Citation : 2022 Latest Caselaw 12299 Bom
Judgement Date : 29 November, 2022
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO. 499 OF 2016
1. Bharat S/o Waman Muley,
Age : 36 years, Occu. Agril.,
R/o Umari, Tq. Kaij, Dist. Beed,
2. Dhanraj S/o Waman Muley,
Age : 38 years, Occu. Agril.,
R/o Umari, Tq. Kaij, Dist. Beed,
3. Manisha D/o Sampati Muley,
Age : 31 years, Occu. Household,
R/o Umari, Tq. Kaij, Dist. Beed. ...APPELLANTS
(Accused)
VERSUS
The State of Maharashtra ... RESPONDENT
Mr. S. J. Salunke, Advocate for the appellant Nos. 1 and 2
Mr. S. P. Deshmukh, APP for the respondent/State
WITH
CRIMINAL APPEAL NO. 807 OF 2022
Manisha D/o Sampati Muley,
Age : 22 years, Occu. Nil,
R/o Umari, Tq. Kaij, Dist. Beed,
Presently at : Yerwada Prison, Pune. ... APPELLANT
(Ori. Accused No.3)
VERSUS
The State of Maharashtra
Through Police Station Officer,
Kaij Police Station,
::: Uploaded on - 29/11/2022 ::: Downloaded on - 30/11/2022 21:58:28 :::
(2)
Tal. Kaij, Dist. Beed. ... RESPONDENT
Mr. V. P. Sawant, Advocate for the appellant
Mr. S. P. Deshmukh, APP for the respondent/State
CORAM : R. G. AVACHAT &
R. M. JOSHI, JJ.
RESERVED ON : 16th NOVEMBER, 2022 PRONOUNCED ON: 29th NOVEMBER, 2022
JUDGMENT (PER- R. M. JOSHI, J.):-
1. "Nemo moriturus praesumitur mentire" means
a man will not meet his maker with a lie in his mouth, is a
legal principle, based upon theory that a sense of
impending death produces in a man's mind the same
feeling as that of a conscientious and virtuous man under
oath. Such statements are admitted, upon consideration
that their declaration made in extremity, when the maker
is at the point of death and when every hope of this world
is gone, when every motive to falsehood is silenced and
the mind is induced by the most powerful consideration to
speak truth.
2. The above legal principle has perfect
application to the present case as it can be seen from the
material evidence on record the case of the prosecution
unfolds which is narrated in short as under:
(a) On 19/04/2015 at about 3.00 am accused No.3
Manisha called Varsha(deceased) out of her house and
after she came out of the house accused No. 1 Bharat
Dhanraj ignited match stick and set her ablaze. According
to deceased the said incident has occurred owing to the
previous dispute/quarrels between them. After she was
set ablaze her son Nikhil came out of the house on
hearing her cries and he saw accused persons running
away from the spot. Varsha was taken to S.R.T.R. M. C. &
Hospital, Ambajogai, Dist. Beed and was admitted there
at about 5.35 am. The Medical Officer on duty informed
about the same to the police chowky situated at the
hospital and accordingly between 6.45 to 7.15 am first
statement of deceased came to be recorded by the Police
Head Constable. On that day itself at about 11.25 am
another statement of Varsha was pen down by the
Executive Magistrate. In both statements she narrated
the incident of her being set ablaze and the said act being
done by accused herein. On the basis of first statement of
Varsha offence came to be registered against the accused
vide Crime No. 88 of 2015. On 30 th April, 2015 at around
10.30 pm Varsha died while being treated in Hospital.
(b) During the investigation spot panchnama was
drawn and a plastic Can, match sticks and burn pieces of
saree were recovered. The spot of the incident was found
in front of the house of deceased. According to the
prosecution accused No.1 Bharat made disclosure
statement and pursuant there to his clothes were
recovered and seized. Seized muddemal was sent to the
F.S.L. for chemical examination and its report is filed on
record. Investigating Officer recorded statements of
witnesses and on conclusion of investigation charge-sheet
came to be filed. On committal of case, Trial Court framed
charge against accused vide Exhibit 6. Since, accused
abjured the charge they were put on trial, which
culminated into their conviction.
