Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Swapnil S/O Nandkumar Kamble vs The State Of Maharashtra
2022 Latest Caselaw 1300 Bom

Citation : 2022 Latest Caselaw 1300 Bom
Judgement Date : 8 February, 2022

Bombay High Court
Swapnil S/O Nandkumar Kamble vs The State Of Maharashtra on 8 February, 2022
Bench: V.K. Jadhav, Shrikant Dattatray Kulkarni
                                      1
                                           Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt


            THE HIGH COURT OF JUDICATURE AT BOMBAY,
                     BENCH AT AURANGABAD.

                     CRIMINAL APPEAL NO. 563 OF 2014


Mangesh s/o Pandurang Gund,
Age : 28 years, Occ.: Petty Trader,
R/o.: Medical Campus, Ambajogai,
Tal. Ambajogai, Dist. Beed.                      ... APPELLANT

               VERSUS

The State of Maharashtra,
Through Police Station-Ambajogai (City),
Tal.: Ambajogai, Dist. Beed.                     ... RESPONDENT

                                   ...
Mr. Anand Chaware, h/f Mr. P. K. Chaware, Advocate for Appellant.
Mr. K. S. Patil, APP for Respondent/State.
                                   ...

                                  AND
                     CRIMINAL APPEAL NO. 572 OF 2014


Sanjay S/o Dinkar Kakade,
Age : 23 years, Occ : Service, now Nil,
R/o. Medical Campus, Ambajogai,
Tq. Ambajogai, Dist. Beed.                      ... APPELLANT
                                              (ORI. ACCUSED NO.5)

               VERSUS

The State of Maharashtra.                        ... RESPONDENT

                                   ...
Mr. R. N. Dhorde, Senior Counsel, i/b Mr. V. R. Dhorde, Advocate for
Appellant.
Mr. K. S. Patil, APP for Respondent/State.
                                   ...



 ::: Uploaded on - 08/02/2022               ::: Downloaded on - 09/02/2022 09:21:29 :::
                                          2
                                                Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt




                                       AND
                        CRIMINAL APPEAL NO. 526 OF 2015


Swapnil s/o Nandkumar Kamble,
Age : 25 years, Occu : Nil,
R/o : Kadoli, Tq. Sengaon,
Dist. Hingoli.                                        ... APPELLANT
                                                    (Orig. Accused No.4)

                  VERSUS

The State of Maharashtra,
Through Police Inspector,
Ambajogai (City) Police Station,
Tq. Ambajogai, Dist. Beed.                            ... RESPONDENT
                                                      (Orig. Complainant)

                                   ...
Mr. V. D. Sapkal, Senior Counsel, i/b Mr. A. B. Jagtap, Advocate for
Appellant.
Mr. K. S. Patil, APP for Respondent/State.
                                   ...




                           CORAM          :   V. K. JADHAV AND
                                              SHRIKANT D. KULKARNI, JJ.

RESERVED ON : 22nd October, 2021.

PRONOUNCED ON : 08th February, 2022.

J U D G M E N T: ( Per Shrikant D. Kulkarni, J. )

. Feeling aggrieved by the impugned judgment and order of

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

conviction and sentence passed in Sessions Case No.54 of 2012 by

the learned Additional Sessions Judge, Ambajogai, original Accused

Nos.4 to 6 have preferred these appeals by taking aid of Section 374

of the Code of Criminal Procedure.

2 The facts of the prosecution case in narrow compass are

as under:

i. Ganesh Sadre (since deceased) was serving in Swami

Ramanand Teerth Rural Medical College and Hospital,

Ambajogai (hereinafter referred to as "SRTRMCH

Ambajogai") on the post of clerk at the time of incident.

Sarubai Kashinath Sadre (first informant) is happened to

be the mother of the deceased. Accused

No.1/Nandkumar Tolaji Kamble was also serving in

SRTRMCH Ambajogai as a clerk. The deceased and

Accused No.1 were well acquainted with each other.

ii. Accused No.1/Nandkumar was transferred to Latur and

he was in need of money while giving charge to another

clerk. By considering the genuine need of Accused

No.1/Nandkumar, deceased had advanced him

Rs.1,65,000/- as hand loan. It was agreed by Accused

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

No.1/Nandkumar that he would repay the same, but he

did not stickup to his words. Therefore, the deceased

was insisting to Accused No.1/Nandkumar to repay his

hand loan amount, but Accused No.1/Nandkumar

refused to repay the same.

iii. The deceased had narrated the said fact to his mother

and also disclosed apprehension to his life from Accused

No.1/Nandkumar. The deceased and his mother went to

the house of Accused No.1 and asked him to repay the

hand loan. Due to which, Accused No.1/Nandkumar felt

it as insult. Accused No.1 asked to the deceased and

his mother as to why they had come to his house for

demanding money. It was nothing but an insult in

presence of his relatives and public at large. Accused

No.2/Ganesh Nandkumar Kamble and Accused

No.4/Swapnil Nandkumar Kamble, who are the sons of

Accused No.1 also present. The relatives of Accused

No.1 intervened in the dispute of hand loan and settled

at Rs.1,20,000/-. Accused No.1/Nandkumar agreed to

pay Rs.1,00,000/- on the very next day and the

remaining balance amount of Rs.20,000/- was to be paid

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

after some days. Accused No.1/Nandkumar accordingly

paid Rs.1,00,000/- to the deceased as agreed.

iv. On 22nd April, 2012, the deceased left his house in the

morning alongwith cash amount of Rs.1,00,000/-. His

mother Sarubai left for Tuljapur for taking Darshan of

Goddess Tuljabhavani. Sarubai returned to the home at

about 11:00 p.m. She noticed that her son was not at

home. She made inquiry with her daughter-in-law

Dipmala and came to know that her son had left in the

morning and did not return to home. Later on, Sarubai

received phone call of her son deceased Ganesh, who

informed to his mother that he was going to Latur with

one patient and he may come back in the morning.

Deceased Ganesh did not return to home even in the

morning of 23rd April, 2012. Sarubai went to SRTRMCH

Ambajogai and made inquiry about her son Ganesh.

One peon attached to OPD, disclosed that on the last

night deceased Ganesh and Accused No.3/Sunil Pratap

Patil had heavy drinks and both of them left together

about 09:30 p.m. Sarubai gave call to her neighbouring

boy Vikas and asked him to go to the house of Accused

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

No.3/Sunil Pratap Patil. Vikas Paradwad, a

neighbouring boy came back to the house of Sarubai

and informed about 07:30 a.m. that Ganesh Sadre is

murdered and is no more. The dead body of Ganesh

Sadre was found near the Engineering College at

Ambajogai. The police officials rushed to the spot.

v. After conducting inquest and spot Panchanamas, the

dead body was sent to SRTRMCH Ambajogai for

postmortem examination and report.

vi. Sarubai Sadre (mother of the deceased) rushed to

Ambajogai City Police Station and lodged FIR on 23rd

April, 2012 about 09:00 a.m. It is stated in the FIR that

Accused No.1/Nandkumar Kamble, Accused

No.2/Ganesh Nandkumar Kamble, Accused No.3/Sunil

Pratap Patil and Accused No.4/Swapnil Nandkumar

Kamble, have committed murder of her son Ganesh

Sadre on account of money transactions. Crime No. 46

of 2012, for the offence punishable under Section 302

read with 34 of the Indian Penal Code came to be

registered at Ambajogai City Police Station on the basis

of FIR lodged by Sarubai Sadre against the abovesaid

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

accused persons.

vii. The probe was handed over to Police Inspector Gitte,

who arrested Nandkumar Tolaji Kamble, Sunil Pratap

Patil and Ganesh Nandkumar Kamble on the very same

day. When investigation was going on, Accused

No.5/Sanjay Dinkar Kakde and Accused No.4/Swapnil

Nandkumar Kamble surrendered themselves before the

Gangakhed Police Station and accordingly, arrangement

was made through PSI Bansode to bring them at

Ambajogai. Accordingly, Accused No.5/Sanjay and

Accused No.4/Swapnil were brought to Ambajogai. Both

of them came to be arrested.

viii. During the course of investigation, it was revealed that

Accused No.4/Swapnil alongwith Accused Nos.5 and 6

had committed murder of Ganesh Sadre by using the

weapon sickle. The role of remaining accused persons

was also revealed. The weapon allegedly used in the

commission of offence came to be recovered at the

instance of Accused No.4/Swapnil Kamble. The

motorcycle allegedly used while fleeing away also came

to be recovered and seized. During the course of

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

investigation, the Muddemal articles, which were seized,

sent to CA for analysis and report. The Investigation

Officer found sufficient incriminating evidence against in

all six accused persons in causing murder of Ganesh

Sadre as well as destruction of evidence of murder. The

Investigation Officer filed charge-sheet against all the

accused for the offences punishable under Sections 302

and 201 read with 34 of the Indian Penal Code in the

Court of Judicial Magistrate First Class at Ambajogai.

ix. After committal of case to the Sessions Division at

Ambajogai, the learned Additional Sessions Judge at

Ambajogai was pleased to frame the charge against all

the accused for the offences punishable under Sections

302 and 201 read with 34 of the Indian Penal Code. The

trial was commenced before the Additional Sessions

Judge at Ambajogai. The prosecution agency had

examined in all 17 witnesses to bring home the guilt of

accused. None of the accused had preferred to adduce

any evidence by way of defence. They defended that

they have been falsely foisted upon in this case.

x. The learned Additional Sessions Judge after

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

appreciating the oral and documentary evidence

produced by the prosecution agency and considering the

argument advanced by the APP and the defence

counsels, arrived at conclusion that Accused

No.4/Swapnil Nandkumar Kamble, Accused No.5/Sanjay

Dinkar Kakde and Accused No.6/Mangesh Pandurang

Gund had committed offence punishable under Section

302 read with 34 of the Indian Penal Code. Accused

No.4/Swapnil also came to be convicted for the offence

punishable under Section 201 of the Indian Penal Code.

