Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagwat S/O Tukaram Bhendarkar vs State Of Maharashtra, Thr. Police ...
2021 Latest Caselaw 3762 Bom

Citation : 2021 Latest Caselaw 3762 Bom
Judgement Date : 1 March, 2021

Bombay High Court
Bhagwat S/O Tukaram Bhendarkar vs State Of Maharashtra, Thr. Police ... on 1 March, 2021
Bench: V.M. Deshpande
                                              1                             2 revn24.21.odt

             N THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.
            CRIMINAL REVISION APPLICATION NO.24 OF 2021
                     Bhagwat s/o Tukaram Bhendarkar
                                    Vs.
        State of Maharashtra, through PSO, PS Hudkeshwar, Nagpur
_______________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions             Court's or Judge's orders.
and Registrar's Orders.
                  Shri A.K. Bhangde, Advocate for applicant.
                  Smt. M.A. Barabde, APP for non-applicant


                                 CORAM : V.M. DESHPANDE, J.
                                 DATE : 1st MARCH, 2021.

                                 Heard Shri A.K. Bhangade, learned counsel for
                  the applicant and Smt. M.A. Brabde, learned Additional
                  Public Prosecutor for non-applicant.


                  (2)            In the intervening night of 14.04.2014 and
                  15.04.2014, Dnyaneshwar Chute committed suicide by
                  hanging himself in his house. The said incident was reported
                  by his wife Smt. Vijaya Chute to the Police Station,
                  Hudkeshwar. On that, a crime was registered against the
                  present applicant vide Crime No.98 of 2014 for the offence
                  punishable under Section 306 of the Indian Penal Code.
                  During the investigation, a suicide note (Exhibit-31) was
                  seized by the Investigating Officer from the cloths of the
                  deceased. The prosecuting agency also examined PW-4
                  Ravindra Goley, Handwriting Expert, however, his evidence
                  was discarded by the learned Assistant Sessions Judge,
                  Nagpur before whom the trial was conducted.




         ::: Uploaded on - 01/03/2021                            ::: Downloaded on - 01/03/2021 23:50:37 :::
                                     2                         2 revn24.21.odt

         (3)      The evidence of PW-4-Handwriting Expert was not
         accepted by the Court below regarding of Exhibit-31 on the
         ground that there was least chance of manipulation from
         prosecution side.


         (4)      After having gone through the impugned judgment
         and in the light of the fact that evidence of Handwriting
         Expert was discarded, I am of the view, that the applicant
         has made out a case for admission. Hence, Rule.


         (5)      Call for record and proceedings of Sessions Trial
         No.69 of 2015 decided by the learned Assistant Sessions
         Judge, Nagpur on 20.11.2015 together with Criminal Appeal
         No.182 of 2016 decided by the learned Sessions Judge,
         Nagpur on 12.02.2021.


         CRIMINAL APPLICATION (APPR) NO.55 OF 2021.


         (6)            This   is   an   application   for    suspension        of
         substantive jail sentence and for grant of bail.


         (7)            The applicant was prosecuted for the offence
         punishable under Section 306 of the Indian Penal Code.


         (8)            The investigation has culminated into registration
         of Sessions Trial No.69 of 2015. The learned Assistant
         Sessions Judge, Nagpur, found that the prosecution has
         proved its case and therefore, convicted the applicant for the




::: Uploaded on - 01/03/2021                       ::: Downloaded on - 01/03/2021 23:50:37 :::
                                   3                         2 revn24.21.odt

         offence punishable under Section 306 of the I.P.C. The
         applicant was directed to suffer rigorous imprisonment for
         five years and to pay a fine of Rs.5,000/-. Being dissatisfied
         with it, the applicant preferred Criminal Appeal No.182 of
         2016 before the learned Sessions Judge, Nagpur. Learned
         Sessions Judge, Nagpur vide judgment and order dated
         12.02.2021 partly allowed the appeal filed on behalf of the
         applicant. Though the conviction was maintained, he
         reduced the quantum of jail sentence from five years to two
         years. There was no reduction in the fine amount. Against
         that the present revision is filed before this Court.


         (9)            Today, after hearing the learned counsel for the
         applicant and learned Additional Public Prosecutor for the
         non-applicant and after having gone through the impugned
         judgment and order, the revision is admitted for final
         hearing.


         (10)           The applicant was on bail during the trial and
         also during the pendency of the criminal appeal as it could
         be seen from the operative portion of both the judgments.


         (11)           The learned counsel for the applicant submits
         that the applicant is in jail after the pronouncement of the
         sentence by the learned Appellate Court.


         (12)           Looking at the quantum of the sentence imposed
         upon the applicant and the fact that the applicant has made




::: Uploaded on - 01/03/2021                     ::: Downloaded on - 01/03/2021 23:50:37 :::
                                      4                         2 revn24.21.odt

         out an arguable case a discretion can be exercised in favour
         of the applicant. Consequently, I pass the following order


                                         ORDER

(i) The criminal application is allowed.

(ii) The substantive jail sentence imposed upon the applicant by the learned Assistant Sessions Judge, Nagpur on 16.08.2016 in Sessions Trial No.69 of 2015 convicting the applicant for the offence punishable under Section 306 of the Indian Penal Code together with judgment and order dated 12.02.2021 passed by the learned Additional Sessions Judge, Nagpur in Criminal Appeal No.182 of 2016, shall remain suspended during pendency of this revision.

(iii) Applicant - Bhagwat s/o Tukaram Bhendarkar be released on bail on he executing PR bond in the sum of Rs.15,000/- with one solvent surety of the like amount.

(iv) The bail bonds to be executed before the learned Trial Court.

                                   5                          2 revn24.21.odt

                   (v)    The applicant is directed to attend Police

Station, Hudkeshwar, Nagpur once in three months during pendency of this revision.

(vi) The applicant shall remain personally present before this Court at the time of hearing of this revision.

(vii) The application is disposed of.

JUDGE Wagh

 
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