Citation : 2021 Latest Caselaw 12040 Bom
Judgement Date : 30 August, 2021
Judgment 1 apeal315.18+.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 315/2018
AND
CRIMINAL APPEAL NO. 262/2018
Laxman S/o Bhima Madavi,
Aged about 49 years, Occ. Agriculture,
R/o. Wansadi, Tah. Korpana,
Dist. Chandrapur
(In Nagpur Jail)
.... APPELLANT
// VERSUS //
State of Maharashtra,
Through the Police Station Officer,
Police Station Korpana,
District Chandrapur
.... RESPONDENT
CRIMINAL APPEAL NO. 262/2018
1] Sandip S/o Laxman Madavi,
Aged about 23 years, Occ. Labour,
2] Pradip S/o Laxman Madavi,
Aged about 23 years, Occ. Labour
3] Sau. Shobha Laxman Madavi,
Aged about 44 years, Occ. Agriculturist,
All R/o. Wansadi, Tah. Korpana,
Dist. Chandrapur
.... APPELLANT(S)
// VERSUS //
ANSARI
::: Uploaded on - 07/09/2021 ::: Downloaded on - 10/10/2021 00:53:57 :::
Judgment 2 apeal315.18+.odt
The State of Maharashtra,
Through the Police Station Officer,
Police Station Korpana,
District Chandrapur
.... RESPONDENT
*******************************************************************
Shri M.N. Ali, Advocate for the appellants in both appeals
Shri S.M. Ghodeswar, APP for the respondent/State in both appeals
*******************************************************************
CORAM : V.M. DESHPANDE & AMIT B. BORKAR, JJ.
AUGUST 30, 2021
JUDGMENT : (PER:- AMIT B. BORKAR, J.)
1] Through these appeals, the appellants have challenged the
judgment and order dated 05/04/2018 passed by the learned Additional
Sessions Judge - 3, Chandrapur in Sessions Case No. 06/2011 convicting
and sentencing the appellants in the manner as stated herein under :-
"(a) Under Section 302 of the Indian Penal Code, the accused
no. 1 to undergo imprisonment for life and to pay fine of Rs.
5000/- and in default of payment of fine to undergo simple
imprisonment of six months.
(b) Under Section 143 of the Indian Penal Code, the accused
nos. 1 to 4 to undergo rigorous imprisonment of six months
ANSARI
Judgment 3 apeal315.18+.odt
and to pay fine of Rs. 1000/- and in default of payment of
fine to undergo simple imprisonment of one month.
(c) Under Section 147 of the Indian Penal Code, the accused
nos. 1 to 4 to undergo imprisonment of two years and to pay
fine of Rs. 2000/- and in default of payment of fine to
undergo simple imprisonment of two months.
(d) Under Section 324 of the Indian Penal Code, the accused
nos. 1 to 4 to undergo rigorous imprisonment of three years
and to pay fine of Rs. 3000/- and in default of payment of
fine to undergo simple imprisonment of three months."
2] The prosecution case, in short, is as under :-
Suryabhan Jagannath Urkude (PW5) lodged report
(Exhibit 68) on 08/09/2010 that while he was in his house, the accused
no. 2 came to his house and started abusing his mother Gangubai. At
that time, his elder brother Viju Urkude tried to convince him, but the
accused no. 2 did not listen. Brother of Sandip i.e. Pradip (accused no. 3)
and his father Laxman (accused no. 1) and their family members also
raised quarrel with the father of the complainant and brother Raju. It is
alleged that they threw chili powder on the person of his father and
brother and assaulted them with sticks and lathis. His father sustained
ANSARI
Judgment 4 apeal315.18+.odt
injuries on his neck and head. The complainant brought them to the
doctor who referred them to Chandrapur. The complainant therefore
lodged report at 23.50 hours which was numbered as F.I.R.
No. 49/2010 which was initially registered under Section 324 of the
Indian Penal Code.
