Citation : 2021 Latest Caselaw 981 Bom
Judgement Date : 15 January, 2021
5722.14crapln
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO.5722 OF 2014
THE STATE OF MAHARASHTRA
VERSUS
NANDKUMAR TOLAJI KAMBLE AND OTHERS
WITH APEAL/563/2014 WITH APEAL/572/2014 WITH APEAL/
526/2015
Mr K. S. Patil, APP for applicant.
Mr V. D. Sapkal, Senior Counsel with Mr A. S. Sakhare, Advocate h/f
Mr S. R. Sapkal, Advocate for respondent No.1.
Mr Satej S. Jadhav, Advocate for respondent No.3
CORAM : RAVINDRA V. GHUGE
AND
B. U. DEBADWAR, JJ.
DATE : 15th January, 2021
ORAL ORDER : Per RAVINDRA V. GHUGE, J.
1. This is an application filed by the State for seeking leave to file
an appeal under Section 378(1)(b) of the Code of Criminal Procedure,
for challenging the judgment and order dated 14-07-2014, delivered by
the Additional Sessions Judge, Ambajogai, thereby acquitting three
respondents, in Sessions Case No.54 of 2012, on the charge of having
committed an offence punishable under Sections 302 and 201 of the
Indian Penal Code. During the pendency of this appeal, respondent
No.2, original accused No.2 - Ganesh Nandkumar Kamble has passed
away and this appeal, therefore, has been abated as against the late
Ganesh Nandkumar Kamble.
5722.14crapln
2. We have considered the strenuous submissions of the learned
Prosecutor on behalf of the State and the learned Advocate appearing
on behalf of the respondent Nos.1 and 3, original accused No.1 -
Nandkumar Tolaji Kamble and accused No.3 - Sunil Pratap Patil.
With their assistance, we have gone through the record and
proceeding, threadbare and we have also considered the observations
of the Trial Court while concluding that there was no evidence against
accused No.1 - Nandkumar Kamble and accused No.3 - Sunil Patil.
Accused No. 3 - Sunil Pratap Patil
3. Having considered the submissions of the learned Counsel, we
find that the entire case rests on circumstantial evidence and the issue
is, as to whether accused No.3 - Sunil Patil was with the deceased and
participated in his murder.
4. PW13 is Dr. Raju Rustumrao Surwase, who was the Associate
Professor at S.R.T.R. Medical College and Hospital at Ambajogai. As
on 23-04-2012, the dead body of the deceased Ganesh Kashinath Sadre
was received by him for post-mortem. It was brought by API Gitte,
Police Station Ambajogai City. The dead body was received at 10.15
a.m. The post-mortem commenced at 10.30 a.m. and was completed
at 11.30 a.m. There is no evidence before the Trial Court as regards
5722.14crapln
the probable time of the death of the deceased.
5. From the deposition of PW13, it appears that there were about
seventeen external wounds on the body and the internal examination of
the chest indicated three wounds inclusive of fractures of several ribs.
The said doctor has stated in paragraph 12 as under :
"12] Investigating officer has not inquired me about the time of death. I can opined approximate time of death on the basis of rigor mortis, empty stomach, P.m. lividity. It is true to say that rigor mortis was developed up to fingers of hand. Rigor mortis start on the face within 2-3 hours of death. 12 hours requires for rigor mortis in whole body. Next 12 hours it remains persist. It is true to say that after 12 hours it start dis-appearance by the said sequence. 6-7 hours requires for development of rigor mortis up to finger of man. It is true to say that lividity develop over the dependent part of the body. Lividity start after one hour of death. Lividity patches are same well within 3 to 6 hours of death. 6 to 8 hours requires for full lividity. Lividity patches can not be removed manually."
6. According to the doctor (PW13), rigor mortis develops from the
face within 2 to 3 hours of death and by 12 hours, it covers the whole
body. It persists for the next 12 hours. Disappearance of rigor mortis
begins thereafter. Lividity develops in the dependent parts of the
body, which starts after one hour of the death. Lividity patches persist
for about 3 to 6 hours of death and 8 hours require for full lividity.
Lividity patches cannot be removed manually. In the post-mortem
5722.14crapln
report, the doctor has noted that rigor mortis was well marked in the
upper extremities. Relating to the observations of the doctor in the
post-mortem report, and his statements in paragraph 12 reproduced
above, it is our perception that the death may have occurred about 5 to
6 hours prior to the commencement of the post-mortem. This would
place the death of the deceased somewhere in between 4.00 a.m. to
6.00 a.m. of 23-04-2012.
7. Accused No.3 - Sunil Patil has been acquitted by the Trial Court
on the ground that in the chain of circumstantial evidence, the
principle of "last seen together" eliminates his company with the
deceased prior to the murder. The "last seen together" theory cannot
be stretched too long, since it is well settled that if the gap between the
"last seen theory" timing and the timing of the death is too large, the
benefit of doubt goes to the accused. On these legal premises, we have
examined the testimonies of the witnesses.
