Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Gani Shaikh Mahboob vs Khalil Pasha Shaikh Bashir And Ors
2022 Latest Caselaw 13118 Bom

Citation : 2022 Latest Caselaw 13118 Bom
Judgement Date : 16 December, 2022

Bombay High Court
Abdul Gani Shaikh Mahboob vs Khalil Pasha Shaikh Bashir And Ors on 16 December, 2022
Bench: S. G. Mehare
                                                                  revn-05-1990 judg.odt
                                         (1)


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

              CRIMINAL REVISION APPLICATION NO. 5 OF 1990

 Abdul Rasheed s/o Abdul Gani Qureshi,
 Age : 56 yrs, Occ. Business,
 R/o. Labour Colony, HIG Colony,
 Nanded, Tq & Dist. Nanded.                              ...Rev. Petitioner

          Versus

 1.       Khalil Pasha s/o Shaikh Bashir
          Age 30 yrs, Occu. Labourer,
          R/o Labour Colony, Nanded.

 2.       Shaikh Bashir s/o Sk. Maheboob
          Age 45 yrs, Occu. Mill Servant
          R/o As above.

 3.       Maheboobali Khan s/o Akbarali Khan
          Age 40 yrs, Occu. Kiran Shop,
          R/o Labour Colony, Nanded.

 4.       Sk. Aleem s/o Sk. Bashir
          Age 19 yrs, Occu. Wireman
          R/o Labour Colony, Nanded.

 5.       Rahim Nabi Patel
          Age 19 yrs, Occu Flour Mill,
          R/o Badegaon, Tq. Bhokar,
          Dist. Nanded.

 6.       Khaja Pasha s/o Sk. Bashir
          Age 30 yrs, Occu. Electric Wireman,
          R/o. Labour Colony, Nanded.

 7.       The State of Maharashtra                       ...Respondents.
                                   ...
 Mr. Zia-ul-Mustafa & Mr. Taher Ali Quadri, Advocate for the petitioner.
 Mr. Anant R. Devakate, Advocate for respondent nos.1, 5 & 6.
 Mr. Anil M. Gaikwad, Advocate for respondent nos.2 & 4.
 Mr. S.B. Narwade, APP for the State.
                                   ...




::: Uploaded on - 16/12/2022                    ::: Downloaded on - 17/12/2022 20:08:35 :::
                                                                   revn-05-1990 judg.odt
                                     (2)




                                           CORAM : S.G. MEHARE, J.

RESERVED ON : 12th OCTOBER, 2022 PRONOUNCED ON : 16th DECEMBER, 2022

JUDGMENT :-

1. Being aggrieved by the Judgment of acquittal passed by the

learned Additional Sessions Judge, Nanded, in Sessions Case No.106

of 1998 for the offences punishable under Section 147, 148, 302 read

with 34 of the Indian Penal Code dated 27.09.1989, the complainant

has preferred this revision under Section 401 of the Criminal

Procedure Code.

2. Heard the learned counsels for the petitioner/complainant and

respondents/accused after the remand of the case from the Hon'ble

Supreme Court.

3. The facts of the case, in brief, were that the deceased was the

son of the complainant. It was alleged against the accused that on

14.2.1988 at about 8.30 p,m. at Labour Colony Nanded, they beat the

deceased with kicks and blows. Accused no. 2 Sk Bahsir Sk. Mehboob

held the deceased from behind and accused no.4 Sk. Alim Sk. Bashir

beat the deceased on his chest and left arm with the iron punch. The

eyewitness witnessed the blood oozing from his chest and arm. After

the assault, the accused fled to a labour colony. The deceased ran

towards the Fire brigade station and fell into the mud. P.W. 3, the

revn-05-1990 judg.odt

eyewitness, intimated the incident to the family of the deceased. Then

in a short time, P.W. 10, Firoz Abdul Gani, the brother of the deceased,

reached the spot of the incident. P.W. 3 Moinuddin Isamudding and

P.W. 4 Sayyad Jamil were present there. They picked up the deceased

and kept him in the autorickshaw. P.W.10 Firoz took him to the

Government Hospital. On the way to the hospital, the deceased

narrated the incident to him. P.W. 5 Abdul Gani Sk. Mehboob, the

father of the deceased, went to the hospital. The deceased narrated

the incident to him. During treatment, he died between 11 to 11.30

pm on the same day. P.W.5 Abdul Gani lodged the report to the police

station at 3 to 3.30 a,m. The Police registered the crime against the

accused and put the wheel of the investigation into motion. After

completing the investigation, the Investigation Officer submitted the

investigation completion report under section 173 of Cr.P.C. against

the accused.