Accused Nos.1 to 3 namely (Nandkumar Tolaji Kamble,

Ganesh Nandkumar Kamble and Sunil Pratap Patil)

came to be acquitted from the charge of murder and

destruction of evidence punishable under Sections 302

and 201 read with 34 of the Indian Penal Code. The

learned Additional Sessions Judge was pleased to pass

the following order of sentence against Accused Nos.4

to 6, which reads thus:

"ORDER

1] Accused Nos.4, 5 and 6 namely:-

                     [4]       Swapnil Nandkumar Kamble
                     [5]       Sanjay Dinkar Kakade and
                     [6]       Mangesh Pandurang Gund






Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

all R/o Medical Campus, Ambajogai, District Beed are hereby convicted vide Section 235(2) of Cr.P.C. for the offence punishable under Sections 302 r.w. 34 of the Indian Penal Code and sentenced to suffer Life Imprisonment and to pay a fine of Rs.1000/- ( Rs. One thousand only) each. In default, Rigorous Imprisonment for One month.

2] Accused Swapnil Nandkumar Kamble further convicted vide Section 235(2) of Cr.P.C. for the offence punishable under Section 201 of the Indian Penal Code and sentenced to suffer Rigorous Imprisonment for 7 years and to pay a fine of Rs.1000/- ( Rs. One thousand only ). In default, R I. for One month.

3] Separate sentence awarded to accused Swapnil Kamble for two different Sessions shall run concurrently.

4] Accused Nos.1, 2 and 3 namely:-

[1] Nandkumar Tolaji Kamble, [2] Ganesh Nandkumar Kamble & [3] Sunil Pratprao Patil all R/o. Medical Campus, Ambajogai, Taluka Ambajogai, District Beed are hereby acquitted under Section 235(1) of the Code of Criminal Procedure of the offence punishable under Sections 302 and 201 r.w.s. 34 of the Indian Penal Code.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

5] Their bail bonds shall stand cancelled.

6] Accused Nos.1, 2 & 3 shall furnish bail of Rs.

25,000/- (Rs.Twenty Five Thousand) each for the compliance of Section 437-A of the Code of Criminal Procedure.

                  7]     One or two sureties allowed.

                  8]     Muddemal Property Motorcycle be returned to its

registered owner after verification of documents and identification. Rest of the Mudemal property be destroyed after appeal period is over.

9] Copy of judgment be provided to the convicted accused free of costs.

10] Copy of judgment be sent to the District Magistrate for compliance of Section 365 of Cr.P.C.

Dictated in open Court."

3 In the above background, original Accused Nos.4 to 6 are

before us by way of their respective criminal appeals.

4 It may not be out of place to mention here that the State

has filed Criminal Application No.5722 of 2014 thereby seeking leave

to file an appeal under Section 378(1)(b) of the Code of Criminal

Procedure challenging the judgment and order of acquittal of original

Accused Nos.1 to 3 (Nandkumar Tolaji Kamble, Ganesh Nandkumar

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Kamble and Sunil Pratap Patil) whereby they were set at liberty from

the charges under Section 302 and 201 read with 34 of the Indian

Penal Code.

5 During the pendency of appeals, original Accused

No.2/Ganesh Nandkumar Kamble had passed away and his appeal

therefore, came to be abated. So fare as original Accused Nos.1 and

3 are concerned, the Division Bench of this Court (Coram: Ravindra V.

Ghuge and B. U. Debadwar, JJ.) vide order dated 15 th January, 2021

was pleased to reject Criminal Application No.5722 of 2014.

Resultant, the order of acquittal passed against original Accused

Nos.1 and 3 came to be upheld.

6 In the above scenario, original Accused Nos.4 to 6 are

only before us, who had challenged their conviction and sentence

awarded by the learned Additional Sessions Judge, Ambajogai.

7 We have heard Mr. R. N. Dhorde, learned Senior

Counsel, instructed by Mr. V. R. Dhorde, learned counsel for

Appellant/original Accused No.5 (Sanjay Dinkar Kakde) in Criminal

Appeal No.572 of 2014, Mr. V. D. Sapkal, learned Senior Counsel,

instructed by Mr. A. B. Jagtap, learned counsel for Appellant/original

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Accused No.4/Swapnil Nandkumar Kamble in Criminal Appeal No.526

of 2015, Mr. Anand Chaware, learned counsel holding for Mr. P. K.

Chaware, learned counsel for Appellant/original Accused

No.6/Mangesh Pandurang Gund in Criminal Appeal No.563 of 2014

and Mr. K. S. Patil, learned APP for the Respondent/State, at length.

SUBMISSIONS OF MR. R. N. DHORDE, LEARNED SENIOR COUNSEL APPEARING FOR APPELLANT/ACCUSED NO.5

8 Mr. R. N. Dhorde, learned Senior Counsel for

appellant/accused No.5 submitted that the case is entirely rest upon

circumstantial evidence. There is no direct evidence, which may

focus light on the alleged incident. He submitted that the theory of

last seen together projected by the prosecution agency is based upon

weak piece of evidence. There is long time gap between

appellant/accused No.5, last seen together in the company of Ganesh

Sadre and his time of death. He pointed out the testimony of PW-7

Prakash Chintamani, who is brother of owner of Pan shop. He has

stated that he had seen three persons namely Mangesh Gund, son of

Kamble and one more person. If this is to be believed, the test

identification parade ought to have been held to prove that said

person was this accused No.5/appellant Sanjay. He further pointed

out the variance in the evidence of PW-7 Prakash Chintamani and

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

PW-4 Prakash Paradwad. He submitted that the prosecution

witnesses had given different versions about time and same place.

The prosecution has failed to prove the story of last seen together

with deceased Ganesh Sadre.

9 Mr. R. N. Dhorde, learned Senior Counsel submitted that

the testimony of PW-6 Imran is not at all trustworthy and reliable.

Similarly, the testimony of PW-15 Sanjay Pawar is full of omissions

and contradictions and therefore, the same should be kept out of

consideration. Mr. Dhorde, learned Senior Counsel also invited our

attention to the evidence of PW-3 Rajendrakumar More, Panch

witness, regarding seizure of clothes of this appellant Sanjay. He

submitted that there are material omissions and contradictions in his

evidence. He has also categorically stated that the clothes vide

articles 15 and 16 and the clothes in the photographs are not the

same. As such, there is no recovery from this appellant Sanjay.

10 Mr. Dhorde, learned Senior Counsel submitted that the

complete chain of circumstances is not proved. The motive is also not

proved. The deceased was involved in money lending business and

as such, he might be having number of enemies. The prosecution

has failed to prove the charge of murder against appellant Sanjay

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

beyond reasonable doubt. The evidence of PW-11, who is Manager

of Ashirwad Lodge, did not prove the link in respect of stay of

appellant Sanjay. Mr. Dhorde, learned Senior Counsel also invited

our attention to the testimony of PW-12, who is Manager of Anjali Bar,

Ambajogai. He pointed out that deceased was daily visitor of said

Anjali Bar and paying the bills of many customers, which reflects

about his money lending business. Mr. Dhorde, learned Senior

Counsel submits that the learned Additional Sessions judge has

committed an error in convicting appellant/original Accused No.5 on

the basis of evidence, which is very weak. The original accused

Nos.1 to 3 came to be acquitted on the same set of facts and

evidence on record. The present appellant/accused No.5 needs

same treatment. He needs to be acquitted when last seen together

theory is not proved. The chain of circumstances is also not proved

as contemplated in the eye of law.

