Citation : 2021 Latest Caselaw 16064 Bom
Judgement Date : 22 November, 2021
1 criappeal 498.2014.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO.498 OF 2014
Yousuf Badshah Shaikh,
age 43 years, Occ. Agril,
R/o Kazi Mohalla, Shahagad,
Tq. Ambad, District Jalna. ...Appellant...
(Orig. accused no.1.)
VERSUS
State of Maharashtra,
through Police Station,
Gondi, Tq. Ambad, Dist. Jalna. ..Respondent..
...
Advocate for Appellant : Mr. S G Ladda
APP for Respondent : Mr. G O Wattamwar
...
CORAM : V.K. JADHAV & SHRIKANT D. KULKARNI, JJ.
...
Reserved on : October 13, 2021 Pronounced on : November 22, 2021 ...
...
JUDGMENT :- ( Per V. K. Jadhav, J.)
1. This appeal is directed against the judgment and
order of conviction passed by the Additional Sessions
Judge, Jalna dated 21.7.2014 in Sessions Case No.92 of
2013.
2. Brief facts of the prosecution case are as follows :-
a] Deceased Taslimbi was the wife of appellant-
accused Yousuf Shaikh and their marriage was
solemnized some 20 years back. They had two sons and
a daughter. Some 4 to 5 years prior to death, the
2 criappeal 498.2014.odt
appellant/accused Yousuf and his mother had started
ill-treating deceased Taslimbi by suspecting about her
character. They used to insist her to bring certain
amount from her parents for household expenses.
Deceased Taslimbi had disclosed the ill-treatment being
extended to her on account of non-fulfllment of the said
Shaikh Naim Shaikh Kasam that the
appellant/accused Yousuf has threatened to kill her.
b] The incident had taken place on 26.01.2013 at
about 11.00 to 12.00 am. The appellant/accused
Yousuf had quarreled with deceased Taslimbi on
account of some domestic reasons. Deceased Taslimbi
therefore got annoyed and in the heat of anger stated
that she would set herself on fre. Thereupon, the
appellant/accused Yousuf has pointed out the petrol
can and told her to set herself on fre. Deceased
Taslimbi, however, stated that she would not set herself
on fre. The appellant/accused Yousuf thereafter
poured entire petrol from the can on the person of the
deceased Taslimbi, who was in sitting position and set
her on fre with the help of matchstick. Deceased
Taslimbi was thereafter taken to hospital.
3 criappeal 498.2014.odt
c] On 27.1.2013 Gondi police station has received the
MLC no.1915. API of Gondi Police Station has directed
PW 8 PSI Somnath Shinde to visit Government Medical
College and Hospital, Aurangabad (Ghati) and to record
the statement of the victim. PW 8 PSI Somnath Shinde
has thereafter visited the hospital and after completing
the necessary formalities and also after obtaining the
opinion of the doctor about ft state of mind of the
deceased, recorded the complaint-cum-dying declaration
exhibit 43 of the deceased Taslimbi. On the basis of the
complaint-cum-dying declaration exhibit 43, crime
no.10 of 2013 for the offence punishable under sections
307, 498-A, 34 of the Indian Penal Code came to be
registered at Gondi Police Station. PW 8 PSI Somnath
Shinde has carried out the investigation of the crime.
PW 8 PSI Somnath Shinde has visited the spot and
drawn the spot panchnama exhibit 45. He has seized
the plastic can in burnt condition and match box of plus
two company from the spot under the spot panchnama
exhibit 45. He has also issued the letter exhibit 44 to
Tahsildar on the same day for recording the dying
declaration of the deceased Taslimbi. He has also
effected arrest of the accused by drawing arrest
4 criappeal 498.2014.odt
panchnama exhibit 46 and also issued the letter exhibit
47 to the Medical Offcer for medical examination of the
accused. On 29.1.2013 PW 8 PSI Somnath Shinde has
seized the clothes on the person of the accused at the
relevant time by drawing panchnama exhibit 49. On the
same day he has recorded the statement of the
witnesses. On 2.2.2013 victim Taslimbi died. PW 8 PSI
Somnath Shinde received postmortem notes on
5.2.2013. He has also received the inquest panchnama
since carried out in the hospital by the concerned
police. He again recorded statement of the witnesses on
7.2.2013. Meanwhile, on 27.1.2013 itself Naib Tahsildar
PW 3 Sanjay Madhukarrao Gaidhani has recorded the
dying declaration exhibit 31 of deceased Taslimbi. After
completion of the investigation, API Kashid has fled the
charge-sheet against the appellant/accused and his
mother Chotibi Shaikh. C.A. reports received afterwards
also forwarded to the Court and they are marked at
exhibit 51 and 52 respectively.
3. The learned Additional Sessions Judge, Jalna has
framed the charge vide exhibit 5 against the
appellant/accused Yousuf and his mother Chotibi for
the offence punishable under sections 302, 498-A, r/w
5 criappeal 498.2014.odt
34 of IPC. Both the accused pleaded not guilty and
claimed to be tried. The prosecution has examined ten
witnesses to substantiate the charges levelled against
the accused. The defence of the accused is of total
denial. According to the defence of the accused he has
tried to save Taslimbi and in that process he has got
burn injuries over his legs. Statement of the accused
under section 313 of Cr.P.C. came to be recorded. The
appellant/accused has examined his daughter Muskan
aged 16 years as defence witness and also the defence
witness no.2 Bharati Nachan. After hearing both the
sides, the learned Additional Sessions Judge, Jalna by
judgment and order dated 21.7.2014 in Sessions Case
No.92 of 2013 has convicted the appellant/accused
Yousuf s/o Badshaha Shaikh for the offence punishable
under sections 302 of IPC and the learned Additional
Sessions Judge, Jalna has acquitted the accused no.2
Chotibi Shaikh for the offence punishable under
sections 498-A, 302, r/w 34 of IPC. Operative part of
the order reads thus :-
1. Accused No.1 Yousuf S/o Badshah Shaikh is convicted u/s 235 of Cr.P.C. of the offence punishable u/s 302 of IPC, and he is sentenced to suffer imprisonment for life, and, to pay fne of Rs.2,000/- (Rs. Two Thousand), in default of payment of fne to suffer R.I. for six months.
6 criappeal 498.2014.odt
2. Accused no.1 is acquitted u/s 235 (1) of Cr.P.C.of the offence punishable u/s 498-A r/w 34 of IPC.
3. Accused no.2 Chotibi w/o Badshah Shaikh is acquitted u/s 235 of Cr.P.C. of the offence punishable u/s 498-A, 302 r/w 34 of IPC.
