Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sachin Vikram Yele And Another vs The State Of Maharashtra
2022 Latest Caselaw 2604 Bom

Citation : 2022 Latest Caselaw 2604 Bom
Judgement Date : 16 March, 2022

Bombay High Court
Sachin Vikram Yele And Another vs The State Of Maharashtra on 16 March, 2022
Bench: V.K. Jadhav, Sandipkumar Chandrabhan More
                                                                         cran694.22
                                       -1-


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                  931 CRIMINAL APPLICATION NO. 695 OF 2022
                                     IN
                       CRIMINAL APPEAL NO. 145 OF 2022

 1. Sachin s/o Vikram Yele
 2. Tukaram s/o Vikram Yele                               ... Applicants

          Versus

 The State of Maharashtra                                 ... Respondent

                                    WITH
                     CRIMINAL APPLICATION NO.694 OF 2022
                                     IN
                       CRIMINAL APPEAL NO. 146 OF 2022

 Ankush Somnath Yele                                      ... Applicant

          Versus

 The State of Maharashtra                                 ... Respondent

                                        .....
                Advocate for Applicants : Mr. Sudarshan J. Salunke
                  APP for Respondent-State : Mr. S. D. Ghayal
                                       .....

                                CORAM : V. K. JADHAV AND
                                        SANDIPKUMAR. C. MORE, JJ.
                                DATED : 16th MARCH, 2022

 PER COURT:-


 1.        Pending criminal appeal No. 145 of 2022 and criminal appeal

 no. 146 of 2022 preferred against the judgment and order of

 conviction dated 8.2.2022 passed by the Additional Sessions Judge,

 Bhoom, District Osmanabad in Sessions Case No. 8 of 2019,

 convicting thereby the applicants original accused Nos. 3, 4 and 9 for

 the offences punishable under Sections 302 r.w. 149 of IPC, 307 r.w.

 149 of IPC, 324 r.w. 149 of IPC, 323 r.w. 149 of IPC, 506 r.w. 149 of


::: Uploaded on - 17/03/2022                     ::: Downloaded on - 18/03/2022 07:21:00 :::
                                                                      cran694.22
                                   -2-

 IPC and Sections 143, 147 and 148 of I.P.C., the applicants [original

 accused no.3 Sachin Vikram Yele and original accused no.4

 Tukaram Vikram Yele] have preferred criminal application no. 695 of

 2022 and the applicant [original accused no.9 Ankush Somnath Yele]

 has preferred criminal application no. 694 of 2022, for suspension of

 substantive part of the sentence and for bail.



 2.       Learned counsel for the applicants in both the applications

 submits that though there are allegations about formation of an

 unlawful assembly and in prosecution of the common unlawful object

 of the said assembly, deceased Manoj was murdered, however, the

 allegations have been made mainly against accused No.7 Vikram.

 Learned counsel submits that there are eye witnesses to the incident

 and according to them, original accused No.7 Vikram has given a

 blow of axe on the head of deceased Manoj. Learned counsel

 submits that so far as the applicants are concerned, though there are

 allegations about the weapons stick, wooden log of spade etc.

 possessed by them, however, it is not clear from the prosecution

 evidence as to whom they have extended beating. Learned counsel

 submits that as per the postmortem report, deceased Manoj had only

 one injury on occipital region of his bone and that has resulted into

 his death. Accused No.7 Vikram is the author of the said injury.

 Learned counsel submits that injured witness P.W. Apparao and

 P.W. Birmal have sustained simple injuries. P.W. Lahu, who is

 another injured eye witness, has sustained injuries. However, there is

::: Uploaded on - 17/03/2022                 ::: Downloaded on - 18/03/2022 07:21:00 :::
                                                                      cran694.22
                                    -3-

 only one grievous injury on his head and the other injuries on the non

 vital parts of his person. Furthermore, it is also not clear from his

 evidence as to which of the accused has caused him the said injury.

 Learned counsel submits that it is also difficult to understand from the

 prosecution evidence that the applicants before the court had

 knowledge that accused No.7 Vikram was likely to give blow of axe

 on the head of deceased Manoj and was intending to eliminate him.

 Learned counsel submits that the applicants were on bail during trial.



 3.       Learned A.P.P. has strongly resisted both the applications on

 the ground that there are injured eye witnesses to the incident and

 there is clear evidence about formation of an unlawful assembly.

 Learned A.P.P. submits that the trial court has convicted the

 applicants and other accused persons with the aid of Section 149 of

 I.P.C. Learned A.P.P. submits that the liability under Section 149 of

 I.P.C. is constructive liability and the prosecution has proved that the

 applicants were members of the unlawful assembly. In view of the

 same, the applicants are also liable for the act of other members of

 the assembly. Learned A.P.P. submits that apart from the ocular

 evidence, there is also circumstantial evidence against the applicants

 and they are not entitled to be released on bail.



 4.       We have carefully gone through the evidence of the injured

 eye witnesses P.W. Apparao, P.W Birmal and P.W. Lahu.




::: Uploaded on - 17/03/2022                 ::: Downloaded on - 18/03/2022 07:21:00 :::
                                                                     cran694.22
                                  -4-

 5.       Though there are allegations about formation of unlawful

 assembly, however, it appears that a single blow had been given on

 the head of deceased Manoj by accused No.7 Vikram. We have

 carefully gone through the postmortem report. It appears that

 deceased Manoj had sustained only one injury i.e. in the form of

 CLW over occipital region with fracture of occipital bone. The cause

 of death is also 'shock due to intracranial hemorrhage due to head

 injury'. Deceased Manoj had not sustained any other injury. So far

 as the injured eye witnesses are concerned, even though they have

 sustained injuries, and particularly the injured eye witnesses P.W.

 Lahu is concerned, though he has sustained fracture injury, however,

 he has not ascribed any specific role to the present applicants. It is

 not clear from his evidence as to which of the accused person/s has /

 have caused injuries to him. It further appears that during the course

 of quarrel, accused No.7 Vikram had given a blow of axe on the head

 of deceased Manoj. Though there are allegations that accused No.7

 Vikram had given a blow of axe on the leg of P.W. Lahu, however, he

 has only sustained simple injury on his leg. The applicants before us

 were on bail during trial. Thus, considering the entire evidence as

 discussed above, we are inclined to release the applicants on bail by

 suspending the substantive part of the sentence to their extent.

 Hence, we proceed to pass the following order:-




::: Uploaded on - 17/03/2022                ::: Downloaded on - 18/03/2022 07:21:00 :::
                                                                       cran694.22
                                     -5-

                                 ORDER

I) Criminal application No. 695 of 2022 (Sachin s/o Vikram Yele

and another v. The State of Maharashtra) and criminal

application No. 694 of 2022 (Ankush s/o Somnath Yele v. The

State of Maharashtra) are hereby allowed.

II) Pending criminal appeal No. 145 of 2022 and criminal appeal

no. 146 of 2022, the substantive part of the sentence passed

against the applicants in criminal application no. 695 of 2022

and criminal application no. 694 of 2022, vide judgment and

order of conviction dated 8.2.2022 passed by the Additional

Sessions Judge, Bhoom, District Osmanabad in Sessions

Case No. 8 of 2019 is hereby suspended till disposal of the

appeals and till then, applicant no.1 original accused no.3

Sachin s/o Vikram Yele, applicant no.2 original accused no.4

Tukaram s/o Vikram Yele in criminal application no. 695 of

2022 and the applicant original accused no.9 Ankush s/o

Somnath Yele in criminal application no. 694 of 2022 be

released on bail by furnishing personal bond of Rs.20,000/-

each with one solvent surety each of the like amount.

III. Both the criminal applications 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