11 Mr. Dhorde, learned Senior Counsel has placed his

reliance on the following stock of citations in support of his

submissions:

a) Anjan Kumar Sarma and others Vs. State of Assam , reported in, (2017) 14 Supreme Court Cases 359 ;

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

b) Baiju Kumar Soni and another Vs. State of Jharkhand, reported in, (2019) 7 Supreme Court Cases 773 ;

c) Kanhaiyalal Vs. State of Rajasthan, reported in, (2014) 4 Supreme Court Cases 715 ;

d) Raj Kumar alias Raju Vs. State (NCT of Delhi) , reported in, (2017) 11 Supreme Court Cases 160 ;

e) Malaichamy and another Vs. State of Tamil Nadu , reported in, (2019) 17 Supreme Court Cases 568 ;

f) Amarjit Singh alias Babbu Vs. State of Punjab , reported in, 1995 Supp (3) Supreme Court cases 217 ;

g) Salim Akhtar alias Mota Vs. State of U.P. , reported in, (2003) 5 Supreme Court Cases 499 ;

h) VIP Industries Ltd. Vs. Commissioner of Customs & Central Excise, Aurangabad, reported in, (2003) 5 Supreme Court Cases 507 ;

i) Khalil Khan Vs. State of M.P., reported in, (2003) 11 Supreme Court Cases 19 ;

j) Kansa Behera Vs. State of Orissa, reported in, AIR 1987 Supreme Court 1507 ;

k) Sattatiya @ Satish Raj anna Kartalla Vs. State of Maharashtra, reported in, 2008 CRI. L. J. 1816 ;

l) Mustkeem alias Sirajudeen Vs. State of Rajasthan,

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

reported in, (2011) 11 Supreme Court Cases 724 ;

m) Brijesh Mavi Vs. State of NCT of Delhi , reported in, 2012 ALL SCR 2509 ;

n) State of Rajasthan Vs. Ramanand, reported in, (2017) 5 Supreme Court Cases 695 ;

o) Kumar VS. State Represented By Inspector Of Police, reported in, (2018) 7 Supreme Court Cases 536 ;

p) State of Uttar Pradesh Vs. Wasif Haider and others, reported in, (2019) 2 Supreme Court Cases 303 ;

q) Ramaiah @ Rama Vs. State of Karnataka, reported in, 2014 (9) SCC 365 ;

r) Vikramjit Singh alias Vicky Vs. State of Punjab , reported in, (2006) 12 Supreme Court Cases 306 ; and

s) Asraf Ali Vs. State of Assam, reported in, (2008) 16 Supreme Court Cases 328.

SUBMISSIONS OF MR. V. D. SAPKAL, LEARNED SENIOR COUNSEL APPEARING FOR APPELLANT/ACCUSED NO.4

12 Mr. V. D. Sapkal, learned Senior Counsel submitted that

the learned Trial Judge has committed an error in holding this

appellant/accused No.4 guilty under Sections 302 and 201 read with

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

34 of the Indian Penal Code when the prosecution has failed to prove

its case beyond reasonable doubt. The evidence produced by the

prosecution agency is not sufficient to prove the charge of murder

against this appellant. The case is based upon circumstantial

evidence. The prosecution has failed to establish the chain of

circumstantial evidence. The evidence of material witnesses is found

to be unreliable in view of contradictions and omissions brought on

record through their cross-examination.

13 Mr. V. D. Sapkal, learned Senior Counsel submitted that

the theory of last seen together is also found to be unreliable and

baseless in view of material contradictions and omissions brought on

record through the evidence of respective prosecution witnesses. He

submitted that, according to the prosecution case, blood stained

clothes of accused No.5/Sanjay were recovered at the time of his

arrest. As such, the said recovery cannot be said to be a recovery in

pursuant to statement made under Section 27 of the Evidence Act.

Apart from that, the person whose clothes are blood stained may not

move for two days, cannot be believed. He further submitted that,

according to the prosecution case, the appellant/accused No.4

alongwith his associates alleged to have tried to destroy the evidence.

The present appellant/accused No.4 alleged to have burnt his clothes

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

in the field of PW-10, but PW-10 Suryakant Tone has turned hostile

and not supported to the prosecution case. It is a vital blow to the

prosecution case.

14 Mr. V. D. Sapkal, learned Senior Counsel further invited

our attention to the recovery of weapon (sickle). He pointed out that

the recovery of weapon is from open place and not admissible in

evidence. That apart, the CA report pertaining to the weapon (sickle)

is concerned, the blood report is found to be not conclusive. In that

background, the prosecution cannot take help of said alleged

recovery of weapon. According to Mr. V. D. Sapkal, learned Senior

Counsel money transaction/money dispute stated to be the motive for

causing murder of Ganesh Sadre. Accused No.1/Nandkumar had

already repaid the amount of Rs.1,00,000/- to the deceased, which

was borrowed. If it is so, there was no reason for any quarrel

between the deceased and accused on account of money transaction.

The prosecution has failed to prove the motive in this case.

15 Mr. V. D. Sapkal, learned Senior Counsel submitted that

the deceased was doing business of real estate and money lending.

He had advanced loans to various persons by way of private money

lending business. He had invited so many enemies because of such

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

illegal money lending business. The possibility cannot be ruled out for

committing murder of deceased/Ganesh Sadre by somebody else.

The learned Trial Judge has not considered this aspect. Mr. Sapkal,

learned Senior Counsel submitted that the impugned judgment and

order of conviction passed against this appellant/accused No.4 is

based upon assumptions and presumptions. The impugned judgment

and order of conviction is bad in law. The appellant/original accused

No.4 is liable to be acquitted by giving him benefit of doubt.

16 Mr. V. D. Sapkal, learned Senior Counsel has placed his

reliance on the following citations in support of his argument:

a) The State Vs. Motia and others, reported in, AIR 1955 Rajasthan 82 ;

b) Deoraj Deju Suvarna and others Vs. State of Maharashtra, reported in, 1994 (4) Bom.C.R. 85 ;

c) Bhanudas Bagaji Salve VS. State of Maharashtra, reported in, 2006 (1) Bom.C.R.(Cri.) 22 ;

d) Chandru @ Chandrasekaran Vs. State Rep. By Deputy Superintendent of Police CB CID and anr., decided on 12th February, 2019 by the Honourable Supreme Court in Criminal Appeal No.1193 of 2011 ;

e) Mulak Raj and others Vs. State of Haryana , reported in, AIR 1996 Supreme Court 2868 ;

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

f) Raj Kumar Singh alias Raju alias Batya Vs. State of Rajasthan, reported in, AIR 2013 Supreme Court 3150 ; and

g) Popat Bapu Mandale Vs. State of Maharashtra, reported in, 2019 (4) Bom.C.R.(Cri.) 279.

SUBMISSIONS OF MR. ANAND CHAWARE, LEARNED COUNSEL APPEARING FOR APPELLANT/ACCUSED NO.6

17 Mr. Anand Chaware, learned counsel for appellant/original

accused No.6 argued on the lines of submissions made earlier by

Mr.R.N.Dhorde, learned Senior Counsel and Mr.V.D.Sapkal, learned

Senior Counsel appearing for original accused Nos.4 and 5. In

addition to that, Mr. Chaware, learned counsel invited our attention to

the impugned judgment and order passed by the learned Additional

Sessions Judge. He submitted that the prosecution case is rest upon

story of last seen together coupled with circumstantial evidence.

According to Mr. Chaware, learned counsel, the story of last seen

together does not inspire confidence of the Court in view of quality of

evidence of respective prosecution witnesses. The chain of

circumstantial evidence is not completed. There are major gaps. The

link to the involvement of this appellant/accused No.6 is not

established.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

18 Mr. Chaware, learned counsel for appellant/accused No.6

submitted that accused Mangesh Gund has no relation with accused

Nos.1, 2 and 4. There is no evidence to connect this

appellant/accused speaking about business relations with any of the

accused as to why this accused joined the company of other accused

when he had no motive. The postmortem report shows that there

were 17 external injuries on the body. In normal circumstances,

clothes of accused No.6 ought to have been stained with human

blood, but the prosecution has failed to establish that link, which has

resulted in serious doubt about the part played by appellant/accused

No.6.

19 According to Mr. Chaware, learned counsel, the

prosecution has come out with a case that accused No.6 Mangesh

had joined the company of accused No.5 Sanjay and accused No.4

Swapnil and all of them went to Parli, Udgir, Nanded, Selgaon etc.

The prosecution has not produced such supporting evidence. There

is no material to show that this appellant/accused No.6 Mangesh has

absconded after the alleged incident. Nothing is recovered or

discovered much less seized from this appellant/accused No.6

Mangesh.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

20 Mr. Chaware, learned counsel for appellant/accused No.6

vehemently submitted that there is absolutely no evidence to connect

this appellant with the crime. The evidence of last seen in the

company of deceased is found to be unreliable. The

appellant/accused No.6 Mangesh is liable to be acquitted by giving

him benefit of doubt.

