Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudhir S/O. Pandurang Paunikar ... vs The State Of Maharashtra Thr. ...
2021 Latest Caselaw 13110 Bom

Citation : 2021 Latest Caselaw 13110 Bom
Judgement Date : 15 September, 2021

Bombay High Court
Sudhir S/O. Pandurang Paunikar ... vs The State Of Maharashtra Thr. ... on 15 September, 2021
Bench: V.M. Deshpande, Amit B. Borkar
             Judgment                            1                         apeal467.16+2.odt


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                             NAGPUR BENCH, NAGPUR.

                                  CRIMINAL APPEAL NO. 467/2016
                                             WITH
                                  CRIMINAL APPEAL NO. 26/2017
                                             AND
                                  CRIMINAL APPEAL NO. 231/2017


          CRIMINAL APPEAL NO. 467/2016

                   Dnyaneshwar S/o Keshavrao Gechode,
                   Aged about 44 years, Occ. Agriculturist,
                   R/o. Village Awandi, Tah. Kamptee,
                   Dist. Nagpur (In Jail)
                                                                     .... APPELLANT

                                          // VERSUS //

                   State of Maharashtra,
                   Through P.S.O., P.S., Kamptee,
                   Tah. & Dist. Nagpur
                                                                   .... RESPONDENT

           *******************************************************************
            Shri Avinash Gupta, Sr. Adv. a/b Shri R.B. Gaikwad, Adv for appellant
                       Shri S.S. Doifode, APP for the respondent/State
                      Shri U.P. Dable, Advocate to assist the prosecution
           *******************************************************************

          CRIMINAL APPEAL NO. 26/2017

                   Sanjay S/o Hiraman Yende,
                   Aged about 45 years, Occ. Agriculturist,
                   R/o. Village Awandi, Tah. Kamptee,
                   Dist. Nagpur (In Jail)
                                                                     .... APPELLANT

                                          // VERSUS //



ANSARI


         ::: Uploaded on - 17/09/2021                   ::: Downloaded on - 17/09/2021 22:45:06 :::
              Judgment                            2                         apeal467.16+2.odt


                   State of Maharashtra,
                   P.S.O., Police Station Kamptee,
                   Nagpur
                                                                   .... RESPONDENT

           *******************************************************************
           Shri R.M. Daga, Adv. along with Shri A.C. Jaltare, Adv. for the appellant
                      Shri S.S. Doifode, APP for the respondent/State
                     Shri U.P. Dable, Advocate to assist the prosecution
           *******************************************************************

          CRIMINAL APPEAL NO. 231/2017

                   Sudhir S/o Pandurang Paunikar,
                   Aged about 47 years, Occ. Agriculturist,
                   R/o. Village Awandi, Tah. Kamptee,
                   Dist. Nagpur (In Jail)
                                                                     .... APPELLANT

                                          // VERSUS //

                   State of Maharashtra,
                   Through Police Station Officer,
                   Police Station Kamptee, District Nagpur
                                                                   .... RESPONDENT

           *******************************************************************
               Shri S.S. Jagirdar, Adv. h/f Shri J. Ahmed, Adv. for the appellant
                       Shri S.S. Doifode, APP for the respondent/State
           *******************************************************************

                             CORAM : V.M. DESHPANDE & AMIT B. BORKAR, JJ.

SEPTEMBER 15, 2021

JUDGMENT : (PER:- AMIT B. BORKAR, J.)

1] Three persons namely Dnyaneshwar Keshavrao Gechode,

Sanjay Hiraman Yende & Sudhir Pandurang Paunikar were tried by the

learned Additional Sessions Judge - 4, Nagpur in Sessions Trial ANSARI

Judgment 3 apeal467.16+2.odt

No. 515/2014 for the offence punishable under Section 302 read with

Section 34 of the Indian Penal Code. Vide judgment and order dated

30/11/2016, learned Additional Sessions Judge found them guilty for the

said offence and sentenced each one to undergo imprisonment for life

and to pay fine of Rs. Five Thousand each.