4. Bail bond of accused no.2 shall stand cancelled.
5. Muddemal property, being worthless be destroyed after appeal period is over.
6. Accused no.2 Chotibee to furnish P.R. Bond of Rs.10,000/- and S.B. in the like amount in view of provisions of Section 437 (A) of Cr.P.C.
7. Since accused no.1 is in jail, set off be given to him u/s 428 of Cr.P.C. for his pre-detention period, if any, as per rules.
4. Learned counsel for the appellant/accused
submits that the prosecution case entirely rests upon
two dying declarations exhibit 31 and exhibit 43
respectively and there is no direct evidence in this case.
Learned counsel submits that the dying declarations
exhibit 31 and exhibit 43 are not consistent on material
parts. Both the dying declarations are not reliable and
trust worthy. There is no corroboration to the dying
declarations.
5. The learned counsel for the appellant/accused
submits that the dying declaration exhibit 31 shown to
have been recorded by PW 3 Naib Tahsildar Sanjay
Gaidhani, however, he has not got satisfed about the ft
7 criappeal 498.2014.odt
state of mind of the deceased to give the statement.
Deceased Taslimbi had sustained 100% of burns. In the
dying declaration exhibit 31 deceased Taslimbi had
given a very brief statement and explained that at the
time of the incident only she herself and the
appellant/accused was present. The learned counsel
submits that in the complaint-cum-dying-declaration
exhibit 43 allegedly recorded by PW 8 PSI Somnath
Shinde, deceased Taslimbi had made allegations in
detail about the demand and as to how she was being
ill-treated on account of non-fulfllment of the said
demands of cash amount of Rs.25,000/- to 50,000/-.
In the said complaint-cum-dying declaration exhibit 43
deceased Taslimbi had also stated about the presence of
her mother-in-law Chotibee and her own daughter
Muskan at the time of incident. Learned counsel
submits that there is inconsistency between two dying
declarations, and as such, both the dying declarations
are not reliable and trust worthy.
6. Learned counsel for the appellant/accused
submits that prosecution has examined PW 7 Shaikh
Naim Shaikh Kasam, who is the brother of the
deceased. He has deposed about oral dying declaration
8 criappeal 498.2014.odt
allegedly made to him by deceased. On 26.1.2013 itself
on receiving the information on phone PW 7 Shaikh
Naim Shaikh Kasam had been to the matrimonial house
of the deceased Taslimbi at Shahagad and then went to
Ghati Hospital, Aurangabad. PW 7 Shaikh Naim
remained there in the hospital with deceased Taslimbi
till her death. Learned counsel submits that there was
a possibility of tutoring, however, the trial court has not
considered the same.
7. Learned counsel submits that there is no
corroboration to said dying declarations. It has come in
the evidence of PW 8 PSI Somnath Shinde that while
drawing the spot panchanama exhibit 45 he has seized
one fve liters plastic can in burnt condition and one
match box and also two burnt match sticks from the
spot. Learned counsel submits that even though said
fve liters plastic can of petrol was found in burnt
condition, however, as per the description of the said
article recorded in the Muddemal Pavati, lid of the can
was found in burnt (jam) condition. Learned counsel
submits that it is very unlikely to close the lid of the
petrol can after the petrol in the can allegedly poured on
the person of the deceased Taslimbi. Said lid was not in
9 criappeal 498.2014.odt
a condition to open as it was totally burnt. Learned
counsel submits that, thus the very use of the can in
the alleged incident for pouring the petrol on the person
of the deceased Taslimbi appears to be suspicious.
8. Learned counsel for the appellant/accused
submits that the appellant/accused has examined his
own daughter Muskan. PW 8 PSI Somnath Shinde has
also deposed before the Court that he has recorded the
statement of eye witness Muskan and deceased Taslimbi
in her complaint-cum-dying declaration exhibit 43 had
also stated that her daughter Muskan was present at
the time of incident. DW 1 Muskan has deposed that at
about 10.30 am she was playing outside the house and
she came in the house for drinking water. Her father
appellant/accused was sleeping on the lap of her
mother. After drinking water, DW 1 Muskan sat near
her mother (deceased Taslimbi) and her father went
inside the latrine. DW 1 Muskan thereafter deposed
that there was a meat kept on stove for boiling. Her
mother went towards the stove. Petrol can was lying
near sewing machine. Electric stove was on. There was
a pot containing water over the said stove to boil it for
bathing purpose. DW 1 Muskan further deposed that
10 criappeal 498.2014.odt
petrol from the can fell on the ground as it was
accidentally hit. Since electric stove was on, petrol
caught fre. She ran outside the house and raised
shouts. Her father came outside of the latrine. Her
father had extinguished the fre, however, mother has
sustained burn injuries. Her father has also sustained
burn injuries on his legs. Her two aunts came there.
Thereafter, her mother (deceased Taslimbi) was taken to
Ghati Hospital, Aurangabad. Learned counsel for the
appellant/accused submits that except the suggestions,
there is nothing in the cross- examination to disbelieve
the evidence of DW 1 Muskan. Learned counsel
submits that the Trial Court has not considered the
evidence of DW 1 Muskan, whose presence on the spot
at the time of the alleged incident is not disputed by the
prosecution. Learned counsel for the appellant/accused
submits that the prosecution has failed to prove the
case beyond reasonable doubt and the
appellant/accused is entitled for the beneft of doubt.
Learned counsel has pointed out that so far as
dying declaration exhibit 31 is concerned, deceased
Taslimbi has not stated specifcally that the
appellant/accused after pouring the petrol on her
11 criappeal 498.2014.odt
person set her on fre with the help of match stick.
Learned counsel submits that PW 11 Dr. Viay Kamble,
who has conducted postmortem examination on the
dead body of the deceased Taslimbi has admitted in the
cross- examination that 9% burns over upper limb
means burns all over the arms including the fngers and
palms. It is also admitted by him that in case of 100 %
burns over the upper limb, its ridges and curves of the
fngers do not appear. Learned counsel submits that in
both the dying declarations ridges of thumb/toe
impression of deceased Taslimbi are seen.