3. Appellants/accused took exception to the
judgment dated 22nd July, 2016 passed by the Additional
Sessions Judge, Ambajogai, Dist. Beed in Sessions Case
No. 58 of 2015 by filing these appeals under Section 374
of the Code of Criminal Procedure (Appellants are referred
to as accused hereinafter).
4. There is no eye witness to the incident in which
deceased sustained burns and the prosecution has sought
to prove guilt of the accused by mainly placing reliance on
proof of the written dying declarations of deceased at
Exhibit 30 and 40 through Balkrushna (PW-5), Narayan
(PW-8) and two Medical Officers Dr. Tushar (PW-6) and
Dr. Vaibhav (PW-7). Apart from this oral dying
declarations made to Nikhil (PW-1) and Baban (PW-4) are
taken support of. In all 10 witnesses were examined.
Govind (PW-2) was examined to prove the map of the
spot which was found to be in front of the house of the
deceased. Spot panchanama (Exhibit 23) was sought to
be proved through Baban ( PW-4) who claimed seizure of
incriminating articles from the spot. Medical Officer Dr.
Vishwajit (PW-9) who conducted autopsy on the dead
body gave cause of death of deceased as septicemia due
to 88% of superficial and deep total body surface area.
Recovery of the clothes of the accused No.1 are sought to
be believed through testimony of Investigating Officer
Pravin Chavan (PW-10).
submitted that dying declarations upon which reliance is
placed by prosecution are not trustworthy and are
inconsistent to each other. In this regard reference is
made to statement of deceased Exhibit 30 and 40
wherein according to him the prior incident mentioned
therein is different and this makes these two dying
declarations unbelievable. Attention of this Court is also
drawn to the evidence of Nikhil (PW-1), Baban (PW-2)
and Dr. Tushar (PW-6) who have given different account
of the incident in question which according to him run
contrary to the written dying declarations recorded during
the investigation. Other submissions made challenging
the dying declarations on various counts are dealt with at
appropriate stage herein after. His endevour was to
convince this Court that no conviction can be based upon
dying declarations (Exhibit 30 and 40) and oral dying
declaration, which is not only weak piece of evidence but
also inconsistent with those written statements.
6. In support of his submissions reliance is placed
on following case laws.
(i) Uka Ram Vs. State of Rajasthan, 2001 All MR(Cri) 1215 (Supreme Court),
(ii) Paparambaka Rosamma & Ors., Vs. State of Andhra Pradesh, 2000 All MR (Cri) 116 (Supreme Court),
(iii) Mohammed Kunju & another Vs. State of Karnataka, 2000 All MR (Cri) 122 (Supreme Court),
(iv) Shakuntalabai wd/o. Khairuprasad Joshi & Anr. Vs. The State of Maharashtra, 2012 All MR (Cri) 1970,
(v) U.S.A. Cable Networks & Ors. Vs. State of Maharashtra & Ors., 2012 All MR (Cri) 1976,
(vi) Shantilal Haribhau Karkele & Anr. Vs. The State of Maharashtra, 2018 All MR (Cri) 1241,
(vii) Sk. Gulab @ Gulam s/o. Sk. Ahemad Vs. The State of Maharashtra, 2018 All MR (Cri) 1250,
(viii) Subhash s/o. Ratan Chavan & Anr. Vs. The State of Maharashtra, 2016 All MR (Cri) 735,
(ix) Laxman Chandar Jadhav Vs. The State of Maharashtra, 2016 All MR (Cri) 742,
(x) Munnabee w/o. Shoukat Tadvi Vs. The State of Maharashtra, 2016 All MR (Cri) 3822,
(xi) Tulshiram Bhanudas Kambale & Ors. Vs. The State of Maharashtra, 1999 All MR (Cri) 1593,
(xii) Milind Ramchandra Gharat Vs. The State of Maharashtra & Anr., 2015 All MR (Cri) 2377,
(xiii) Lalchand Cheddilal Yadav Vs. State of Maharashtra, 2000 all MR (Cri) 1485,
(xiv) Hridaya Ranjan Pd. Verma & Ors. Vs. State of Bihar & Anr., 2000 All MR (Cri) 1490,
7. Learned counsel for accused No. 3 apart from
adopting above submissions argued that prosecution has
failed to lead any evidence showing, common intention
being shared by this accused with co-accused. According
to him for want of evidence it cannot be held that there
was premeditation and meeting of mind of all the accused
in order to share common intention, which ultimately
makes them responsible for acts of each other. On these
amongst other submissions he raised challenge to
impugned judgment. He placed reliance on following
judgments to support his contention.