2] Aggrieved by the said judgment and order, Dyaneshwar

Gechode filed Criminal Appeal No. 467/2016, Sanjay Hiraman Yende

filed Criminal Appeal No. 26/2017 & Sudhir Pandurang Paunikar filed

Criminal Appeal No. 231/2017 in this Court. Since all these appeals arise

out of common factual matrix and the impugned judgment, we are

disposing them of by one judgment.

3] The prosecution case, in short, is as under:-

The informant - Sunita (PW1) is wife of the deceased

Nilesh Nathuji Waghmare. On the night of 09/07/2014, around 8:30

pm, the deceased after taking his supper was playing with his son.

Around 9:00 pm, the accused no. 1 - Sanjay Hiraman Yende came to the

house of the deceased and asked him whether he had brought three

quarters of liquor from his house on which the deceased answered in the

negative. The accused no. 1 asked the deceased to come to his house and

ANSARI

Judgment 4 apeal467.16+2.odt

took the deceased along with him. The informant Sunita went to see the

deceased around 9:10 pm. She heard shouts of the deceased from the

road; went running towards the deceased; she saw the accused nos. 1 & 2

assaulting the deceased with iron rod; and accused no. 3 assaulting the

deceased with Sattur (Chopper). The informant told the accused persons

not to assault her husband; tried to save him from the assault, however

the accused persons rushed upon her person; the informant being

frightened of the accused persons ran towards her house. The informant

came back in her house; went back to the spot of incident along with her

mother-in-law. At that time, the informant saw that the deceased was

dragged from the house of accused no. 1; lying in an injured condition

on the road. The informant called the brother of the deceased Naresh

(PW4) who is residing at Kamptee. Naresh (PW4) informed Police

Station Kamptee about murder of the deceased. API Mahesh V.

Kondawar (PW12) visited the spot and got snapped photographs of the

body; carried out the spot panchanama; sent dead body of the deceased

to Rural Hospital, Kamptee; brought the informant to the police station.

Sunita lodged the complaint which was registered for the offence

punishable under Section 302 read with Section 34 of the Indian Penal

Code.




ANSARI



              Judgment                           5                         apeal467.16+2.odt


          4]               The investigation was conducted in usual manner by API

Mahesh V. Kondawar (PW12) who visited the Rural Hospital, Kamptee;

prepared inquest panchanama; seized the clothes of the deceased; and

recorded the statements of the witnesses. The Investigating Officer

recorded disclosure statement and memorandum panchanama of the

accused persons and recovered the iron rods from the accused nos. 1 & 2

and Sattur (Chopper) from the accused no. 3 by way of separate recovery

panchanama under the signatures of Shashank Shivnarayan Waghmare

(PW7), Dnyaneshwar Upasrao Bhajikhaye (PW5) & Jitendra Yuwraj

Gedam (PW8).

5] The autopsy on the corpse of the deceased Nilesh was

conducted by Dr. Vishal Shankarrao Gajimwar (PW6) who found 45

ante-mortem injuries out of which 44 were lacerated wounds on various

parts of the deceased and one was incised wound near left ear.

6] On completion of the investigation, API Mahesh V.

Kondawar (PW12) submitted the charge-sheet against the accused

persons before the learned Judicial Magistrate First Class, Kamptee,

District Nagpur. Since the offence punishable under Section 302 of the

Indian Penal Code is exclusively triable by the Court of Sessions, the

learned Judicial Magistrate First Class committed the case for trial to the ANSARI

Judgment 6 apeal467.16+2.odt

Sessions Court under Section 209 of the Code of Criminal Procedure.

The appellants were charged for the offence punishable under Section

302 read with Section 34 of the Indian Penal Code to which they

pleaded not guilty and claimed to be tried.