21 Mr. Chaware, learned counsel for appellant/accused No.6

has placed his reliance on the following stock of citations in support of

his submissions:

a) Anter Singh Vs. State of Rajasthan, reported in, (2004) 10 SCC 657 ;

b) Abdulwahab Abdulmajid Shaikh and Ors Vs. State of Gujarat, reported in, 2007 AIR SCW 2721 ;

c) State of Gujarat Vs. Mohammed Atik and others , reported in, (1998) 4 Supreme Court Cases 351 ;

d) Kusal Toppo and another Vs. State of Jharkhand , reported in, (2019) 13 Supreme Court Cases 676 ; and

e) State of Goa Vs. Pandurang Mohite, reported in, 2009 AIR SCW 222.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

SUBMISSIONS OF MR. K. S. PATIL, LEARNED APP FOR RESPONDENT / STATE

22 Mr. K. S. Patil, learned APP for the State, per contra,

submitted that the prosecution agency has proved its case of last

seen together as well as completed the chain of circumstantial

evidence in order to prove the charges levelled against the appellants/

accused Nos.4 to 6. He submitted that there was money transaction

between the deceased and accused No.1. Just two days before the

incident, there was quarrel between the deceased and accused No.1/

Nandkumar and his family on account of repayment of hand loan

advanced by deceased Ganesh. After intervention of relatives of

accused No.1, accused No.1 had agreed to pay Rs.1,20,000/- to the

deceased by way of settlement and accordingly, accused No.1 had

paid Rs.1,00,000/- to the deceased. Rs.20,000/- was remained to be

paid by accused No.1. The dispute on account of money lending

transaction between the deceased and accused No.1 and his family,

is the motive in eliminating the deceased.

23 Mr. K. S. Patil, learned APP invited our attention to the

impugned judgment and evidence of prosecution witnesses. He

submitted that the prosecution machinery has examined in all 17

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

witnesses to prove the charges against appellants/accused. The

prosecution has proved with the help of medical evidence that the

deceased met with homicidal death. It was unnatural death.

Seventeen external injuries were found on the dead body at the time

of postmortem examination. The weapon has been recovered from

the scene of offence, which is used in causing murder of the

deceased. Mr. Patil, learned APP took us to the findings recorded by

the learned Trial Judge vis a vis evidence of relevant prosecution

witnesses. He pointed out that accused Nos.4 to 6 were lastly seen

roaming in the company of deceased Ganesh in a distance between

Yeshwantrao Chavan Square to SRTRMCH Campus Ambajogai. On

the same road, the dead body of Ganesh was found.

24 Mr. Patil, learned APP submitted that soon after the

incident of murder, these three accused went absconding. Two

accused stayed at Ashirwad Lodge, Nanded, who subsequently

surrendered before the police. Blood stains were found on the clothes

of accused No.5/Sanjay. The prosecution agency has proved the

recovery of weapon, vehicle used for running away and clothes buried

in the land, at the instance of accused No.4/Swapnil. The Muddemal

articles seized in this case, were sent to CA for analysis and report.

The prosecution machinery has placed on record the CA reports,

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

which are supporting to the prosecution case. Thus, the prosecution

has established the chain of circumstances. The story of last seen

together is also proved by examining the relevant witnesses. The

prosecution has proved the charge of murder and destruction of

evidence against appellant/accused beyond reasonable doubt.

According to Mr. K. S. Patil, learned APP the learned Additional

Sessions Judge has rightly convicted these appellants/accused. He

submitted that the order of conviction and sentence passed by the

learned Additional Sessions Judge, Ambajogai needs to be upheld in

the appeals. He submitted that there is no merit in the appeals and

the same are liable to be dismissed.

25 Mr. K. S. Patil, learned APP has placed his reliance on the

following citations in support of his argument:

a) Bodh Raj Vs. State of Jammu and Kashmir , reported in, 2002 AIR (SC) 3164 ;

b) Shyamal Ghosh Vs. State of West Bengal , reported in, 2012 (7) SCC 646 ;

c) Madhu @ Madhuranatha & Anr Vs. State of Karnataka, reported in, 2014 (12) SCC 419 ; and

d) Prakash Vs. State of Rajasthan, reported in, 2013 (4) SCC 668.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

26 We have considered the submissions of Mr. R. N. Dhorde,

learned Senior Counsel, Mr. V. D. Sapkal, learned Senior Counsel,

and Mr. Anand Chaware, learned counsel, appearing for the

respective appellant/accused and Mr. K. S. Patil, learned APP for

respondent/State. We have also studied the impugned judgment and

order of conviction passed in Sessions Case No.54 of 2012 by the

learned Additional Sessions Judge, Ambajogai, Sessions Division,

District Beed. We have also gone through the evidence of

prosecution witnesses with the assistance of learned APP and the

learned Senior Counsels and the learned counsel, appearing for the

respective appellant/original accused.

27 In order to prove the charges levelled against the

appellants/accused, the prosecution agency has examined in all 17

witnesses, which can be classified as under:

i) PW-1 Sarubai w/o Kashinath Sadre, Exhibit-60 (mother of the deceased and first informant);

ii) PW-2 Rambhau s/o Pandurang Panchal, Exhibit-109 (Panch witness on the scene of offence, inquest Panchanama and seizure of clothes of the deceased);

iii) PW-3 Rajendrakumar s/o Vithal More, Exhibit-113, (Panch witness on the seizure of clothes of accused No.5/Sanjay Dinkar Kakde);

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

iv) PW-4 Prakash Tanaji Paradwar, Exhibit-116 (Witness to the money transaction between deceased and accused No.1/Nandkumar)

v) PW-5 Manik s/o Ganpati Dahiphale, Exhibit-122 (Witness serving in the SRTRMCH Ambajogai and acquainted with deceased and accused No.1 and also witness on the last seen theory)

vi) PW-6 Shaikh Imran Shaikh Nijamoddin, Exhibit-123 (Pan shop owner and witness on last seen theory)

vii) PW-7 Prakash s/o Kashinath Chintamani, Exhibit-124 (Witness on last seen theory)

viii) PW-8 Pablik s/o Rambhau Maske, Exhibit-126 (Panch witness on disclosure statement given by accused No.4/Swapnil and recovery of sharp weapon)

ix) PW-9 Mahadeo Vishwnath Valse, Exhibit-131 (witness to the money transaction between deceased and accused No.1 and last seen theory)

x) PW-10 Suryakant s/o Ramchandra Tone, Exhibit-132 (Land owner, resident of Selgaon)

xi) PW-11 Sambhaji Sopan Bhise, Exhibit-134 (Manager of Ashirwad Lodge, Nanded)

xii) PW-12 Balaji s/o Shankarappa Kale, Exhibit-139 (Manager of Hotel Anjali Beer Bar, Morewadi, Ambajogai)

xiii) PW-13 Dr. Raju s/o Rustumrao Surwase, Exhibit-143 (Associate Professor, Forensic Medicine, who conducted postmortem examination on the dead body of Ganesh Sadre);

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

xiv) PW-14 Dhammpal s/o Shivaji Sarwade, Exhibit-164 (Witness on money lending transaction between deceased and accused No.1/Nandkumar and witness on last seen theory)

xv) PW-15 Sanjay s/o Shriram Pawar, Exhibit-165 (Witness on money transaction between deceased and accused No.1/Nandkumar and witness on last seen theory);

xvi) PW-16 Satish s/o Damodhar Bansode, Exhibit-177 (Then PSI, Police Station Ambajogai (City) / Investigation Officer)

xvii) PW-17 Baliram Rakhamaji Gitte, Exhibit-193 (Then API, Police Station Ambajogai (City) and Investigation Officer)

28 Apart from oral stock of evidence, the prosecution agency

has pressed into service the documentary evidence, which is as

under:

         i)     FIR, Exhibit-61;

         ii)    Inquest Panchanama, Exhibit-101;

         iii)   Postmortem Report, Exhibit-144;

         iv)    Provisional Death Certificate, Exhibit-145; and

         v)     Seizure Panchanamas vide Exhibit-102, Exhibit-112

and Exhibit-114 and extract of Ashirwad Lodge, Nanded vide Exhibit-135.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

29 In the case in hand, there is no eye-witness of the

occurrence and the prosecution case rests on circumstantial

evidence. The normal principle in a case based on circumstantial

evidence is that the circumstances from which an inference of guilt is

sought to be drawn must be cogently and firmly established; that

those circumstances should be of a definite tendency unerringly

pointing towards the guilt of the accused; that the circumstances

taken cumulatively should form a chain so complete that there is no

escape from the conclusion that within all human probability the crime

was committed by the accused and they should be incapable of

explanation on any hypothesis other than that of the guilt of the

accused and inconsistent with their innocence.

30 Event though the learned Senior Counsels for appellants/

accused Nos.4 and 5 and the learned counsel for appellant/accused

No.6, have referred number of citations on the point of circumstantial

evidence and need to establish complete chain of circumstantial

evidence, the law is settled by the Honourable Supreme Court in a

landmark case known as Sharad Birdhichand Sarda Vs. State of

Maharashtra, reported in, (1984) 4 Supreme Court Cases 116. The

Honourable Supreme Court has laid down the following conditions,

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

which need to be fulfilled before a case against an accused can be

said to be fully established on circumstantial evidence:

(1) the circumstances from which the conclusion of guilt is to be drawn must be or should be and not merely 'may be' fully established,

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty,

(3) The circumstances should be of a conclusive nature and tendency,

(4) they should exclude every possible hypothesis except the one to be proved, and

(5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.

