Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ishwar Sampatrao Kadam vs The State Of Maharashtra
2017 Latest Caselaw 7712 Bom

Citation : 2017 Latest Caselaw 7712 Bom
Judgement Date : 29 September, 2017

Bombay High Court
Ishwar Sampatrao Kadam vs The State Of Maharashtra on 29 September, 2017
Bench: A.A. Sayed
k                                            1/12         205 cri apeal 177.10 as.doc


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CRIMINAL APPELLATE JURISDICTION

                        CRIMINAL APPEAL NO.177 OF 2010


Ishwar Sampatrao Kadam
Age 21 years, Occ. Agriculturist
R/o Dhanora, Post Hasti Pimpalgaon,
Dist. Jalna
(In jail Yerwada Pune)                                         ... Appellant
          vs.

The State of Maharashtra
(Shikrapur Police Station)
(C.R.No.81 of 2006)                                            ... Respondent

Mr. Pramod R. Arjunwadkar for the Appellant.
Mr. Rajan Salvi, APP for the Respondent/State.

                                       Coram : A.A. Sayed &
                                               Sarang V. Kotwal, JJ.

                                       Date      : 29 September 2017


JUDGMENT (per SARANG V. KOTWAL, J.) :

1 The present Appeal is filed by the Appellant who was the original

Accused No.2 in Sessions Case No.362 of 2007 before the Additional

Sessions Judge-2, Pune. Alongwith the present Appellant there were

three other accused namely, Sampatrao Dagadoba Kadam who is the

father of the present Appellant, Chatrabhuj Sampatrao Kadam and

Babasaheb Sampatrao Kadam who were the brothers of the Appellant.

k 2/12 205 cri apeal 177.10 as.doc

At the conclusion of the trial the Appellant i.e. Accused No.2 was

convicted for the offence punishable under sections 302, 201 and 404

of the Indian Penal Code. The Appellant was sentenced to suffer

Rigorous Imprisonment for life and to pay a fine of Rs.1,000/- and in

default to suffer Rigorous Imprisonment for three months for the

offence punishable under section 302 of Indian Penal Code. The

Appellant was further convicted for the offence punishable under

section 201 of the Indian Penal Code and was sentenced to suffer

Rigorous Imprisonment for three years and was directed to pay a fine

of Rs.1,000/- and in default to suffer Rigorous Imprisonment for three

months. The Appellant was also convicted for the offence punishable

under section 404 of the Indian Penal Code and he was sentenced to

suffer Rigorous Imprisonment for one year and to pay a fine of

Rs.1,000/- and in default of payment of fine to suffer Rigorous

Imprisonment for three months. The Appellant was acquitted from the

charges of commission of offence punishable under sections 498A and

304B read with section 34 of the Indian Penal Code. The other

accused were charged for commission of offence punishable under

sections 498A and 304B read with section 34 of the Indian Penal Code

and they were acquired from the said charges. By way of the present

Appeal the Appellant is challenging the said impugned judgment and

order dated 15th January 2010 passed by the Additional Sessions

Judge-2, Pune in Sessions Case No.362 of 2007.

 k                                            3/12         205 cri apeal 177.10 as.doc

2         The prosecution case is in respect of murder of the Appellant's

wife Gangubai who went missing from 13 th May 2006 and her dead

body was found floating in a well on 19th May 2006. Initially a Complaint

that Gangubai was missing was lodged by the Appellant himself before

the police on 15th May 2006. He had mentioned that on 13th May 2006

he himself and his wife Gangubai were working in sugarcane field of

one Mr. Kautkar. In the afternoon Gangubai expressed that she wanted

to go home and therefore she left from there. According to the

Appellant, he went home after his work in the evening but did not see

his wife Gangubai. Thereafter, he made search for her and on 15 th May

2006 he gave his Complaint with Shikrapur police station regarding

missing of his wife.

3 On 19th May 2006, her dead body was found floating in a well

belonging to one Bapu Dagadu Borate. A stone was tied to her saree.

The police with the help of local people took out the dead body. The

dead body was identified as being that of Appellant's wife Gangubai.

On 20 May 2006 an FIR was lodged by the paternal uncle of the

deceased Gangubai which was registered vide C.R. No.81 of 2006 at

Shikrapur police station, District Pune, under sections 302, 498A, 201

read with section 34 of the Indian Penal Code. He had made

allegations that the Appellant and his co-accused were demanding

money from the parents of Gangubai and on that count she was being

k 4/12 205 cri apeal 177.10 as.doc

harassed. It was his further case that the Appellant was suspecting

Gangubai's character and therefore, committed her murder. The post-

mortem examination conducted on the dead body shows that

Gangubai had died because of throttling. On these allegations

Gangubai's uncle Ambadas Tirukhe lodged his FIR. Thereafter,

investigation was carried out. The Appellant and his co-accused were

arrested and as per the prosecution case, on 21 st May 2006 at the

instance of the present Appellant, some ornaments belonging to

deceased Gangubai were recovered from a heap of stones in the

nearby field. As per the prosecution case, the Appellant showed the

spot where the murder was committed and from where the dead body

was dragged to the well belonging to Bapu Borate. It was thrown in the

water with a heavy stone tied to the saree. The investigation was

carried out and the charge-sheet was filed in the Court of Judicial

Magistrate First Class, Ghodnadi (Shirur) and thereafter, the case was

committed to the Court of Sessions at Pune.