4. The prosecution has examined twelve witnesses in all as

follows,

(i) P.W.3 Moinuddin Isamuddin, P.W. 4 Sayyad Jamil Sayyad Aziz,

and P.W. 8 Altaf Hussain Haji Gulam Ahmad as eyewitnesses.

(ii) P.W. 5 Abdul Gani Sk Mehboob and P.W. 10 Firoz Abdul Gani,

the father, and brother of the deceased, as witnesses on the oral dying

declaration.

revn-05-1990 judg.odt

(iii) P.W. 1 Dr. Munjajirao Vithhalrao Mohite, Medical Officer,

attended to the deceased first and performed the autopsy.

(iv) P.W. 11 Dr. Mohammad Jeelani Mohammad Khaja, Medical

Officer, treated the deceased.

(v) P.W. 2 Aleem Khan Jaleel Khan Panch witness on the scene of

occurrence.

(vi) P.W. 9 Abdul Moinoddin Sk Abdul Panch witness on weapon

recovery under section 27 of Indian Evidence Act from accused no. 4.

(vii) P.W.12 Uttam Lahanu Chaban, the investigation Officer.

5. Before adverting to the grounds for setting aside the acquittal,

it would be appropriate to decide first the legal issues raised by the

learned counsels for the petitioner and respondents.

6. Learned counsel for the petitioner would submit that where

acquittal is granted to the accused, ignoring the reliable testimony of

the eyewitnesses, without considering the material evidence on

record, and the Judgment was full of inconsistencies that followed

reasoning. The High Court, in revision directing retrial by setting

aside the acquittal, would be justified. To bolster his arguments, he

relied upon the case of Ayodhya Dube and others vs. Ram Sumer

Singh, A.I.R. 1981 SC 1415. Both learned counsels, for the petitioner

and respondents, have relied upon the case of K. Chinnaswamy V

State of A.P. and another, A.I.R. 1962 SC 1788 . Relying on the said

revn-05-1990 judg.odt

case, they have argued that where the private parties prefer the

revision against the Judgment of acquittal, it is open to the High

Court in revision to set aside the order of acquittal. The High Court

has a limited power to set aside the finding of acquittal in revision,

and such powers should be exercised only in exceptional cases.

7. Learned counsel for the petitioner would rely on the case of

Kaptan Singh and others v State of M.P. and others, (1997) 6 SCC

185. This Judgment is again on the revisional jurisdiction of the High

Court under Section 401 of the Criminal Procedure Code invoked by a

private complainant against the order of acquittal. The Hon'ble

Supreme Court has laid down the law that the High Court should not

interfere with the order of acquittal unless there is manifest illegality

or grave miscarriage of justice.

8. Per contra, learned counsel for the respondents has vehemently

argued that the High Court, under revisional jurisdiction under

Section 401 of Cr.P.C., has no power to direct the retrial. Suppose the

Court concludes that the order of acquittal is manifestly illegal and

requires interference, then at the most; in that case, the High Court

reversing the Judgment of acquittal can remit the case back for

rewriting the Judgment. Relying on the case of K. Chinnaswamy

(cited supra), State of Orissa v Nakalu Sahu and others, 1979 SC 663 ,

Vimal Singh v Khuman Singh and another, 1988 SC 3380 ,

SheetalaPrasad and Ors. V Shrikant and Anr., A.I.R. 2010 SC 1140 ,

revn-05-1990 judg.odt

the learned counsel for respondents, would argue that the revisional

jurisdiction of the High Court is to be exercised only in exceptional

cases where there is a glaring defect in the procedure or there is a

manifest error on the point of law which has resulted in flagrant

miscarriage of justice. The High Court is not expected to act as it

hears an appeal.

9. The ratio laid in the above case laws is explicit that unless there

is a manifest error in Judgment of acquittal, there are glaring defects

in procedural law, and that results in flagrant miscarriage of justice,

the High Court under section 401 of Cr.P.C. should slow in interfering

with such Judgment.