8. The learned Prosecutor has made a valiant attempt by referring
to the testimonies of PW4 to PW7, PW9, PW12, PW14 and PW15, to
buttress his contention that accused Sunil Patil was along with the
deceased when the murder took place. PW4 - Prakash Tanaji
Paradwar was the neighbour of the deceased Ganesh Sadre. He was
aware of the money transaction between Nandkumar Kamble and the
5722.14crapln
deceased, and the dispute that followed on account of the said
transaction. We do not find that PW4 had any knowledge about the
movements of the deceased on 22-04-2012. His deposition is of no
assistance to us.
9. PW5 - Manik Ganpati Dahiphale, a Junior Clerk in the OPD of
the said college, was working under the deceased. He was consistently
referring to Sunil Patil as "Patil Saheb" since he was senior to PW5.
On 22-04-2012, he was on duty in between 8.00 p.m. to 8.00 a.m. of
23-04-2012. As OPD case papers were inadequate, he had called the
deceased on telephone. The deceased, as well as Sunil Patil, came
together at the hospital at about 8.30 p.m. After the deceased provided
50 case papers to PW5, he left at 8.45 p.m. along with Sunil Patil.
According to him, both were in a drunken condition and they travelled
on a single motorcycle as they left the hospital. On 23-04-2012, at
about 6.30 a.m., the mother of the deceased inquired with PW5 as
regards the whereabouts of the deceased. PW5 had no knowledge,
except that he recollected that the deceased travelled with Sunil Patil at
8.45 p.m. on a motorcycle as they left the hospital. According to the
Prosecutor, this is an important link in the "last seen together" theory.
10. PW12 - Balaji Shankarappa Kale, is the Manager of Hotel
Anjali Beer Bar. He was serving there for about three years and he has
5722.14crapln
named four persons, who are the joint owners of the hotel in
partnership. The deceased had a credit account at the hotel. PW12
was performing the duty of even recovering credit bills. On
22-04-2012, between 11.00 a.m. to 11.30 a.m., he had gone to the
OPD for recovery of the bills from the deceased, who paid him
Rs.8,000/-, out of Rs.18,000/- dues. PW12 was in the hotel till 11.00
p.m. on that day.
11. On the same day i.e. 22-04-2012, at about 2.00 to 2.30 p.m., the
deceased came with two friends in the hotel. They consumed beer.
They left at 3.30 p.m. At about 6.00 to 6.15 p.m., the deceased again
came with 4-5 friends to the said hotel and again consumed liquor and
beer. Then they had their dinner and they left the hotel at about 7.30 to
8.00 p.m. The deceased again came to the same hotel in between 9.00
to 9.15 p.m. along with two friends and again consumed liquor and
beer and the bill was about Rs.2500/- to Rs.2600/-. The deceased
instructed the amount to be credited to his account. They left the hotel
at about 10.45 p.m.
12. The learned Prosecutor has relied upon the testimony of PW9 -
Mahadeo Vishwanath Valse, who has deposed that on 22-04-2012
(time not stated), he had gone to the hospital. The deceased was with
Sunil Patil. PW9, along with his friend Madhukar Misal, the deceased
5722.14crapln
and Sunil Patil went to Pokhari Road to inspect certain plots for sale.
PW9 left the deceased and Sunil Patil in front of the hospital and went
to his house. At 2.30 p.m., he phoned the deceased to ask him to come
at the same Anjali Beer Bar. One Mr Nikam, his friend, PW9 and his
friends went to Anjali hotel, where the deceased and Sunil Patil were
present. All of them drank liquor and completed the transaction of five
plots. After taking dinner, PW9 along with others, left in between 5.00
to 5.30 p.m. The deceased and Sunil Patil left on their individual
motorcycle. This, therefore, indicates that the accused No.3 - Sunil
Patil was with the deceased right from the morning till about 8.30
p.m., when PW5 saw them leaving the hospital together on a single
motorcycle.
13. PW14 - Dhammapal Shivaji Sarwade, whose father works in the
same hospital, used to drop his father and pick him from the hospital.
He knew accused Nandkumar Kamble and accused Sunil Patil as well
as the deceased, all three being employees in the said hospital. He
deposed before the Court by saying that on 22-04-2012, he had
demanded his dues/hand loan from the deceased at about 10.00 to
10.30 a.m. He was operating a Pan Shop. The deceased and Sunil
Patil came to his shop and paid the amount. In between 6.30 to 7.00
p.m. on the same day, he had gone to hotel Anjali along with his friend
Manoj Gaikwad. The deceased was sitting there along with Sunil
5722.14crapln
Patil, one Mr. Burge and their another friend. All four were occupying
a table. At 9.00 p.m., while he was paying at the counter, he saw
convicted accused Swapnil Kamble, Mangesh Gund and Sanjay Kakde
at a table besides the one occupied by the deceased. He has, however,
stated that the deceased left the hotel at 8.30 p.m. PW14 wanted to
meet the deceased. He telephoned him and reached the OPD on his
instructions. PW5 was in the OPD, where the deceased and Sunil Patil
were present. As such, PW5 and PW14 had seen the deceased leaving
the OPD in between 8.45 to 9.00 p.m. along with the accused Sunil
Patil, on a single motorcycle.