4 The charges were framed against the Accused. The main charge

against the present Appellant was framed under section 302 of the

Indian Penal Code. The charge under section 304B read with section

34 of the Indian Penal Code was framed against all the Accused. In

addition to that, charge under section 404 of the lndian Penal Code

was framed against the Appellant. All the Accused pleaded not guilty to

the charges and claimed to be tried.

 k                                            5/12         205 cri apeal 177.10 as.doc



5         During the trial the prosecution has examined six witnesses.

P.W.1 Ambadas Tirukhe was the uncle of the deceased who was

lodged the FIR which was exhibited vide Exhibit 32 during the trial. PW

2 Machhindra Masalkar was one of the panchas in whose presence the

ornaments were allegedly recovered at the instance of the present

Appellant and in his presence the Appellant allegedly shown the spot

where the offence was committed.

6 PW3 Bapu Borate was the owner of the well in which the dead

body was found floating. PW4 Dr. Shantilal Kamate had conducted

post mortem examination and he had found four injuries on her person

as follows:

1) Lacerated wound on right leg, lateral border of foot near 4 th and

5th toe eaten by animal, measuring 25 x 3 cm.

2) Both upper and lower ribs were eaten by maggots and insects.

3i)       Fracture of hyoid bone.

4)        Fracture of larynges, cartilages.



The first two injuries were post mortem injuries and injury nos.3 and 4

were ante mortem. In his opinion, the cause of death was "asphyxia

due to throttling'

k 6/12 205 cri apeal 177.10 as.doc

7 PW5 Police Inspector Shri Ashokkumar Kshirasagar had

conducted the investigation. PW6 Constable Shri Sultan Shaikh had

made investigation into the Missing Complaint No.13 of 2006 of

Shikranpur Police Station which was lodged by the Appellant in respect

of missing of his wife.

8 We have heard Shri Pramod Arjunwadkar for the Appellant and

Shri Rajan Salvi, APP for the Prosecution and with their assistance we

have gone through the entire evidence.

9 Shri Salve learned APP had pointed out that there were number

of incriminating circumstances against the present Appellant which

were rightly considered by the trial Court. He has summarized those

circumstances as follows:

1) There was an extra-judicial confession made by the Appellant in

presence of PW1 Ambadas.

2) The Appellant was last seen with the deceased Gangubai.

3) Recovery of ornaments belonging to the deceased at his

instance and the spot of incident having been shown by the

Appellant.

4)        The motive of demand of money.

5)        Lodging of false report by the Appellant and the strained relations

          between the couple.





 k                                            7/12         205 cri apeal 177.10 as.doc



10      Shri Arjunwadkar, learned Counsel for the Appellant dealt with all

these circumstances separately and has submitted that none of the

circumstances is proved by the prosecution beyond reasonable doubt.

11 As far as the first circumstance of extra-judicial confession is

concerned, the PW1 has stated that when he had reached the police

station for lodging the FIR, the Appellant was present in the police

station and in his presence he made confession to the Police Sub

Inspector that he had committed murder of his wife by throttling, as he

thought she had become pregnant and he further admitted having

thrown the dead body in the well. This witness PW1 in his cross-

examination has categorically admitted that the Appellant was in the

custody of the police when he had reached there. Therefore, even

though the Appellant was formally arrested at about 6 p.m. on 20 th May

2006, when this witness PW1 had lodged his FIR at about 3.15 p.m.,

the Appellant was already in the custody of the police. Therefore, such

confession cannot be held to be admissible in view of bar of section 25

and 26 of the Indian Evidence Act. Therefore, we cannot take this

alleged confession into account.

12 The motive brought out by the prosecution that the Appellant and

his co-accused were demanding money from the parents of the

k 8/12 205 cri apeal 177.10 as.doc

deceased is not supported by any substantive piece of evidence. This

witness did not have any personal knowledge that the deceased was

harassed by the Appellant as the demand of money was not made. He

has stated that the marriage took place between the Appellant and the

deceased on 19th February 2006 and after one month of marriage the

original Accused Nos.1 and 4 had come to their house and demanded

Rs.20,000/- for running a grocery shop. This witness and the father of

the deceased had expressed their inability to give the amount. After 7

to 8 days another brother-in-law of the deceased Gangubai had made

the said demand and had threatened him, however, there is no

evidence to show that the Appellant himself had demanded any money

and that the Appellant had ever harassed the deceased Gangubai on

that count. PW1 Ambadas did not have any personal knowledge about

such harassment and therefore even the motive is not proved by the

prosecution. After the missing Complaint was lodged it was enquired

into but the father of the deceased had admittedly not made any

grievance against the Appellant.