9. Learned counsel for the appellant/accused, in
order to substantiate his contentions, placed reliance on
the following judgments :-
i. K. Ramchandra Reddy and another Vs. Public Prosecutor reported in 1976 Supreme Court Cases (Cri) 473.
ii. Suresh Arun Dodorkar Vs. State of Maharashtra in criminal appeal no.776 of 2003.
iii. Sanjyay Sakharam Ahire Vs State of Maharashtra in criminal appeal no.1061 of 2009 reported in 2013 SCC online Bom 1390.
iv. Bhagirath Bhaurao Kanade Vs. State of Maharashtra reported in 1997 BomCR (Cri) 168.
v. State of Maharashtra Vs. Sanjay Digambarrao Rajhans reported in (2004) 13 Supreme Court Cases 314.
12 criappeal 498.2014.odt
vi. P.Mani Vs State of Tamilnadu reported in (2006) 3
Supreme Court Cases 161.
vii. Laxman Vs. State of Maharashtra reported in (2002) 6 Supreme Court Cases 710.
viii. Manohar Dadarao Landge Vs. State of Maharashtra reported in 1999 SCC Online 608.
ix. Balak Ram Vs. State of U.P. Reported in (1975) Supreme Court Cases 219.
x. Madhukar s/o Shrimant Mhaske and another Vs. The State of Maharashtra reported in 1998 SCC online Bom 186.
xi. Sau Kamalbai Haribhau Lastane Vs. State of
Maharashtra through PSO Nandgaon
Khandeshwar reported in 2019 SCC online Bom
xii. Munnu Raja and another Vs. The State of Madhya Pradesh reported in (1976) 3 Supreme Court Cases
xiii. Dadarao Shripat Thorat Vs. State of Maharashtra in criminal appeal No. 221 of 2014.
10. Learned APP submits that deceased Taslimbi had
sustained 100% burns and PW 11 Dr. Viay Kamble has
noticed superfcial to deep burns over body surface area.
He has noticed superfcial burns over head, neck, face
and rest are the deep burns. The learned APP submits
that dying declarations exhibit 31 and exhibit 43 are
consistent, reliable and trust worthy and inspiring the
confdence. The learned APP submits that PW 3 Sanjay
Gaidhani, Naib Tahsildar has recorded dying declaration
exhibit 31 briefy. However, in the said dying declaration
13 criappeal 498.2014.odt
exhibit 31 deceased Taslimbi had stated that her
husband was suspecting her character and on the day
of the incident during the course of the quarrel her
husband had poured petrol on her. In paragraph nos.4
and 5 of the said dying declaration exhibit 31 she has
named her husband/appellant-accused herein as a
person responsible for the incident and burns. The
learned APP submits that PW 8 PSI Somnath Shinde
has recorded the complaint-cum-dying declaration
exhibit 43 in detail, wherein, deceased Taslimbi has
stated about the demands and beating extended to her
on account of non-fulfllment of the said demands by
the accused, but also stated that the appellant/accused
was suspecting her. Learned APP submits that deceased
Taslimbi had given details of the quarrel. PW 7 Shaikh
Naim Shaikh Kasam, who happened to be the brother of
deceased Taslimbi, has also deposed about the oral
dying declaration made to him by the deceased Taslimbi.
On 26.1.2013 itself deceased Taslimbi has informed to
him all the details of the incident. Learned APP submits
that, in the heat of anger deceased Taslimbi had stated
that she would set herself on fre, and at that time, the
appellant/accused reacted in a manner to show her
14 criappeal 498.2014.odt
petrol can and further insisted her to pour petrol from
the can on her person. However, when deceased
Taslimbi had refused for the same, the
appellant/accused himself had poured the petrol on her
person from the can and set her on fre with the help of
match stick. Learned APP submits that there is no
inconsistency between the complaint-cum-dying
declaration exhibit 43 and the oral dying declaration
exhibit 31. Learned APP submits that PW 3 Sanjay
Gaidhani, Naib Tahsildar and PW 8 PSI Somnath Shinde
have put certain questions to the deceased Taslimbi
before recording her dying declarations. Prosecution
has also examined PW 2 Dr. Pravin Ladda. He has
deposed that on 27.1.2013 at about 7.45 am when police
gave him a letter to give his opinion whether deceased
patient Taslimbi was conscious, oriented and able able
to give statement. He has identifed his endorsement
and signature below the endorsement on the letter
exhibit 28. After completion of the recording of the
statement, he has again examined the patient Taslimbi
and put his remark at the bottom of the exhibit 43
which also bears his signature. PW 2 Dr. Pravin Ladda
has further deposed that on 27.1.2013, Naib Tahsildar
15 criappeal 498.2014.odt
Mr. Sanjay Gaidhani came for recording the dying
declaration of Taslimbi at about 1.45 p.m. He has again
examined the patient Taslimbi and PW 2 Dr. Pravin
Ladda put his remark on the letter of Naib Tahsildar
that patient is conscious, oriented and able to give the
statement. Said remark is in his hand writing. Letter
alongwith remark is marked at exhibit 29. PW 2 Dr.
Pravin Ladda has further deposed that Naib Tahsildar
has recorded the statement in his presence.
11. Learned APP submits that spot panchnama is
marked at exhibit 45. PW 8 PSI Somnath Shinde has
drawn the spot panchnama in presence of panch
witness and seized one fve liters plastic can in burnt
condition and also one Plus-2 company match box and
two used match sticks from the spot of the incident.
The learned APP submits that even the clothes of the
accused came to be seized by drawing the panchnama
exhibit 49. The shirt and pant of the appellant/accused
were smelling petrol. Learned APP submits that C.A.
reports exhibit 51 and 52 are positive. The result of the
tests for the detection residues of petrol in exhibit 1-
partially burnt plastic can put in a cloth parcel, green
full shirt having burning mark Exh-3 of the
16 criappeal 498.2014.odt
appellant/accused and exhibit 4 the light grey coloured
full pant of the appellant/accused are positive. Learned
APP submits that as per C.A. reports exhibit 52,
partially, burnt blackish hair and nail clippings of the
deceased Taslimbi came to be analyzed by CA and
results of the tests for the detection of petrol residues on
exhibit 1 i.e. partially burnt blackish hair are positive.
12. The learned APP submits that the Trial Court has
rightly rejected the evidence of defence witness DW 1
Muskan. Learned APP submits that, if the petrol on the
foor caught fre due to electric stove then, there was no
reason that residues of the petrol appears on the hairs
of the deceased Taslimbi. Learned APP submits that
spot panchnama exhibit 45 indicates that spot of the
incident is in the center of the room. There is nothing
in the spot panchnama to support the possibility as
deposed by DW 1 Muskan. Learned APP submits that it
is but obvious for DW 1 Muskaan to support her father.