7] During the trial, the prosecution, in all, examined 12

witnesses. Two of them, namely Sunita Nilesh Waghmare and Rajesh

Nathuji Waghmare, wife and brother respectively of the deceased Nilesh

Nathuji Waghmare, were examined as eye-witnesses. The defence

examined Satish Pandurang Kude as defence witness. The learned trial

Judge believed the ocular account furnished by the prosecution and

convicted and sentenced the appellants in the manner as stated in para

no. 1 above. Hence, these appeals.

8] We have heard Shri Avinash Gupta, Senior Advocate along

with Shri R.B. Gaikwad, Advocate for the appellant in Criminal Appeal

No. 467/2016, Shri R.M. Daga, Advocate along with Shri A.C. Jaltare,

Advocate for the appellant in Criminal Appeal No. 26/2017, Shri S.S.

Jagirdar h/f Shri Junaid Ahmed, Advocate for the appellant in Criminal

Appeal No. 231/2017, Shri S.S. Doifode, learned APP for the

respondent/State & Shri U.P. Dable, Advocate to assist the prosecution.


ANSARI



              Judgment                              7                         apeal467.16+2.odt


          9]                We have gone through the depositions of the prosecution

witnesses; the material exhibits tendered and proved by the prosecution;

the statements of the appellants recorded under Section 313 of the Code

of Criminal Procedure; and the impugned judgment and after giving our

due deliberation to the matter, we are of the opinion that these appeals

deserve to be allowed, inasmuch as these are the cases wherein benefit of

doubt should be extended to the appellants.

10] Before entering into the arena of appreciating the evidence

relating to ocular account of eye witnesses, we must note that there is no

serious dispute about the fact that the death of Nilesh was homicidal in

nature. The prosecution has placed on record the autopsy report

(Exh. 66), Column No. 17 of the said report shows 45 injuries along

with internal injuries mentioned in Column Nos. 19, 20 & 21. The cause

of death stated in the post-mortem report is "Haemorrhagic &

Neurogenic shock due to injuries to vital organs Brain and right lung and

great vessels in the neck region". In addition to the post-mortem report,

there is evidence in the form of inquest panchanama (Exh. 79) which

shows that the death of Nilesh is homicidal in nature.

11] Now the crucial question is as to whether the statement of

Smt. Sunita Nilesh Waghmare (PW1) inspires confidence or not ? As ANSARI

Judgment 8 apeal467.16+2.odt

would become manifest from what we have mentioned above, the

conviction of the appellants is founded on the ocular account furnished

by Sunita (PW1) - wife of the deceased and Rajesh Waghmare (PW3) -

brother of the deceased. On account of their extremely close relationship

with the deceased, their evidence would have to be examined with

utmost caution and we have no reservations in observing that once we do

so, it would not be safe to accept it. Our very considered answer, to the

same, is in the negative. Why we have arrived at that answer, we now

propose giving our reasons for reaching the said conclusion.

12] We begin with the evidence of Sunita (PW1). In short, her

evidence shows thus :-

On 09/07/2014, around 8:30 pm, after taking the dinner

when they were about to sleep, the deceased was playing with their son.

Around 9:00 pm, the accused no. 1 came to their house and asked as to

whether her husband Nilesh Waghmare (deceased) brought three

quarters of liquor from his house on which the deceased answered in the

negative, and therefore the accused no. 1 asked her husband to come

along with him to his house and her husband (deceased) went to the

house of the accused no. 1. Around 9:10 pm, Sunita (PW1) started

towards the house of the accused no. 1 when she heard the shouts of her

husband "jkts"k, gs eyk ekjr vkgs". She therefore rushed to the house of the ANSARI

Judgment 9 apeal467.16+2.odt

accused no. 1 and saw her husband lying in pool of blood at the gate of

the house of the accused no. 1. The accused nos. 1 & 2 were assaulting

the deceased with iron rod and the accused no. 3 was assaulting the

deceased by Sattur (Chopper). She went near her husband and tried to

save him by requesting the accused persons not to assault him but the

accused persons rushed on her person and therefore she went back to her

house and narrated the incident to her mother-in-law. She again went to

the spot of incident along with her mother-in-law. In the meantime, the

accused persons dragged the deceased from the gate upto the road and

left his body there and fled away. Sunita (PW1) saw her husband lying in

injured condition. After sometime, the police came there and prepared

spot panchanama. The proceedings of the police went on till 12 in the

night. Thereafter, she went to the police station and lodged the first

information report.