31 The decision in the case of Sharad Birdhichand Sarda Vs.

State of Maharashtra (supra) is followed consistently even in recent

times in the case of Bodh Raj Vs. State of Jammu and Kashmir

(supra). Thus, law is clear that onus is on the prosecution to prove

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

that the chain is complete and the infirmity or lacuna in prosecution

cannot be cured by false defence or plea.

32 The learned Senior Counsels for accused Nos.4 and 5

and the learned counsel for accused No.6 have not much disputed

that Ganesh Sadre (since deceased) met with homicidal death.

However, it would be necessary to have a look on medical evidence

produced by the prosecution agency in order to determine the death

of Ganesh Sadre in the category of homicidal or otherwise.

33 The prosecution agency has examined PW-13 Dr. Raju

Surwase a Assistant Professor attached to SRTRMCH Ambajogai

vide Exhibit-143, who has conducted the postmortem examination on

the dead body of Ganesh Sadre. According to PW-13 Dr. Raju

Surwase, on external examination, he noticed following injuries on the

dead body:

[i] Deep incised wound over front and lateral aspect of neck [cut throat] above level of thyroid cartilage of size 18 X 3 X bone deep. Edges sharp & reddish cutting of trachea, oesophagus, both sides major vessel and sternocleidomastoid muscles on both sides and platysma, partially on right side of neck. Incised injury seen over anterior aspect of body of third cervical vertebra.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

[ii] A deep incised wound seen over right side of neck below angle of mandible of size 8 X 2 X 4 cm. above level injury no.1. Both above injuries were horizontally placed and edges were sharp & reddish.

[iii] Incised wound over center of fore head, vertically placed of size 7 X 1.5 cm X bone deep.

[iv] Incised wound over right side of forehead and front parietal region, vertically placed of size 9 X 1 cm X bone deep.

[v] Incised wound over right perito occipital region obliquely placed of size 8 X 1.5 cm X bone deep.

[vi] Incised wound over left side of occipital region, vertically placed of size 7 X 1 cm X bone deep. Edges of all above injuries were sharp and reddish.

[vii] Superficial incised wound over front of neck below level of thyroid cartilage, of size 3 X 0.25 cm. involving only skin, reddish in colour.

[viii] Superficial incised wound over front of neck, below level of thyroid cartilage, below injury no.7 of size 7 X 2 cm reddish in colour.

[ix] Incised wound over front of chest, over sternal area of size 3 X 1 X 1cm, reddish in colour.

[x] Stab injury of size 4 X 2 X cm X cavity deep over left side of chest laterally and below left nipple, edges

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

sharp and reddish,

[xi] Incised wound over epigastic region of size 6 X 2 X 2 cm. edges sharp and reddish obliquely placed.

[xii] Stab injury over left side of chest at level of 10th and 11th ribs. of size 8 X 3 cm X cavity deep vertically placed, edges sharp and reddish.

[xiii] Stab injury over left iliac region parallel to inguinal canal obliquely placed of size 7 X 2 cm X cavity deep, edges sharp and reddish.

[xiv] Incised wound over lumbar region at level of L1,L2 vertebra obliquely placed over back, of size 3 X 1 X 1cm. edges sharp and reddish.

[xv] Incised wound over left lumbar region at level of L4 vertebra of size 4 X 2 X 2 cm. edges reddish.

[xvi] Abrasion of size 3 X 2 cm over right knee, anterior aspect reddish in colour.

[xvii] Abrasion over left elbow posterior aspect of size 3 X 2 cm, reddish in colour. Edges of all above mentioned stab and incised wound were clean cut and reddish.

On internal examination, Dr. Raju Surwase noticed the following

injuries:

         [a]    On internal examination of Head:
                Subgalial        haemorrhage   present     beneath         scalp






Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

corresponding to injury no.5, of size 8 X 3 cm reddish in colour. No fracture to skull found. Meninges intact, brain matter pale and oedematous.

        [b]    On internal examination of chest:
        [i]    Haemorrhage       in   walls   corresponding           to    injury

nos.9,10,11 & 12, mentioned in column no.17.

[ii] Fracture of 7th rib in midclavicular line corresponding to injury no.10 in filtration staining seen.

[iii] Fracture of 10th and 11th ribs in midclavicular line corresponding to injury no.12, in filtration staining seen.

        [c]    Internal examination of abdomen:
        [i]    Haemorrhages in abdominal wall present in relation to
               injury no.13.

[ii] Tear of Peritoneum in relation of injury.

[iii] No blood and clots seen .

[iv] Oesophagus as per injury no.1.

[v] Stomach empty, Mucosa congested, no abnormal smell perceived.

[vi] Large and small intestine distended with feces and gases.

34 Dr. Raju Surwase had conducted postmortem

examination with the assistance of Dr. S. L. Ghorpade and

accordingly issued postmortem report, which is at Exhibit-144.

According to the opinion given in the postmortem report, the cause of

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

death is "death due to haemorrhagic shock due to cut throat injury",

[incised would over neck] associated with multiple stabs and incised

wounds. Accordingly, provisional death certificate is issued, which is

at Exhibit-145.

35 Having regard to the internal and external injuries found

on the dead body of Ganesh Sadre as described above and in view of

the opinion given by Dr. Raju Surwase and Dr. Ghorpade, it is a clear

case of homicidal death. The learned Additional Sessions Judge has

rightly recorded the finding after discussing the medical evidence

coupled with postmortem report that it is a case of homicidal death.

The finding recorded by the learned Additional Sessions Judge needs

to be upheld.

36 The learned Additional Sessions Judge has formulated

the following circumstances, which are against the

appellants/accused:

i) Deceased Ganesh Sadre had advanced hand loan of Rs.1,65,000/- to accused No.1/Nandkumar ;

ii) On account of repayment of hand loan, there was brawl between the deceased and sons of accused No.1 on 19th April, 2012.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

iii) The incident has happened within three days of threat given by the sons of accused No.1/Nandkumar ;

iv) Accused Nos.4 to 6 (present appellants) were lastly seen on 22nd April, 2012 in the company of deceased Ganesh Sadre at the Pan shop and Hotel Anjali Beer Bar and Restaurant situated in the area of Yeshwantrao Chavan Square to SRTRMCH Ambajogai ;

v) The dead body of Ganesh Sadre was found on the very next day in the morning i.e. on 23rd April, 2012 ;

vi) Ganesh Sadre met with homicidal death;

vii) Immediately after the incident, three accused persons were absconded;

viii) Two accused persons had stayed in Ashirwad Lodge, Nanded;

ix) Both the accused surrendered themselves before the police;

x) Blood stains were found on the clothes of accused Sanjay Kakde;

xi) Recovery of weapon, motorcycle and clothes buried in the land at the instance of accused Swapnil Kamble; and

xii) CA reports.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

37 In a case of circumstantial evidence, it is the duty of the

Court to satisfy itself, that various circumstances in the chain of

evidence must have been established clearly and that completed the

chain is such as to rule out a reasonable likelihood of innocence of

accused as held in the case of Malaichamy and another Vs. State of

Tamil Nadu (supra). In a case of Anjan Kumar Sarma and others Vs.

State of Assam (supra), it is held by the Honourable Supreme Court

that when a case of murder is entirely rest upon circumstantial

evidence, only circumstance of last seen together and absence of

satisfactory explanation cannot be made basis of conviction.

Suspicion cannot take place of legal proof. Inferences drawn by the

Court have to be on basis of established facts and not on conjectures.

It is also held by the Honourable Supreme Court that mere failure of

accused to offer any explanation while recording his statement under

Section 313 of the Code of Criminal Procedure alone is not sufficient

to establish charge against the accused.

38 In a case of Baiju Kumar Soni and another Vs. State of

Jharkhand (supra), it is held by the Honourable Supreme Court that in

a case of circumstantial evidence when chain of circumstances not

fully established against accused, they are entitled to benefit of doubt.

In a case of Raj Kumar alias Raju Vs. State (NCT of Delhi) (supra), it

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

is held by the Honourable Supreme Court that in a case based on

circumstantial evidence, chain must lead to sole conclusion that

accused persons only and nobody else had committed crime of

murder. Relevance of time-gap between when accused were last

seen with victim and time of occurrence is also important.

39 In a case of Raj Kumar Singh alias Raju alias Batya Vs.

State of Rajasthan (supra), it is held by the Honourable Supreme

Court that in a criminal trial, suspicion, however grave it may be,

cannot take place of proof. The same view finds place in a case of

Mulak Raj and others Vs. State of Haryana (supra).