Learned judge of the trial court has rightly discarded
her evidence. Learned APP submits that there is no
substance in this criminal appeal and the appeal is
liable to be dismissed.
17 criappeal 498.2014.odt
13. Learned A.P.P. in order to substantiate his
contentions, placed reliance on the following cases:-
i) Purshottam Chopra and another vs. State (Government of NCT of Delhi), reported in (2020) 11 SCC 489.
ii) Laxman vs. State of Maharashtra, reported in 2002 AIR (SC) 2973.
14. We have carefully considered the submissions
advanced by the learned counsel for the appellant-
accused and the learned APP for the respondent State.
With their able assistance, we have perused the grounds
taken in the appeal memo, annexures thereto, the
record and proceeding and the case laws cited by the
respective parties.
15. The prosecution case rests upon two dying
declarations exhibit 31 and 43 respectively and oral
dying declaration to PW 7 Shaikh Naim. In both the
dying declarations, deceased Taslimbi had stated that
the appellant/accused poured petrol on her person. So
far as dying declaration exhibit 31 is concerned, PW 3
Sanjay Gaidhani, Naib Tahsildar has used the printed
format of the questions and recorded the answers in his
hand writing after putting the said printed questions to
deceased Taslimbi. Deceased Taslimbi had stated that
18 criappeal 498.2014.odt
appellant/accused had poured petrol in reply to
question no.3 and in reply to question nos.4 and 5
named appellant/accused responsible for the incident
and also specifed the reason that the
appellant/accused by suspecting her character caused
her injuries. In the complaint-cum-dying declaration
exhibit 43 deceased Taslimbi had however, narrated the
incident in detail. She stated that on 26.1.2013 at about
11.00 am to 12 noon when she herself and her husband
appellant-accused Yousuf and her mother-in law Chotibi
were present in the house, her husband picked up
quarrel with her on account of some domestic reasons.
Deceased Taslimbi got annoyed and in the heat of anger
stated to the appellant-accused that she would set
herself on fre. Thereupon, the appellant-accused has
pointed out the petrol can and told her to set herself on
fre. Deceased Taslimbi however, refused for the same.
She had further stated in her dying declaration exhibit
43 that she was in the sitting position and thereupon
the appellant/accused took said petrol can and poured
entire petrol on her person and further set her clothes
on fre with the help of match stick.
19 criappeal 498.2014.odt
16. In both the dying declarations exhibit 31 and
exhibit 43 respectively deceased Taslimbi had
consistently made accusations against the
appellant/accused for having poured petrol on her
person and set her ablaze. So far as the dying
declarations exhibit 31 recorded by PW 3 Sanjay
Gaidhani, Naib Tahsildar is concerned, wording may be
different, but both the dying declarations exhibit 31 and
43 are consistent on material parts.
17. PW 2 Dr. Pravin Ladda was working as Medical
Offcer in Ghati Hospital, Aurangabad and he was on
duty on 27.1.2013. On 27.1.2013 police gave him a letter
soliciting his opinion whether patient Taslimbi was able
to give the statement. Thus, PW 2 Dr. Pravin Ladda has
examined the patient Taslimbi on 27.1.2013 at about
7.45 am. He put his endorsement on the said letter
exhibit 28 that patient Taslimbi is conscious, oriented
and able to give the statement. Said endorsement is in
his hand writing and it also bears his signature. After
completion of recording of the statement by police, PW 2
Dr. Pravin Ladda has again examined the patient
Taslimbi and at the bottom of the dying declaration
exhibit 43 again made endorsement to the effect that
20 criappeal 498.2014.odt
patient Taslimbi was conscious, oriented and able to
give the statement. Said endorsement also bears his
signature.
18. On 27.1.2013 itself PW 3 Sanjay Gaidhani, Naib
Tahsildar has approached to him for recording the dying
declaration of Taslimbi at about 1.35 p.m. PW 2 Dr.
Pravin Ladda has examined the patient and put his
endorsement that patient is conscious. Said letter is at
exhibit 29. The endorsement is in his hand writing and
also bears his signature. PW 2 Dr. Pravin Ladda has
denied that no such dying declaration was recorded in
his presence and he has put wrong remarks on exhibit
28 and 29 on the say of the relatives of the deceased.
He has also denied that due to 100% burns it was
impossible to obtain the thumb impressions. It further
appears from both the dying declarations exhibit 31 and
exhibit 43 respectively that PW 3 Sanjay Gandhian, Naib
Tahsildar and PW 8 PSI Somnath Shinde have also
satisfed themselves about the conscious state of mind
of deceased Taslimbi before recording her statement.
They have put certain questions to her about name, age
etc., to which Taslimbi had answered in detail. Both of
them have read over the contents of statements to
21 criappeal 498.2014.odt
Taslimbi and she has admitted the same as true and
correct. On both the dying declarations, there is an
endorsement to that effect. So far as the dying
declaration exhibit 31 recorded by PW 3 Sanjay
Gaidhani, Naib Tahsildar is concerned, it bears left toe
thumb impression of deceased Taslimbi and dying
declaration exhibit 43 also bears impression of right
thumb with the endorsement that both the palms and
fngers of deceased Taslimbi found in burnt condition.
19. We have carefully gone through the contents of the
spot panchnama exhibit 45 and also the articles seized
while drawing the spot panchnama. One fve liters
burnt plastic can, one plus-2 company match box and
two used match sticks came to be seized from the spot
under the seizure panchnama. It also appears that
mattress on the cot also found burnt and clothes kept
on the sewing machine also found burnt completely. In
addition to this, utensils, walls, roof and ceiling fan
appears to be blackish in colour due to fame smoke.
There is also reference to one electric stove (shegdi)
alongwith one pot containing water over the stove.
There is no reference in the spot panchnama that foor
tiles found damaged or seen blackish in color. Thus, the
22 criappeal 498.2014.odt
contents of the spot panchnama exhibit 45 not only
corroborates the dying declaration exhibit 31 and
exhibit 43 respectively, but also rule out the possibility
of sustaining burns by deceased Taslimbi, accidentally.