13] We have gone through the statement of Sunita (PW1) which

in our view, does not inspire confidence. We find to be in derogation

with the probabilities. We have no reservation in observing that we find

her conduct of not disclosing the names of the accused persons till 12 in

the night to the police to be extremely unnatural. It is elementary

common sense that Sunita (PW1) was in the company of the police from

at least from 10:30 pm till 12 in the night during which period she ANSARI

Judgment 10 apeal467.16+2.odt

showed the spot of incident to the police, accordingly spot panchanama

(Exh. 54) was drawn. To us, this conduct of eye-witness Sunita appears

to be a clear pointer to the fact that she did not see the incident. In our

judgment, had she seen the incident, there was no question of she sitting

quiet at the spot of incident for the entire period of 1½ hours. In this

connection, it would be useful to refer to the decision of this Court in

Ashraf Hussain Shah v. State of Maharashtra, (1996 Cri LJ 3147)

wherein it is observed as under:-

" 17. A perusal of the statement of Suraj Paste P.W.I shows that on the date of the incident at about 7 p.m. he along with Mahesh Tilekar P.W. 2 and the deceased on a autorickshaw had gone to visit some places. At about 10.30 p.m. they reached the place of the incident where first on account of the deceased Harishchandra making enquiries from the appellant about the whereabouts of Adam Memon, an altercation between the two of them took place and thereafter the appellant assaulted the deceased with a dagger. While the deceased was being assaulted Suraj Paste and Mahesh Tilekar, on account of fear. ran away and went to the Ratnagiri City Police Station. In his cross-examination Suraj Paste admitted that both he and Mahesh Tilekar remained at Ratnagiri City Police Station for about 1½ hours. He further admitted thai during this time P.I. Sonawane also was present there and neither P.I. Sonawane asked them about the incident nor they informed P.I. Sonawane about the same nor they lodged their F.I.R. To us this conduct of both these eye-witnesses appears to ANSARI

Judgment 11 apeal467.16+2.odt

be extremely unnatural and a clear pointer to the fact, that they did not see the incident. In our judgment had these witnesses seen the incident there was no question of their sitting dumb at the police station for the entire period of 1½ hours. In this connection it would be useful to refer to the decision of the Apex Court reported in 1989 Supp (1) SCC 758 : AIR 1989 SC 1762 : (1989 Cri LJ 2074) (Shivaji Dayanu Patil v. State of Maharashtra). In that case the wife of the deceased was a witness who had kept mum for two days. Castigating her conduct as highly unnatural and improbable, the Apex court in paragraph 11 observed as follows:

"A wife, who has seen an assailant giving fatal blows with a stick to her husband, would name the assailant to all present and to the police at an earliest opportunity"

(Emphasis supplied) In this case also the informant and P.W. 2 Mahesh Tilekar were friends of the deceased and their con- duct in not reporting to the police the incident, although they were at the police station for 1½ hours, was highly unnatural and improbable. There is nothing in their evidence to justify it. This conduct of theirs by itself, in our view, is sufficient to hold that they did not see the incident."

In the present case also, Sunita (PW1) - wife of the deceased

was at the spot of incident for 1½ hours along with police, but chose not

to report the incident and not to disclose names of the assailants of her

husband to the police, inspite of inquiry made to her by the police and

ANSARI

Judgment 12 apeal467.16+2.odt

particularly when she assisted the police by showing the spot of incident.

There is nothing in her evidence to justify it. This conduct of hers by

itself, in our view, is sufficient to hold that she did not see the incident.