(i) Jasdeep Singh Alias Jassu Vs. State of Punjab, (2022) 2 Supreme Court Cases 545,
(ii) Hardeep Singh & Ors. Vs. State of Haryana, 2008 DGLS (SC) 844,
(iii) Prashant Narayanrao Chidam & Ors. Vs. State of Maharashtra 7 Ors., 2008(1) Bom.C.R.(Cri.) 788,
(iv) Inderjit Singh and another Appellants Vs. State of Punjab Respondent, AIR 1991 Supreme Court 1674,
(v) Tarseem Kumar Appellant Vs. The Delhi Administration Respondent, AIR 1994 Supreme Court 2585.
8. On the other hand learned APP supported the
judgment impugned by stating that there are no material
inconsistencies in the written as well as oral dying
declaration made by deceased. According to him
statements are duly supported by testimony of Medical
Officer, about the fit mental condition of maker. He also
urged that role of accused No. 3 is major as at 3.00 am
deceased would not have come out of the house except
( 10 )
she was called by lady and the totality of circumstances
on record indicates the common intention of all accused
in commission of the crime in question. On these
submissions, he prayed for dismissal of appeals.
9. In the instant case since the prosecution is
seeking to place reliance on statements of deceased
which can now be treated as dying declarations in order
to prove the guilt of accused, as the incident in question
has not been witnessed by any one else. It is therefore
necessary to consider the legal position in respect of
acceptability of dying declaration. There are catena of
judgments on the subject wherein the Hon'ble Apex Court
has laid down the principles relating to recording of dying
declaration and its admissibility and reliability. These
principles have been summed up by the Hon'ble Apex
Court in the case of Purshottam Chopra and Ors. Vs.
State (Govt. of NCT Delhi) in Criminal Appeal No.
194-195 of 2012 decided on 07/01/2020 as under:
"For what has been noticed hereinabove, some of the principles relating to recording of dying
( 11 )
declaration and its admissibility and reliability could be usefully summed up as under:
i) A dying declaration could be the sole basis of conviction even without corroboration, if it inspires confidence of the Court.
ii) The Court should be satisfied that the declarant was in a fit state of mind at the time of making the statement; and that it was a voluntary statement, which was not the result of tutoring, prompting or imagination.
iii) Where a dying declaration is suspicious or is suffering from any infirmity such as want of fit state of mind of the declarant or of like nature, it should not be acted upon without corroborative evidence.
iv) When the eye-witnesses affirm that the deceased was not in a fit and conscious state to make the statement, the medical opinion cannot prevail.
v) The law does not provide as to who could record dying declaration nor there is any prescribed format or procedure for the same but the person recording dying declaration must be satisfied that the maker is in a fit state of mind and is capable of making the statement.
vi) Although presence of a Magistrate is not absolutely necessary for recording of a dying declaration but to ensure authenticity and credibility, it is expected that a Magistrate be requested to record such dying declaration and/or attestation be obtained from other persons present at the time of recording the dying declaration.
( 12 )
vii) As regards a burns case, the percentage and degree of burns would not, by itself, be decisive of the credibility of dying declaration; and the decisive factor would be the quality of evidence about the fit and conscious state of the declarant to make the statement.
viii) If after careful scrutiny, the Court finds the statement placed as dying declaration to be voluntary and also finds it coherent and consistent, there is no legal impediment in recording conviction on its basis even without corroboration."
10. By keeping in mind above the principles laid
down by the Hon'ble Apex Court, evidence in the present
case is scrutinized with utmost care and caution. The
judgments cited on record on behalf of Accused are
minutely considered.