3] The Investigating Officer Rambhau Mallelwar (PW9)
started the investigation. The Investigating Officer went to the spot,
conducted spot panchanama, seized two Ubharis (wooden battons) from
the spot as per seizure panchanama (Exhibit 65) and also seized the
clothes of injured as per seizure memo (Exhibit 91). He recorded the
statements of the witnesses and arrested the accused as per arrest forms
(Exhibit Nos. 92 to 94). The injured Jagannath succumbed to injuries
and therefore the Investigating Officer added Sections 302 and 307 of
the Indian Penal Code. After completion of the investigation, the
Investigating Officer filed charge-sheet with learned Judicial Magistrate
First Class. Since the offences punishable under Sections 302 and 307 of
the Indian Penal Code are exclusively triable by the Court of Sessions, the
learned Magistrate committed the case to the Sessions Court as per
Section 209 of the Code of Criminal Procedure.
ANSARI
Judgment 5 apeal315.18+.odt
4] The learned Sessions Judge framed charges against the
accused which were explained to the accused in vernacular to which all
the accused pleaded not guilty. The defence of the accused is of total
denial and false implication. During the trial, the prosecution examined,
in all, 11 witnesses out of which Chandrakala Vijay Urkude (PW1),
Kailash Kawadu Sontakke (PW2), Kawadu Vitthalrao Pimpalkar (PW3),
Raju Jagannath Urkude (PW4) / injured witness & Suryabhan Jagannath
Urkude (PW5) were examined as eye-witnesses. The learned trial Judge
believed the evidence of PW1, PW2, PW4 & PW5 and relying on the
other circumstantial evidence, convicted the appellants in the manner as
stated in para no. 1 above.
5] We have heard learned advocate for the appellants and
learned Additional Public Prosecutor for the respondent/State.
6] Learned advocate for the appellants submitted that the
conviction of the appellants is based on surmises and conjectures. He
invited our attention to the evidence of Chandrakala (PW1), Kailash
(PW2), Raju (PW4) & Suryabhan (PW5) and submitted that their
evidence do not inspire confidence. He submitted that there are material
omissions and contradictions in the testimonies of the eye-witnesses. He
ANSARI
Judgment 6 apeal315.18+.odt
submitted that in any case the assault on the deceased by the accused
no. 1 - Laxman was without pre-meditation and the accused no. 1 had
not taken undue advantage and therefore at the most the accused no. 1
can be convicted for the offence punishable under Section 304-I of the
Indian Penal Code. He submitted that insofar as the accused nos. 2 to 4
are concerned, the prosecution has failed to prove the ingredients of the
offences under Sections 143, 147 and 324 of the Indian Penal Code and
therefore their conviction cannot be sustained.
7] Learned APP invited our attention to the testimonies of the
eye-witnesses i.e. Chandrakala (PW1), Kailash (PW2), Raju (PW4) &
Suryabhan (PW5) and submitted that the testimonies of all the eye-
witnesses inspire confidence. He submitted that the testimony of Raju
(PW4) being of injured eye-witness, stands on higher pedestal. He
submitted that the learned Sessions Judge has rightly convicted and
sentenced the accused no. 1 for the offence punishable under Section
302 of the Indian Penal Code. He submitted that the material on record
shows sufficient evidence to convict the accused nos. 2 to 4 for the
offences punishable under Sections 143, 147 & 324 of the Indian Penal
Code. He therefore submitted that both these appeals deserve to be
dismissed.
ANSARI
Judgment 7 apeal315.18+.odt
8] We have perused the entire material on record and in our
opinion, Criminal Appeal No. 315/2018 deserves to be partly allowed
and Criminal Appeal No. 262/2018 deserves to be allowed.
9] Before entering into the arena of appreciating the evidence,
we must note that there is sufficient evidence on record to prove that the
death of Jagannath was homicidal in nature. The evidence in the form of
post-mortem report and evidence of Autopsy Surgeon Dr. Rakeshkumar
Anandkumar Sangat - the Autopsy Surgeon who stated that all the
injuries were ante-mortem and the deceased died because of the head
injury. He stated that in Column No. 19, he noted brain contusion over
left parietal region and sub-arachnoid haemorriage present over left
parietal region of size 3 x 2 CM. He also noted absence of piece of bone
of near about 5 x 5 CM from left parietal temporal loba which was sign of
creniotomy. The said evidence proves that the death of Jagannath was
homicidal in nature.
10] We have gone through the testimonies of the two eye-
witnesses i.e. Chandrakala (PW1) and Kailash (PW2) and we find that
insofar as the involvement of the accused no. 1 in the incident is
ANSARI
Judgment 8 apeal315.18+.odt
concerned, in our view, the same is proved by the ocular account
furnished by Chandrakala (PW1) and Kailash (PW2). Both eye-
witnesses, in one breath, stated that they saw the accused no. 1 - Laxman
assaulting Jagannath with Ubhari on his head. It is stated that the assault
happened when the deceased was sitting in his house after taking the
meal around 8 o'clock. It is also stated that there used to be quarrel
between the accused persons and family of the complainant on account
of tying the bullocks on the road.
