Citation : 2018 Latest Caselaw 586 Bom
Judgement Date : 18 January, 2018
1 apeal222.00+revn31.00
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 222 OF 2000
Sitaram Rangappa Kaushik,
Aged about 49 years,
R/o Lasina (Takli), Taluka - Darwah,
District - Yavatmal. .... APPELLANT
VERSUS
1) Ukunda Battika Jadhao,
Aged about 39 years,
R/o Lasina (Takli), Tq. Darwah,
District - Yavatmal.
2) The State of Maharashtra,
through Station Officer,
Police Station Ladkhed, Taluka -
Darwah, District - Yavatmal. .... RESPONDENTS
______________________________________________________________
Shri V.G. Bhamburkar, Advocate for the appellant,
Shri Abdul Subhan, Advocate h/f. Shri F.T. Mirza, Advocate for
respondent No.1.
______________________________________________________________
WITH
CRIMINAL REVISION APPLICATION NO. 31 OF 2000
Sitaram Rangappa Kaushik,
Aged about 49 years,
R/o Lasina (Takli), Taluka - Darwah,
::: Uploaded on - 18/01/2018 ::: Downloaded on - 19/01/2018 02:36:05 :::
2 apeal222.00+revn31.00
District - Yeotmal. .... APPELLANT
VERSUS
1) Ukanda Battika Jadhao,
Aged about 39 years,
R/o Lasina (Takli), Tq. Darwah,
District - Yeotmal.
2) The State of Maharashtra,
through Station Officer,
Police Station Ladkhed, Taluka -
Darwah, District - Yeotmal. .... RESPONDENTS
______________________________________________________________
Shri V.G. Bhamburkar, Advocate for the applicant,
Shri Abdul Subhan, Advocate h/f. Shri F.T. Mirza, Advocate for
respondent No.1.
______________________________________________________________
CORAM : ROHIT B. DEO, J.
DATE OF RESERVING THE JUDGMENT
: 12-10-2017
DATE OF PRONOUNCING THE JUDGMENT : 18-01-2018
JUDGMENT :
Since both Criminal Appeal 222/2000 and Criminal
Revision Application 31/2000 arise from the judgment and order dated
13-10-1999 passed by the 2nd Additional Sessions Judge, Yavatmal in
Criminal Appeal 32/1995, they are heard and decided together.
3 apeal222.00+revn31.00
2. In Criminal Revision Application 31/2000 challenge is to
the acquittal of the respondent Ukanda Jadhao of offence punishable
under Section 379 read with Section 427 of the Indian Penal Code
("IPC" for short) recorded by the learned 2nd Additional Sessions Judge,
Yavatmal in Criminal Appeal 32/1995 decided on 13-10-1999.
Criminal Appeal 31/2000 challenges the direction 6 of the judgment
and order which gives the custody of the seized property (teak wood
logs) to Ukanda Battika Jadhao. By the appellate judgment, the
conviction of Ukanda Battika Jadhao for offence punishable under
Sections 379 and 427 read with Section 34 of the IPC recorded by the
learned Joint Judicial Magistrate First Class, Darwah in Criminal Case
129/1989 is set aside.
3. Relevant facts shorn of unnecessary details are thus :
Sitaram and his two brothers Ramakant and Ramdas are
the joint owners of agricultural land bearing survey 9 admeasuring
9.95 hectares situated in village Lasina. Sitaram separately owns and
possesses 2 hectares of land out of the said survey 9 having 150 teak
trees. The accused Ukanda Jadhao and one Madhukar Nagtode cut the
teak trees without the consent of Sitaram Kaushik or his brothers and
removed the trees causing loss of Rs.50,000/-. This came to light when
4 apeal222.00+revn31.00
Naib-Tahsildar, Yavatmal issued notice to Sitaram for having cut trees
illegally. Sitaram lodged police report (Exhibit 47) on 14-3-1989,
offence under Section 379 of the IPC was registered against both the
accused and charge-sheet filed in the Court of Judicial Magistrate First
Class, Darwah. Charge was framed under Sections 379 and 427 read
with Section 34 of the IPC, the accused abjured guilt and claimed to be
tried. The defence is that the grandmother of accused Ukanda Jadhao
purchased survey 9 in the year 1958 and since then he is in possession
of the said land. The defence further is that accused Ukanda himself
planted the trees and after cutting then sold them to accused 2
Madhukar.
4. The learned Magistrate after recording conviction was
pleased to order that the seized teak trees or their sale proceeds be
given to the complainant Sitaram Kaushik. This judgment and order of
the learned Magistrate was challenged in Criminal Appeal 32/1995,
which is allowed.
5. Shri V.G. Bhamburkar, learned Counsel for the revisionist
strenuously urged that the learned appellate Judge committed a serious
error of law in setting aside the judgment and order of conviction. I
5 apeal222.00+revn31.00
have given anxious consideration to the evidence on record and the
judgment and order of the Courts below, and having done so, I am not
persuaded to hold that a compelling case is made out to warrant
interference in revisional jurisdiction. The constraints on exercise of
revisional power are judicially recognized. This Court would be slow to
exercise revisional powers unless the judgment and order suffers from
a demonstrable perversity, serious error of law or any admissible or
relevant evidence is shut out from consideration or inadmissible
evidence is considered or there is a serious miscarriage of justice. No
infirmity of such nature is brought to my notice.
6. P.W.1 Sitaram admits that the teak trees were lying on the
spot. P.W.2 Madhao states that he is acquainted with accused Ukanda
since 1958 and an admission is extracted from P.W.2 Madhao that the
field in which the teak logs were lying is in possession of accused
Ukanda since twenty to twenty-five years. P.W.3 Sadashio states that
he was engaged in cutting the trees for five to six days and other than
Ukanda nobody had been to the field. The learned Sessions Judge,
after appreciating the evidence on record, has recorded a finding that it
was accused Ukanda who was in possession of the field. The judgment
and order of acquittal is predicated on this finding. The reasoning of
6 apeal222.00+revn31.00
the learned appellate Judge and the conclusion arrived at that the
agricultural field from which the trees were cut was in possession of
accused Ukanda is unexceptionable.
7. I do not see any infirmity in the judgment and order
impugned to the extent the accused Ukanda is acquitted by setting
aside the judgment and order of conviction recorded by the learned
Magistrate.
8. Criminal Revision Application 31/2000 deserves rejection
and is accordingly rejected.
9. However, having heard the learned Counsel Shri
V.G. Bhamburkar for the appellant and Shri Abdul Subhan, learned
Counsel for the respondent 1, the direction of the learned appellate
Judge that the seized logs or equivalent value be given to accused
Ukanda, is unsustainable and Criminal Appeal 222/2000 deserves to be
allowed.
10. The fact that the agricultural field on which the trees were
standing was in possession of accused Ukanda does not ipso facto
7 apeal222.00+revn31.00
justify the direction to give the custody of the seized logs to accused
Ukanda. Accused Ukanda neither established title nor tenancy rights to
the field on which the trees were standing. Au contraire, the evidence
on record would suggest that accused Ukanda is neither owner nor
tenant and that the field is owned by Sitaram. He may not have
committed offence punishable under Sections 379 or 427 of the IPC,
but then, there is nothing on record to suggest that accused Ukanda
planted the trees or he otherwise is entitled to cut the trees and enjoy
the fruits of the sale proceeds.
11. In this view of the matter, Criminal Appeal 222/2000
deserves to be allowed and is accordingly allowed.
JUDGE adgokar
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!