10. The backbone of the argument of the learned counsel for the

petitioner is that the learned additional sessions Judge erroneously

appreciated the evidence of the eyewitnesses and did not test the

veracity of their testimony on the touchstone of their probable

presence on the spot of the incident. They have been mislabeled as

chance witnesses. The learned judge has completely ignored the spot

and time of the incident, which has a great significance on the

testimony of the eyewitnesses. Since the testimony of the

eyewitnesses has been doubted, the corroborative evidence, in

consequence, has lost its credence. The way of appreciating evidence

is erroneous and against the settled principles of law.

revn-05-1990 judg.odt

11. Learned counsel for the petitioner would further submit that

PW-10, Firoz, the brother of the deceased was with the deceased

when taken to the hospital. The deceased narrated the incident to

him. However, the learned Additional Sessions Judge ignored this

evidence, erroneously observing that this PW-10 Firoz changed the

spot of the incident. It has also been incorrectly observed that his

statement shows that the deceased was kept in the autorickshaw in an

unconscious state. The non-examination of the autorickshaw driver

had been considered a glaring mistake. The Additional Sessions Judge

has also erroneously discarded the oral dying declaration given to the

complainant for the reason that he stated that Dr. Jilani did not

depose that the deceased made a detailed statement before him.

These are the erroneous observation recorded by the trial court.

12. As far as evidence of oral dying declaration is concerned, the

learned Additional Sessions Judge erroneously appreciated the

evidence led by the prosecution and found a contradiction in their

evidence. PW-11 Dr. Jilani has also been disbelieved, observing that

PW-4 Syed Jameel, who claimed to be present till the death of the

deceased, did not talk with the deceased nor deposed that the

deceased had a dialog with Dr. Jilani PW-11 and PW-5 Abdul Gani.

The learned trial court has also erroneously observed that the

witnesses were all the while present near the injured and the injured

spoke some words, then it was natural that they at least say that there

revn-05-1990 judg.odt

was some talk with Quavi, Dr. Jilani and his father, but no such

evidence is coming forward.

13. The next limb of the argument of learned counsel for the

applicant is that the learned Additional Sessions Judge erroneously

discarded the evidence of eye witness merely on the ground of

omission to state witnessing one person coming from the Fire brigade

station side and two persons from labour colony. PW-4 Syed Jameel

has been erroneously disbelieved because PW-3 and PW-8 deposed

that they did not know where the assailants had gone after the

incident. Those witnesses were trying to state the presence of other

witnesses with the intention of providing substance to the story of the

prosecution. If that was so, then it was natural for them to state those

facts before the Police at an early opportunity. The trial court also

erroneously observed that one accused had a defence of alibi, but

there was no evidence to prove the same.

14. Referring to the spot of the incident (Exhibit-22), he would

argue that the spot of the incident was the same as deposed by the

witnesses. The eyewitnesses have proved the presence of the accused

on the spot of the incident. However, the learned Additional Sessions

Judge incorrectly observed that the prosecution planted the witnesses.

The learned Additional Sessions Judge did not consider the weapon

recovery at the instance of accused no.4(Exhibit-37). In a nutshell, he

has the argument that the learned Additional Sessions Judge failed to

revn-05-1990 judg.odt

appreciate the evidence of eyewitnesses supported with recovery

panchnama, C.A. reports and the circumstances. The accused had no

case of enmity. He would also argue that the examination of each

witness is not essential. The Court must appreciate the material the

prosecution produced in the trial.

15. Per contra, learned counsel for respondents nos.2 and 4, Mr.

Anil Gaikwad, has vehemently argued that the witnesses examined by

the prosecution were interested and not local. Considering the time of

the incident, it was not the time people used to go through the road

or nearby spot of the incident. The oral dying declaration to PW-10

Firoz is inadmissible. It was by way of improvement. The deceased

did not name the accused when he allegedly narrated the history of

the assault to the doctor. The learned Sessions Judge has correctly

appreciated the evidence. The evidence led by the prosecution was

full of contradictions and omissions. Hence the impugned Judgment

and order do not warrant interference.

16. Learned counsel for respondents nos.5 and 6 advanced the

same argument that the witnesses were inconsistent. The petitioner

has no case to interfere with the impugned Judgment.

17. The prosecution case is two-fold, firstly rests upon the ocular

evidence and, secondly, the oral statement of the deceased as to the

cause of his death to his father and brother.

revn-05-1990 judg.odt

18. The natural conduct, instinct, station of the witness in society,

his interest to see the accused behind the bar, previous enmity, the

possible and natural presence of the eyewitness on the spot of the

incident, along with corroboration in some cases and probability of

the incident are the test to appreciate the evidence. Bearing in mind

the above rules of appreciation of evidence, let us examine the merits

of the case.