11] We have scrutinized the evidence of Chandrakala (PW1),
and Kailash (PW2) with great circumspection and we find that the
testimonies of both eye-witnesses are implicitly truthful. The injuries
sustained by the deceased are supported by the evidence of Autopsy
Surgeon Dr. Rakeshkumar Anandkumar Sangat who conducted the post-
mortem on the corpse of the deceased. Dr. Rakeshkumar found the
following injuries on the person of the deceased :-
"1. As per Column No. 17. Bruises over left cubital fossa present of size 3 x 2 cm.
2. Abrasion on left forearm volar aspect of size 4 x 5 cm., old scab present.
3. Surgical scar on left parietal temporal lobe of 'U' shape of size 10 CM.
ANSARI
Judgment 9 apeal315.18+.odt
4. As per Column No. 18. Palpable crepitus over left side of temporal parietal region near surgical site."
12] He stated that all the injuries were ante-mortem and the
deceased died because of the head injury.
13] In addition to the credible evidence referred to above, we
have bonus evidence in the form of recovery of knife and blood stained
clothes of Laxman. The prosecution has proved the memorandum of
recovery (Exhibit Nos. 78 and 79). The prosecution has also proved
human blood on the clothes of the accused no. 1 which is an
incriminating circumstance for which the accused no. 1 has not provided
any explanation. In addition to the above circumstances, the defence has
not disputed quarrel between the accused and the relatives of the
complainant on the day of Pola. The presence of the accused on the spot
was also admitted.
14] In our view, the evidence referred above conclusively
establishes the involvement of the accused no. 1 - Laxman in the crime.
In our view, the learned trial Judge acted correctly in concluding that the
prosecution has squarely established the involvement of the accused
no. 1 - Laxman in the crime. This leaves us with another question
ANSARI
Judgment 10 apeal315.18+.odt
namely that of nature of offence committed by the accused no. 1. We
have reflected over it and in our view considering the overall
circumstances, the learned trial Judge erred in convicting the accused
no. 1 for the offence punishable under Section 302 of the Indian Penal
Code and instead he should have convicted the accused no. 1 for the
offence punishable under Section 304 - I of the Indian Penal Code.
According to the prosecution, the assault on the deceased was not due to
any pre-existing vendetta on the part of the accused no. 1 against the
deceased. The evidence on record shows that there was quarrel on the
ground of tying of bullocks on the road and in view of rage, the accused
no. 1 went to the house of deceased and assaulted him. The deceased
suffered one bleeding head injury by weapon stick.
15] The Hon'ble Supreme Court in the case of Ravindra Shalik
Naik vs. State of Maharashtra reported in 2009 All MR (Cri.) 1798
(S.C.) has held that Exception 4 to Section 300 of the Indian Penal Code
can be invoked if death is caused (a) without premeditation, (b) in a
sudden fight; (c) without the offender's having taken undue advantage or
acting in a cruel or unusual manner; and (d) the fight must have been
with the person killed. It is observed by the Hon'ble Supreme Court that
the heat of passion requires that there must be no time for the passions to
ANSARI
Judgment 11 apeal315.18+.odt
cool down. In the present case, we are satisfied that the manner of assault
stated by the eye-witnesses shows that the assault on the deceased by the
accused no. 1 was without premeditation and was result of a sudden
fight. The testimonies of the eye-witnesses do not show that the accused
no. 1 had taken undue advantage and acted in cruel or unusual manner.
16] In our view, considering the aforesaid facts, it would be
appropriate to hold that the offence punishable under Section 304 - I of
the Indian Penal Code is made out against the accused no. 1 - Laxman.
This leaves us with only one question namely the quantum of sentence to
be awarded to the accused no. 1 under Section 304 - I of the Indian
Penal Code. Considering the nature of assault by the accused no. 1, we
are of the opinion that custodial sentence of 10 years would meet the
ends of justice.