14] In addition to the above conduct, Sunita (PW1) was in the

company of Naresh (PW4) - brother of the deceased, and therefore

possibility of Sunita (PW1) to be tutored by Naresh (PW4) cannot be

ruled out, particularly in view of the fact that Sunita (PW1) did not

disclose the names of the accused persons from 10:30 pm till 1:00 am on

10/07/2014 when the first information report was registered.

15] Another reason which throws a cloud of doubt on her claim

of having seen the incident is that she has categorically stated in her

examination-in-chief that the deceased had dinner at 8:30 pm and

thereafter the accused no. 1 came to her house and took the deceased to

his house where deceased was assaulted and killed by the appellants. The

postmortem report conducted at 10:30 am on 10/07/2014 falsifies this

assertion of hers because the Autopsy Surgeon Dr. Vishal Gajimwar

found in the stomach of the deceased 100 ml of yellow coloured fluid

with no peculiar smell. If her statement is correct, then undigested food

or semi-digested food should have been present in the stomach of the

deceased. This fact indicates that the deceased had consumed no food

ANSARI

Judgment 13 apeal467.16+2.odt

before the assault on him. Perusal of the post-mortem report also shows

that the viscera of the deceased was not preserved which indicates that

the Autopsy Surgeon did not detect any smell.

16] There is no rule of appreciation of evidence which says that

the common sense should be put in the cold storage. If on the touchstone

of the common sense, the evidence of Sunita (PW1) is to be examined, it

is impossible to believe that she would not have tried to give water to her

deceased husband, particularly when as per the evidence of API Mahesh

V. Kondawar (PW12), deceased Nilesh was lying in injured condition

and was declared dead in the Rural Hospital, Kamptee.

17] Another circumstance which falsifies her claim of having

seen the incident is that although, she categorically stated that

immediately after the incident, she disclosed the incident to her mother-

in-law, but, her mother-in-law Yamunabai strangely enough, did not

disclose the same to the police, although she was on the place of the

incident, till 12:00 pm in the night of 09/07/2014, as per her statement

in the cross-examination. In our judgment, had she really told

Yamunabai, then the latter in turn would have informed the police and

both Sunita and Yamunabai would have been interrogated on

ANSARI

Judgment 14 apeal467.16+2.odt

09/07/2014 itself. The prosecution has failed to examine Yamunabai as

it would have lent assurance to the testimony of Sunita (PW1), but for

the reasons best known to the prosecution, they have failed to examine

Yamunabai.

18] Apart from the aforesaid infirmities, Sunita (PW1) stated in

her report that she heard shouts of her husband "jkts"k eyk ekjr vkgs",

however in her testimony, she improved upon her version by inserting

the word "gs" with the result that she deposed in her evidence that she

heard the shouts of her husband "jkts"k, gs eyk ekjr vkgs". The insertion of

the word "gs" and after the word "jkts"k" makes material difference in the

shouts which were heard by Sunita (PW1). The statement originally

recorded in the report makes reading that it is Rajesh who is assaulting

but her statement in her testimony indicates that her husband was calling

Rajesh to tell that these persons are assaulting him. In our opinion, this is

material improvement on the part of Sunita (PW1) which throws a cloud

of doubt on her claim of having seen the incident. This improvement

coupled with the infirmities mentioned above, militates against the claim

of Sunita (PW1) of having seen the incident.

19] It is amazing that although the incidence took place between

9:00 pm to 10:00 pm in Village Awandi, Taluka Kamptee having ANSARI

Judgment 15 apeal467.16+2.odt

population of more than 2500 people at the square of the roads which is

surrounded by other residential houses where number of people were

living, which must have been witnessed by several independent

witnesses, however no independent witness is forthcoming in support of

the prosecution case. The prosecution has offered no plausible reasons as

to why any independent witness could not see the incident. We take this

with a pinch of salt. In our judgment, had the incident really occurred, at

the place alleged by the prosecution, there should have been no dearth of

independent witnesses and their complete absence creates grave doubts

in our minds regarding the genuineness of the prosecution story. In our

judgment, examination of independent witnesses would have lent

considerable reassurance to the occular account of the incident furnished

by Sunita (PW1). In the circumstances of this case, prudence demands

that the conviction of the appellant should not be sustained in the

absence of independent evidence. We may mention that the desire of the

Courts to seek corroboration by independent evidence is only a rule of

prudence and not an inflexible requirement of law, having universal

application in all cases. It would all depend on the facts of each case. We

should not be understood to mean that unless there is independent

evidence, no conviction can be recorded or sustained in a criminal case.




ANSARI



            Judgment                             16                         apeal467.16+2.odt


          20]              The unnatural conduct of Sunita (PW1) of not naming the

accused persons when she was in the company of the police from 10:30

pm till 12 in the night; she was in the company of Naresh (PW4) before

lodging of the first information report; no traces of undigested food in

the post-mortem report when Sunita (PW1) deposed that the deceased

had dinner before the incident; absence of any independent witness to

corroborate the testimony of Sunita (PW1); and she being the wife of the

deceased, is an interested witness, renders it extremely unsafe to accept

her testimony and accordingly we reject it.

21] The prosecution has examined Rajesh Waghmare (PW3) -

brother of deceased as eye-witness. Though Rajesh (PW3) has described

the assault on the deceased Nilesh, but when the statement of Rajesh

(PW3) was recorded under Section 164 of the Code of Criminal

Procedure, he has stated that when he was in his home, the wife of Nilesh

i.e. Sunita (PW1) told him that the accused persons have committed

murder of Nilesh. He also stated in the said statement that the accused

no. 1 had called the deceased Nilesh to his home and therefore the

deceased Nilesh had been to the house of the accused no. 1. We are

therefore satisfied that the evidence of Rajesh (PW3) does not inspire

confidence and we cannot place reliance on the said evidence to convict

the appellants.

ANSARI



            Judgment                             17                         apeal467.16+2.odt




          22]               Once we do not accept the testimony of Sunita (PW1) and

Rajesh (PW3), it follows as a logical imperative that the evidence of

Naresh (PW4) who stated that immediately after the incident she had

disclosed the incident to him in detail cannot be accepted. Curiously

Sunita (PW1) in her cross-examination stated that Rajesh informed

Naresh (PW4) about incident. Rajesh (PW3) in his cross-examination

stated that he stated to police that he informed the incident to Naresh

(PW4) by phone. However, Naresh (PW4) in his evidence stated that he

received a call from Sunita (PW1) on his mobile that the accused no. 1

had come to her house. Naresh (PW4) stated the details of the incident

which were told to him by Sunita (PW1). From the testimony of Naresh

(PW4), it appears that Sunita (PW1) told him the entire incident along

with the manner of assault by the accused persons and the role of each of

the accused. It is stated that Naresh (PW4) went to the police and

informed about the murder of his brother Nilesh and thereafter he came

to the spot along with the police vehicle. We have scrutinized the station

diary Sanah (Exh. 113) which gives description of the information given

by Naresh (PW4). The said entry discloses that Naresh (PW4) told the

police that his brother Nilesh has been murdered and in order to

ascertain the truthfulness of the incident, API Mahesh V. Kondawar

(PW12) along with other police officials visited the spot of incident. It is ANSARI

Judgment 18 apeal467.16+2.odt

pertinent to note that the manner in which Sunita (PW1) disclosed the

incident along with the details of assault and the role of each of the

accused to Naresh (PW4), he would have disclosed the names of the

assailants of his brother at the time of taking Sanah which had been taken

at 22.05 hours. Naresh (PW4) was knowing about the role of each of the

accused along with the names and manner of assault as per his own

testimony, but still the names of the accused persons were not mentioned

in the information provided by Naresh (PW4). We therefore find it

difficult to believe the testimony of Naresh (PW4) and we therefore

reject the same.