Learned Judge of the Trial Court has rightly discarded
the evidence of DW 1 Muskan, who has deposed that
petrol can got hit by leg of her mother, due to which the
petrol from the can fell down. Since electric stove was
on, petrol caught fre. There is no damage to electric
stove nor to the pot with water kept on it. There is
nothing on the foor tiles to suggest about possibility of
petrol fallen on the tiles accidentally and got fred due to
electric stove. DW 1 Muskan seems to have supported
her father with some oblique motive. It is also pertinent
that the appellant-accused has sustained injuries on his
legs. Prosecution has examined PW 9 Dr. Abhay
Gondikar, who has examined the accused. He has
noticed burn injuries over both feet of the
appellant/accused Yousuf. It is pertinent that, though
the appellant-accused had tried to extinguish the fre,
he had sustained injuries over his both feet and not on
the hands or other parts of the body. Furthermore, C.A.
reports exhibit 51 and 52 are positive. The result of the
23 criappeal 498.2014.odt
tests for the detection residues of petrol in exhibit 1-
partially burnt plastic can put in a cloth parcel, green
full shirt having burning mark Exh-3 of the
appellant/accused and exhibit 4 the light grey coloured
full pant of the appellant/accused are positive.
20. In the case of Purushottam Chopra and another
vs. State (Government of NCT of Delhi) (supra) relied
upon by the learned APP for the respondent-State, the
Supreme court by referring the principles laid down by
the Constitution Bench in the case of Laxman vs. State
of Maharashtra, (2002) 6 SCC 710 and by referring the
principles laid in various cases decided earlier relating
to dying declarations and its admissibility and reliability
in paragraph nos. 21 to 21.8 of the judgment observed
as under :-
"21. For what has been noticed hereinabove, some of the principles relating to recording of dying declaration and its admissibility and reliability could be usefully summed up as under :-
21.1. A dying declaration could be the sole basis of conviction even without corroboration, if it inspires confidence of the Court.
21.2. The Court should be satisfied that the declarant was in a fit state of mind at the time of making the statement; and that it was a voluntary statement, which was not the result of tutoring, prompting or imagination.
21.3. Where a dying declaration is suspicious or is suffering from any infirmity such as want of fit state of mind of the declarant or of like nature, it should not be acted upon without corroborative evidence.
24 criappeal 498.2014.odt
21.4. When the eye-witnesses affirm that the deceased was not in a fit and conscious state to make the statement, the medical opinion cannot prevail.
21.5. The law does not provide as to who could record dying declaration nor there is any prescribed format or procedure for the same but the person recording dying declaration must be satisfied that the maker is in a fit state of mind and is capable of making the statement.
21.6. Although presence of a Magistrate is not absolutely necessary for recording of a dying declaration but to ensure authenticity and credibility, it is expected that a Magistrate be requested to record such dying declaration and/or attestation be obtained from other persons present at the time of recording the dying declaration.
21.7. As regards a burns case, the percentage and degree of burns would not, by itself, be decisive of the credibility of dying declaration; and the decisive factor would be the quality of evidence about the fit and conscious state of the declarant to make the statement.
21.8. If after careful scrutiny, the Court finds the statement placed as dying declaration to be voluntary and also finds it coherent and consistent, there is no legal impediment in recording conviction on its basis even without corroboration."
21. It is thus clear that a dying declaration could be
the sole basis for conviction even without corroboration
if inspires the confdence of the Court.
In the instant case we are satisfed that deceased
Taslimbi was in a ft state of mind while making the
statement and it was a voluntary statement, which was
not result of tutoring and prompting. We do not think
that the dying declarations exhibit 31 and exhibit 43
respectively are suspicious and suffering from any
infrmity such as want of ft state of mind of the
declarant or of like nature.
25 criappeal 498.2014.odt
22. On 26.1.2013 itself on receiving the information on
phone, PW 7 Shaikh Naim Shaikh Kasam had been to
the matrimonial house of the deceased Taslimbi at
Shahagad and then went to Ghati Hospital,
Aurangabad. PW 7 Shaikh Naim remained there in the
hospital with deceased Taslimbi till her death. On
enquiry, deceased Taslimbi stated that on the count of
household matter, there was quarrel between her and
both accused. Deceased Taslimbi stated that on
26.1.2013 quarrel took place in between 11.00 am to 12
noon. Deceased Taslimbi further stated that she got
annoyed and stated that she would set herself on fre.
She had also stated to her brother that her husband
told her that petrol can is lying there and to pour it on
her person, and set herself on fre. However, she told
the appellant/accused that she would not set herself on
fre. She had further stated that her husband poured
petrol on her person, lit the match stick and set her on
fre.
23. Deceased Taslimbi had sustained 100% burns,
however, the percentage and degree of burns would not,
by itself, be decisive of the credibility of the dying
declaration. PW 2 Dr Pravin Ladda on examination of
26 criappeal 498.2014.odt
the patient certifed that patient Taslimbi was
conscious, oriented and able to give the statement. It
has been suggested to this witness that in case of 100%
burns to particular part of the body having burns gets
rigid, it is impossible to obtain thumb impression,
however, he has denied it. It appears that an attempt
has been made to show that it was impossible to obtain
thumb/toe impression on exhibit 31 and exhibit 43
respectively. PW 2 Dr. Pravin Ladda has denied that
patient was not conscious, oriented and able to give the
statement at the time of recording of both the dying
declarations.
24. In a case of K. Ramchandra Reddy and another
Vs. Public Prosecutor reported in 1976 Supreme Court
Cases (Cri) 473 (supra), relied upon by the learned
counsel for the appellant, the Supreme Court in
paragraph no.6 of the judgment has made following
observations :-
"Dying declaration is undoubtedly admissible under s. 32 of the Evidence Act and not being a statement on oath so that its truth could be tested by cross-examination, the Courts have to apply the strictest scrutiny and the closest circumspection to the statement before acting upon it. While great solemnity and sanctity is attached to the words of a dying man because a person on the verge of death is not likely to tell lies or to concoct a case so as to implicate an innocent person yet the Court has to be on guard against the statement of the deceased being a result of either tutoring, prompting or a product of has imagination. The
27 criappeal 498.2014.odt
Court must be satisfied that the deceased was in a fit state of mind to make the statement after the deceased had a clear opportunity to observe and identify his assailants and that he was making the statement without any influence or rancour. Once the Court is satisfied that the dying declaration is true and voluntary it can be sufficient to found the conviction even without any further corroboration."