40 In a case of Abdulwahab Abdulmajid Shaikh and Ors Vs.

State of Gujarat (supra), it is held by the Honourable Supreme Court

that conviction of accused based on confession of co-accused is liable

to be set aside. Confession of co-accused is a fragile. In a case of

State of Goa Vs. Pandurang Mohite (supra), it is held by the

Honourable Supreme Court that in a case of last seen together, time

gap between last seen alive and recovery of dead body must be

small.

41 Even though number of citations are referred by the

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

learned defence counsels appearing for the respective accused, the

law in respect of case based on circumstantial evidence is now well

settled. The view taken by the Honourable Supreme Court in a case

of Sharad Birdhichand Sarda Vs. State of Maharashtra (supra) has

been followed till now. Therefore, there is no need to refer and

discuss every citation relied on by the defence counsels when legal

position is very much clear.

42 It is revealed during the course of argument as well as

while appreciating the evidence of relevant witnesses that deceased

Ganesh Sadre was a private money lender and also a real estate

agent. The money dispute/hand loan transaction between deceased

Ganesh Sadre and accused No.1/Nandkumar, is foundation of this

case. It was attempted by the learned defence counsels to show that

accused No.1 had repaid the loan before the death of Ganesh Sadre.

As such, there was no intention on the part of accused or the family of

accused No.1 to eliminate the deceased on account of money

transaction. According to the learned defence counsels, money

dispute cannot be termed as a motive to commit murder of Ganesh

Sadre.

43 PW-1 Sarubai (mother of the deceased), PW-4 Prakash

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Paradwar (witness to money transaction) and PW-9 Mahadeo Valse

(witness to money transaction) have categorically stated in their

deposition about the money transaction between the deceased and

accused No.1/Nandkumar. The learned Additional Sessions Judge

has appreciated the evidence of PW-1 Sarubai, PW-4 Prakash

Paradwar and PW-9 Mahadeo Valse, in the light of defence taken by

the respective accused. The learned Additional Sessions Judge after

appreciating the evidence of above referred three witnesses, arrived

at the conclusion that the deceased had advanced hand loan of

Rs.1,65,000/- to accused No.1/Nandkumar. There was dispute

between deceased and accused No.1 regarding repayment. The

deceased alongwith his mother PW-1 Sarubai had been to the house

of accused No.1/Nandkumar for repayment of hand loan just before

two days of the incident. The relatives of accused No.1 intervened in

the matter and the disputed was settled at Rs.1,20,000/- due to

intervention of relatives of accused No.1. Accordingly, accused No.1

had paid Rs.1,00,000/- to deceased Ganesh Sadre and remaining

amount was to be paid within a short time. The learned Trial Judge

has rightly concluded that there was money transaction between

deceased Ganesh Sadre and accused No.1/Nandkumar. Money

dispute was the root cause and the Trial Judge held that money

dispute was the motive to kill Ganesh Sadre.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

44 The learned defence counsels vehemently submitted that

deceased was a private money lender and real estate agent had

many enemies. As such, the possibility cannot be ruled out to kill the

deceased by someone else in the background of his private money

lending business and real estate business. We are not impressed by

such argument advanced by the learned defence counsels. There is

absolutely no evidence to support such defence. There is no iota of

evidence to show that deceased was lastly seen in the company of

some other persons, who had taken private loan from the deceased

and on the next day, the dead body of Ganesh Sadre was found. It is

difficult to accept such defence in the absence of any iota of evidence.

Though onus is not much higher on the accused, but there must be

some evidence, which may focus on the defence and probability of

eliminating the deceased at the hands of some other persons

because of private money lending business. We do not find any merit

in that line of argument advanced by the learned counsels for the

respective accused. Money dispute between deceased and the family

of accused No.1 is found to be the motive in eliminating the deceased.

The family of accused No.1 was felt insulted and humiliated due to

gathering of deceased and his mother at his house and insistence of

repayment of hand loan in presence of large gathering of his relatives,

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

which ultimately prompted the family of accused No.1 to plan about

killing of Ganesh Sadre.

EVIDENCE ON STORY OF LAST SEEN TOGETHER

45 According to the prosecution case, accused Nos.4 to 6

(preset appellants) were lastly seen in the night of 22 nd April, 2012 in

the company of deceased Ganesh Sadre at the pan shop and Hotel

Anjali Beer Bar and Restaurant situated in the area of Yeshwantrao

Chavan Square to SRTRMCH Ambajogai.

46 In order to prove the story of last seen together, the

prosecution machinery has pressed into service the evidence of

following prosecution witnesses :

        i)     PW-5 Manik s/o Ganpati Dahiphale ;

        ii)    PW-6 Shaikh Imran Shaikh Nijamoddin ;

iii) PW-7 Prakash s/o Kashinath Chintamani ;

        iv)    PW-9 Mahadeo Vishwnath Valse ;

        v)     PW-12 Balaji s/o Shankarappa Kale ;

        vi)    PW-14 Dhammpal s/o Shivaji Sarwade ; and

        vii) PW-15 Sanjay s/o Shriram Pawar.






Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

47 On going through the testimony of PW-5 Manik Ganpati

Dahiphale, it is evident that he is serving in the SRTRMCH Ambajogai

in the OPD on the post of clerk. On 22 nd April, 2012, he was on duty

in the OPD section. His evidence further disclosed that on 22 nd April,

2012 about 08:30 p.m. Ganesh Sadre and accused Sunil Patil had

been to the OPD. Both of them were in drunken condition. They went

away about 08:45 p.m. on motorcycle.

48 PW-6 Shaikh Imran Shaikh Nijamoddin is running his pan

shop in the medical campus at Ambajogai. It is situated at the main

entrance of the Medical College and Hospital, Ambajogai. He is well

acquainted with deceased Ganesh Sadre and all the accused since

they were his regular customers. He has further disclosed that on

22nd April, 2012 at about 11:15 to 11:30 p.m., deceased Ganesh

Sadre, accused No.5/Sanjay Kakade, accused No.4/Swapnil Kamble

and accused No.6/Mangesh Gund had been to his pan shop when he

was about to close his shop. They purchased Gold Flake Cigarette

and Gutka. All of them went towards Chanai road. Two went on

motorcycle and remaining two went on foot. The evidence of PW-6

Shaikh Imran is found to be trustworthy and reliable. It is not any way

shaken by way of cross-examination. He is the important witness,

who had seen deceased Ganesh Sadre in the company of accused

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Nos.4 to 6 on 22nd April, 2012 in the night about 11:30 p.m. when they

left towards Chanai road.

49 Now coming to PW-7 Prakash Kashinath Chintamani, who

is also serving in the SRTRMCH Ambajogai. His brother Macchindrao

runs a pan shop, which is situated at Yeshwantrao Chavan Square,

Ambajogai. His evidence further disclosed that one day before the

incident during night hours he was standing near pan shop of his

brother when accused Mangesh Gund, son of Kamble (Swapnil

Kamble) and one more (Sanjay Kakade) had been to the pan shop of

his brother. They purchased Pan, Tobacco, etc. and went towards

medical college. He had lastly seen the above name accused

persons at Yeshwantrao Chavan Square, Ambajogai.

50 Now coming to PW-9 Mahadeo Vishwnath Valse. His

evidence also disclosed about money transaction between deceased

Ganesh Sadre and accused No.1/Nandkumar and quarrel on account

of repayment. His evidence further disclosed about real estate

business of deceased and plots to be purchased situated at Pokhari

road. Next part of evidence of PW-9 Mahadeo Valse disclosed that

on 22nd April, 2012 deceased Ganesh Sadre had called him at Anjali

hotel. He noticed that deceased Ganesh Sadre and accused Sunil

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Patil were in the hotel and they had drinks. This witness Mahadeo

Valse also joined them. There was discussion regarding transaction

of five plots and Ganesh Sadre paid Rs.2,000/- as an earnest money

to Mr. Nikam towards purchase of five plots. They had meals and

they left the hotel about 05:00 to 05:30 p.m. He has noticed

deceased in the company of accused Sunil Patil on 22 nd April, 2012

from morning to evening.

51 The prosecution machinery has also examined Manager

of Hotel Anjali Beer Bar as PW-12 Balaji Shankarappa Kale. His

evidence disclosed that deceased Ganesh Sadre was regular

customer of hotel Anjali and he had credit account. On 22 nd April,

2012, deceased had been to hotel Anjali with his two friends about

02:00 to 02:30 p.m. and after taking beer, they left about 03:30 p.m.

His evidence further disclosed that deceased Ganesh Sadre again

came back to the hotel with 4-5 friends. They had drinks. After taking

meals, they left the hotel about 07:30 to 08:00 p.m. His evidence

further disclosed that deceased Ganesh Sadre again came back to

hotel with two friends about 9:00 to 9:15 p.m. and had drinks. They

left the hotel about 10:45 p.m. The testimony of Manager of Hotel

Anjali Beer Bar gave clear picture that deceased Ganesh Sadre had

visited Hotel Anjali Beer Bar on multiple times and had drinks. The

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

deceased and his friends left the hotel in the night about 10:45 p.m. It

is shown by the prosecution that the deceased had drinks on that day

with his friends.