13 Shri Salve, APP pointed out that the Appellant was last seen

together with the deceased on 13th May 2006. The prosecution has not

examined any witness who could have deposed that the Appellant was

last seen in the company of the deceased on 13 th May 2006. However,

the fact remains that the Appellant himself has lodged the Complaint

k 9/12 205 cri apeal 177.10 as.doc

regarding missing of Gangubai on 15th May 2006 wherein he has stated

that both of them were together till the afternoon of 13 th May 2006.

However, even this circumstance is not incriminating against the

Appellant because the dead body was found on 19 th May 2006 and

there is no proximity of time when they were together and the point of

time when the body was discovered. Therefore even this circumstance

is not incriminating against the Appellant.

14 The conduct of the Appellant does not appear to be unnatural. If

in fact the deceased had gone missing from 13th May 2006, after

making initial search he lodged the Complaint with the police on 15 th

May 2006 and this action on his part appears to be normal and natural.

There was nothing unnatural or false about the lodging of the

Complaint on 15th May 2006.

15 The most important circumstances in this case is the recovery of

ornaments at the instance of the Appellant, and the Appellant showing

the spot of incident where there were signs of struggle. In this

connection, the prosecution has examined PW2 Machhindra Masalkar

who was the panch to this panchanama. Memorandum and Seizure

Panchanama are exhibited vide Exhibits 41 and 42. According to him,

on 21 May 2006 he was called at Shikrapur police station, at that time

the Appellant was present in the police station and he had shown

k 10/12 205 cri apeal 177.10 as.doc

willingness to show the place where the Mangalsutra, one Jodvi (silver

ornament) and silver 'Payal' were concealed by him under a stone near

the well. He had also shown willingness to show the spot where the

murder was committed and from where the body was dragged to the

well. This witness has further deposed as to how the Appellant led

them near the well and on the spot from where he produced the

ornaments. He has further deposed that thereafter they walked about

1000 feet towards northern side of the spot and at that time the

Appellant allegedly showed the place where he was sitting with his

wife. This witness has deposed that there was a standing sugarcane

crop and it was found displaced and pressed. At some distance a pair

of footwear was found and seized and one more silver Payal was

found. This witness has further deposed that there were signs that

something was dragged from the spot. This witness had also

mentioned that green colour bangles were scattered at the spot.

According to this witness, the Appellant took them to the well belonging

to Bapu Borate. The prosecution relies heavily on this evidence. It is

rightly submitted by Mr. Arjunwadkar, learned Counsel for the Appellant

that the panchanama was carried out on 21st May 2006 i.e. after about

eight days from the alleged date of incident dated 13 th May 2006

therefore, it was impossible that the signs showing dragging of the

body still being seen after so many days. He has submitted that the

signs of dragging may not conclusively point to the dragging of the

k 11/12 205 cri apeal 177.10 as.doc

body and since it was a sugarcane field, such marks would be present

all over.

16 More importantly Shri Arjunwadkar invited our attention to the

cross-examination of Police Inspector Shri Kshirasagar who was the

Investigating Officer of the said case. He has categorically admitted

that when the remand report dated 26th May 2006 was submitted to the

Court there was no mention about the articles having been recovered

at the instance of the present Appellant. We find that this admission

goes a long way and throws considerable doubt on the prosecution

case in respect of the recovery of the ornaments at the instance of the

present Appellant. This was the main circumstance on which the

prosecution has relied. The prosecution had to prove it beyond all

reasonable doubt. We are of the opinion that the defence has been

successfully enough to throw sufficient doubt on such recovery and

therefore, we are unable to place much reliance on such recovery to

record the finding of guilty against the Appellant. Even after finding of

those ornaments, those ornaments were not identified either by PW1 or

any other witness as the ornaments belonging to the deceased.

17 Thus taking overall view of the matter, we are of the opinion that

the prosecution does not prove any of the circumstances beyond

reasonable doubt. The prosecution has failed to form complete chain of

k 12/12 205 cri apeal 177.10 as.doc

circumstances to prove the guilt of the accused. The prosecution has

not proved the chain of the circumstances, consistent only with the guilt

of the accused and has failed to rule out the hypothesis of his

innocence. In the circumstances, we find that the finding recorded by

the learned trial Judge is not correct. Hence, the following order:

ORDER

i) The Appeal is allowed.

ii) The judgment and order dated 15 January 2010 of the conviction

and the sentence recorded against the present Appellant by the

Additional Sessions Judge-2, Pune, in Sessions Case No.362 of 2007,

are hereby set aside and the Appellant is acquitted of all the charges.

iii) The Appellant is in jail. He shall be released forthwith if not

required in any other case.

         iv)        The Appeal is disposed off accordingly.




                    (Sarang V. Kotwal, J.)                              (A.A. Sayed, J.)
katkam





 

 
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