25. In paragraph no.11 of the said judgment, the
Supreme court has observed that the Magistrate
recording the dying declaration must put direct
questions to the injured whether he was capable
mentally to record the statement. In the facts of this
cited case in paragraph no.11, the Supreme Court has
observed that the Magistrate further admitted that the
injured was taking time to answer the questions and
that the injured was very much suffering with pain.
There were 48 injuries on the person of the deceased
out of which there were 28 incised wounds on various
parts of the body including a few gaping incised injuries
on the body. In view of the serious injuries, the
Supreme court found it diffcult to believe that deceased
would have been in a ft state of mind to make a dying
declaration. In the back drop of these facts, the
Supreme Court has observed that Magistrate appears to
have committed a serious irregularity in not putting
direct questions to the injured whether he was capable
28 criappeal 498.2014.odt
mentally to give the answers. However, the facts in the
instant case are altogether different and as such the
ratio laid down by the Supreme Court in the cited case
is not applicable to the facts of the present case.
26. In a case of Suresh Arun Dodorkar Vs. State of
Maharashtra in criminal appeal no.776 of 2003 (supra),
relied upon by the learned counsel for the appellant, in
paragraph no.9 of the judgment, the Division Bench of
this Court has observed that dying declaration has to
pass all test of reliability as declarant is not available for
cross-examination and in cases where there are multiple
dying declarations and acceptance of one dying
declaration falsifes the other, the dying declarations
have to be necessarily rejected. In the facts of the said
case, in the frst dying declaration exhibit 24 deceased
Vimal had stated that the appellant under the infuence
of liquor used to beat her as he was suspecting her
character and while she was asleep, the appellant had
poured kerosene on her person and set her ablaze. In
the dying declaration exhibit 27 deceased Vimal however
had stated that in the evening when she had sent the
daughter of her neighour for purchasing wheat, but as
the said girl had not gone, she herself had gone and
29 criappeal 498.2014.odt
purchased the wheat. According to her, the appellant on
his return asked her as to why she had gone for
purchasing the wheat and what was the relationship
between her and shopkeeper. The appellant went out of
house and returned carrying a small plastic can of
kerosene and when deceased Vimal Asked him about
dinner, the appellant told her that he would not eat
anything prepared by her as she was of loose character
and on saying so her husband poured kerosene on her
and set her ablaze. In the backdrop of these facts, the
Division Bench of this Court observed that in case of
written dying declarations court cannot pick and choose
anyone dying declaration and all dying declarations
have to be consistent in respect of the material aspects
of the incident.
In the instant case, both the dying declarations
are consistent on material aspects and as such, inspires
the confdence of the Court.
27. In a case of Sanjyay Sakharam Ahire Vs State of
Maharashtra reported in 2013 SCC online Bom 1390,
relied upon by the learned counsel for the appellant, the
Division Bench of this Court in paragraph no.13 has
made similar observations that "in cases resting on
30 criappeal 498.2014.odt
multiple dying declarations, the dying declarations
should be consistent in material particulars. If the dying
declarations are at variance, it would not be open for the
court to pick and choose any one dying declaration
which would suit the prosecution and to base a
conviction on the said dying declaration. The Division
Bench has placed the reliance on the earlier case of
Suresh s/o Arjun Dodorkar vs. State of Maharashtra
[2005 ALL MR (Cri) 1599] (supra).
28. In a case of Bhagirath Bhaurao Kanade Vs. State
of Maharashtra reported in 1997 BomCR (Cri) 168.
(supra), relied upon by the learned counsel for the
appellant, in paragraph no.20 of the judgment, the
Division Bench of this court has observed that "in such
a situation, the position is that there is a confict between
the dying declaration recorded by the Magistrate and the
dying declaration which is in the medical case papers,
regarding the manner in which Govinda sustained
injuries; whereas in the dying declaration recorded by the
Magistrate Prabhakar Takle, Govinda stated that the
appellant poured petrol on him and thereafter lighted a
match stick on his body and in the dying declaration
contained in the medical case papers, Govinda has
31 criappeal 498.2014.odt
mentioned that he was accidently burnt". Thus, the facts
of this case are altogether different and cannot be made
applicable to the facts of the present case.
29. In a case of State of State of Maharashtra Vs.
Sanjay Digambarrao Rajhans (supra), relied upon by
the learned counsel for the appellant, the Supreme
Court has also observed that 'dying declaration must
inspire full confdence in its truthfulness and
correctness and its intrinsic worth and reliability can be
determined from its tenore and contents where there are
more than one dying declarations, they must be tested
on the basis of consistency and probability.'
In the facts of the cited case there are
contradictions between the statement and statement
subsequently recorded by the Executive Magistrate in
respect of the motive and location of the petrol can on
the scooter. It is also observed by the Supreme Court
that the statement recorded by the Executive Magistrate
is also not totally reliable. Another statement recorded
by the I.O. soon thereafter containing unnecessary
minute details allegedly given by the deceased, who was
in serious condition, the Supreme Court has, therefore,
refused to believe those dying declarations.
32 criappeal 498.2014.odt
In the instant case, both the dying declarations
are found reliable, consistent and probable. There are
no contradictions. In the facts of the instant case, we
do not think that the investigating offcer has recorded
unnecessarily the minute details.
30. In a case of P. Mani Vs State of Tamilnadu
reported in (2006) 3 Supreme Court Cases 161 (supra),
relied upon by the learned counsel for the appellant, the
Supreme Court has observed that dying declarations
must be wholly reliable and in case of suspicion, the
Court should seek corroboration. However, the facts of
the case cited case are altogether different.
In the facts of the cited case, deceased was the
wife of the appellant and they were not in good terms.
Deceased nurtured grudge against him on the belief
that the appellant was having an affair with the another
woman. On the day of the incident, deceased bolted the
door of the house from inside. Upon hearing the same
and on seeing the smoke coming out of the room, PW 1,
2 and the appellant went back and broke open the door,
however, allegedly the appellant poured kerosene and
set on fre the deceased. In the backdrop of these facts,
the Supreme Court has observed that whether reliance
33 criappeal 498.2014.odt
should be placed on the dying declaration. It is observed
that the circumstances which have been brought on
record clearly point out that what might have stated in
the dying declaration may not be correct. Thus, the
observations made in the aforesaid case cannot be made
applicable to the facts and circumstances of the present
case.