52 Now coming to PW-14 Dhammpal Shivaji Sarwade. His

father is serving in SRTRMCH Ambajogai. He is well acquainted with

deceased Ganesh Sadre and the accused persons. His evidence

disclosed that on 22nd April, 2012, deceased Ganesh Sadre alongwith

Dhammpal Sarwade and Manoj Gaikwad had been to hotel Anjali

about 06:30 to 07:00 p.m. Deceased Ganesh Sadre, one Burge,

accused Sunil Patil and one more friend were in the hotel. Dhammpal

Sarwade occupied the table with his friends beside deceased.

Dhammpal Sarwade had seen accused Swapnil Kamble, Mangesh

Gund and Sanjay Kakade, who was sitting beside the table.

Deceased Ganesh Sadre and others left the hotel about 08:30 p.m.

Thus, the evidence of PW-14 Dhammpal Sarwade also focuses that

the deceased was in the company of accused Nos.4 to 6 and they

had drinks.

53 PW-15 Sanjay Shriram Pawar is another witness on the

story of last seen together. On going through the testimony of PW-15

Sanjay Pawar, it is revealed that he is residing in the medical campus

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

and the quarter of deceased Ganesh Sadre was close to him. He was

also aware about the money transaction between deceased Ganesh

Sadre and accused No.1/Nandkumar and quarrel on account of

money dispute on 19th April, 2012. He has further disclosed that on

22nd April, 2012 about 11:15 to 11:30 p.m. he was at medical shop.

He had parked his motorcycle in front of the hotel. He was taking out

his motorcycle when he noticed that accused Swapnil Kamble and

accused Mangesh Gund were proceeding to Vaidhye Chowk on foot

and deceased Ganesh Sadre and accused Sanjay Kakade also went

towards the same direction. Therefore, it is clear that PW-15 Sanjay

Pawar is the last witness, who had seen deceased Ganesh Sadre in

the company of accused Nos.4 to 6. The deceased was alive till

01:30 p.m. when PW-15 Sanjay Pawar had seen him in the company

of these three accused persons.

54 On careful scrutiny of above stock evidence of

prosecution witnesses on the point of last seen together, it is very

much clear that their evidence is corroborating each other. Their

evidence is consistent on the point of last seen. All of them have

categorically stated that they had seen the deceased in the company

of accused Nos.4 to 6 while roaming in the medical campus to

Yeshwantrao Chavan Square, Ambajogai. The learned Additional

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Sessions Judge has appreciated the evidence of above stock

witnesses very carefully and minutely and after exercise of scanning,

accepted their evidence. The learned Trial Judge has also considered

about the omissions and contradictions produced on record by the

defence counsels during their cross-examination and found that those

are not any way fatal to the prosecution. The evidence of above

referred prosecution witnesses cannot be discarded on account of

simple contradictions and omissions. We do not see any error on the

part of the learned Trial Judge while accepting the evidence of above

referred stock of witnesses. The prosecution has been successful in

proving with the help of evidence of above referred stock of witnesses

that the deceased was lastly seen roaming in the company of accused

Nos.4 to 6. The deceased was in the company of accused Nos.4 to 6

till 11:30 p.m. of 22nd April, 2012. It is very important to note that the

deceased was lastly seen in the company of accused Nos.4 to 6 on

22nd April, 2012 about 11:30 p.m. and on the very next day i.e. on 23rd

April, 2012 in the morning about 07:00 a.m. the dead body of Ganesh

Sadre was found near Girwalkar Engineering College, Ambajogai, in

an isolated place. The time gap of noticing Ganesh Sadre alive and

noticing his dead body is small. It can be said to be gap of six hours

approximately when the deceased was last seen while roaming in the

company of accused Nos.4 to 6.

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

55 Having regard to the appreciation of evidence of above

referred stock of prosecution witnesses, we do not find any difficulty in

arriving at conclusion that the prosecution agency has been

successful in proving the story of last seen together. The learned Trial

Judge has rightly accepted the story of last seen together projected by

the prosecution agency. We endorse the same.

56 Now coming to one more incriminating circumstance

appearing against the accused. According to the prosecution story,

accused Nos.4 to 6 namely (Swapnil Kamble, Sanjay Kakade and

Mangesh Gund) after committing the crime proceeded to Parli

Vaijnath by motorcycle. They parked their motorcycle at Deshmukh

Petrol Pump, Parli Vaijnath. They boarded train and reached at Udgir.

They boarded bus from Udgir and reached to Nanded and stayed in

one lodge namely Ashirwad Lodge on 23rd April, 2012. According to

the prosecution, the conduct of the accused and their fleeing away

from the place and taking shelter in one lodge, speaks about their

involvement in the commission of crime. The prosecution machinery

has taken help of Manager of Ashirwad Lodge examined as PW-11

Sambhaji Sopan Bhise vide Exhibit-134. His evidence disclosed that

at the relevant point of time he was working as Manager of Ashirwad

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Lodge, Vajirabad, Nanded. His evidence further disclosed that

accused Swapnil Kamble arrived at hotel Ashirwad on 23rd April, 2012

about 08:30 a.m. One person was accompanied with Swapnil

Kamble. Swapnil Kamble filled the register of hotel Ashirwad as well

as name of another person (Sanjay Kakade). They stayed in Room

No.202 and also paid Rs.450/-. One of them signed the register. On

the very day, they vacated the room in the evening. The extract of

Ashirwad Lodge is also duly proved at the hands of PW-11 Sambhaji

Bhise and the same is vide Exhibit-135. On going through the extract

of Ashirwad Lodge vide Exhibit-135, we have noticed the entry of

accused Swapnil Kamble and Sanjay Kakade for 23rd April, 2012 at

serial No.2. Their arrival time is mentioned as 08:40 a.m. Their

address is from Ambajogai. The evidence of Manager of Ashirwad

Lodge was attempted to be shaken mainly on the ground that the

lodge register is in printed format. The name of "Ashirwad" is

mentioned in handwriting. The learned Trial Judge has considered

this aspect and rightly discarded the objection raised by the defence

side. On careful scrutiny of evidence of PW-11 Sambhaji Bhise,

Manager of Ashirwad Lodge, we found that his evidence is trustworthy

and reliable and supported by documentary evidence vide Exhibit-

135. Thus, the prosecution has further travelled its journey by

establishing that accused Nos.4 and 5 had taken shelter in Ashirwad

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Lodge at Nanded on 23rd April, 2012 i.e. soon after committing the

crime.

57 Further it is evident from the testimony of police officer,

API Baliram Rakhamaji Gitte (PW-17) that accused Nos.4 and 5 had

surrendered themselves before Gangakhed Police on 24th April, 2012

and they were brought back by Ambajogai Police through PSI Satish

Bansode (PW-16). The report submitted by PSI Bansode is also

placed on record vide Exhibit-179 to that effect. Letter given by Police

Officer Gangakhed Police Station is also produced vide Exhibit-178.

The entry of station diary is also produced to corroborate such fact

vide Exhibit-180. This incriminating circumstance is also duly proved

by the prosecution agency.

58 Another incriminating evidence is about recovery of blood

stained clothes of accused No.5/Sanjay Kakade. The prosecution

machinery has examined one of the Panch witnesses vide PW-3

Rajendrakumar Vithal More vide Exhibit-113. On going through the

evidence of PW-3 Rajendrakumar More, it is revealed that police

officer has seized clothes of accused Sanjay Kakade, which were

stained with blood. It was red colour T-shirt and blue colour pant,

which were seized by the police officer while making his arrest. The

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

seizure Panchanama is produced to that effect vide Exhibit-114. This

incriminating evidence is also connecting and corroborating about the

role played by accused Sanjay Kakade.

59 Now coming to recovery of weapon used in the

commission of the crime. On going through the evidence of PSI

Satish Damodhar Bansode (PW-16) and Pablik Rambhau Maske

(PW-8), it is revealed that accused No.4/Swapnil Kamble gave

disclosure statement under Section 27 of the Evidence Act before

Police Officer PSI Bansode in presence of Panch witnesses. He

disclosed his intention to show the place where ha had concealed the

weapon. Accordingly, police party, Panch witnesses and

accused/Swapnil Kamble reached to the place. Accused/Swapnil

Kamble lead police party and Panch witnesses and reached at the

gate of I.T.I college. Accused/Swapnil Kamble pointed out the place

i.e. dunghill near the gate of I.T.I. college where from he took out the

sickle (Sura) and produced before the police. The police party seized

the weapon under the seizure Panchanama vide Exhibit-128. The

learned Trial Judge has appreciated the evidence of PSI Bansode and

Panch witness PW-8 Pablik Maske in a careful manner and rightly

accepted their evidence. We do not find any error on the part of the

learned Trial Judge while accepting the evidence on the point of

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

disclosure statement given by accused No.4/Swapnil Kamble and

recovery of weapon at his instance.