19. In the case at hand, the incident happened on 14.02.1988 at

about 8.30 pm, near Labour colony Nanded. Shops and residential

localities surrounded the spot of the incident. After the assault, as per

the medical paper dated 14.02.1988, the deceased, was brought to

the hospital in the auto rickshaw at about 9.30 p. m. and died at

11.45 pm. It is evident that the incident happened in the street in

front of the Sagar Tailoring shop. The panchanama of the scene of

occurrence (Ex.22) establishes that at the time of the incident, public

lamppost on the scene of occurrence was in order.

20. P.W.3 deposed that at about 8.30 pm, he was going through

the Fire brigade road to see his friend Abdul Gani (not P.W. 5) in a

labour colony. P.W. 4 reached the spot as he, with his friend Azaz, was

standing near the shop of Pasha Jagirdar (Accused no.3) at about 7 to

7.15 pm. He testified that at that time, there was a quarrel between

the deceased and accused no. 4 Sk. Alim in front of the shop of Pasha

Jagirdar. He and his friend Azaz separated their quarrel. Then the

revn-05-1990 judg.odt

deceased and accused no. 4 went to their homes. Again, at about 8

pm, he and his friend Azaz went towards I.T.I. Colony to have tea.

That time they witnessed the incident. P.W. 8 testified that at about 8

pm, he alighted from the city bus near the I.T.I. Colony to see his

friend Yunus, who was residing in the labour colony. At that time, the

ocular witnesses witnessed the incident.

21. The learned Sessions Judge, discarded the presence of the

above three eyewitnesses assigning the reasons (paragraph no.19 of

the Judgment) that the sources introduced for remaining present

must be established. P.W.3 Sayyad Jamil deposed that he was sitting

on the steps of the school. He and his friend Azaz were going to have

tea. There was no witness who saw them sitting on the steps of the

school and going towards I.T.I. Abdul Gani, the Agriculture Officer, a

friend of P.W.3 Moinuddin and Yunus, the Municipal Councilor, a

friend of P.W. 8 Altaf Hussain, have not examined to say that these

witnesses were usually going to them as they were familiar with

them. The spot of the incident was in a thick locality. However, no

witness is coming forward, at least to say that at the relevant time,

they saw these accused persons and witnesses going along the road. It

is not the case of P.W.4 Sayyad Jamil that he was returning with the

deceased from his home. After the first incident, there is no evidence

that the accused knew that Quavi (deceased) would go by that road

at about 8 to 8.30 pm. There is no evidence that accused no.1 to 6

revn-05-1990 judg.odt

were seen together going towards the house of Quavi for assaulting

him with the intent to teach him a lesson.

22. The learned Sessions Judge appreciated the evidence of the

ocular witnesses labelling them as chance witnesses.

23. A chance witness is one who happens to be at the place of

occurrence of an offence by chance and, therefore, not as a matter of

course. In other words, he is not expected to be in the said place. A

person who, by coincidence or chance, is present on the scene of

occurrence or passing by the scene of the crime is a chance witness. A

person may be a "chance witness' in his own house. For example, if a

person leaves home daily for his job in the morning, returns in the

evening, suddenly come back home to collect the office key and

notices an offence, he may also be a "Chance witness. The chance

witness has to explain under what circumstances he was present at

the scene of the crime.

24. In Sacchye Lal Tiwari v State of U.P. (2004) 11 SCC 410 , the

Hon'ble Supreme Court while considering the evidentirary value of

the chance witness in a case of murder which had taken place in a

street and a passerby deposed that he had witnessed the incident,

observed that,

"13. If the offence is committed in a street, only a passerby will be the witness. His evidence cannot be brushed aside lightly or viewed with suspicion on the ground that he was a mere

revn-05-1990 judg.odt

chance witness. However, there must be an explanation for his presence there."

25. In the case of State of A.P. V K. Shrinivasulu Reddy (2003) 12

660 in paragraph no. 13, the Hon'ble Supreme Court, observed thus;

"13.......... In a murder trial by describing the independent wit- ness as" chance witnesses," it cannot be implied thereby that their evidence is suspicious and their presence at the scene doubtful. Murders are not committed with previous notice to the witnesses, soliciting their presence. If a murder is commit- ted in a dwelling house, the inmates of the house are natural witnesses. If a murder is committed in a street, only passersby will be witnesses. Their evidence cannot be brushed aside or viewed with suspicion on the ground that they are mere chance witnesses. The expression "Chance Witness" is borrowed from countries where every man's home is considered his castle, and everyone must have an explanation for his presence elsewhere or in another man's castle. It is quite unsuitable an expression in a country where people are less formal and more casual, at any rate in the matter explaining their presence."