11. As per the testimony of Nikhil (PW-1) on the
date of incident at about 3.00 to 3.30 am he heard voice
of his mother and therefore he came out of the house and
saw that his mother on flames and accused persons were
running away from the place. He claimed that while his
mother was taken to the hospital in rickshaw she told him
( 13 )
that Manisha accused No.3 called her out of the house
and Bharat accused No.1 and Dhanraj accused No.2 were
standing out side of the house. She further told him that
Bharat poured kerosene on her and Dhanraj lighted
match stick and set her on fire.
12. Dr. Tushar (PW-6) attached to S.R.T.R.
hospital, Ambajogai as a C.M.O testified about deceased
being admitted to the hospital after registration of medico
legal case at 5.35 am. He also claims to have intimated
about the same to the constable at police chowky S.R.T.R.
hospital and asked him to follow the requisite procedure.
Thereafter as per the request of the police he ascertained
condition of the patient and found that patient was in a
position to give the statement. He, therefore, allowed the
police personnel to record the statement of the patient
and accordingly her statement was recorded. During
recording of the statement he observed patient's
condition though he was attending other patients too at
that time. Before commencement of recording of
( 14 )
statement as well as after statement was completed, by
examining the patient he made endorsement (Exhibit 33)
about the condition of the patient to be fit to give
statement on the statement recorded by the police
personnel.
13. Narayan Jadhav (PW-8) Police Head Constable
attached to S.R.T.R. hospital Police chowky claimed that
at around 6.15 am he had received call from C.M.O. and
he was asked to record statement of Varsha Muley who
was admitted in the hospital pursuant to sustainment of
burn injuries. He visited ward No. 35 of the hospital and
met C.M.O. He also verified identity of Varsha and
thereafter called upon C.M.O. to ascertain physical
condition of Varsha to give statement. C.M.O. examined
the patient and informed the witness that she was in the
condition to give statement and accordingly made
endorsement to that effect on the paper on which her
statement was to be recorded. He further deposed about
Varsha informing him about the quarrel that occurred
( 15 )
earlier day on account of fetching of water and narrated
incident occurred on 19th April, 2015 at about 3.00 am.
She further stated to the witness that at that time all
three accused came to her house and Manisha accused
No.3 called her out of the house and when she came out,
Bharat accused No. 1 poured kerosene on her person and
Dhanraj accused No.2 set her on fire with match stick.
She further stated about raising cries and on hearing the
same her son came out of the house and she was taken
to the hospital thereafter.
14. During the cross-examination this witness
admitted that there is no mention of the word "mental
and physical condition" on the endorsement (Exhibit 33)
made by Medical Officer. He further stated that when he
visited the ward there were many relatives of the
deceased near her. But there is no evidence to indicate
that any one else was present at the time of actual
recording of statement. He also accepted that there are
corrections made in the statement. In this regard Dr.
( 16 )
Tushar (PW-6) was also cross-examined in order to bring
it on record that the deceased was not in fit mental and
physical condition to make statement. He admitted that
the statement of the deceased does not bear
endorsement mentioning fit condition of the patient to
make statement. Though it is admitted by him that the
patient sustaining 99% burn inhales high flames and
large smoke but denied in each and every case trachea
and respiratory system of the patient is affected. He also
admitted that the burn injuries there is loss of fluid which
is known as hypovolumic shock. He, however, denied
present case to be of hypovolumic shock. According to
this witness except for the said patient there was no any
other patient who was required extra care. In spite of
certain admissions given by these witnesses, the core
evidence of the recording of the statement while
deceased was in fit mental and physical condition is not
affected. There is no suggestion made to the Police Head
Constable that any relative of deceased was present near
her bed to infer any tutoring. Secondly, though
( 17 )
corrections are noticed in Exhibit 30 but even in ordinary
course, while recording statement situation may arise
requiring corrections. What is relevant to note is that
there is no correction made herein to suit convenience of
prosecution. Pertinently, Medical Officer was present
through out recording of statement and he had
ascertained condition of deceased during entire period. In
such facts, no doubt could be created by defence in
correct recording of statement of deceased. Hence,
accused cannot derive any benefit from judgment in case
of Shakuntalabai wd/o. Khairuprasad Joshi & Anr.
Vs. The State of Maharashtra (cited supra), as in that
case dying declaration was discarded for want of
certification by doctor or at least his signature on
statement.
15. With regard to dying declaration (Exhibit 30)
which came to be recorded on 19 th April, 2015 at about
11.20 am, Balkrushna Wanjarkhedkar PW-5, Naib
Tahsildar, Ambajogai deposed about visiting S.R.T.R.
( 18 )
hospital at 11.00 am and making inquiry with Dr. Vaibhav
in-charge of ward No. 14 and requested him to examine
Varsha as he wanted to record her statement. Medical
officer examined Varsha and made endorsement about
her consciousness and that she is in a position to give a
statement. He thereafter himself ascertained and found
that Varsha was in a position to give statement.
According to him Varsha made a statement to the effect
that on 19th April, 2015 at 3.00 am Manisha (accused No.
3) called her out of house and found Bharat and Dhanraj,
co-accused, standing in front of the door of the house.
She further stated that Bharat poured kerosene on her
person and Dhanraj set her on fire with match stick.
16. Questions were put to this witness in the
cross-examination that there is no entry of noting
questions put by her to ascertain the consciousness of
Varsha nor entry about the talk with Dr. Vaibhav in this
regard which were not sufficient to challenge bonafides of
the witness. He further admitted that date "19/4/2015" is
( 19 )
not reflected from Exhibit 30 i.e. statement of Varsha. He
accepted to have not seen entire body of the deceased
but denied the suggestions regarding impression of toe
on the said statement to be not of deceased. He however
candidly deposed about the statement being read over
after recording to deceased and obtainment of impression
of toe of the right leg on the statement.
17. To lend support to testimony of Naib Tahsildar,
Dr. Vaibhav (PW-7) deposed that he was on duty in ward
No. 14 as House Officer at about 11.00 am. He also
deposed about Executive Magistrate meeting him and
making enquiry about Varsha. According to him he
examined patient and told to the Executive Magistrate
that the patient is in condition to give a statement and
endorsement to that effect was made on the paper. He
further candidly deposed about a statement being
recorded in his presence and Magistrate reading over the
said statement to Varsha before obtaining impression of
toe of the right leg thereon.
( 20 )
18. After recording of the statement also he
examined patient and found her to be conscious and
oriented. He identified the endorsement made on
statement Exhibit 30. In the cross-examination of Medical
Officer defence could not elicit any answer in order to
disbelieve his testimony about examining patient before
and after recording of the statement and found her to be
conscious and oriented.
19. Aforesaid evidence indicates that Special
Executive Magistrate not only obtained opinion of Doctor
about conscious oriented condition of patient but he
himself ascertained her fitness to make statement.
Endorsements made by Medical Officer before
commencement and after conclusion of recording of
statement, shows compliance of requirement of condition
precedent for a valid statement.
20. It is sought to be argued on behalf of accused
that in view of inconsistencies in the statements accused
( 21 )
was acquitted by this Court in case of Shakuntalabai
wd/o. Khairuprasad Joshi & Anr. and Shantilal
Haribhau Karkele & Anr. (cited supra). It is relevant to
note that in the case of Shakuntalabai wd/o.
Khairuprasad Joshi & Anr., the Medical Officer did not
certify the fitness of the person making statement or
even append his signature without any explanation
thereon and in that circumstance the said evidence was
found to be unsafe and unreliable to record conviction.
21. In case of Shantilal Haribhau Karkele &
Anr (cited supra) it was found that in that case deceased
was receiving treatment for four days and hence it was
necessary for the prosecution to produce bed head ticket
case papers. The said requirement was found necessary
in order to ascertain, administration of sedatives if any
during treatment as 9 hours had lapsed since the time of
admission of the deceased in the hospital till recording of
statement. In the present case deceased met with the
incident at 3.00 am. MLC came to be recorded at 5.35
( 22 )
am. Intimation was given to the police at 6.15 am and at
around 7.00 am statement of the deceased came to be
recorded by Narayan (PW-8) Police Head Constable.
Similarly Dr. Tushar (PW-6) has clearly stated that there
was no other patient requiring such special treatment at
the relevant time. So also, Narayan before recording the
statement of deceased has ascertained and has verified
her identity. Considering these set of facts in present case
appellants cannot derive any benefit from the judgments
referred to above.
22. Learned counsel appearing for the accused
made reference to the judgment of this Court in case of
Subhash s/o. Ratan Chavan & Anr. Vs. The State of
Maharashtra (cited supra) to submit that considering
discrepancies in two statements of deceased (Exhibit 30
and 40) with regard to previous incident, they are not
reliable and cannot become basis of conviction. It is
pertinent to note that in said case in two different
statements deceased has attributed the act of pouring
( 23 )
kerosene and setting ablaze to two different accused and
since it was found to be a major inconsistency in multiple
dying declarations those dying declarations were not
relied upon. The law on the point of multiple dying
declarations states that there has to be material
discrepancies and inconsistencies in those dying
declarations in order to make them unreliable and not any
discrepancy. It need not be emphasized that there
cannot be identical/stereotype statements made by any
person at two different time. The criteria which is
required for the purpose of ascertaining the validity and
reliability of the statement is as to whether there is
consistency in respect of the material aspect of the
incident in those statements. In the present we find no
material inconsistency in the statement made by the
deceased with regard to the incident in which she was set
on fire.
23. There are oral dying declarations made by
deceased in addition to written dying declarations
( 24 )
recorded. Initially she informed Nikhil (PW-1) her son,
about the manner in which incident has occurred. While
deceased was admitted in the hospital Baban (PW-4),
brother-in-law of Varsha met her and to whom Varsha
made disclosure about the incident occurred at 3.00 am
on 19th April, 2015. She described the incident to this
witness in the same manner as was recorded in the
aforesaid two dying declarations and oral dying
declaration made to her son Nikhil.
24. Dr. Tushar (PW-6) during his evidence before
the Trial Court has deposed about he making enquiry with
the patient and on which patient told him that she was
caught and taken out from her house by three persons
and set her on fire.
25. It is sought to be argued on behalf of learned
counsel for accused Nos. 1 and 2 that all dying
declarations i.e. written dying declaration (Exhibit 30 and
40) and oral dying declaration allegedly made to Nikhil
( 25 )
(PW-1), Baban (PW-4) and Dr. Tushar (PW-6) are not in
conformity with each other. By referring to the evidence
on record it is argued that the prosecution has not proved
beyond doubt that the dying declaration was true
voluntary and not influenced by extraneous consideration.
In this regard reliance came to be placed on the case of
Uka Ram (cited supra). Perusal of the said judgment
however shows that deceased therein was a mentally sick
person and even then the prosecution did not take any
precaution therein to ensure that the incident was suicidal
or homicidal. Thus, in that case the probability of the
deceased committing suicide was not eliminated. There
also existed a doubt about the mental condition of the
deceased at the time she made dying declaration. It is
thus clear that the facts appearing in the said judgment
are completely different than case in hand and hence said
judgment has no application to the present case.
26. In the present case statement of deceased is
found consistent about incident in question, at all times
( 26 )
i.e. while giving information to her son Nikhil and brother-
in-law Baban and also the statement before Police Head
Constable and Executive Magistrate as well. To some
extent different version appears to have been given by
Dr. Tushar when he states that the patient told him that
she was caught and taken out of the house by three
persons and set her on fire. This witness is a Medical
Officer and in his testimony has stated that even during
recording of statement he was attending other patients
which indicates how busy he must be in discharging his
duties as Medical Officer in the hospital. In such
circumstance firstly it is not certain as to whether he
deposed before the Court precisely what was being stated
by the deceased. Even otherwise accepting his statement
as it is except for the fact that she was caught, the other
part of the statement is absolutely consistent with oral as
well as written dying declarations. To our mind this
statement of Medical Officer, does not create doubt about
genuineness of the statements recorded of deceased.
( 27 )
27. It was also tried to be canvassed on behalf of
the accused that the previous events mentioned in the
written dying declarations as well as testimony of Nikhil
are different and therefore doubt is created as to its
correctness. From statement of Nikhil at the most it can
be said that there was also a dispute between deceased
and Bharat (accused No.1) and Dhanraj (accused No.2)
over lending of amount of Rs.40,000/- and that some
incident occurred prior to 19/4/2015. Narration of
different prior incidents will not be sufficient to discard
statements by branding them as material contradictions
and inconsistencies.
28. In addition to the above evidence prosecution
through Investigating Officer has proved the recovery of
clothes of accused Bharat. The said recovery is assailed
on the ground that it has not been proved through
independent panch witnesses. There is no law that
evidence of the Investigating Officer or Police Officer
needs to be kept out of consideration for the reason of
( 28 )
being police personnel. Reliable evidence of police officer
can become admissible and acted upon. In the present
case record shows that attempts were made by
prosecution to issue summons to the panch witnesses and
as they failed to appear before the Court they were not
examined. Thus, it is not the case where no attempt was
made by the prosecution to prove the recovery
panchnama of the clothes of the accused from
independent person. The overall investigation conducted
in this case is not tainted with malafide. Thus, this Court
has no hesitance in accepting the evidence of
Investigating Officer for the proof of the seizure of clothes
of accused Bharat.
29. There is further evidence in the form of
recovery of plastic Can and two burnt match sticks from
the spot. As per the testimony of Baban (PW-4) according
to this witness spot of incident was shown by the father
of the deceased and from the said spot under spot
panchnama (Exhibit 23) white colour Can with kerosene
( 29 )
and pieces of burn saree and match sticks were seized.
Seized muddemal was sent to Chemical Analyzer and CA
report (Exhibit 12) indicates presence of kerosene
residues on the shirt of the accused. There is no
suggestion made to the Investigating Officer about not
keeping seized muddemal in sealed condition or
tampering of the evidence. Thus, defence was unable to
create doubt about the seizure of articles and its
preservation till sending it to CA being done as per law.
30. If the dying declarations as recorded by the
police personnel as well as Tahsildar are tested in view of
the law settled by the Hon'ble Apex Court regarding
acceptance and reliance thereon, in view of the attending
circumstances we have no hesitation in holding that dying
declarations (Exhibit 30 and 40) are voluntarily, truthful
and reliable. In comparison with oral dying declarations
as well as interse both written dying declaration there are
no major inconsistencies in order to keep them out of
consideration. Even though inherently oral dying
( 30 )
declaration is a weak piece of evidence but there is no
legal bar to use the same for the purpose of corroboration
to other material evidence on record. There is further
evidence against accused No.1 in the form of seizure of
his clothes stained with kerosene and the match stick
used by accused No. 2 to set deceased ablaze. Finally fact
regarding presence of accused at the spot at the time of
incident is further affirmed and gets strengthened by
deposition of Nikhil (PW-2) who had seen accused fleeing
away from the spot. Pertinently, case of accused is of
complete denial without offering explanation to
incriminating material against them.
31. Learned counsel for accused No. 3 submitted
that even if evidence led by the prosecution is accepted
as it is, there is nothing to indicate that there was
meeting of mind between accused No. 3 and co-accused
and that no inference can be drawn of common intention
of this accused in killing the deceased. He placed reliance
on the case of Jasdeep Singh Alias Jassu Vs. State of
( 31 )
Punjab (cited supra) in order to contend that in absence
of any such evidence conviction of the accused No. 3 is
not sustainable. By referring to the spot panchnama
showing seizure of Can it is submitted that the Can seized
from the spot was not a peculiar Can ordinarily used for
storing kerosene. It is submitted that there is no evidence
to indicate that accused No. 3 had knowledge about
kerosene being brought to the spot by accused No. 1 and
accused No. 2 being there with match stick. In absence of
this evidence according to him merely because accused
No. 3 had called deceased out of house no inference can
be drawn about she sharing common intention with the
co-accused to set deceased ablaze. The said submission is
countered by learned APP by pointing out that there is
overtact on the part of this accused in calling deceased
out of the house and thereby she facilitated the
commission of act of setting her on ablaze by the co-
accused. This according to him is more than sufficient
evidence to show common intention shared by all the
accused for committing crime in question.
( 32 )
32. No doubt at first blush substance appears in
the contention of learned APP that there was overtact on
the part of accused No. 3 of calling deceased out of house
and considering the fact that she did the same at wee
hours may suggest her conscious participation in the
crime. However, at the same time from looking at the
very set of facts from different angle demonstrates that
another inference also can be drawn therefrom.
33. It is settled position of law that from the
evidence on record if two different views/inferences are
possible to be drawn, the one in favour of the accused
must be accepted. In this regard reliance can be placed
on the judgment of Hon'ble Apex Court in the case of K.
Gopal Reddy vs State Of Andhra Pradesh reported
in 1979 AIR 387, 1979 SCR (2) 265, it is held that,
"It stems out of the fundamental principle, of our criminal jurisprudence that the accused is entitled to the benefit of any reasonable doubt. If two reasonably probable and evenly balanced views of the evidence are possible, one must necessarily concede the existence of a reasonable doubt. But, fanciful and
( 33 )
remote possibilities must be left out of account. To entitle an accused person to the benefit of a doubt arising from the possibility of a duality of views, the possible view in favour of the accused must be as nearly reasonably probable as that against him. If the preponderance of probability is all one way, a bare possibility of another view will not entitle the accused to claim the benefit of any doubt. It is, therefore, essential that any view of the evidence in favour of the accused must be reasonable even as any doubt, the benefit of which an accused person may claim, must be reasonable.
"A reasonable doubt", it has been remarked, "does not mean some light, airy, insubstantial doubt that may flit through the minds of any of us about almost anything at some time or other, it does not mean a doubt begotten by sympathy out of reluctance to convict; it means a real doubt, a doubt founded upon reason."
34. From the evidence on record though it can be
said that accused No. 3 has committed overtact by calling
deceased out of house, however, that would not be
sufficient to attribute her knowledge to set deceased on
fire. It is necessary to take note of the fact that the
plastic Can seized from the spot is not the one
typically/ordinarily used to store kerosene oil. Secondly,
( 34 )
this accused is not member of family of co-accused nor
any evidence is led to show their previous meeting to
share common intention. Ultimately burden is on
prosecution to prove guilt of each accused beyond
shadow of reasonable doubt. It would be mere
speculation in absence of cogent evidence on record to
hold that she shared common intention with co-accused
to set her ablaze. No conviction of this accused therefore
is permissible on speculation sans concrete evidence.
Accused No.3 therefore deserves to be let off, by
extending benefit of reasonable doubt.
35. Scrutiny of evidence on record leads to the
finding that prosecution has proved guilt of accused Nos.
1 and 2 beyond reasonable doubt and their appeal
deserves rejection. Whereas for want of conclusive proof
of guilt of accused No. 3 she needs to be acquitted. Hence
the order.
ORDER
(i) Criminal Appeal No. 499 of 2016 is dismissed.
( 35 )
(ii) Criminal Appeal No. 807 of 2022 is allowed.
(iii) The impugned judgment of conviction and order of
sentence dated 22nd July, 2016 in Sessions Case No. 58 of
2015 passed by the Additional Sessions Judge,
Ambajogai, Dist. Beed to the extent of accused Nos. 1
and 2 stands confirmed.
(iv) The impugned judgment of conviction and order of
sentence dated 22nd July, 2016 in Sessions Case No. 58 of
2015 passed by the Additional Sessions Judge,
Ambajogai, Dist. Beed to the extent of accused No.3-
Manisha Sampati Muley is hereby set aside. Accused No.
3-Manisha Sampati Muley stands acquitted.
(v) The accused No.3-Manisha Sampati Muley be
released forthwith, if not required in any other case.
(vi) Fine amount deposited by accused No. 3 Manisha
Sampati Muley, if any, be refunded to her.
(R. M. JOSHI, J.) (R. G. AVACHAT, J.) SSP/criappeal499
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!