60 It was attempted by the defence side to disbelieve the

exercise of recovery of weapon on the ground that it was a recovery

of weapon from open place. The learned Trial Judge has considered

this aspect and recorded the reasons as to how that recovery is

reliable. The weapon was concealed in a dunghill and it was not lying

in an open place. We, therefore, do not find any merit in the argument

advanced by the learned defence counsels.

61 The investigation officer has also recovered the

motorcycle used by these accused while fleeing away to Parli

Vaijnath. That link is duly proved as to how the accused fled away by

using the motorcycle. We have also gone through the CA reports,

which are placed on record by the prosecution machinery vide

Exhibits 202 to 209. Vide seizure Panchanama Exhibit-102, the

clothes of the decease came to be seized after postmortem

examination. The clothes of Accused No.6/Mangesh Gund came to

be seized under the seizure Panchanama vide Exhibit-112, whereas

the clothes of accused No.5/Sanjay Kakade came to be seized under

seizure Panchanama vide Exhibit-114. In the context of above said

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

seizure Panchanamas, we have also gone through the CA reports

pertaining to Muddemal articles sent to chemical analyzer for analysis

and report. On perusing the CA report Exhibit-203, it is revealed that

human blood stains were found on the weapon dragger (sickle).

Further it is evident from the result of analysis of the clothes of

Accused No.5/Sanjay Kakade that human blood stains were also

detected on his clothes. CA report vide Exhibit-202 pertains to

analysis of earth taken from the spot where accused No.5 has burnt

his clothes. The CA report vide Exhibit-202 indicates that burnt pieces

of clothes wrapped in cloth tallies with the earth Exhibit-18 at the time

of chemical analysis.

62 Above referred CA reports are against accused Nos.4 to

6. Mr. Dhorde, learned Senior Counsel vehemently submitted that

mere recovery of blood stains clothes of accused No.5 after three to

four days of the murder, cannot be believed. It is difficult to accept

that even after committing crime like murder, accused No.5 was

moving with the same blood stained clothes. Mr. Dhorde, learned

Senior Counsel has placed reliance in the case of Khalil Khan Vs.

State of M.P. (supra). Mr. Dhorde, learned Senior Counsel also

submitted that simple recovery of human blood on the clothes cannot

be said to be conclusive proof. It is held by the Honourable Supreme

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Court in the case of Mustkeem alias Sirajudeen Vs. State of

Rajasthan (supra) that Serologist's report cannot be ipso facto

conclude guilt of appellant.

63 As discussed earlier, where the case rests squarely on

circumstantial evidence the inference of guilt can be justified only

when all the incriminating facts and circumstances are found to be

incompatible with the innocence of the accused or the guilt of any

other person. No doubt, it is true that conviction can be based solely

on circumstantial evidence but it should be decided on touchstone of

law relating to circumstantial evidence, which has been well settled by

the Honourable Supreme Court. In the case at hand, the blood

stained clothes of accused No.5/Sanjay Kakade were seized by the

police officer under the Panchanama vide Exhibit-114 which has been

duly proved. His clothes were sent to CA for analysis and report and

CA report vide Exhibit-203 speaks that human blood was found on the

clothes of accused No.5/Sanjay Kakade. The weapon seized in this

case, which is allegedly used in the commission of the crime, was

also sent to CA for analysis and human blood was found on the blade

of that weapon. These are the incriminating evidence against the

above set of accused. According to the recent view of the Honourable

Supreme Court in the case of Nana Keshav Lagad Vs. State of

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Maharashtra, reported in, AIR 2013 Supreme Court 3510, the

accused has to explain how his clothes get stained with blood.

Failure to explain amounts to incriminating circumstance against the

accused. No explanation is coming either from accused No.5 or

Accused Nos.4 and 6 about the same. All of them were lastly seen in

the company of the deceased. They have to explain about the blood

stains found on the clothes of accused No.5 when it is supported by

other incriminating evidence. In absence of any explanation from

them, it must be accepted as incriminating circumstance against

accused Nos.4 to 6.

64 The prosecution agency has also examined two police

officers viz PW-16 PSI Satish Bansode vide Exhibit-177 and PW-17

API Baliram Gitte vide Exhibit-193. They have stated about their

procedural part of investigation. PW-16 PSI Bansode has stated

about recovery of weapon at the instance of accused No.4/Swapnil

Kamble under Section 27 of the Evidence Act in presence of Panch

witnesses, whereas PW-17 API Gitte has stated about inquest

Panchanama, postmortem examination, arrest of two accused

persons Sanjay Kakade and Swapnil Kamble and seizure of clothes

of Sanjay Kakade. It is that piece of evidence which is corroborating

the evidence of above stock prosecution witnesses discussed

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

hereinbefore.

65 Having regard to the appreciation of evidence of above

referred stock of witnesses, we have arrived at the following

conclusion:

(i) The prosecution has proved the motive of accused

Nos.4 to 6 in eliminating deceased Ganesh Sadre.

Hand loan and repayment thereof at the hands of

accused No.1/Nandkumar was prompted to the

accused to prepare a plan of elimination of deceased ;

(ii) It is proved by the prosecution that accused No.1 had

repaid hand loan of Rs.1,00,000/- to the deceased and

Rs.20,000/- was remained to be paid ;

(iii) There was brawl between the deceased and the family

of accused No.1 on 19th April, 2012 ;

(iv) The prosecution has proved that incident of killing of

Ganesh Sadre had taken place within three days of

threats given by the sons of accused No.1/

Nandkumar Kamble ;

(v) The prosecution has been successful in proving that

the deceased was lastly seen on 22nd April, 2012 about

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

11:30 p.m. in the company of accused Nos.4 to 6 in

the area of SRTRMCH Ambajogai to Yeshwantrao

Chavan Square, Ambajogai ;

(vi) The dead body of Ganesh Sadre was found on the

very next day i.e. on 23rd April, 2012 about 07:00 a.m.

The time gap of lastly seen the deceased in the

company of accused Nos.4 to 6 is found to be small

and approximately six hours, which unerringly pointing

towards guilt of accused Nos.4 to 6 ;

(vii) Ganesh Sadre met with homicidal death caused by

sharp weapon, which is recovered at the instance of

accused No.4/Swapnil Kamble ;

(viii) The prosecution has been successful in proving that

after the incident accused Nos.4 to 6 fled away. They

first went to Parli Vaijnath and boarded train and

reached to Udgir and then went to Nanded ;

(ix) Accused Nos.4 and 5 (Swapnil Kamble and Sanjay

Kakade) had stayed in Ashirwad Lodge at Nanded on

23rd April, 2012 ; and

(x) On the very next day i.e. 24th April, 2012, accused

Nos.4 and 5 surrendered themselves before

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

Gangakhed police officials.

(xi) Blood stains were found on the clothes of accused

No.5/Sanjay Kakade.

66 Thus, the prosecution agency has been successful in

establishing the chain of circumstantial evidence. The prosecution

has succeeded in proving that it is none else, but accused Nos.4 to 6

had killed deceased Ganesh Sadre on account of money dispute. No

one else had committed the crime. The learned Additional Sessions

Judge has appreciated the evidence of prosecution witnesses in a

proper manner and rightly held accused Nos.4 to 6 guilty for the

offence punishable under Sections 302 read with Section 34 of the

Indian Penal Code and accused No.4 alone guilty under Section 201

of the Indian Penal Code. We do not see any error on the part of the

learned Additional Sessions Judge while recording findings against

present set of accused. The findings recorded by the learned Trial

Judge are found proper and correct based upon evidence. There is

no need to disturb the conviction awarded by the learned Trial Judge

against present set of accused Nos.4 to 6. The conviction and

sentence awarded by the learned Additional Sessions Judge needs to

be upheld in the appeals. No need of any sort of interference. The

Cri.Appeals 563 n 572 of 2014 n 526 of 2015.odt

appeals must fail. In the result, we pass the following order:

ORDER

I. Criminal Appeal No.563 of 2014 preferred by

appellant / Mangesh Pandurang Gund (Accused No.6),

Criminal Appeal No. 572 of 2014 preferred by

appellant / Sanjay Dinkar Kakade (Accused No.5) and

Criminal Appeal No. 526 of 2015 preferred by

appellant / Swapnil Nandkumar Kamble (Accused

No.4), are hereby dismissed.

II. The judgment and order of conviction and sentence

passed by the learned Additional Sessions Judge,

Ambajogai against accused Nos.4 to 6 in Sessions

Case No.54 of 2012, is hereby confirmed.

III. The appeals are accordingly disposed of.

IV. Criminal applications, if any, also stand disposed of.

V. Record and proceeding be sent to the Trial Court.

[ SHRIKANT D. KULKARNI, J. ] [ V. K. JADHAV, J. ] nga

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter