Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhav Dhondiba Wadwale vs The State Of Maharashtra
2022 Latest Caselaw 199 Bom

Citation : 2022 Latest Caselaw 199 Bom
Judgement Date : 6 January, 2022

Bombay High Court
Madhav Dhondiba Wadwale vs The State Of Maharashtra on 6 January, 2022
Bench: V.K. Jadhav, Sandipkumar Chandrabhan More
                                                                      crapl392.14-
                                      -1-


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                        CRIMINAL APPEAL NO. 392 OF 2014


 Madhav Dhondiba Wadwale
 Age 25 years, Occ. Agriculture
 R/o. Kapsi (Bk), Tq. Loha
 District Nanded                                        ...Appellant
 Now in jail                                       (Ori. Accused No.1)

          versus

 The State of Maharashtra
 Through the Secretary Home Department
 Mantralaya Mumbai
 and
 The Police Station Officer,
 Osmannagar,
 Tal. Kandhar, Dist. Nanded                              ...Respondent

                                     .....
 Mr. K. C. Sant, Advocate for the appellant
 Mr. R. D. Sanap, A.P.P. for respondent-State
 Mr. A.M. Gaikwad, assist to A.P.P.
                                 .....

                                     AND
                        CRIMINAL APPEAL NO. 294 OF 2014


 1.       Dhondiba Devrao Wadwale
          Age 55 years, Occ. Agriculture

 2.       Chandrakalabai w/o Dhondiba Wadwale
          Age 50 years, Occ. Household,

          Both R/o. Kapsi (Bk), Tq. Loha
          District Nanded                             ...Appellants
                                            (Ori. Accused No.2 & 3)

          versus

 The State of Maharashtra
 Through the Secretary Home Department
 Mantralaya Mumbai
 and
 The Police Station Officer,
 Osmannagar,
 Tal. Kandhar, Dist. Nanded                     ...Respondent



::: Uploaded on - 06/01/2022                    ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                       crapl392.14-
                                      -2-



                                    .....
 Mr. Mukul Kulkarni h/f Mr. R.R. Sancheti, Advocate for the appellants
 Mr. R. D. Sanap, A.P.P. for respondent-State
                                      .....

                                    CORAM : V. K. JADHAV AND
                                            SANDIPKUMAR C. MORE, JJ.

                                        Date of Reserving
                                        the Judgment              : 29.11.2021

                                        Date of pronouncing
                                        the Judgment        : 06.01.2022


 JUDGMENT (PER V.K. JADHAV, J.) :-


 1.        Being aggrieved and dissatisfied with the judgment and order

 of conviction passed by the Additional Sessions Judge, Kandhar

 dated 23.5.2014 in Sessions Case No.23 of 2004, the appellant -

 original-accused No.1 Madhav Dhondiba Wadwale preferred criminal

 appeal No. 392 of 2014 and appellants-accused No.2 and 3 i.e.

 Dhondiba Devrao Wadwale and Chandrakalabai Dhondiba Wadwale,

 respectively, preferred criminal appeal No. 294 of 2014.



 2.       Brief facts giving rise to the prosecution case are as follows:-



 a)       P.W.2 Savita (victim) is the wife of appellant-accused No.1

 Madhav whereas the appellant accused Nos.2 and 3 i.e. Dhondiba

 and Chandrakalabai, respectively, are the parents of appellant

 accused No.1 Madhav. The marriage of P.W.2 Savita (victim) was

 performed with appellant-accused No.1 Madhav on 26.3.2003. At



::: Uploaded on - 06/01/2022                    ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                    crapl392.14-
                                    -3-

 the time of marriage, though dowry amount of Rs.1,21,000/- was

 fixed, however, an amount of Rs.1,00,000/- was paid in cash

 alongwith motor cycle and ornaments of two and half Tola gold were

 also given and balance amount of dowry for Rs.21,000/- remained

 unpaid. After the marriage, P.W.2 Savita (victim) had gone to her

 matrimonial house at Kapsi (Bk), Tq. Loha, District Nanded. She

 was treated well for a period of three months after the marriage.

 Thereafter, she was subjected to ill-treatment on account of

 remaining unpaid dowry amount for Rs.21,000/-.                P.W.2 Savita

 (victim) was also subjected to insulting treatment for the reason that

 she is having black complexion. P.W.2 Savita (victim) has thereafter

 became pregnant. However, there are various instances quoted by

 P.W.2 Savita (victim) which indicate that she was also subjected to

 ill-treatment for aborting foetus. There was an attempt to kill her in

 her matrimonial home but she has fortunately saved herself.



 b)       On 20.01.2004 at noon when P.W.2 Savita (victim) was

 cleaning the paddy rice grains in kitchen room, at that time appellant

 accused No.1 Madhav entered in the room and by closing the door of

 kitchen room from inside, had given two kicks on the abdomen of

 P.W.2 Savita (victim).        The parents of appellant accused No.1

 Madhav i.e. accused Nos. 2 and 3, who are appellants in criminal

 appeal No. 294 of 2014 also entered in the said kitchen room. The

 appellant accused No.2 Dhondiba had given a nylon rope to

 appellant accused No.1 Madhav and accused Madhav wrapped the

::: Uploaded on - 06/01/2022                 ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                   crapl392.14-
                                  -4-

 said nylon rope around the neck of P.W.2 Savita (victim) and started

 twisting it. The appellant accused No.2 Dhondiba caught hold of the

 hands of P.W.2 Savita (victim) and appellant accused No.3

 Chandrakalabai caught hold of her legs. The appellants accused

 persons have attempted to strangulate P.W.2 Savita (victim). P.W.2

 Savita (victim) had made efforts to loose the rope wrapped around

 her neck. She was succeeded in removing the rope from her neck.

 Thereafter, the appellants accused had taken her in another room.

 The appellant accused No.1 Madhav given shock on her both the

 buttocks by soldering machine.     Though P.W.2 Savita (victim) had

 raised shouts, but at that time the volume of TV was deliberately

 increased by the accused persons. Further the appellant Madhav

 had given electric shock on the thigh of P.W.2 Savita (victim) and she

 became unconscious.



 c)       P.W.2 Savita (victim) was taken to Apex hospital at Nanded

 on 20.1.2004 at 4.25 p.m. The concerned treating doctor has given

 M.L.C. intimation to Vajirabad police station, Nanded. P.W.2 Savita

 (victim) was unconscious when she was admitted in the said hospital.

 Her condition was critical. There was bleeding from her nose and

 ears. Blood was clotted in her eyes. Froth was coming from her

 mouth. The treating doctor has noted one lenier contused wound on

 her throat which was extending from right to left ear. The treating

 doctor has noted another injury on her both hips and the third injury

 was contused lacerted wound on left thigh. In the cross examination,

::: Uploaded on - 06/01/2022                ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                  crapl392.14-
                                  -5-

 the treating doctor has admitted that there was swelling on lungs.

 P.W.2 Savita (victim) was all the while unconscious when admitted in

 the Apex Hospital, Nanded.     P.W.2 Savita (victim) thereafter was

 referred to Apollo Hospital at Hyderabad and on 26.1.2004 P.W.2

 she was admitted in the said Hospital at Hyderabad. She regained

 her consciousness after 4/5 days of her admission in the said

 hospital. On her examination, the treating doctor has noted that baby

 in her womb was dead. In the said Apollo Hospital at Hyderabad,

 external injuries on the person of P.W.2 Savita (victim) were also

 noted. P.W.2 Savita (victim) was discharged from the said hospital

 on 16.2.2004.



 d)       Meantime, P.W.1 Devidas Jadhav, father of P.W.2 Savita

 (victim) had lodged complaint Exh.42 against the appellants accused

 persons. On the basis of the said complaint, crime No. 14 of 2004

 came to be registered against the appellants accused for the

 offences punishable under Section 498-A, 307 r.w. 34 of I.P.C.



 e)       On the basis of the said complaint Exh.42, P.W. 8 A.S.I.

 Sudhakar Shelke registered crime No. 14 of 2004 and investigation

 was entrusted to P.W.10 P.I. Bhagwat Jaybhaye. Meanwhile, P.W.9

 P.S.I. Ganesh Choure had repeatedly tried to record the statement of

 P.W.2 Savita (victim) in the hospital at Nanded from 21.1.2004 to

 23.1.2004, however, on every such occasion, the treating doctor had

 given written opinion that P.W.2 Savita (victim) was not able to give

::: Uploaded on - 06/01/2022               ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                        crapl392.14-
                                       -6-

 her statement.           P.W. 10 P.I. Bhagwat Jaybhaye has carried out

 investigation in connection with the said crime. On 26.1.2004 he had

 visited the spot and carried out spot panchanama Exh.84 in presence

 of panchas. Though he had tried to find out accused persons but

 they could not be traced out. He has recorded the supplementary

 statement of P.W. 1 complainant Devidas Jadhav and further

 recorded the statement of some other witnesses. On 15.2.2004 he

 was transferred and therefore, further investigation was entrusted to

 P.W.12 A.P.I. Milind Khodve.          P.W. 12 A.P.I. Milind Kondve has

 recorded the statement of P.W.2 Savita (victim) when they received

 information that the victim had reached to Kedar Wadgaon and also

 collected injury certificate from the Apex Hospital, Nanded. During

 that period search of the accused was going on and accordingly the

 accused persons were arrested by drawing arrest pancahnama

 Exh.99 and 100 respectively. On 20.3.2004 the appellant accused

 No.1 has disclosed certain information and on the basis of which

 memorandum panchanama was prepared. The appellant accused

 has pointed out the weapon used in the commission of offence

 concealed in his field.         Those weapons are soldering machine,

 electric wire and one nylon rope.           Memorandum panchanama was

 drawn which is at Exh.101 and the said articles came to be seized at

 the instance of accused No.1 by drawing recovery panchanama

 Exh.102. Article 1 to 3 are those articles produced before the Court

 during trial. He has further recorded the supplementary statement.

 On completion of investigation, on 23.4.2004 P.W. 12 A.P.I. Milind

::: Uploaded on - 06/01/2022                     ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                    crapl392.14-
                                  -7-

 Khodve has submitted charge sheet against the appellants-accused.



 f)       The learned Additional Sessions Judge, Kandhar has framed

 charge at Exh.4 under Section 498-A, 307, 316 r.w. 34 of I.P.C.

 against the appellants. The contents of the charge were read over

 and explained to the appellants-accused persons and the appellants-

 accused pleaded not guilty to the said charge and claimed to be

 tried.     The defence of the accused is of total denial and false

 implication. As per their defence, appellant accused No.1 Madhav

 was suffering from diabetes and therefore, P.W.2 Savita (victim) was

 under impression that the baby in her womb may also be the patient

 of diabetic. The P.W.2 Savita (victim) therefore attempted to commit

 suicide and in that attempt she fallen down and sustained injuries

 and the baby in her womb was died. As per their defence, at the time

 of alleged incident, they were not present at their house and they

 have been falsely implicated in the case.



 g)       The prosecution has examined in all 12 witnesses to

 substantiate the charges levelled against the appellants-accused.

 After completion of prosecution evidence, statements of the

 appellants-accused came to be recorded under Section 313 of

 Cr.P.C.        The appellants accused also examined one defence

 witnesses viz. Gangadhar Uppalwad.



 h)       Learned Additional Sessions Judge, Kandhar by judgment and

::: Uploaded on - 06/01/2022                 ::: Downloaded on - 07/01/2022 07:04:03 :::
                                                                             crapl392.14-
                                            -8-

 order dated 23.5.2014 has convicted the appellants accused for the

 offence punishable under Sections 498-A r.w. 34, 307 r.w. 34, 316

 r.w. 34 of I.P.C. The learned Additional Sessions Judge, Kandhar

 has convicted all the appellants accused in the following manner.

 The operative part of judgment and order of conviction reads as

 under:-

                                           ORDER

"01. Accused Nos.

                  01-      Madhav Dhondiba Wadwale,
                  02-      Dhondiba Devrao Wadwale,
                  03-      Chandrakalabai Dhondiba Wadwale,


         are     hereby        convicted    for   commission       of    offence

punishable u/sec, 498-A r.w. sec. 34 of IPC and they are sentenced to suffer rigorous imprisonment for three years each and to pay fine of Rs.10,000/- each, in default to suffer further rigorous imprisonment for three months each.

02. Accused Nos. 1 to 3 are also convicted for commission of offence punishable u/sec. 307 r.w. sec. 34 of IPC and they are sentenced to suffer imprisonment for life each and to pay fine of Rs.25,000/- each, in default to suffer further rigorous imprisonment for six month each.

03. Accused Nos. 1 to 3 are also convicted for the commission of offence punishable u/sec. 316 r.w. sec. 34 of IPC and they are sentenced to suffer rigorous imprisonment for ten years each and to pay fine of Rs.25,000/- each, in default to suffer further rigorous

crapl392.14-

imprisonment for six month each.

04. The sentences awarded in above said sections shall run concurrently.

05. Accused are entitled for set off according to provisions of Section 428 of Cr.P.C.

06. On realizing of the fine amount Rs.1,50,000/- be paid to victim as the compensation u/sec. 357(1) Cr.P.C.

07. Seized articles being worthless be destroyed after the period of appeal is over.

08. Declared and pronounced in open Court."

3. Mr. Sant, learned counsel for the appellant in criminal appeal

No. 392 of 2014 submits that the prosecution has mainly relied upon

the evidence of P.W.1 father of P.W.2 Savita (victim), P.W.2 Savita

(victim), P.W.4 Dr. Shubhangi Patange, from Apex Hospital, Nanded

where the victim was initially admitted and P.W.11 Dr. Jaganmani

Vendantam from Apollo Hospital, Hyderabad. Learned counsel Mr.

Sant submits that as per the prosecution story, the appellants

accused persons have tried to electrocute the victim with an intention

to commit her murder. The appellants accused have used soldering

machine for causing injuries on the buttocks of victim and further they

tried to commit murder of victim by strangulation with nylon rope of

fertilizer gunny bag. The prosecution case rests upon three articles

i.e. article No.1 electric wire, article No.2 soldering machine and

crapl392.14-

article No.3 Nylon rope prepared from fertilizer gunny bag.

4. Mr. Sant, learned counsel for the appellant-accused Madhav

submits that the evidence of P.W.1 Devidas, P.W.2 Savita (victim) is

full of omissions, contradictions and improvements. As per the

exerts evidence i.e. P.W.4 Dr. Shubhangi Patange and P.W.11 Dr.

Jaganmani Vendantam that no burn injuries were found on the

person of P.W.2 Savita (victim). Further, the allegations about giving

shock by electric wire are concerned, except oral evidence of P.W.2

Savita (victim), there is no corroboration. As per the medical

evidence, there are no injuries on the person of P.W.2 Savita (victim)

caused by electric current. Learned counsel for the appellant Madhav

further submits that P.W.4 Dr. Shubhangi Patange has deposed that

when P.W.2 Savita (victim) was admitted in Apex hospital at Nanded,

she did not notice any ligature marks, however, she noticed ligature

marks on second day. Whereas P.W.1 Devidas (father of P.W.2

Savita) deposed that he noticed such ligature marks on the day of

admission of P.W.2 Savita (victim) in the hospital. Learned counsel

submits that the prosecution has not even attempted to send all

these articles for chemical analysis to prove that those were used in

commission of crime. The prosecution has miserably failed to

establish that the ligature marks were present and as such, the case

falls under Section 307 of I.P.C. Though there are allegations by

P.W.2 Savita (victim) that the appellant accused Madhav has given

kicks on her abdomen, however, there is no corroboration for the

same. It is the prosecution story that appellant accused No.2

crapl392.14-

Dhondiba and accused No.3 Chandrakalabai and one sister of the

appellant Madhav (who is no more) entered into kitchen from another

door is falsified by the contents of spot panchanama. Learned

counsel submits that evidence of P.W.1 Devidas is full of

improvement and omissions. Learned counsel submits that the

allegations that P.W.2 Savita (victim) was having black complexion

and therefore, accused did not like her and further she was all the

while ill-treated for non fulfillment of unpaid dowry amount, does not

inspire confidence.

5. Mr. Sant, learned counsel for the appellant accused Madhav

submits that P.W.4 Dr. Shubhangi Patange has deposed that the

injury and ligature marks can be caused by throttling whereas the

nature of article allegedly used suggests the case of strangulation.

Learned counsel submits that both the doctors have not deposed

about direction of ligature marks in injury No.1. Even P.W.4 Dr.

Shubhangi Patange has admitted in her cross examination that she

did not feel it necessary to inform the police as she suspected the

case to be of shooting of B.P. during the pregnancy and she noticed

the ligature marks on 21.01.2004. P.W.11 Dr. Jaganmani

Vendantam has deposed that the injury can be caused by throttling

and further admitted that he did not find any impression of rope

around the neck of P.W.2 Savita (victim). He has further deposed

that injury caused to ankle of mandible is not possible by Article

No.3. He has also accepted that in case of strangulation by article

crapl392.14-

No.3 there should have been fracture of hyoid bone.

6. Mr. Sant, Learned counsel for the appellant accused Madhav

submits that the prosecution has utterly failed to establish the case of

strangulation and also throttling and further both the cases cannot go

together. The learned Additional Sessions Judge has expressed that

it was a case of throttling. There are no ligature marks around the

neck of P.W.2 Savita (victim) caused by rope. The use of rope is

also not proved by sending the same to chemical analysis. Further,

the length and width of ligature marks are not on record. Learned

counsel for the appellant Madhav submits that evidence of P.W.2

Savita (victim) is totally by way of improvement and full of omissions.

The appellant accused Madhav allegedly bolted the door of kitchen

from inside and thereafter the other accused persons came in the

kitchen cannot be believed as there is only one door to the kitchen.

Learned counsel submits that it is not possible to commit murder by

using soldering machine. Further the injuries caused were not on the

vital part of the body of P.W.2 Savita (victim). Learned counsel

submits that the said soldering machine, by any stretch of

imagination, cannot be said to be the weapon used for committing

murder of P.W.2 Savita (victim). Learned counsel submits that case

does not fall under Section 307 of IPC. In the alternate, at the most, it

can be a case under Section 323 or 325 of IPC. Learned counsel

submits that if at all there was an intention to kill P.W.2 Savita (victim),

the appellants accused would not carry P.W.2 Savita (victim) to the

crapl392.14-

hospital. Learned counsel submits that so far as the charge under

Section 316 of I.P.C. is concerned, the prosecution has utterly failed

to prove the ingredients of Section 316 of I.P.C.

7. Mr. Sant, learned counsel for the appellant-accused Madhav

submits that the prosecution has failed to examine the material

witness i.e. Dr. Shirsath, who has examined P.W.2 Savita (victim) for

the first time in his dispensary, which is just opposite to the house of

the appellant. The said doctor Shirsath would have been the best

witness. The prosecution has further failed to examine witness

Gangadhar Uppalwad. Though said Gangadhar Uppalwad was cited

as prosecution witness, the prosecution has examined him as

defence witness. D.W. Gangadhar Uppalwad has deposed that the

appellant accused persons came from the field and thereafter the

appellants accused immediately took P.W.2 Savita (victim) to the

hospital in Rickshaw. The appellants accused gave information about

the victim to her parents and they were also present in the hospital.

There was no intention to commit murder of P.W.2 Savita (victim).

8. Mr. Sant, learned counsel for the appellant accused Madhav

submits that so far as the sentence part is concerned, the case of the

prosecution is far stretched. There is no sufficient evidence to prove

the guilt of appellant-accused. The prosecution case clearly based

on the evidence of P.W.1 Devidas and P.W.2 Savita (victim). The

appellants accused have clearly made out a case that victim herself

crapl392.14-

had tried to commit suicide. Thus, harsh punishment has been

imposed. The appellants accused Madhav has already undergone

the sentence of more than six and half years. Further the victim is

sufficiently compensated by directing the accused persons to make

payment of Rs.1,50,000/- to her and on this count also the

punishment needs to be reduced. Learned counsel thus submits

that criminal appeal No. 392 of 2014 deserves to be allowed and the

appellant Madhav may be acquitted by giving benefit of doubt. In the

alternate, the sentence may be reduced to the extent that appellant

accused No.1 Madhav as already undergone.

Learned counsel for the appellant accused Madhav, in order to

substantiate his contentions, placed reliance on the following cases:-

i) Sarju Prasad vs. State of Bihar, reported in AIR 1965 (1) Cri.L.J. 766;

ii) Hari Kishan & State of Harayana vs. Sukhbir Singh and others, reported in AIR 1988 SC 2127;

iii) Hari Mohan Mandal vs. State of Jharkhand, reported in AIR 2004 SC 3687;

iv) Jabbar and others vs. State, reported in 1965 SCC Online All

337.

9. Mr. Kulkarni h/f Mr. Sancheti, learned counsel for the

crapl392.14-

appellants (original accused 2 and 3) in criminal appeal No. 294 of

2014 submits that as per the prosecution story P.W.2 Savita (victim)

was in the kitchen where she was assaulted. Learned counsel

submits that entire incident is in four stages, each with different

intention by different persons and at different locations within the

house. Those four stages are as follows:-

(I) So far as the first part of assault is concerned, the accused

No.1 husband i.e. the appellant in criminal appeal No. 392 of

2014 has entered in the kitchen and kicked P.W.2 Savita

(victim) twice on her abdomen. These appellants have no role

to play so far as this part of assault is concerned.

(II) So far as the second part of assault is concerned, P.W.2

Savita (victim) has deposed that the appellants herein

alongwith her sister-in-law, entered in the kitchen from another

door and the appellant accused Dhondiba (father-in-law) had

handed over one rope prepared from fertilizer gunny bag to

husband accused No.1 Madhav and Madhav put the rope

around her neck and tried to twist it. Learned counsel submits

that the prosecution has examined two doctors, who have

treated P.W.2 Savita (victim). P.W.4 Dr. Shubhangi Patange

has deposed that there was a linear contused wound on her

throat, which was extending from right to left ear. The size of

said injury was 1 ½ cm to 4.5 cm. According to P.W.4 Dr.

crapl392.14-

Shubhangi, they have radiologically examined P.W.2 Savita

(victim) in the hospital. In the said examination, it was found

that there was swelling on lungs. The MRI of P.W.2 Savita

(victim) was also done. It reveals cerebral ischemic leision.

P.W.4 Dr. Shubhangi has stated in her cross examination that

she did not agree with the proposition that in case of throttling

the ligature marks will be around the neck. P.W.4 Dr.

Shubhangi volunteers that in such case the patient would die

certainly. P.W.4 Dr. Shubhangi has admitted that she has not

described the direction of injury No.1 Exh.82. P.W.4 Dr.

Shubhangi has further admitted that initially she was

suspecting about shooting of B.P. during pregnancy and

therefore, intimation was not given to the police. However,

when ligature marks were found, intimation was given to the

police. She has accordingly noted ligature marks on the

person of P.W.2 Savita (victim) on 21.01.2004.

Learned counsel for the appellants submits that P.W.11 Dr.

Vendantam has deposed that there was one red colour mark

on her neck below the angle of mandible. In his cross

examination, P.W.11 Dr. Vendantam has deposed that on

perusal of Exh.82, it reveals that it may be a case of throttling.

He has not found any impression of rope around the neck of

P.W.2 Savita (victim). P.W.11 Dr. Vendantam has further

agree with the proposition that in case of throttling marks

crapl392.14-

around the neck of P.W.2 Savita (victim) are equal to the width

of ligature used. P.W.11 Dr. Vendantam has further admitted

in clear words that injury of 2 cm on angle of mandible is not

possible by Article 3 as he has not mentioned the width of

ligature marks on the person of P.W.2 Savita (victim). He has

accepted that if there is manual strangulation with Article 3

there is fracture of hyoid bone.

Mr. Kulkarni, learned counsel for the appellants submits that

the prosecution has failed to establish as to whether it was a

case of strangulation or throttling. Learned Additional

Sessions Judge has convicted the appellants by holding that it

is a case of throttling. There are no ligature marks around the

neck of P.W.2 Savita (victim). The direction of ligature marks is

not on record. Further, recovery of rope is not legally proved.

Length and width of the alleged rope is not on record. It is

thus not clear as to whether it is case of strangulation or

throttling. Thus, the conviction of the present appellants aiding

the offences is illegal and arbitrary. Learned counsel submits

that evidence of P.W.2 Savita (victim) is full with contradiction

and the medical evidence does not corroborate her version.

Learned counsel submits that it would not safe to rely upon

uncorroborated testimony of P.W.2 Savita (victim). Thus, only

on the basis of her evidence the conviction cannot be

maintained. Learned counsel submits that when there is only

crapl392.14-

one door to the kitchen, it is not clear as to how the appellants

entered in the kitchen when the door of kitchen room was

closed from inside and these appellants were sitting in TV

room.

(III) Learned counsel for the appellants submits that so far as third

part of assault i.e. shock with soldering machine on buttocks

is concerned, as per the prosecution story the husband

accused gave shock while the appellants assisted him in the

said assault. Learned counsel submits that part of body where

the injury was inflicted and the nature of injury is not at all

sufficient to invoke the provisions of Section 307 of I.P.C.

(IV) Learned counsel for the appellants submits that so far as

fourth part of assault i.e. shock with electric wire on left thigh is

concerned, P.W.2 Savita (victim) has stated that the present

appellants have caught hold of her while the husband tried to

electrocute her. Learned counsel submits that nature of the

injury and further part of body is again not be sufficient to

convict the appellants under Section 307 of I.P.C.

10. Learned counsel for the appellants submits that so far as the

charge under Section 316 of I.P.C. is concerned, although the

appellants had no role to play so far as the first assault, still they are

convicted for 10 years for the offence punishable under Section 316

crapl392.14-

of I.P.C. None of the acts allegedly committed by the appellants,

even if taken as it is, the case does not fall within the ambit of

Section 316 of I.P.C. against the present appellants. The

prosecution has not even alleged that the present appellants had

shared common intention of husband accused.

11. Learned counsel for the appellants submits that so far as

conviction under Section 498-A of I.P.C. is concerned, the allegations

are about unpaid dowry of Rs.21,000/-. Learned counsel submits

that on the face of it the version is so improbable and no man of

ordinary prudence would go to such extent for recovery of meager

amount of Rs.21,000/- which remained to be unpaid. There was no

complaint in respect of demand. The prosecution has not examined

any independent witness on the point of cruelty.

12. Learned counsel for the appellants submits that the

subsequent conduct of the accused is relevant. As per the

prosecution story, after the incident, an auto rickshaw was called

wherein P.W.2 Savita (victim) was taken to the neighbouring hospital

of Dr. Chondekar by the accused persons and thereafter as per the

advise of Dr. Chondekar, P.W.2 Savita (victim) was taken to the

Apex Hospital, Nanded for treatment. The father of P.W.2 Savita

(victim) was informed by the accused persons and the accused

persons also present in the hospital, where P.W.2 Savita (victim) was

admitted. Further during the course of investigation, statement of

crapl392.14-

persons viz. Balu, who has called auto rickshaw for taking P.W.2

Savita (victim) to the hospital from Dr. Chondekar, who was the first

doctor to examine P.W.2 Savita (victim) after the incident. Further,

the statements of neighbourers of the appellants were not recorded.

Though during the course of investigation, investigating officer had

recorded the statement of auto rickshaw driver viz. Gangadhar, who

had carried P.W.2 Savita (victim) to the hospital, however, the

prosecution has not examined the said person as prosecution

witness and defence has examined him as defence witness. The

recovery of alleged articles used for commission of crime is itself

shrouded with doubts, as the recovered articles were never sent for

chemical analysis.

13. Learned counsel for the appellants submits that at present

appellant No.1 i.e. accused No.2 Dhondiba is 71 years whereas

appellant No.2 accused No.3 Chandrakalabai is 70 years of age,

approximately. The physical condition of both the appellants are as

such that they cannot bear the rigorous imprisonment for life in jail.

Considering this, the leniency may be shown. These appellants have

already undergone two years of imprisonment. The learned

Additional Sessions Judge has already awarded the compensation to

P.W.2 Savita (victim). Learned counsel for the appellants submits

that in the alternate without prejudice to the merits of the contentions,

the appellants are ready to give consent for increasing the

compensation to be paid to P.W.2 Savita (victim) instead of sending

crapl392.14-

the appellants in jail.

14. Learned A.P.P. submits that the prosecution has proved the

case against appellants beyond doubt. The prosecution has proved

its case on the basis of evidence of P.W.1 Devidas Jadhav, P.W.2

Savita (victim), P.W.4 Dr. Shubhangi Patange from Apex Hospital,

Nanded and P.W.11 Dr. Jaganmani Vendantam from Apollo Hospital,

Hyderabad. P.W.2 Savita is the victim and she has deposed her

suffering in detail about the incident occurred on 20.1.2004. Her

evidence is consistent, reliable and trustworthy. There is no reason

for P.W.2 Savita (victim) to implicate falsely her husband and in laws.

P.W.2 Savita (victim) was subjected to cruelty for various reasons,

including the amount of unpaid dowry. She was forced to abort the

foetus under one or another pretext and also subjected to cruelty on

that count. Learned A.P.P. submits that even conviction of the

appellants accused is sustainable on the basis of testimony of P.W.2

Savita (victim) alone. However, her evidence is well corroborated by

P.W.1 Devidas Jadhav, who happened to be her father and also by

P.W.4 Dr. Shubhangi Patange and P.W.11 Dr. Vendantam. Learned

A.P.P. submits that there is direct evidence about strangulation with

the help of rope. Thus, even if any confusion arises due to

admission given by doctors, however, the ocular evidence would

always prevail, medical evidence is usually hypothetical. Learned

A.P.P. submits that P.W.11 Dr. Vendantam has given clear opinion

that external injuries on the person of P.W.2 Savita (victim) are

crapl392.14-

sufficient in normal circumstances to cause her death if no immediate

medical help was given. The external injuries are dangerous to life in

normal circumstances. Learned A.P.P. submits that P.W.2 Savita

(victim) is suffering from various consequences of the said injuries

and as such the appellants are not entitled for any lenient view so far

as the quantum of sentence is concerned. Learned A.P.P. submits

that there is no substance in both these appeals. Both the appeals

are liable to be dismissed.

15. We have perused the material exhibits tendered by the

prosecution, the evidence of the prosecution witnesses; the

statement of the appellants-accused recorded under Section 313 of

Criminal Procedure Code and the impugned judgment.

16. In the instant case, the sole evidence was that of P.W.2 Savita

(victim) herself. No other person was present at the time of incident

to corroborate her statement. P.W.2 Savita (victim) was cohabiting in

her matrimonial home at the time of incident and apparently there

was no reason for her to falsely implicate the appellants. Thus,

conviction could be based on her sole testimony.

17. The marriage of P.W.2 Savita (victim) with the appellant-

accused Madhav was performed on 26.3.2003. According to P.W.2

Savita (victim) and P.W.1 Devidas (father of P.W.2 Savita (victim)),

the dowry amount of Rs.1,21,000/- was settled and out of the said

crapl392.14-

amount, an amount of Rs.1,00,000/- with some other articles,

including golden ornaments were given to the appellant-accused

Madhav at the time of marriage. However, remaining unpaid dowry

was agreed to be paid at the time of harvesting of turmeric crop

during the month of March/April, 2004. P.W.2 Savita (victim) has

deposed that she was treated well for 2/3 months after the marriage

and thereafter she was subjected to ill-treatment by asking her to

bring the balance amount of dowry.

18. It appears from the evidence of P.W.2 Savita (victim) and

P.W.1 Devidas that P.W.2 Savita (victim) was subjected to cruelty for

following two reasons:-

(i) Non Payment of balance amount of dowry for Rs.21,000/-.

(ii) P.W.2 Savita (victim) was having black complexion.

(a) The appellants accused did not like P.W.2 Savita (victim)

because of her black complexion. P.W.2 Savita (victim)

has further deposed that the appellant accused Madhav

did not like her as she did not look a person befitting to sit

on motor cycle. She was subjected to teasing and

scolding for household works and also beatings. She was

being subjected to physical and mental torture. P.W.2

Savita (victim) has deposed about the instances. The

appellant accused Madhav took P.W.2 Savita (victim) to

crapl392.14-

her parental house on account of Ashadi (a marathi

month) on motor bike. She was dropped there around 1

to 1.30 p.m. The appellant accused Madhav had taken

tea and left that place angrily. At that time, P.W.2 Savita

(victim) has disclosed to her mother about the ill-

treatment being extended to her on account of unpaid

dowry and that she is having dark complexion and

therefore, they did not like her. She has also disclosed

about the nature of ill-treatment being extended to her.

P.W.2 Savita (victim) had stayed with her parents for

about one month. Thereafter, her father and her uncle

dropped P.W.2 Savita (victim) to her matrimonial home.

At that time, they had convinced accused persons that

remaining amount of Rs.21,000/- will be paid in the month

of March/April, 2004 after harvesting of turmeric crop.

They also requested the accused persons not to ill-treat

P.W.2 Savita (victim) and treat her properly. However,

P.W.2 Savita (victim) was subjected to ill-treatment even

thereafter for the same reason continuously. The

appellants-accused were asking Savita as to why she has

not returned to their house with amount. At that time,

P.W.2 Savita (victim) was found pregnant and she was

carrying second month of her pregnancy.

(b) P.W.2 Savita (victim) was also subjected to cruelty for

crapl392.14-

one another reason. P.W.2 Savita (victim) deposed that

20 days after she has come back to her matrimonial

home, accused appellant- Madhav took her to Nanded in

one Mauli Hospital on his motor cycle. The appellant

accused Madhav told her that he is diabetic patient and

their children would also be a diabetic patient and as

such, they would not be in a position to bear the

expenses of two diabetic patients. The appellant accused

Madhav thus insisted her that she should abort the foetus,

however, P.W.2 Savita (victim) has refused that proposal.

At Mauli Hospital, Nanded she was examined by Dr.

Shinde. He had opined that she should not abort the

foetus for the said reason. The appellant accused

Madhav thereafter took her to her cousin brother and

disclosed them about the same. Thus, the aunt of P.W.2

Savita (victim) took her to another hospital viz. Vinayak

Hospital. P.W.2 Savita (victim) was again subjected to

examination by Dr. Sangeeta Masare at Vinayak hospital

and said doctor also opined that there is no need for

abortion and there would be no adverse effect on the

foetus in view of the fact that the appellant accused

Madhav is diabetic. However, the appellant accused

Madhav left her in her cousin's room at Nanded and

returned from Nanded alone angrily. On the next day

morning, cousin brother of P.W.2 Savita (victim) viz.

crapl392.14-

Ambadas took her to her matrimonial home.

(c) Some days after the aforesaid incident, in the morning

time the appellant accused Madhav has asked P.W.2

Savita (victim) to wash his handkerchief. In the bathroom,

a bucket full of water was kept. As soon as P.W.2 Savita

(victim) has tried to wash the handkerchief in the said

bucket, she got electric shock. She had seen one live

wire in the bucket. Thus, she had raised hue and cry.

Then her sister-in-law removed the said wire from the

bucket. P.W.2 Savita (victim) had made phone call to her

parents from S.T.D. booth. Thereafter her father and

uncle had been to her matrimonial home and assured that

they would pay the unpaid dowry amount in the month of

April, 2004. After they returned to their village, accused

persons again started pestering P.W.2 Savita (victim) as

to why her father and uncle did not bring the amount.

(d) P.W.2 Savita (victim) has further deposed that when she

was in 5th month of her pregnancy, her father took her to

Kedarwadgaon (parents home). At that time, she had

stayed with her parents for about 4/5 days. She has

again disclosed about the ill-treatment at the hands of

appellants-accused and the reasons thereof. Then there

was first Dipawali after the marriage. Her father invited

crapl392.14-

her husband for Dipawali festival. Thus, P.W.2 Savita

(victim) went to her parents house with her father for

Dipawali festival. Her husband had been to her parents

house at the time of Padwa after Dipawali. The husband

was offered new clothes and P.W.2 Savita (victim) was

also offered new clothes and thereafter she returned to

her matrimonial home.

(e) After Dipawali festival, the appellants accused persons

continued to pester P.W.2 Savita (victim) for balance

amount of dowry for Rs.21,000/-. At that time, she was

carrying 7th month of her pregnancy. She was taken to

her parents home where she had stayed for about 15

days and she returned to her matrimonial home alongwith

her father. At that time also the father had tried to

convince the accused and assured that he would pay the

balance amount of dowry.

(f) Some 8 days thereafter the appellant accused Madhav

took P.W.2 Savita (victim) to Nanded on his motor cycle

to Vinayak Hospital. The appellant accused Madhav

again insisted her to abort the foetus. On the way, the

appellant accused also threatened her that if she did not

abort the foetus he would push her from bridge alongwith

all articles gifted to him by her parents. At Nanded, they

crapl392.14-

had been to the hospital of Dr. Masare for abortion. At

that time, doctor advised that it was not the stage to abort

as there would be danger to her life. Thus, they returned

to her matrimonial home on motor cycle. Thereafter the

main incident dated 20.1.2004 had taken place.

(g) We have carefully gone through the evidence of P.W.2

Savita (victim), as discussed above. We do not find any

exaggeration. P.W.2 Savita (victim) has plainly deposed

about the incident as taken place. It is well settled that

the cruelty for the purpose of offence under Section 498-A

of I.P.C. need not be physical. Even mental torture or

abnormal behaviour may amount to cruelty or harassment

in a given case. Mental cruelty, of course, varies from

person to person, depending upon intensity and the

degree of endurance. P.W.2 Savita (victim) was

continuously subjected to cruelty as defined under

Section 498-A of I.P.C. on account of her failure or failure

by her parents to meet the unlawful demand of unpaid

dowry. Further, she was subjected to taunting and

teasing for the reason that she was having dark

complexion and she does not match to the status of

appellant-accused Madhav. P.W.2 Savita (victim) was

also subjected to cruelty to abort the foetus under the

pretext that the appellant accused Madhav was diabetic

crapl392.14-

person. In our considered opinion, the appellants

accused persons did not like P.W.2 Savita (victim) a

woman with dark complexion and also because of failure

on her part and also on the part her family members to

meet the demand of unpaid dowry and as such, wanted to

abort the foetus. The said harassment/cruelty has gone

to such an extent that there was an attempt on her life by

keeping a live wire in the bucket of full of water. We are

of the opinion that ingredient of Section 498-A r.w. 34 of

I.P.C. are fully attracted. The trial court has thus rightly

found the appellants accused guilty of the offence

punishable under Section 498-A r.w. 34 of I.P.C.

19. So far as the charge under Section 307 r.w. 34 of I.P.C. is

concerned, P.W.2 Savita (victim) has deposed as follows:-

(a) On 20.1.2004 in the noon, she was cleaning paddy

grains by sitting in the kitchen. At that time, her father-in-

law, mother-in-law and sister-in-law (now she is no

more) were present in the T.V. room. At that time, her

husband came from outside in the kitchen where she

was sitting. He closed the door of kitchen and then

appellants accused Madhav kicked on two occasions in

her abdomen. Meanwhile, her father-in-law, mother-in-

law (the appellants in criminal appeal No. 294 of 2014)

crapl392.14-

and sister-in-law rushed to the kitchen. They entered in

the kitchen room from another door. At that time, her

father-in-law raised the volume of TV. The father-in-law

handed over one rope which was prepared by fertilizer

gunny bag. The appellant accused Madhav put the said

rope around her neck. Her father-in-law caught hold of

her both the hands and her mother-in-law caught hold of

her both the legs and her sister-in-law (now no more)

caught hold of her hairs. Her husband had started

twisting the rope around her neck. P.W.2 Savita (victim)

had tried to loose the ligature and also attacked on her

husband to save herself with her hands. Any how she

has removed the rope from her neck. However, she was

taken to another room by her husband, father-in-law and

mother-in-law, where the TV set was kept.

(b) P.W.2 Savita (victim) has further deposed that in the said

TV room, the appellants accused persons rolled her

saree upward and her husband given her shock on her

buttocks with electric solder which is used for soldering

the parts of radio. At that time, her father-in-law, mother-

in-law caught hold of her hands and legs. P.W.2 Savita

(victim) has further deposed that due to the said shock

her skin was burnt and pain developed at the said place

and therefore, she started raising hue and cry.

crapl392.14-

(c) P.W.2 Savita (victim) has further deposed that her

husband had given some shocks on her left thigh by

electric wire by putting current in it. She thereafter

become unconscious. She has regained her

consciousness at Apollo Hospital, Hyderabad. She was

unconscious for almost 15 days. After she regained the

consciousness she has narrated the incident to her

parents and uncle. She has further deposed that she

was operated in Apollo Hospital, Hyderabad and child

was taken out in still born condition as it was died in

stomach. She was in Apollo hospital for about one month

and thereafter she went to her parents home.

(d) P.W.2 Savita (victim) has deposed that after 20.1.2004

she was unable to do her daily routine work. She could

not walk and could not button her clothes so also comb

her hairs. She cannot eat the food as she has lost

control on her fingers. It is not out of place to mention

that the trial court has taken a note in her deposition

itself that P.W.2 Savita (victim) was brought in the court

hall by her father and other persons by lifting her in their

arms and kept her on the stool kept in the witness box as

the fingers of both of her hands and legs are flexed.

crapl392.14-

(e) We have found the evidence of P.W.2 Savita (victim) as

consistent, reliable and trustworthy. There is no reason

for her to make exaggeration to falsely implicate the

appellants accused persons in the crime. Her evidence

is assailed on the ground that there is no corroboration

to her evidence. It is also submitted on behalf of the

appellants in both the appeals that the medical evidence

does not support the prosecution case.

(f) P.W.4 Dr. Shubhangi Patange attached to Apex

Hospital, Nanded has deposed that P.W.2 Savita (victim)

was admitted in her hospital on 20.1.2004 at about 4.25.

p.m. There is no reference in her evidence nor in the

medical papers of Apex Hospital, Nanded, as to who has

brought P.W.2 Savita (victim) in the Apex Hospital,

Nanded. Even in M.L.C. intimation Exh.81 there is no

reference as to who has brought P.W.2 Savita (victim) in

the hospital. P.W.4 Dr. Shubhangi has deposed that

P.W.2 Savita (victim) was unconscious when she was

admitted in the hospital. There was froth oozing from her

mouth and bleeding from her ears. The blood was also

found clotted in her eyes. P.W.4 Dr. Shubhangi has

noted following injuries on the person of P.W.2 Savita

(victim):-

crapl392.14-

i) One lenier contused wound on her throat extending from right to left ear, size 1 ½ cm to 4.5 cm.

ii) Contused lacerted wound on her both hips, size of first injury 2x3 cm and second injury 3x3 cm.

iii) contused lacerted wound on left thigh size 3.3 cm.

(g) According to her, injury No.1 may be possible by rope.

Injury Nos. 2 and 3 may be caused by any blunt object. In

the hospital, P.W.2 Savita (victim) subjected to

radiological examination and it was found that there was

swelling on her lungs. Her M.R.I. was also done.

Cerebral ischemic leisin was revealed. It can be caused

by throttling and accordingly P.W.4 Dr. Shubhangi

Patange has issued certificate Exh.82, which bears her

signature. Thereafter, P.W.2 Savita (victim) was referred

to Apollo Hospital, Hyderabad. All the while, P.W.2

Savita (victim) was unconscious and even when she was

discharged from Apex Hospital, Nanded, she was

unconscious. P.W.4 Dr. Shubhangi has further deposed

that injury No.1 in Exh.82 is possible by rope article 3,

injury No.2 is possible by soldering machine and injury

No.3 is possible by electric current. In her opinion, injury

No.1 if not treated in time is sufficient to cause death. In

her opinion, oozing froth from mouth and bleeding from

ears may be possible due to throttling. In radiological

crapl392.14-

examination, P.W.2 Savita (victim) was found pulmonary

edema, which is possible due to throttling. According to

her, due to throttling there is possibility of becoming the

person physically handicapped. In cross examination,

she had denied with proposition that injury No.1 in

Exh.82 is possible in an attempt to commit suicide. She

has further admitted that she has not described direction

of ligature marks of injury No.2. She has also admitted

that there was no burn injury on the person of P.W.2

Savita (victim) and she has also not noticed any injury on

the person of P.W.2 Savita (victim) live electric wire. She

has further admitted that if the electric shock is given to a

person there are two injuries, one injury at the place

where the electric shock with live wire is given and

second injury on that part from that electric current

discharges from his body. She however, denied that

injury No.3 is not possible if electric current is given.

(h) P.W.11 Dr. Jaganmani Vendantam attached to Apollo

Hospital, Hyderabad, who is physician, has deposed that

P.W.2 Savita (victim) was admitted in his hospital on

26.1.2004 in unconscious state. On examination, he

found that fotal heart sound were absent. He has also

observed that there was a red colour mark on her neck 2

cm below the angle of mandible. There was also

crapl392.14-

abrasion below hyoid. There was also electrocuted

marks on the inner aspect of left thigh. During ultrasound

examination, he had noticed that foetus heart beats are

absent and there was over riding of the bones of the skull

of the baby. Therefore, he came to the conclusion that

baby was dead and thus he has removed the foetus.

P.W.2 Savita (victim) regained consciousness after 4/5

days of her admission in the hospital. P.W.11 Dr.

Vendantam discharged P.W.2 Savita (victim) in

haemodianamical stable condition. He has issued

discharge summary which is about 13 pages. It bears his

signature and which is marked Exh.96. According to

P.W.11 Dr. Vendantam external injuries on the person of

P.W.2 Savita (victim) are sufficient to cause death if not

treated immediately. These external injuries are

dangerous to life in normal circumstances. He has

further deposed that due to these injuries patient may

become handicap as nervous system was adversely

affected. The external injuries may have contributed to

death of foetus which was dead prior to 5 days of her

admission.

(i) The discharge summary as per admission and discharge

papers of the Apollo Hospital, Hyderabad produced by

P.W.11 Dr. Vendantam, marked at Exh.96 is re-produced

crapl392.14-

herein-below, which speaks for itself:-

"22 years old lady, primigravida with 8 months amenorrhoea, was allegedly throttled by her in-laws at Nanded on 21.01.2004 at 12.00 p.m. was brought to the emergency room in an unconscious state. She was initially treated at a local hospital and was shifted to Apollo for further management. On admission, patient was unconscious, not responding to pain, GCS - 3/15, bilateral subconjunctival hemorrhage present. All limbs were flaccid grade 0/5. Tendor reflexes are absent. Plantars mute. Per abdomen - Fundal height 28-30 weeks. FHS absent. Abrasions over front of neck, below hyoid bone were noted. Electrocuted mark over inner aspect of left thigh was noted. 3 days later patient expelled a dead female foetus. Patient was in sepsis and pre-renal azotemia. 5-6 days after admission, patient began to respond to SVC. Gradually began to move lower limbs and then upper limbs. Speech was clear by next 1 week. She was being given hematiric supplement for pallor. She was accepting oral feeds. Physiotheraphy was being given. As she developed bed sore over gluteal region, regular dressing was done. Patient was discharged in a stable condition."

(j) In the cross examination, P.W.11 Dr. Vendantam has

admitted that he has not seen the impression of rope

around the neck of P.W.2 Savita (victim). On perusal of

Exh.82, in his opinion, it may be a case of throttling. In

his opinion, injury of 2 cm on angle of mandible is not

possible by Article 3, as he has not mentioned the width

of that ligature mark on the person of P.W.2 Savita

(victim). He has agreed that if there is manual

crapl392.14-

strangulation with Article 3, there is fracture of hyiod

bone. However, he has not noticed fracture of hyoid

bones of P.W.2 Savita (victim). He was put a specific

question as to whether when P.W.2 Savita (victim) was

discharged she was not handicapped? To which P.W.11

Dr. Vendantam has answered that handicapped is a very

vague term and when he discharged P.W.2 Savita

(victim) she was haemodianamically stable but her

extremities were weak and the problems like this would

take a longer time for achieving partial recovery. Again

complete recovery may not be possible and this progress

would be periodically assessed by the neurologist and

physiotherapy.

(k) P.W.2 Savita (victim) has deposed that the appellant

accused Madhav has tried to constrict her neck with the

help of rope and at that time she was caught hold by her

father-in-law, mother-in-law. P.W.2 Savita (victim) has

explained as to how she has tried to resist the said

attempt and succeeded in removing the said ligature from

her neck. Even she had tried to assault her husband for

that purpose. In these circumstances, there may not be

any possibility of fracture of hyoid bone. Further, there

may not be any complete ligature around the neck. It is

well settled that the medical evidence cannot be allowed

crapl392.14-

to override the direct evidence about assault. Unless the

medical evidence in its term goes so far it completely

rules out the possibility whatsoever of the manner takes

place in the manner alleged by the victim. The testimony

of eye witnesses cannot be thrown out on the ground of

alleged inconsistency between it and the medical

evidence.

(l) There are following types of strangulation:-

           (i)      Ligature strangulation,


           (ii)     Throttling   (manual    strangulation-compressing         with
                    hand),


           (iii)    Mugging (compressing with forearm or foot or wrist),


           (iv)     Bansdola (wooden stick is used to compress the
                    neck),


           (v)      Garrotting (a rope or a loincloth and a wooden stick as
                    a lever to tighten the ligation is used),


           (vi)     Accidental strangulation.


 (m)     So far as the ligature marks are concerned, in some

cases, the marks in the neck may not present at all or

may be very slight if the ligature is removed after some

time. Even if it is slight confusion as to whether it is case

crapl392.14-

of throttling or strangulation, however, in the given set of

allegations, it may not be possible to give clear medical

opinion as to whether it is case of strangulation by ligature

or manual strangulation by throttling. The medical

evidence may corroborate the prosecution witnesses or in

some it may not. The court, however, cannot apply any

universal rule whether ocular evidence would be relied

upon or the medical evidence, as the same will depend

upon facts and circumstances of each case and no hard

and fast rule can be laid down therefor. In the instant

case, we believe the ocular evidence and we find no error

committed by the trial court in relying upon the ocular

evidence of P.W.2 Savita (victim).

(n) So far as the other external injuries on the person of

P.W.2 Savita (victim) are concerned, those injuries

corroborate her evidence. There were injuries on her

buttocks which might have been caused by soldering

machine as accepted by the experts. So far as injury on

thigh is concerned, which is allegedly caused by live

electric wire, however, it cannot be ignored that P.W.2

Savita (victim) was surrounded by four persons at the

time of incident i.e. three appellants-accused persons

before us and one accused, who died before filing of

charge sheet. So far as injuries on the buttocks are

crapl392.14-

concerned, the same may not be resulted in the burn

injuries. Even P.W.4 Dr. Shubhangi has also deposed

that the same depends upon as to how long the soldering

machine is kept on the part of body.

(o) In the considered opinion of both the doctors i.e. P.W.4

Dr. Shubhangi Patange and P.W.11 Dr. Vendantam that

external injuries on the person of P.W.2 Savita (victim)

are sufficient to cause death if not treated immediately, as

the said injuries are dangerous to life in normal

circumstances.

(p) Learned counsel for the appellants in criminal appeal No.

294 of 2014 so also learned counsel for the appellant-

accused Madhav in criminal appeal No. 392 of 2014 have

vehemently submitted that the appellant accused

Madhav entered in the kitchen room and closed the door

from inside and as such, it was not possible for the

appellants accused i.e. father-in-law and mother-in-law to

enter in the kitchen room. There is no another door to the

kitchen room. We find no substance in the submissions

made on behalf of the appellants accused in this regard.

(q) We have carefully gone through the contents of spot

panchnama Exh.84. The house of the appellants

crapl392.14-

accused is consisting of four rooms i.e. (I) kitchen, (ii)

Devghar, (iii) sleeping room and (iv) drawing room. It has

been specifically mentioned in the spot panchnama

Exh.84 that kitchen room is facing towards east and there

is one door towards eastern side. So far as the Devghar

is concerned, the same is towards western side of the

kitchen. It is also mentioned in the panchnama that

towards western side of the kitchen there is one another

door. It is thus clear from the contents of spot

panchnama Exh.84 that there are two entrances (doors)

to the kitchen room. One opens towards eastern side

and another opens towards western side. P.W.2 Savita

(victim) has deposed that when she was cleaning the

paddy grains by sitting in the kitchen room her husband

came from outside. It is not out of place to repeat here

that said kitchen room faces towards east and door

opens towards eastern side. There is no another room

towards eastern side of the kitchen room. Her husband

came to the kitchen when she was sitting and he closed

the door of kitchen room from inside. He had given two

kicks of blow on her abdomen. Meanwhile, her father-in-

law, mother-in-law and sister-in-law (now no more)

rushed to the kitchen room. They entered in the kitchen

from another door. She has also deposed that at that

time her father-in-law raised the volume of T.V. We

crapl392.14-

have carefully gone through the map drawn of the spot

panchnama Exh.84. It appears that the drawing room is

towards southern side of the kitchen room and sleeping

room is also towards southern side adjacent to drawing

room and Devghar. The said drawing room has also door

opens towards eastern side. Thus, it appears that the

house faces towards east and as such, entrance of the

house is also towards east side for access to the drawing

room and also to the kitchen. It further appears that from

the drawing hall, there is door opens towards the

sleeping room and one another door to the sleeping room

opens towards Devghar. We have already discussed

that there is another door between Devghar and kitchen.

It is thus possible for the father-in-law, mother-in-law and

sister-in-law to use the said door to enter in the kitchen.

It is rather obvious to have internal access to all rooms

despite the access from outside to the drawing room and

the kitchen room.

(r) It is well settled that intention to cause death can be

gathered generally from a combination of a few or

several of the following, among other, circumstances.

          (i)      nature of the weapon used;





                                                                                crapl392.14-


          (ii)     whether the weapon was carried by the accused or
                   was picked up from the spot;


          (iii)    whether the blow is aimed at a vital part of the body;


          (iv)     the amount of force employed in causing injury;


          (v)      whether the act was in the course of sudden quarrel or
                   sudden right or free for all fight;


          (vi)     whether the incident occurs by chance or whether
                   there was any pre-meditation;


          (vii)    whether there was any prior enmity or whether the
                   deceased was a stranger;


(viii) whether there was any grave and sudden provocation, and if so, the cause for such provocation;

          (ix)     whether it was in the heat of passion;


          (x)      whether the person inflicting the injury has taken undue

advantage or has acted in a cruel and unusual manner;

(xi) whether the accused dealt a single blow or several blows.

(s) In the instant case, after considering all facts it appears

that assault was made on P.W.2 Savita (victim) with

premeditation and pre-planning. The appellant accused

Madhav has entered in the kitchen room from outside,

closed the door from inside and given two kicks blows on

the abdomen of P.W.2 Savita (victim). It is not out of

crapl392.14-

place to repeat here that P.W.2 Savita (victim) was

subjected to cruelty on the count to abort the foetus under

the pretext that the appellant accused Madhav suffers

from diabetic and the baby in the womd would also the be

patient of diabetic. Immediately, thereafter, father-in-law,

mother-in-law and sister-in-law entered in the kitchen from

another door. The appellant accused Dhondiba (father-in-

law) brought with him a rope which he had handed over to

appellant accused Madhav. Thus, considering these facts

of entering simultaneously in the kitchen and assaulting

P.W.2 Savita (victim) in the manner as discussed above,

clearly indicates that the assault was made after

premeditation and pre-planning. There was prior concert

of mind for making the assault. P.W.2 Savita (victim) was

helpless. Though she was succeeded in removing the

ligature pressed around her neck, however, she could not

foil the other attempts on her life. She has become

unconscious when she was taken to another room and

subjected to further torture. The appellants accused have

acted in cruel and unusual manner. P.W.2 Savita (victim)

was carrying 7th month and some odd days of her

pregnancy. Even then appellant accused No.1 Madhav

kicked on her abdomen twice and all the appellants in

furtherance of their common intention tried to kill her. It is

a clear case of attempt to commit murder. There is no

crapl392.14-

scope to draw any other inference. The court is bound to

consider the act, irrespective of its result, so done with an

intention or knowledge and under the circumstances

mentioned in Section 307 of I.P.C. So far as the injury is

concerned, it is on vital part and dangerous to life as

stated by both the doctors. Thus, the trial court has rightly

held that the appellants accused are guilty of the charge

for the offence punishable under Section 307 r.w. 34 of

I.P.C.

20. So far as the charge under Section 316 r.w. 34 of I.P.C. is

concerned, any act or omission of such a nature and done under

such circumstance as would amount to offence of culpable homicide,

if the sufferers were a living person, will, if done to a quick unborn

child whose death is caused by it, constitute the offence under

Section 316 of I.P.C. We have confirmed in the foregoing paras the

findings recorded by the trial court that assault on P.W.2 Savita

(victim) was done with intention or with knowledge, which brings it

within the purview of Section 299 of I.P.C. and in view of the same,

because of the death of a quick unborn child has resulted from an act

against P.W.2 Savita (victim) attracted the ingredients of Section 316

of I.P.C. It is well known that foetus gets life after 12 weeks of

conception. It is not disputed that P.W.2 Savita (victim) was carrying

28th week of her pregnancy. We would like to repeat here the opinion

expressed by P.W.11 Dr. Jaganmani Vendantam that external

crapl392.14-

injuries on the person of P.W.2 Savita (victim) may have contributed

to the death of foetus, who died prior to five days of admission of

P.W.2 Savita (victim) in Apollo Hospital, Hyderabad. The incident had

taken place on 20.01.2004 whereas P.W.2 Savita (victim) was

admitted in Apollo Hospital, Hyderabad on 26.01.2004. It thus

appears that immediately after the incident, death of foetus was

occurred. We find no fault in the finding recorded by the trial court

that the appellants accused are guilty of the offence punishable

under Section 316 of I.P.C.

21. Though P.W.6 Vishwanath and P.W.7 Keshav, who are the

panch witnesses to memorandum pancahnama Exh.101 and

recovery panchnama Exh.102, have not supported the prosecution

case, however, P.W.12 Dy. S.P. Milind Khodve (the then A.P.I.) has

deposed about the statement made by the appellants accused

Madhav showing his willingness to point out the weapons used in the

commission of offence concealed in his field Gat No.247. On the

basis of the said disclosure statement, memorandum panchnama

Exh.101 was prepared in presence of panchas and the appellant

accused Madhav led the team towards one canal. As per his

direction, they have stopped the jeep and covered a distance of 1 to

2 furlong. The appellant accused Madhav led them to his field Gat

No.247. There was one heap of dried stems of Tur crop. The

appellant accused Madhav took out three articles. Those Articles are

soldering machine with wire attached to it, electric wire of yellow

crapl392.14-

colour and one ligature which was about 9 feet in length made from

gunny bag of chemical fertilizer. Accordingly, seizure panchnama

was prepared vide Exh.102. Article No.1 is electric soldering

machine, Article No.2 is electric wire of yellow colour and Article No.3

is nylon rope prepared by fertilizer gunny bag. We find no substance

in the submissions made on behalf of the appellants-accused that

recovery at the instance of the appellants-accused is not proved.

Further, so far as the soldering machine and electric wire are

concerned, there is no reason to send those articles for chemical

analysis. Even Article No.3 rope prepared from fertilizer gunny bag

was also not required to be sent to the chemical analysis for any

purpose since P.W.2 Savita (victim) has succeeded in removing the

said nylon rope from her neck by resisting the attempt to kill her.

22. We are also not impressed by the submissions made on behalf

of the appellants accused to the effect that the evidence of P.W.2

Savita (victim) suffers from contradictions, omissions and

improvements. There are some minor contradictions and omissions,

however, those are not material. Furthermore, P.W.1 Devidas, father

of P.W.2 Savita (victim) and P.W.3 Shivaji, uncle of P.W.2 Savita

(victim) have duly corroborated her evidence about the ill-treatment

being extended to her as disclosed to them by P.W.2 Savita (victim).

23. In the case of Sarju Prasad vs. State of Bihar, (supra); relied

upon by learned counsel for the appellant in criminal appeal No. 392

crapl392.14-

of 2014 in para Nos. 7, 9 and 10, the Supreme Court has made the

following observations:-

"7. Having said all this we must point out that the burden is still upon the prosecution to establish that the intention of the appellant in causing the particular injury to Shankar Prasad was of any of the three kinds referred to in Section 300, Indian Penal Code. For, unless the prosecution discharges the burden the offence under Section 307, I. P. C. cannot possibly be brought home to the appellant. The state of the appellant's mind has to be deduced from the surrounding circumstances and as Mr. Kohli rightly says the existence of a motive to cause the death of Shankar Prasad would have been a relevant circumstance. Here, the prosecution has led no evidence from which it could be inferred that the appellant had a motive to kill the victim of his attack. On the other hand he points out that as the appellant had no enmity with Shankar Prasad that neither of them even knew each other and that as the appellant inflicted the injury on Shankar Prasad only to make him release the wrist of Sushil while Sushil was in the act of stabbing Madan Mohan he cannot be said to have had the motive to kill Shankar Prasad and, therefore, no intention to cause murder or to cause any injury which may result in death could be inferred. Now, it is the prosecution case that about a week before the incident Sushil, for certain reasons, had given a threat to Madan Mohan to the effect that he would be taught a lesson and according to the prosecution Sushil and the appellant Sarju were lying in wait for Madan Mohan in the chowk on the day in question with chhuras with the intention of murdering him. The prosecution wants us to infer that these two persons also had the intention of murdering any one who went to the rescue of Madan Mohan. It seems to us that from the facts established it cannot be said that the appellant had the

crapl392.14-

intention of causing the death of Shankar Prasad or of any one who went to Madan Mohan's rescue. If such were his intention then another significant fact would have possibly, though not necessarily, deterred him and that is that Madan Mohan and Shankar Prasad were not the only persons there at that time but were accompanied by some other persons. Moreover the incident occurred in broad day light in a chowk which must be a well-frequented area. It is not easy to assume that in such circumstances the appellant could have intended to commit a crime for which the law has provided capital punishment.

8.....

9. It is true that the witnesses say that the appellant used a chhura. It is also true that the injury was inflicted on a vital part of the body but the fact remains that no vital organ of the body was injured thereby. Again, we do not know how big the chhura was and, therefore, it cannot be said that it was sufficiently long to penetrate the abdomen deep enough to cause an injury to a vital organ which, would in the ordinary course of nature be fatal. The chhura could not be recovered but the prosecution should at least have elicited from the witnesses particulars about its size. We are, therefore, unable to say with anything near certainty that the appellant had such intention or knowledge. Incidentally we may point out that Shankar Prasad does not say that after he released the wrist of Sushil the appellant inflicted or even tried to inflict any further injury on him.

10. In this state of the evidence we must hold that the prosecution has not established that the offence committed by the appellant falls squarely under Section 307, I. P. C. In our opinion, it amounts only to an offence under Section 324,

crapl392.14-

I. P. C."

In the facts of the cited case, the Supreme Court has made

observations in para 9 as above. In the instant case, however, the

prosecution has proved beyond doubt the murderous intention of the

appellants accused to eliminate P.W. Savita (victim).

24. In the case of Hari Kishan & State of Harayana vs. Sukhbir

Singh and others (supra) relied upon by learned counsel for the

appellant in criminal appeal No. 392 of 2014 in para 7, the Supreme

Court has made the following observations:-

"7. On the first question as to acquittal of the accused under s.3O7/149 IPC, some significant aspects may be borne in mind. Under s.307 IPC what the Court has to see is, whether the act irrespective of its result, was done with the intention or knowledge and under circumstances mentioned in that section. The intention or knowledge of the accused must be such as is necessary (to) constitute' murder. Without this ingredient being established, there can be no offence of "attempt to murder". Under s. 307 the intention precedes the act attributed to accused. Therefore, the intention is to be gathered from all circumstances, and not merely from the consequences that ensue. The nature of the weapon used, manner in which it is used, motive for the crime, severity of the blow, the part of the body where the injury is inflicted are some of the factors that may be taken into consideration to determine the intention."

It is well settled that the intention is to be gathered from all

crapl392.14-

circumstances and not merely from the consequences that ensue.

The ratio laid by the Supreme Court in the aforesaid case, cannot be

applied to the facts and circumstances of the instant case, as we find

murderous intention on the part of the appellants accused herein.

25. In the case of Hari Mohan Mandal vs. State of Jharkhand,

(supra) relied upon by learned counsel for the appellant in criminal

appeal No. 392 of 2014 in para No. 17 the Supreme Court has made

the following observations:-

"17. The first injury was certainly on a vital part and taking into account the injuries on the various parts of the body. Section 307 IPC has been rightly invoked. The accused has been rightly convicted for offences punishable under Section 307, IPC. However, taking into account the fact that the altercations took place at the time of husking paddy and there was no pre-meditation or planning of the attack, custodial sentence of five years would meet the ends of justice. It is to be noted that scope for consideration in the appeal was limited to the nature of offence and consequently the sentence."

26. In the case of Jabbar and others vs. State, (supra) relied

upon by learned counsel for the appellant in criminal appeal No. 392

of 2014 in para No. 12, the Supreme Court has made the following

observations:-

"12. It is clear that Section 316, I.P.C. can only apply if the action resulting in a death was capable of amounting to

crapl392.14-

culpable homicide. The section does not specifically state that the action must be directed against the mother and not the quick unborn child. From the illustration to the section, which is intended to clarify the meaning of the "act", it appears that the act must be of such a nature that the offence committed against the mother herself would be culpable homicide if the mother had died as a result of it. If the act is intended only to cause miscarriage without the consent of the mother, it could fall under Sections 312 and 313, I.P.C. or under Section 314, I.P.C. If the act is intended to cause the death of the child before its birth or to cause it to die after its birth it is an offence punishable under Section 315, I.P.C. Hence, an offence under Section 316, I.P.C. must be deemed to refer to acts directed against the mother. And these acts have to be of such a character that the offender would have been guilty of culpable homicide if she had died. The resulting injury to the child carried in the womb of the mother may be quite unintended and yet an offence under Section 316, I.P.C. would be made out. The action must be such that it results in the death of a "quick unborn child" instead of the death of the mother which could have been caused by the action."

So far as two cases i.e. Hari Mohan Mandal vs. State of

Jharkhand, (supra) and Jabbar and others vs. State, (supra) are

concerned, the ratio laid down in those cases is not disputed.

27. So far as the sentence part is concerned, we are not inclined to

reduce the sentence only for the reason that the appellants accused

persons are ready to give their consent to grant more compensation

to P.W.2 Savita (victim) for reducing the sentence. However, at the

same time, we cannot ignore that the trial court has given maximum

crapl392.14-

punishment to all the appellants accused. The trial court has

observed that P.W.2 Savita (victim) was newly married girl and within

one year of her marriage, she was assaulted in a very brutal manner.

P.W.2 Savita (victim) cannot stand and walk herself. She was

actually brought in the court room by lifting her. The fingers of her

hands and legs are flexed. However, appellant accused No.1

Madhav was 23 years of age at the time of incident. Furthermore, the

appellant-accused Dhondiba and Chandrakalabai are at present

more than 70 years of age. Thus, on this backdrop reducing the

sentence appropriately passed against them would meet the ends of

justice.

28. Though we have given thoughtful consideration to the

submissions made on behalf of the appellant accused No.2

Dhondiba (father-in-law) and appellant accused No.3 Chandrakalabai

(mother-in-law) for reducing their sentence for the reason that the

main role has been attributed to appellant accused No.1 Madhav and

they have merely assisted him, however, it is clear case of pre-

meditation and common intention. The manner in which appellant

accused No.2 Dhondiba and appellant accused No.3 Chandrakalabai

alongwith their daughter (who is no more alive) entered in the kitchen

room from another door as soon as appellant accused No.1 Madhav

entered in the kitchen from outside door and given blows of kicks on

the abdomen of P.W. 2 Savita (victim) and further appellant accused

No.2 Dhondiba had handed over nylon rope prepared from fertilizer

crapl392.14-

gunny bag to appellant accused No.1 Madhav, the case of the

appellant accused No.2 Dhondiba and appellant accused No.3

Chandrakalabao cannot be separated even for reducing the

sentence substantially by paying more compensation.

29. In view of the discussion and the observations made in the

foregoing paras, we proceed to pass the following order:-

ORDER

I. Criminal appeal Nos. 392 of 2014 and 294 of 2014 are hereby

partly allowed.

II. The impugned judgment and order passed by the Additional

Sessions Judge, Kandhar dated 23.05.2014 in Sessions

Case No.23 of 2004, convicting thereby appellant-original

accused No.1 Madhav Dhondiba Wadwale, appellant original

accused No.2 Dhondiba Devrao Wadwale and appellant

original accused No.3 Chandrakalabai Dhondiba Wadwale,

for the offences punishable under Sections 498-A r.w. 34, 307

r.w. 34 and 316 r.w. 34 of I.P.C. stands confirmed.

Instead of

III. The sentence to suffer imprisonment for life each under

Section 307 r.w. 34 of I.P.C. and sentence to suffer R.I. for 10

crapl392.14-

years each under Section 316 r.w. 34 of I.P.C. the same is

reduced to the extent as follows;

(a) The appellant-original accused No.1 Madhav Dhondiba

Wadwale, appellant-original accused No.2 Dhondiba Devrao

Wadwale and appellant-original accused No.3

Chandrakalabai Dhondiba Wadwale are hereby sentenced to

suffer imprisonment for 10 years each and to pay fine of

Rs.25,000/- (Twenty five thousand) each i/d to suffer further

R.I. for six months each under Section 307 r.w. 34 of I.P.C.

(b) The appellant-original accused No.1 Madhav Dhondiba

Wadwale, appellant-original accused No.2 Dhondiba Devrao

Wadwale and appellant-original accused No.3

Chandrakalabai Dhondiba Wadwale are hereby sentenced to

suffer imprisonment for 05 years each and to pay fine of

Rs.25,000/- (Twenty five thousand) each i/d to suffer further

R.I. for six months each under Section 316 r.w. 34 of I.P.C.

 IV.       Rest of the order stands confirmed.



 V.        The bail bonds furnished by the appellants in criminal appeal

No. 294 of 2014 i.e. original accused No.2 Dhondiba Devrao

Wadwale and original accused No.3 Chandrakalabai

Dhondiba Wadwale in terms of order dated 08.01.2016

crapl392.14-

passed by this Court while releasing them on bail, stands

cancelled. The appellant accused No.2 Dhondiba Devrao

Wadwale and appellant accused No.3 Chandrakalabai

Dhondiba Wadwale shall undergo remaining part of their

respective sentences in terms of the order passed in this

appeal.

VI. Criminal appeal Nos. 392 of 2014 and 294 of 2014 are

accordingly disposed of.

( SANDIPKUMAR C. MORE, J.) (V. K. JADHAV, J.)

rlj/

 
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