23] The defence by examining Satish Pandurang Kude (DW1)

is successful in creating doubt about identity of the accused no. 3

Dyaneshwar Keshavrao Gechode bringing on record the fact that in

Village Awandi, there are two persons having name Dyaneshwar

Keshavrao Gechode. The house of the accused no. 3 is 5-6 houses away

from the accused no. 1 and the house of another Dyaneshwar Keshavrao

Gechode is in front of house of the accused no. 1. The Investigating

Officer stated in his cross-examination that he does not know that there

are two different persons by name Dyaneshwar Keshavrao Gechode and

they have two different houses.


ANSARI



            Judgment                              19                         apeal467.16+2.odt


In the test identification parade, Deepak Banduji Akhre

(PW11) - Manager of Arya Bar where the accused nos. 1 & 2 were

allegedly found consuming liquor at the time of arrest identified only the

accused no. 2. Sunita (PW1) admitted in her cross-examination that she

was not called for Identification Parade.

24] This leaves us with the evidence pertaining to the recovery

of a blood-stained iron rods and blood-stained chopper at the pointing

out of the appellants. We may say that the evidence adduced by the

prosecution under Section 27 of the Evidence Act viz., recovery, accused

no. 2 would not turn the tables in his favour, because on the iron rod

recovered at the pointing out of the accused no. 2, the chemical analyst

did not find stains of blood. So far as the evidence of recovery of blood-

stained iron rods and blood-stained chopper from the appellants are

concerned, the aforesaid recoveries would not be of much avail to the

prosecution for there is no recital in the recovery panchanama (Exhs. 64,

75 and 78) that the articles were sealed. The recovery panchanama was a

contemporaneous document and absence of mentioning of sealing in the

same, in our view, makes recovery of blood-stained weapons doubtful.

Since in it, it has not been mentioned that iron rods and chopper were

sealed, we feel it unsafe to accept the evidence of API and Panch Anil

ANSARI

Judgment 20 apeal467.16+2.odt

patil (PW2), Dnyaneshwar Bhajikhaye (PW5), Shashank Waghmare

(PW7) that it was sealed.

25] We are fortified in our view by the decision of this Court in

the case of Lalchand Cheddilal Yadav v. State of Maharashtra , reported

in (2000) 3 Mh.L.J. 438 wherein this court held as under:-

"23. The position in respect of recovery of blood stained knife on the pointing out of the appellant is hardly better. In the first instance, we feel it pertinent to mention that in the recovery panchanama of the knife, there is no mention that the knife was sealed. The recovery panchanama was a contemporaneous document and absence of mentioning of sealing in the same, in our view, hits the prosecution hard. Since in it, it has not been mentioned that the knife was sealed, we feel it unsafe to accept the evidence of PSI Navkhurkar and the public panch Pramod Waigankar that it was sealed.

24. Once the factum of sealing of the knife becomes doubtful, possibility of blood being smeared on it prior to its being sent to the Chemical Analyst cannot be ruled out.

25. In this connection, it would be pertinent to refer to para 8 of the Division Bench decision of the Rajasthan High Court reported in AIR 1955 Rajasthan 82 (Vol. 42 C.N.

27),The State v. Motia, Accused wherein Wanchoo, C.J. (as he then was) observed thus:

"......It is, therefore, necessary for the prosecution to produce evidence that steps were taken at once to seal the articles, and that from the time the articles ANSARI

Judgment 21 apeal467.16+2.odt

came into possession of the police to the time they were sent for identification before a Magistrate or for examination to the Chemical Examiner the seals remained intact. This evidence is missing in this case. It is, of course not difficult to sprinkle a few human blood stains on articles recovered if somebody wants to do so. We do not say that this was done in the present case; but as precautions were not taken the argument raised on behalf of the accused that this might have been done remains unrefuted..............""