32. In a case of Manohar Dadarao Landge Vs. State
of Maharashtra reported in 1999 SCC Online 608,
relied upon by the learned counsel for the appellant, the
Division Bench of this Court in paragraph no.40 has
made following observations :-
"40. The evidence with respect to the dying declaration recorded by the Executive Magistrate, thus, becomes doubtful. The learned Counsel for the appellant has also argued that the prosecution has not brought on record, the case papers of hospital at Kaij to show to the Court, that the physical condition of Savita was sufficiently good to make the statement. Only the certificate given by the Doctor on his subjective satisfaction is not sufficient. The prosecution ought to have produced on record, the other data recorded by the Doctor on her case papers with respect to her pulse, blood pressure, general physical condition, and nature of treatment given to her, for the Court to come to the conclusion, whether she was physically and mentally fit to make the statement."
In the facts of the case cited, the dying declaration
of Savita was recorded between 12.10 midnight to 12.35
hours in the night between 3 rd and 4th June, 1993. She
died at about 12.00 midnight at Ambajogai. Apparently,
no care was taken by the I.O. to bring before the court
34 criappeal 498.2014.odt
the true facts of the case. If as per the prosecution
case, Savita died at midnight between 3 rd and 4th June
1993 at Ambajogai, then defnitely her dying declaration
could not have been recorded at Kai between 00.10
hours to 00.35 hours during the same night.
In the backdrop of these facts, the Division Bench
of this Court has expressed the need of medical case
papers of the hospital of the case to fnd out physical
condition of Savita at the time of recording her
statement. Thus, the ratio laid down in the aforesaid
case is not applicable to the facts and circumstances of
the present case.
33. In a case Balak Ram Vs. State of U.P. reported in
(1975) Supreme Court Cases 219, relied upon by the
learned counsel for the appellant, in the facts of the
cited case, the Supreme Court in paragraph no.51, 52
and 53 has dealt with the issue of multiple dying decla-
rations and observed that it is not prudent to base the
conviction on a dying declaration made to an Investigating
Offcer. The prosecution relied very strongly on the three
dying declarations alleged to have been made by Tribeni
Sahai. The frst of these was made to Dharam Pal, the sec-
ond to the Investigating Offcer Yogendra Sharma and the
35 criappeal 498.2014.odt
third was made in the Budaun hospital before the Sub-Di-
visional Magistrate.
In the facts of the said case, considering the haste
made by the Investigating Offcer, the Supreme Court has
refused to consider the dying declaration recorded by the
Investigating offcer.
In the instant case, on the basis of the statement
cum-dying-declaration exhibit 43 recorded by the PW 8
PSI Somnath Shinde, crime came to be registered
initially for the offence punishable under sections 307 of
IPC and, thereafter, PW 3 Sanjay Gaidhani, Naib
Tahsildar recorded the statement of the deceased on the
same day after some hours. Thus, the ratio laid down
in the aforesaid case cannot be made applicable to the
facts of the present case.
34. We have carefully gone through the following three
cases i.e. a] Madhukar s/o Shrimant Mhaske and
another Vs. The State of Maharashtra reported in 1998
SCC online Bom 186, b] Sau Kamalbai Haribhau
Lastane Vs. State of Maharashtra through PSO
Nandgaon Khandeshwar reported in 2019 SCC online
Bom 757 and c] Dadarao Shripat Thorat Vs. State of
36 criappeal 498.2014.odt
Maharashtra in criminal appeal No.221 of 2014, wherein
the Division Bench of this Court has made certain
observations in the facts of the case. The facts of those
cases are altogether different and, thus, the
observations made in those cases cannot be made
applicable to the facts of the present case.
35. In case of Munnu Raja and another Vs. The
State of Madhya Pradesh reported in (1976) 3 Supreme
Court Cases 104, relied upon by the learned counsel for
the appellant, it is observed in the facts of the said case
that the investigating offcer has not requisitioned the
services of the Magistrate for recording the dying
declaration and, therefore, the Investigating offcers are
naturally interested in the success of the investigation and
the practice of the investigating offcer himself recording a
dying declaration during the course of investigation ought
not to be encouraged.
In the instant case, facts are altogether different
and thus the ratio laid down by the Supreme Court in
the aforesaid case cannot be made applicable to the
facts of the present case.
37 criappeal 498.2014.odt
36. In a case of Laxman Vs. State of Maharashtra
reported in (2002) 6 Supreme Court Cases 710, the
Supreme Court in paragraph no.3 has made following
observations :-
"3. The juristic theory regarding acceptability of a dying declaration is that such declaration is made in extremity, when the party is at the point of death and when every hope of this world is gone, when every motive to falsehood is silenced, and the man is induced by the most powerful consideration to speak only the truth. Notwithstanding the same, great caution must be exercised in considering the weight to be given to this species of evidence on account of the existence of many circumstances which may affect their truth. The situation in which a man is on deathbed is so solemn and serene, is the reason in law to accept the veracity of his statement. It is for this reason the requirements of oath and cross-examination are dispensed with. Since the accused has no power of cross- examination, the court insist that the dying declaration should be of such a nature as to inspire full confidence of the court in its truthfulness and correctness. The court, however has to always be on guard to see that the statement of the deceased was not as a result of either tutoring or prompting or a product of imagination. The court also must further decide that the deceased was in a fit state of mind and had the opportunity to observe and identify the assailant. Normally, therefore, the court in order to satisfy whether the deceased was in a fit mental condition to make the dying declaration looks up to the medical opinion. But, where the eyewitnesses state that the deceased was in a fit and conscious state to make the declaration, the medical opinion will not prevail, nor can it be said that since there is no certification of the doctor as to the fitness of the mind of the declarant, the dying declaration is not acceptable. A dying declaration can be oral or in writing and in any adequate method of communication whether by words or by signs or otherwise will suffice provided the indication is positive and definite. In most cases, however, such statements are made orally before death ensues and is reduced to writing by someone like a magistrate or a doctor or a police officer. When it is recorded, no oath is necessary nor is the presence of a magistrate is absolutely necessary, although to assure authenticity it is usual to call a magistrate, if available for recording the statement of a man about to die. There is no requirement of law that a dying declaration must necessarily be made to a magistrate and when such statement is recorded by a magistrate there is no specified statutory form for such recording. Consequently, what evidential value or weight has to be attached to such statement necessarily depends on the facts and circumstances of each particular case. What is essentially required is that the person who records a dying declaration must be satisfied that the deceased was in a fit state of mind. Where it is proved by the testimony of the Magistrate
38 criappeal 498.2014.odt
that the declarant was fit to make the statement even without examination by the doctor the declaration can be acted upon provided the court ultimately holds the same to be voluntary and truthful. A certification by the doctor is essentially a rule of caution and therefore the voluntary and truthful nature of the declaration can be established otherwise."