26. The spot of incident and the local habits of the residents, in

the case of a chance witness, also has significance in assessing the

probable presence of the witness on the scene of occurrence.

27. In a Country Like India, people are less formal and more casual.

They reside in a thick locality surrounded by shops on the main street.

The Indians have the common habit of frequently and casually visiting

friends' and relatives' houses. Normally, they do not intimate in ad-

vance to the person whose house they wish to go. Many streets are

revn-05-1990 judg.odt

full of people. People move easily in the markets. Visiting the market

and meeting friends and relatives till late hours is very common.

28. The testimony of a chance witness may be doubted if his ani-

mosity toward the witness with the accused has been proved. The ac-

cused may impeach the testimony of such witness suggesting animos-

ity with them and his presence impossible on the scene of occurrence.

The accused have no case of animosity.

29. Applying the test of "Chance witness" with the evidence, in this

case, the Court is of the view that the presence of the eyewitness on

the spot of the incident was not impossible.

30. The learned Sessions Court also discarded the eyewitness for

want of corroboration.

31. In Ramesh Krishna Madhusudan Nayar v State of Maharashtra

A.I.R. 2008, SC 927, it has been held that corroboration is not the rule

of law but one of caution and may be resorted to as an assurance. The

occasion for the presence of the witness at the time of occurrence, the

opportunity to witness it, normally the conduct of the witness after

the incident, the nearness of the witness to the victim, and his predis-

position towards the accused are some of the circumstances which are

to be kept in mind to weigh and accept the ocular evidence of a wit-

revn-05-1990 judg.odt

ness. It is not the quantum of the evidence but the quality and credi-

bility of the witness that lends assurance to the Court of acceptance.

32. In this case, the incident happened in the street. It was a free-

access road surrounded by some shops and a residential locality. No

one had a restriction to walk on that street. It may not be possible for

every passerby to know every person walking on the road. If such a

test for corroborating the presence of the witness is applied, the pros-

ecution would have to keep examining witnesses one after the other,

and the examination of witnesses would never end. In such a situa-

tion, it would be inappropriate to expect evidence from the other

passersby to corroborate the presence of the eyewitnesses on the

scene of occurrence. If the other persons were present there, they

would have been the ocular witnesses. Hence, the Court is of the

opinion that the reason for discarding the evidence of these witnesses

that there was no evidence of other witnesses that they saw these wit-

nesses present on the scene of occurrence, appears incorrect.

33. The post-incident conduct of the witnesses also has a bearing

on the case. P.W.3 immediately went to the house of the deceased to

intimate the incident to his family. P.Ws. 4 and 8 went to the hospital

soon after sending the deceased to the hospital. The Police recorded

the statements of these witnesses promptly. This evidence led to the

conclusion that they had no occasion to cook up a false story. The wit-

revn-05-1990 judg.odt

nesses have denied the suggestions that they did not witness the inci-

dent. P.W. 8 also denied the suggestion that he is a relative of the de-

ceased. It is a law that the suggestion denied is no evidence. There-

fore, the suggestions to the witnesses would not help the accused dis-

believe the witnesses.

34. The learned additional Sessions Judge also disbelieved the eye-

witnesses as the local witnesses did not come forward.

35. Evaluating the evidence on record is a rule of appreciation of evi-

dence. The Court can not travel beyond the record. Therefore, Court

cannot search for evidence that was not on the record. The Court has

to decide the matter on the basis of evidence the prosecution has ad-

duced before it and conclude whether the guilt of the accused is

proved beyond a reasonable doubt. The Court must match the exist-

ing law, how old it is, with changing social structure and mindset. The

crime has touched the pick. An ordinary man is scared. The threats to

the witness's life have impressed the insecurity to life, property and

reputation. Lack of security to the witness, doubt-based Policing, and

harassing the witness by repeatedly calling in the Court are the gen-

eral reasons that developed a tendency to avoid coming forward. The

Court was supposed to bear in mind such changes in society. The

learned Sessions Judge appears to have erred in not believing the evi-

revn-05-1990 judg.odt

dence of the above ocular witnesses because the witnesses from the

locality did not come forward.

