stopped his motorbike

and asked accused No. 1 Bajrang where he was taking the

victim girl. At that time, accused No. 1 Bajrang stated that

the victim girl had come to his house to attend the birthday,

therefore, he was taking the victim girl back to her house.

Abid told accused No. 1 that he will be returning home from

the hospital and he would take the victim girl to her house,

however, accused No. 1 told Abid that the mother of the

jfoanz vkacsjdj 16 of 22

13. cri apeals 510-12 & 388-14.doc

victim girl had given the responsibility of reaching the victim

girl to her house to him (Bajrang) and therefore, he would

take her to her house. Thus, the evidence of PW 10 Abid

shows that the victim girl was last seen with accused No. 1

Bajrang.

9. That the victim girl was subjected to rape is seen from

the evidence of PW 6 Dr. Yadav who conducted the

postmortem on the dead body of the victim girl. Dr. Yadav

has stated that on the external genitals, he noticed the

following injuries:-

i. Watery discharge from vaginal opening. Laceration on left side labia major. 1 x 1 c.m. Hymen torn. Left lateral of 2 o'clock position. Fourchette tear posteriorly;

ii. Multiple abrasions over both thighs on medial and anterior aspect ranging from 0.5 x 2.0 c.m.;

iii. Abrasion over shin (between knee and ankle) over right leg. Bruising anteriorly on neck bluish blackish, multiple abrasion over both buttock and back;

iv. Bruising neck anteriorly muscle blackish blood on opening of anterior. There was evidence of fracture of hyoid bone.

jfoanz vkacsjdj 17 of 22

13. cri apeals 510-12 & 388-14.doc

Dr. Yadav has stated that injuries noticed in larynx

trachea and bronchia are corresponding to external injuries

of neck with fracture of hyoid bone. According to Dr. Yadav,

the cause of death was due to asphyxia due to throttling. Dr.

Yadav has stated that the injuries seen on the victim girl

were possible due to forcible sexual intercourse. Similarly

multiple abrasion on thighs and skin may be possible during

forceful sexual intercourse.

10. The next circumstance against the accused No. 1 is

recovery of slippers of the victim girl at the instance of

accused No. 1 Bajrang. PW 4 Panch Witness Borate has

deposed on this aspect. He has stated that he was called by

the police to Patan Police Station. In his presence, accused

No. 1 Bajrang made a statement that show the spot where

he threw the slippers of the victim girl. Accused No. 1

Bajrang then led the police and panchas to the spot and

showed the place where he had thrown the slippers of the

victim girl. They saw that the slipper was entangled in

jfoanz vkacsjdj 18 of 22

13. cri apeals 510-12 & 388-14.doc

thorny branch of Babul tree. Thereafter, accused No. 1 took

them to the bank of stream where he had thrown the other

slipper of the victim girl. Police seized the slippers. PW 9

Rubina, the mother of the victim girl has identified the

footwear as that of her daughter.

11. PW 5 panch witness Tanaji has stated that early in the

morning of 12.2.2008, he was called to Patan Police Station.

Police informed him that they were going to seize the clothes

on the person of accused No. 1 Bajrang. Thereafter, police

seized Tee shirt and pant of accused No. 1 Bajrang in

presence of PW 5 Tanaji. The evidence of Investigating

Officer shows that these clothes were sent for chemical

analysis. The clothes of the deceased came to be seized

under panchnama Exh. 84. They were white colour top and

yellow colour skirt. These clothes were also sent to C.A. As

per C.A. report Exh. 113, sample of earth found on the top

and skirt of the victim girl tallied with the sample of earth

found on the Tee shirt and Pant of accused No.1 Bajrang. In

jfoanz vkacsjdj 19 of 22

13. cri apeals 510-12 & 388-14.doc

addition, the C.A. report Exh. 116 shows that blood group of

accused No. 1 Bajrang was "A" group. The C.A. report Exh.

118 shows that the top and skirt of the deceased victim girl

was stained with blood and in addition, the skirt of the victim

girl was stained with semen of "A" group. This is a strong

incriminating circumstance against accused No. 1 Bajrang.

12. One more circumstance which points out to the

complicity of accused No.1 Bajrang is the evidence of PW 8

Dr. Jadhav. Dr. Jadhav has examined accused No. 1 Bajrang

on 12.2.2008 at about 11.30 a.m. On examination, he found

following injuries on the person of accused No. 1 Bajrang:-

i. Abrasion over glans penis proximal to urethral meatus on superior surface of size 0.5 c.m. x 0.3 c.m. bluish brown in colour.

In the opinion of Dr. Jadhav, considering the colour of

the said injury, it was aged more than 24 hours and

considering the location of injury on the part of the body, it

was due to trying of penetration of penis into vagina. Thus,

looking to the circumstances proved by the prosecution

jfoanz vkacsjdj 20 of 22

13. cri apeals 510-12 & 388-14.doc

against accused No. 1 Bajrang, we are of the opinion that the

prosecution has proved its case against accused No. 1 -

Bajrang beyond all reasonable doubt.

13. As far as accused No. 2 Anna Bhosale is concerned, the

only circumstance against him is that his blood group was

"O" and on the skirt of the victim girl, semen of "O" group

was found. There is no other circumstance against accused

No. 2 Anna Bhosale. Even as far as the circumstance of last

seen is concerned, though PW 10 Abid has stated that when

accused No. 1 Bajrang was taking the victim girl along with

him at 8.00 p.m. and at that time, one other person was with

accused No. 1 Bajrang, PW 10 Abid has not identified

accused No. 2 Anna Bhosale as the person who was with

accused No. 1 Bajrang and the victim girl at that time.

Looking to the fact that the only circumstance against

accused No. 2 Anna Bhosale is that there was semen of "O"

group on the skirt of the deceased victim girl, in our opinion,

we do not find this circumstance by itself to be sufficient to

jfoanz vkacsjdj 21 of 22

13. cri apeals 510-12 & 388-14.doc

prove beyond reasonable doubt that accused No. 2 Anna

Bhosale is involved in this case. Thus, as far as accused No.

2 Anna Bhosale is concerned, we are inclined to set aside his

conviction under Sections 372(2)(f), 376(2)(g), 302 and 201

r/w 34 of IPC. However, as far as accused No. 1 Bajrang is

concerned, we are inclined to dismiss his appeal. Hence, we

proceed to pass the following order:-

ORDER

1. Criminal Appeal No. 388 of 2014 is dismissed.

2. Criminal Appeal No. 510 of 2012 is allowed.

3. The conviction and sentence of accused No. 2 - Anna

Shankar Bhosale under sections 376(2)(f) and 376(2)(g)

r/w 34 of IPC, 302 r/w 34 of IPC and 201 r/w 34 of IPC is

hereby set aside. His bail bond shall stand cancelled.

[ DR. SHALINI PHANSALKAR-JOSHI, J ] [ SMT. V.K. TAHILRAMANI, J. ]

jfoanz vkacsjdj 22 of 22

 
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