17] We now take up Criminal Appeal No. 262/2018 filed by the
accused nos. 2 to 4. Learned Sessions Judge, by the impugned judgment,
has convicted the accused nos. 2 to 4 for the offences punishable under
Sections 143, 147 and 324 of the Indian Penal Code. We have carefully
scrutinized the evidence of Chandrakala (PW1), Kailash (PW2), Raju
(PW4) & Suryabhan (PW5). It appears from the testimonies of the eye-
witnesses that though it is stated that the accused no. 2 - Sandip ANSARI
Judgment 12 apeal315.18+.odt
assaulted Raju by Ubhari, the prosecution has failed to prove the injury
certificate of Raju. Though it is alleged that accused no. 3 - Pradip
assaulted Raju by kicks and blows, the prosecution has failed to prove the
injury certificate of Raju. We are therefore of the view that the
prosecution has failed to prove the essential ingredients of the offence
punishable under Section 324 of the Indian Penal Code.
18] The accused are charged with the offences punishable under
Sections 143, 147 and 323 of the Indian Penal Code. The prosecution
has failed to adduce evidence to prove that the common object of the
accused was to cause injuries to the family of the complainant and also
failed to adduce evidence that in furtherance of the said common object
the accused persons assaulted Jagannath and Raju, firstly by throwing
chilli powder in their eyes and thereafter assaulting their heads by means
of sticks. There are material omissions in the testimonies of PW1, PW2,
PW4 & PW5 regarding throwing of chilli powder by Shobha - accused
no. 4. Though Chandrakala (PW1) stated in her testimony that Pradip
had assaulted Jagannath and Raju by fists and blows, the said statement is
omission on the part of Chandrakala (PW1).
ANSARI Judgment 13 apeal315.18+.odt 19] It is well settled that the word "object" means the purpose or
design and, in order to make it "common", it must be shared by all. A
common object may be formed by express agreement after mutual
consultation, but that is by no means necessary. The expression "in
prosecution of common object" has to be strictly construed as equivalent
to "in order to attain the common object" which must be immediately
connected with the common object by virtue of the nature of the object.
For determination of the common object of the unlawful assembly, the
conduct of each of the members of the unlawful assembly, before and at
the time of attack and thereafter, the motive for the crime, are some of
the relevant considerations.
20] After considering the testimonies of Chandrakala (PW1),
Kailash (PW2), Raju (PW4) & Suryabhan (PW5), we do not find that
each of the person of the alleged unlawful assembly had common object
to assault the family members of the complainant. We are therefore
satisfied that the prosecution has failed to prove the charge under
Sections 143, 147 & 323 of the Indian Penal Code against the accused
nos. 2 to 4. The accused nos. 2 to 4 therefore need to be acquitted of the
charge under Sections 143, 147 & 323 of the Indian Penal Code.
ANSARI
Judgment 14 apeal315.18+.odt
21] Hence, the following order:-
(i) Criminal Appeal No. 315/2018 is partly allowed.
(ii) Judgment and order dated 05/04/2018 passed by the
learned Additional Sessions Judge - 3, Chandrapur
in Sessions Case No. 06/2011 thereby convicting the
appellant - Laxman S/o Bhima Madavi for the
offences punishable under Sections 302, 143, 147,
324 read with Section 149 of the Indian Penal Code
is hereby quashed and set aside.
(iii) Instead, the appellant - Laxman S/o Bhima Madavi is
convicted for the offence punishable under Section
304-I of the Indian Penal Code and is directed to
suffer rigorous imprisonment for 10 years.
(iv) The appellant - Laxman S/o Bhima Madavi who is in
jail shall be released after completion of his jail
sentence.
ANSARI
Judgment 15 apeal315.18+.odt
(v) The appellant - Laxman S/o Bhima Madavi be given
benefit of set off under Section 428 of the Code of
Criminal Procedure.
(vi) Criminal Appeal No. 262/2018 is allowed.
(vii) The conviction of the appellants - Sandip S/o
Laxman Madavi, Pradip S/o Laxman Madavi & Sau.
Shobha Laxman Madavi for the offences punishable
under Sections 143, 147 & 323 of the Indian Penal
Code is set aside.
(viii) The appellants - Sandip S/o Laxman Madavi, Pradip
S/o Laxman Madavi & Sau. Shobha Laxman Madavi
are acquitted of the charge under Sections 143, 147 &
323 of the Indian Penal Code.
(JUDGE) (JUDGE) ANSARI
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!