14. This is the "last seen together" theory put forth by the
prosecution.
15. PW15 - Sanjay Shriram Pawar has deposed that on 22-04-2012,
at about 11.15 to 11.30 p.m., he was at his medical shop. He saw the
deceased passing by on a motorcycle of Sanjay Kakde. When he was
taking his motorcycle, he saw convicted accused Swapnil Kamble and
Mangesh Gund, walking towards Vaidhya Chowk. The deceased and
Sanjay Kakde also travelled in the same direction. This is, according
to us, the crucial piece of the "last seen together" theory, in which
accused No.3 - Sunil Patil is not in the picture.
5722.14crapln
16. PW6 - Shaikh Imran Shaikh Nijamoddin runs a Pan Shop
outside the medical campus. He knew all the accused and the
deceased since all of were his regular customers. He had learnt about
the murder of the deceased Ganesh Sadre. The deceased, Sanjay
Kakde, Swapnil Kamble and Mangesh Gund had come to his Pan Shop
on 22-04-2012 at about 11.15 to 11.30 p.m. when he was about to
close his shop. They purchased 'Gold Flake' Cigarette and Gutka and
went towards Chanai Road. According to him, two travelled on a
motorcycle and two walked down the road.
17. While scrutinizing the "last seen together" theory of the
prosecution, we are conscious of the crystallized position of law that
there cannot be two chapters of "last seen together" theory. Though
the learned Prosecutor has vehemently put forth the said theory, we
find that PW5 and PW14 had seen the deceased along with accused
Sunil Patil at about 8.45 to 9:00 p.m. in the OPD. Both saw the
deceased and Sunil Patil travelling on a single motorcycle when they
left the hospital. When the deceased entered Anjali Beer Bar at about
9.00 p.m., Sunil Patil was not along with him. The testimony of PW12
and PW15 clearly indicates that the deceased was along with the other
convicted accused till 11.30 p.m. and they all moved in the direction of
the Vaidhya Chowk and then in the direction of Chanai road. The
5722.14crapln
body of the deceased was found on the same road in the morning of
23-04-2012. The convicted accused as named in the deposition were,
therefore, lastly seen together with the deceased and it was not accused
No.3 - Sunil Patil. There is no other ocular evidence or evidence of
the Forensic Lab or another piece of admissible evidence, which would
indicate that Sunil Patil had participated in murdering the deceased or
was a part of the conspiracy of murdering the deceased.
18. In these circumstances, the leave sought by the State, to appeal
against the acquittal of accused No.3 - Sunil Patil, stands refused.
19. Insofar as the case of accused No.1 - Nandkumar Kamble is
concerned, the State has preferred this common application for seeking
leave to challenge his acquittal. The learned Prosecutor submits that
Nandkumar was the actual hand loan borrower of an amount of
Rs.1,65,000/-, from the deceased. His son, Swapnil has been
convicted for his active participation in the murder. The link between
Swapnil and Nandkumar is, firstly, that both are son father duo and
secondly, Nandkumar, being a borrower, will have to be convicted
along with Swapnil.
20. The learned Senior Advocate appearing for accused Nandkumar
submits that the prosecution should point out the evidence to indicate
5722.14crapln
the involvement of Nandkumar and should not rest its submissions on
assumptions or presumptions.
21. We have referred to the depositions of all the witnesses, whose
testimonies have been pointed out and highlighted before us by the
learned Counsel for the respective parties. The role of Nandkumar is
described as being a person, who had borrowed Rs.1,65,000/- from the
deceased as hand loan. There is sufficient evidence before the Trial
Court that has been pointed out to us, which indicates that friends and
relatives came together and resolved the issue of Nandkumar, by
settling the repayment terms at Rs.1,20,000/-. Within one day of such
settlement, Nandkumar had admittedly paid Rs.1,00,000/- to the
deceased and the outstanding was only RS.20,000/-, which was to be
repaid within 4-5 days.
22. There is no evidence indicating that Nandkumar was also with
the deceased on 22-04-2012 or 23-04-2012 or was along with him in
between one of his drinking episodes. Besides, being a borrower, no
witness of the prosecution has led evidence to indicate that Nandkumar
held out any threats to the deceased or had uttered such language,
which would indicate that he wanted to eliminate the deceased. There
is no conspiracy theory, involving accused No.1 - Nandkumar in the
murder of the deceased. The "last seen together" theory also does not
5722.14crapln
ascribe any role to Nandkumar. As such, in these circumstances, we
do not find that the prosecution has any case against accused No.1 -
Nandkumar Kamble and we, therefore, refuse leave to the State to
prefer an appeal against his acquittal.
23. In view of the above, Criminal Application No.5722 of 2014,
stands rejected.
24. List all the appeals for final hearing on 08-02-2021.
(B. U. DEBADWAR, J.) (RAVINDRA V. GHUGE, J.) sjk
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!