26] Apart from the above circumstance, there is no evidence on

record to show that from the time the aforesaid articles were recovered

and till the time, they were sent to the Chemical Analyst, the gap being

of more than 43 days, they were kept throughout in a sealed condition. It

was obligatory on the part of the prosecution to lead link evidence to that

effect. This was imperative because the possibility that the prosecution

may have put human blood on the aforesaid articles during that

interregnum, had to be eliminated before any reliance on the aforesaid

recovery evidence could be placed. The question is not whether human

blood was actually put on the recovered articles but as to whether it could

have been put, observed a Division Bench of the Rajasthan High Court

in the case reported in A.I.R. 1955 Rajasthan page 82 ( State v. Motia).

ANSARI

Judgment 22 apeal467.16+2.odt

The aforesaid decision was followed by a Division Bench of this Court in

the decision reported in 1994 (4) Bombay Cases Reporter page 85

(Deoraj Deju Suvarna, appellant v. State of Maharashtra, respondent).

The necessity of sealing has also been emphasized by the Apex Court in

the decision reported in 1993 (IV) C.C.R. page 486 ( Amarjit Singh v.

State of Punjab).

27] We may also mention that the time-lag of 5 days between

recovery of iron rods and chopper at the pointing out of the appellants,

clearly suggests that the recovery was not in furtherance of a voluntary

disclosure made by the appellants to the police, but instead was the result

of duress. Had the recovery of blood-stained clothes been in consequence

of a voluntary disclosure made by the appellants, the same in our

judgment would have been in close proximity of the recovery of iron rods

and chopper. We wish to emphasize that the recoveries which are not the

result of voluntary disclosure made by the accused but are a consequence

of the duress, deserve no credence and reliance in law. The recovery

evidence would only be an incriminating circumstance if the Court is

satisfied beyond any shadow of doubt that the recovery has been effected

voluntarily at the instance of the accused, and is not the result of duress.

This regrettably does not appear to be the case here.


ANSARI



            Judgment                                    23                          apeal467.16+2.odt


          28]               There were no blood stains on the clothes of the accused.

The Chemical Analyzer's report (Exh. 42) indicates no blood stains on

the clothes of the accused.

29] For the said reasons and after utmost circumspection, we are

of the judgment that it would be unsafe to accept the evidence of Smt.

Sunita Waghmare (PW1) and once that is done, the conviction of the

appellants cannot be sustained on the evidence of Rajesh (PW3) and

Naresh (PW4) and the recovery of weapons on the pointing out of the

appellants. If the ocular account is excluded, as it should be in view of the

said infirmities, there remains no clinching evidence on the basis of

which the conviction of the appellants can be sustained, as in a criminal

case, the accused has to only show that the incident did not take place in

the manner alleged by the prosecution. The law does not cast any

obligation on him to explain as to how the offence was committed.

30] In the result, we pass the following order:-

                            (a)         The Criminal Appeals are allowed.

                            (b)         The impugned judgment and order of conviction

dated 30/11/2016 passed by the learned Additional

Sessions Judge - 4, Nagpur in Sessions Trial

No. 515/2014 is quashed and set aside.

ANSARI



            Judgment                                     24                          apeal467.16+2.odt


                            (c)         Accused No. 1 - Sanjay Hiraman Yende; Accused

                                        No. 2 - Sudhir Pandurang Paunikar and Accused

No. 3 - Dnyaneshwar Keshavrao Gechode are hereby

acquitted of the charge for the offence punishable

under Section 302 read with Section 34 of the Indian

Penal Code.

(d) Accused No. 1 - Sanjay Hiraman Yende; Accused

No. 2 - Sudhir Pandurang Paunikar and Accused

No. 3 - Dnyaneshwar Keshavrao Gechode, who are

in jail, shall be set free forthwith, if not required in

any other offence.

(e) The criminal appeals are allowed and disposed of in

the above terms. Pending application(s), if any,

stand(s) disposed of.

                            (JUDGE)                                       (JUDGE)




ANSARI



 

 
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