Bearing in mind the aforesaid principle, the dying
declarations in the instant case complete the test laid
down in the aforesaid case.
37. In case of Purushottam Chopra Vs. State
(Government of N.C.T.) Delhi (supra), relied upon by
the learned APP, the Supreme Court has referred the
principles relating to admission and acceptability of the
statement made by the victim representing the cause of
death, as laid down by Constitution Bench in a case of
Laxman Vs. State of Maharashtra reported in (2002) 6
SCC 710. In paragraph no.18.2 the Supreme court has
referred the principles summed up by the constitution
bench in the Laxman's case as regards the acceptability
of the dying declaration. Paragraph nos.18, 18.1, 18.2
and 18.3 reads thus :-
Admission and acceptability of dying declaration : The principles
18. The principles relating to admission and acceptability of the statement made by a victim representing the cause of death, usually referred to as a dying declaration, are well settled and a few doubts as regards pre-requisites for acceptability of a dying declaration were also put at rest by the Constitution Bench of this Court in the case of Laxman v. State of Maharashtra: (2002) 6 SCC 710.
39 criappeal 498.2014.odt
18.1. In the said case of Laxman, conviction of the appellant was based on dying declaration of the deceased which was recorded by the Judicial Magistrate. The Session Judge and the High Court found such dying declaration to be truthful, voluntary and trustworthy; and recorded conviction on that basis. In appeal to this Court, it was urged with reference to the decision in Paparambaka Rosamma and Ors. v. State of Andhra Pradesh : 1999 CriLJ 4321 that the dying declaration could not have been accepted by the Court to form the sole basis of conviction since certification of the doctor was not to the effect that the patient was in a fit state of mind to make the statement. On the other hand, it was contended on behalf of the State, with reference to the decision in Koli Chunilal Savji and Anr. v. State of Gujarat: 1999 CriLJ 4582, that the material on record indicated that the deceased was fully conscious and was capable of making a statement; and his dying declaration cannot be ignored merely because the doctor had not made the endorsement about his fit state of mind to make the statement. In view of these somewhat discordant notes, the matter came to be referred to the Larger Bench.
18.2 The Constitution Bench in Laxman summed up the principles applicable as regards the acceptability of dying declaration in the following :-
"3.The juristic theory regarding acceptability of a dying declaration is that such declaration is made in extremity, when the party is at the point of death and when every hope of this world is gone, when every motive to falsehood is silenced, and the man is induced by the most powerful consideration to speak only the truth. Notwithstanding the same, great caution must be exercised in considering the weight to be given to this species of evidence on account of the existence of many circumstances which may affect their truth. The situation in which a man is on the deathbed is so solemn and serene, is the reason in law to accept the veracity of his statement. It is for this reason the requirements of oath and cross-examination are dispensed with. Since the accused has no power of cross- examination, the courts insist that the dying declaration should be of such a nature as to inspire full confidence of the court in its truthfulness and correctness. The court, however, has always to be on guard to see that the statement of the deceased was not as a result of either tutoring or prompting or a product of imagination. The court also must further decide that the deceased was in a fit state of mind and had the opportunity to observe and identify the assailant. Normally, therefore, the court in order to satisfy whether the deceased was in a fit mental condition to make the dying declaration looks up to the medical opinion. But where the eye witnesses state that the deceased was in a fit and conscious state to make the declaration, the medical opinion will not prevail, nor can it be said that since there is no certification of the doctor as to the fitness of the mind of the declarant, the dying declaration is not acceptable. A dying declaration can be oral or in writing and any adequate method of communication whether by words or by signs or otherwise will suffice provided the indication is positive and definite. In most cases, however, such statements are made orally before death ensues and is reduced to writing
40 criappeal 498.2014.odt
by someone like a Magistrate or a doctor or a police officer. When it is recorded, no oath is necessary nor is the presence of a Magistrate absolutely necessary, although to assure authenticity it is usual to call a Magistrate, if available for recording the statement of a man about to die. There is no requirement of law that a dying declaration must necessarily be made to a Magistrate and when such statement is recorded by a Magistrate there is no specified statutory form for such recording. Consequently, what evidential value or weight has to be attached to such statement necessarily depends on the facts and circumstances of each particular case. What is essentially required is that the person who records a dying declaration must be satisfied that the deceased was in a fit state of mind. Where it is proved by the testimony of the Magistrate that the declarant was fit to make the statement even without examination by the doctor the declaration can be acted upon provided the court ultimately holds the same to be voluntary and truthful. A certification by the doctor is essentially a rule of caution and therefore the voluntary and truthful nature of the declaration can be established otherwise." 18.3. The Constitution Bench affirmed the view in Koli Chunilal Savji while holding that Paparambaka Rosamma (supra), was not correctly decided. The Court said,-
"5.......It is indeed a hyper technical view that the certification of the doctor was to the effect that the patient is conscious and there was no certification that the patient was in a fit state of mind especially when the Magistrate categorically stated in his evidence indicating the questions he had put to the patient and from the answers elicited was satisfied that the patient was in a fit state of mind whereafter he recorded the dying declaration. Therefore, the judgment of this Court in Paparambaka Rosamma vs. State of A.P. must be held to be not correctly decided and we affirm the law laid down by this Court in Koli Chunilal Savji v. State of Gujarat (1999) 9 SCC 562."
38. Thus, in view of the discussion above and in terms
of the ratio laid down by the Supreme Court in case of
Purushottam Chopra Vs. State (Government of N.C.T.)
Delhi by referring the principles laid down by the
Constitution Bench of the Supreme Court in a case of
Laxman Vs. State, we fnd that both the dying
declarations exhibit 31 and exhibit 43 are consistent on
material parts and inspire the confdence. We are of the
41 criappeal 498.2014.odt
view that the appellant has been rightly held guilty for
the offence punishable under section 302 of the Indian
Penal Code by the Trial Court and thus no case is made
out for interference. Hence, we proceed to pass the
following order :-
ORDER
i. Criminal appeal is hereby dismissed.
ii. Criminal appeal accordingly disposed off.
(SHRIKANT D. KULKARNI, J. ) ( V.K. JADHAV, J. )
...
aaa/-
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!