36. The reasons to discard the evidence of ocular evidence for the

reason that they are deposing stereotypes also appear incorrect. Since

they had witnessed the same incident, they would narrate the same

story. On the contrary, their evidence must be considered consistent.

Such consistent evidence is the requirement of the law to inspire con-

fidence in the witnesses.

37. Since the learned Additional Sessions Judge disbelieved the

presence of the ocular evidence, the corroborative evidence, like re-

covery of incriminating evidence at the instance of the accused,

Chemical Analyziser's report, etc., have lost its credence. Since this

Court believed the presence of the ocular witnesses on the spot of the

incident, the learned Sessions Judge would have to appreciate the evi-

dence of weapon recovery under section 27 of the Indian Evidence

Act and other corroborative evidence afresh. Whether the evidence of

the ocular witnesses stands on the test of reliability, probability, and

possibility, be appreciated afresh in the circumstances of believing the

presence of the ocular witnesses on the spot of the incident. If the evi-

dence of the ocular witness inspires confidence, whether corrobora-

tion is required or not is also a matter of appreciation of the evidence.

The approach of the learned additional sessions judge, appreciating

revn-05-1990 judg.odt

the evidence, appears contrary to the rule of appreciation of the evi-

dence.

38. As far as the oral dying declaration is concerned, the prosecu-

tion relied on the evidence of P.W. 5 Abdul Gani (father of the de-

ceased) and P.W. 10 the Firoz (brother of the deceased). It is evident

that P.W. 10 reached the spot of the incident when the deceased was

lying in front of the Fire brigade station. He deposed that with the

help of P.W.4 and P.W. 8, he took the deceased to the hospital in the

auto-rickshaw. While going to the hospital, he asked the deceased

about the incident. P.W. 5 Abdul Bashir led the evidence that he

learnt about the incident. Hence, he went to the hospital at about 9 to

9.30 pm Firoz, Jamil, and Azaz were present there. The deceased was

moaning. The deceased told him about the incident. The learned Ad-

ditional Sessions Judge discarded the oral dying declarations giving

the reasons that P.W. 10 Firoz deposed that when the deceased

reached the hospital, the deceased was unconscious.

39. P.W. 11 Dr. Jeelani, Jamil and Altaf did not corroborate the evi-

dence of P.W. 5 Abdul Gani about disclosing the incident to him.

There is a material discrepancy in the evidence of P.W. 1 Dr. Mohite

and P.W. 11 Dr. Jeelani about the admission of the deceased. The

name of the doctor on the admission papers is scratched, and the

name of Dr. Jeelani was written there. There was no signature below

revn-05-1990 judg.odt

the name scratched. P.W. 1 Dr. Mohite was the medical officer. He at-

tended to the deceased first and gave a call to P.W. 11 Dr. Jeelani. Af-

ter going through the above evidence, who had admitted the deceased

to the hospital is doubtful. The injuries suffered by the deceased do

not inspire the confidence that the deceased was conscious. In view of

the material on oral dying declarations, it appears that the learned

Sessions Judge has correctly assigned the reasons to disbelieve the

oral dying declarations.

40. The Court has gone through the impugned Judgment and or-

der, examined the relevant material on record, and concluded that

the approach of the impugned Judgment and order is erroneous, in-

correct, and improper resulting in a miscarriage of justice. Hence, it

warrants interference. The Court now proceeds to pass the order.


                                   ORDER



        (1)     The revision application is allowed.

        (2)     The findings in the impugned Judgment and order of

Additional Sessions Judge Nanded, dated 27th day of September 1989, passed in Sessions Case no. 106/ 1988, have been reversed.

(3) The case is remitted to the learned Additional Sessions Judge, Nanded, for deciding the matter and rewriting a judgment afresh on merit, on appreciating the same

revn-05-1990 judg.odt

evidence without examining any witness and allowing both sides to argue.

(4) The orders cancelling the bail of the respondents/ accused after acquittal, if any, stands restored until passing a fresh judgment.

(5) The accused have to appear before the learned Additional Sessions Judge, Nanded, on 23rd January 2023.

(6) Record and proceeding be returned to the trial Court forthwith.

(7) Rule made absolute in above terms.

(S.G. MEHARE, J.) Mujaheed/-

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter