Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay S/O. Sarjerao Bade vs The State Of Maharashtra
2023 Latest Caselaw 12020 Bom

Citation : 2023 Latest Caselaw 12020 Bom
Judgement Date : 4 December, 2023

Bombay High Court

Vijay S/O. Sarjerao Bade vs The State Of Maharashtra on 4 December, 2023

Author: Vibha Kankanwadi

Bench: Vibha Kankanwadi

2023:BHC-AUG:25216-DB


                                                              CriAppeal-576-2016+
                                                 -1-


                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD


                                CRIMINAL APPEAL NO. 576 OF 2016
                                             WITH
                             CRIMINAL APPLICATION NO. 4406 OF 2022
                               IN CRIMINAL APPEAL NO. 576 OF 2016


                Abhay @ Abhi @ Abhya
                s/o Bhaskar Pore
                Aged : 34 years, Occ: Nil,
                R/o Shivajinagar, Kalyan Road,
                Ahmednagar.                            ... Appellant
                                                       [Orig Accused No.2]
                        Versus

                The State of Maharashtra
                Through the Police Station Officer,
                Ambhora Police Station,
                Dist. Beed.                            ... Respondent


                                             WITH
                                CRIMINAL APPEAL NO. 542 OF 2016
                                             WITH
                             CRIMINAL APPLICATION NO. 3971 OF 2022
                               IN CRIMINAL APPEAL NO. 542 OF 2016

                Deepak s/o Dattatraya Jawale,
                Age 36 years, Occ : Nil
                R/o Shedi Pokhardi, Tq. and
                District Ahmednagar.                   ... Appellant
                                                       [Orig Accused No.1]
                        Versus

                The State of Maharashtra               ... Respondent
                                                  CriAppeal-576-2016+
                                 -2-




                           WITH
               CRIMINAL APPEAL NO. 482 OF 2023


Sunil @ Gajanan Vishwambhar Ekhande
Age : 44 years, Occ. Nil,
R/o. Tawle Nagar, Ahmednagar.
Tq. & Dist. Ahmednagar.                   ... Applicant
                                          [Ori. Accused No.4]

     Versus

1.   The State of Maharashtra
     Through : Police Station Ambhora,
     Tq. Ashti, Dist. Beed.

2.   Deepak s/o Dattatraya Jawale,
     Age : 43 years, Occu. : Nil,
     R/o. : Shedi Pokhardi,
     Tq. and Dist. Ahmednagar.

3.   Abhay @ Abhi @ Abhya
     Bhaskar Pore, Age : 43 years,
     Occu. : Nil, R/o. : Shivaji Nagar,
     Kalyan Road, Ahmednagar.

4.   Vijay s/o Sarjerao Bade,
     Age: 36 years, Occu. : Chinchpur Pangul,
     Now R/o : Wakdi, Tq. Rahata,
     Dist. Ahmednagar.

5.   Baliram s/o Arjun Ralebhat
     Age: 44 years, Occu: Nil,
     R/o. Ralebhat Galli Jamkhed,
     tq. & Dist. : Ahmednagar.            ... Respondents
                                                   CriAppeal-576-2016+
                                 -3-

                            WITH
               CRIMINAL APPEAL NO. 57 OF 2019
                            WITH
            CRIMINAL APPLICATION NO. 4424 OF 2022
              IN CRIMINAL APPEAL NO. 57 OF 2019

Vijay s/o Sarjerao Bade
Age: 23 years, Occ: Nil,
Resident of, Chinchpur Pangul,
Presently residing at Wakdi,
Ta.: Rahata, Dist: Ahmednagar,
Maharashtra.                               ... Appellant
                                           [Orig. Accused No.3]
      Versus

The State of Maharasthra
Through, the Ambhora Police Station,
Tal: Ashti, Dist: Beed.                    ... Respondent

                                 .....
Mr. Abhaykumar D. Ostwal, Advocate for appellant in Criminal
Appeal No. 57 of 2019.
Mr. Abhaykumar D. Ostwal, Advocate (appointed) for appellants in
Criminal Appeal Nos. 542/2016, 576/2016 and 482/2023.
Mrs. V. S. Choudhari, APP for Respondent-State in all appeals.
                                 .....

                        CORAM :        SMT. VIBHA KANKANWADI AND
                                       ABHAY S. WAGHWASE, JJ.

                        Reserved on        : 07.11.2023
                        Pronounced on      : 04.12.2023

JUDGMENT [ABHAY S. WAGHWASE, J.] :


1.    By way of distinct appeals, convicts for offence under Sections

392, 394, 366, 341, 354 and 376 (2)(g) r/w 34 of the Indian Penal

Code [IPC] and Sections 3 (1)(ii), 3(2) of the Maharashtra control of
                                                        CriAppeal-576-2016+
                                   -4-

Organized Crime Act, 1999 [MCOC Act] are hereby assailing

judgment and order of conviction passed by learned Special Judge,

Aurangabad dated 22.08.2016 in Special Case No. 02 of 2010.



      Above appeals being dealt together and heard together, are

decided by way of common judgment.



          PROSECUTION STORY UNFOLDED IS AS UNDER



2.    While PW6 Lalasaheb, in his private car/cab was returning

towards Pune after dropping passengers at Aurangabad, he was again

hired by accused persons near Ahmednagar Bus Stand to go towards

Pune. After travelling short distance, when PW6 Lalasaheb halted his

vehicle to purchase water bottle, accused appellants decamped with

his vehicle and so, when his chase turned out futile, he lodged report.

These accused persons further intercepted PW1 informant, who was

travelling with his family and domestic help in his own vehicle after

paying religious visit to Parali Vaijinath. After intercepting his vehicle,

prosecution claims that, PW1 informant, his watchman, wife of

watchman and informant's son were forced to come out of the vehicle

and threatened and beaten and thereafter in his own car, his wife was

abducted by two of them and after taking her to some distance, she
                                                   CriAppeal-576-2016+
                                  -5-

was raped and then abandoned on the road and car of PW1 was also

taken by those two persons. Remaining two accused had driven the

vehicle of PW6 Lalasaheb and they all subsequently fled. PW1 sought

help of PW10 Shrikant who used his motorcycle to bring back PW2

and thereafter, PW2, who was stripped of her clothes, borrowed saree

from PW5 Sunita. By that time, nephew of informant PW1 passed

information to police, who accordingly reached there and thereafter

PW1 lodged FIR and PW2 gave statement of being raped.



         Investigating machinery swung into action and investigation

revealed complicity of appellants and they were duly arrested,

interrogated and on their disclosures, recovery of vehicle and

ornaments etc. was caused. Detailed investigation revealed they to be

committing organized crimes and therefore, along with the penal

provisions of IPC, charge under MCOC Act was also applied and they

were duly challaned on conclusion of investigation. Their case was

tried by special Judge, who on appreciating the evidence adduced by

prosecution, held the case and charges proved and passed following

order:


         1.   Accused no.1 Deepak Dattatraya Jawale, accused
         no.2 Abhaya @ Abi @ Abhay Bhaskar Pore, accused no.3
         Vijay Sarjerao Bade, accused no.4 Sunil @ Gajanan
                                                CriAppeal-576-2016+
                              -6-

Vishwambhar Ekhande are convicted under the provisions
of Section 235 (2) of the Cr.P.C. for the following
offences:-


   A.        U/sec. 392 of I.P.C., and sentenced to suffer
   rigorous imprisonment for 12 years and to pay fine
   of Rs.5000/- each i.d. suffer further R.I. for 01 year.


   B. U/sec. 394 of I.P.C., and sentenced to suffer
   rigorous life imprisonment and to pay fine of
   Rs.5000/- each i.d. suffer further R.I. for 01 year.


   C.        U/sec. 366 of I.P.C., and sentenced to suffer
   rigorous imprisonment for 05 years and to pay fine
   of Rs.1000/- each i.d. suffer further R.I. for six
   months.


   D.        U/sec. 341 of I.P.C., and sentenced to suffer
   rigorous imprisonment for one month.


   E.        U/sec. 3(1)(ii) of MCOC Act and sentenced
   to suffer rigorous imprisonment for seven years and
   to pay fine of Rs.5,00,000/- each, i.d. suffer further
   R.I. for 03 years.


   F.        U/sec. 3(2) of MCOC Act and sentenced to
   suffer rigorous imprisonment for seven years and to
   pay fine of Rs.5,00,000/- each, I.d. suffer further
   R.I. for 03 years.
                                                  CriAppeal-576-2016+
                               -7-



2.         Accused no.1 Deepak Dattatraya Jawale and
accused no.2 Abhaya @ Abi @ Abhay Bhaskar Pore are
convicted under the provisions of Section 235 (2) of the
Cr.P.C. for the following offences :-

     I.       U/sec. 376(2)(g) of I.P.C., and sentenced to
     suffer rigorous life imprisonment and to pay fine of
     Rs.10,000/- each i.d. suffer further R.I. for 01 year.

     II.      As they are convicted and sentenced for
     major offences of Section 376(2)(g) of I.P.C., no
     separate punishment has been imposed for offences
     punishable U/sec. 354 R/w. 34 of I.P.C.

3.         Accused Nos. 1 to 4 are hereby acquitted U/sec. 235
(1) of the Cr.P.C., for the offence punishable U/sec. 509
R/w. 34 of I.P.C. and U/sec. 3(3) of MCOC Act.

4.         Accused no.5 is hereby acquitted U/sec. 235(1) of
the Cr.P.C., for the offences punishable U/sec. 216(a) of
the I.P.C. and U/sec. 3(3) of the MCOC Act.

5.         Bail bonds of accused no.5 stands cancelled.

6.         The seized muddemal property consists of clothes of
accused and victim, they being of no use be destroyed
after appeal period is over.

7.         The various cards, license and other documents, if
any, of complainant, victim, and P.W.6 Mr. Dargude
                                                     CriAppeal-576-2016+
                                  -8-

      seized during investigation be returned to them after
      appeal period is over.


      8.    The seized ornaments and mobile hand sets of
      complainant, and witnesses be returned to victim and
      Kushawartabai after appeal period is over.


      9.    Cool cab of P.W.06 and Spark Car of complainant
      are already returned to them.


      10.   Seized knives and iron rods be sold as scrap and its
      sell proceeds be credited to State after appeal period is
      over. Seized amount is hereby confiscated to the State.


      11.   All above sentences of accused nos. 1 to 4 shall run
      concurrently.


      12.   Accused nos. 1 to 4 are entitled to get benefit of set
      off of period of detention already undergone by them
      during investigation and pendency of trial of this case."



                      PROSECUTION EVIDENCE


4.    To establish their case, prosecution seems to have adduced

evidence of as many as 34 witnesses which could be categorized as

and the sum and substance of their evidence is also dealt in brief

which is as under:
                                                      CriAppeal-576-2016+
                                   -9-




      After taking into account story of prosecution, in our opinion,

evidence of PW1 informant, PW2 informant's wife, PW4 Kushavarti,

PW5 Sunita, PW6 Lalasaheb and PW10 Shrikant is crucial. Rest of the

witnesses are medical experts, panchas, police officers.



      Going by the sequence of events which took place that night,

evidence of PW6 Lalasaheb is required to be dealt at the threshold as

accused had first stolen his vehicle and used the same to commit

further offences of robbing, abduction and rape.



                  First episode of theft of Indica Car

PW6       Lalasaheb in his substantive evidence at Exhibit 75,
          narrated that he initially dropped passengers at Aurangabad
          and while he was returning back to Pune, he was again
          hired by four persons at Ahmednagar bus stand to proceed
          towards Pune. He deposed that after reaching Kedgaon, he
          got down to purchase water bottle. At that time, the
          passengers fled with his vehicle. He reported the occurrence
          to Kotwali police. He has identified all the four passengers
          i.e. accused for stealing his car.
                                                   CriAppeal-576-2016+
                                -10-

Second episode of commission of offence u/s 395 IPC, abduction and
                           rape of PW2


PW1     Informant, who is husband of PW2, a victim of rape, in his
        evidence at exhibit 49, narrated about his journey to Parli
        Vaijinath from Pune and back. According to him, while they
        were returning to proceed to their place at Pune, there
        vehicle was intercepted by vehicle (owned by PW6
        Lalasaheb which was stolen by accused persons). He has
        given details about he, his son, his watchman and wife of
        watchman being made to alight out of the vehicle, beaten
        and thereafter his wife abducted by two of them in his own
        car. He has narrated about informing motorcyclist (PW10
        Shrikant) about abduction of his wife and about requesting
        the motorcyclist to go in search of his wife and accordingly
        PW10 gave a chase, thereafter they reaching Chichondi
        Phata by boarding a bus and there, said motorcyclist PW10
        Shrikant brought his wife back. He has narrated about
        arrival of police and further he lodging FIR. He also
        deposed about statement given by his wife regarding she
        being raped by two accused. He identified accused persons
        in the court as well as his complaint.


PW2     Victim also narrated as like her husband about leaving Pune
        to go to Parli Vaijinath in their vehicle and while returning
        towards Pune, their vehicle being intercepted by persons
        who came in Indica car. Her husband, son, watchman and
        his wife made to get out of the vehicle and she being taken
        on knife point by two persons. She has also narrated the
                                                 CriAppeal-576-2016+
                             -11-

      ordeal faced by her after being taken to some distance i.e.
      regarding both accused taking turns to force themselves on
      her in the moving car and then abandoning her on the way
      and speeding away with their car. She also narrated
      regarding she being robbed of her ornaments and left in
      bare clothes on the road and she meeting PW10 who
      brought her to Chichondi Phata. She also narrated about
      PW5 Sunita, a woman from the village, lending her a saree
      to cover herself and thereafter, on arrival of police, they
      going to show the spot and after reaching Nagar, she passed
      information of being sexually assaulted and accordingly her
      statement to be recorded and she to be subjected to medical
      examination. She also identified accused present in the
      court to be the perpetrators of above crime.


PW4   Kushavarti is the wife of watchman Dnyanoba. She too was
      one of the co-passengers in the car of PW1 informant. In her
      evidence is at Exhibit 70, she too has deposed about their
      car being intercepted by an Indica car, four persons
      alighting the Indica car, forcing PW1, his son, this witness
      and her husband to come out of the car, giving thrashing to
      them and after snatching ornaments of this witness, two of
      them abducting PW2 in their own car and remaining two
      fleeing from the spot in the Indica car, a motorcyclist
      arriving there and on being informed about incident, he
      giving chase and bringing PW2 back to them at Chichondi
      Phata. According to this witness, at that time PW2 had put
      on shirt of that motorcyclist. Thereafter, she has deposed
      about one lady lending a saree to PW2, police approaching
                                                   CriAppeal-576-2016+
                               -12-

       and taking them to Ambhora police station, PW1 and PW2
       showing the spot to police and thereafter police recording
       statement of this witness.


             This   witness   too,    has   further   deposed   about
       Identification Parade at Ashti and she identified all four
       accused as well as her ornaments.


PW10   Shrikant Namdeo Shamgire, resident of Patoda, District
       Beed, deposed that on 11.04.2010, while he along with a
       boy were proceeding towards Ahmednagar on motorcycle,
       he was stopped by four persons, told about abduction of
       victim by thieves and was requested to bring her to them if
       found. He further deposed that while proceeding ahead,
       near Takli, a lady having only a towel on her person,
       stopped him and narrated the incident. According to this
       witness, he gave his shirt and mobile to her and she called
       her relatives and got their location to be at Chichondi. This
       witness further deposed about taking said lady to her
       relatives at Chichondi, her husband giving his shirt to the
       lady and shirt of this witness was returned to him. He also
       deposed about his statement being recorded by police as
       well as before the court.


PW5    Sunita w/o Dhondiram Aglave, resident of Chitondi Pati,
       District Ahmednagar, deposed about her house to be
       situated abutting the road. About the incident, she deposed
       that she had been to the temple of Vithal Rukhmini for
       attending bhajan and while she was returning home, she
                                                   CriAppeal-576-2016+
                              -13-

       saw a lady wearing a towel over her person. According to
       this witness, said lady demanded a sari from her and this
       witness provided the same. This witness claims to have
       heard about the incident from said lady.


PW3    Nitin is nephew of informant. He deposed that he had
       received phone call from informant in the midnight i.e. at
       1.30 a.m. on 11.04.2010 and informant had narrated the
       the incident. He has deposed that he had forwarded the
       said information to police by dialing number 100.




PW7    Bapusaheb Kanhoji Ghemud, Branch Manager, Sonai
       Branch of State Bank of India, who deposed about handing
       over details of ATM transaction on 11.04.2010 during 2.20
       a.m. to 2.30 a.m, along with CCTV footage from the camera
       at said ATM center.


PW15   Namdev Dattatraya Ralebhat, Manager of Suyog Beer Bar
       and relative of accused no.5 Baliram, deposed about arrival
       of accused persons at his hotel for meal on 10.04.2010 at
       5.00 to 5.30 p.m.


PW25   Sambhaji Bhagwan Veer, driver of a bus, a hostile witness.


                        Medical Experts
PW9    Dr. Satish Raghunath Tamble, is the medical officer, who
       examined victim. In his evidence at Exhibit 85, he deposed
       that on 12.04.2010, when he was attached to District
                                                        CriAppeal-576-2016+
                                -14-

       Hospital, Beed, he examined victim aged 43 years, who was
       referred by Ambhora Police Station. On examination, he
       claims to have noticed abrasion on left side of neck, size
       3x2 cm, hymen ruptured old, tear old. He has accordingly
       issued medical certificate Exhibit 86 which he identified.


PW12   Dr. Mrs. Sandhya Munjaji Kshirsagar, who medically
       examined accused Deepak and Abhay and issued certificates
       Exhibits 96, 97 and 98, which she identified while in the
       witness box.


PW18   Dr. Nilesh Bhagwan Pawar, who deposed about medically
       examining accused Deepak on 11.04.2010 at 6.10 a.m.




                        Pancha witnesses


PW8    Mahesh Kachru Chavan, acted a pancha to seizure of
       clothes of accused persons. He identified Exhibits 160 to
       164.


PW11   Ansar Khan acted as pancha to seizure of car of Spark
       company, along with articles found inside it, from Shirdi.


PW17   Vipin   s/o    Premchand        Lodha   acted     as   pancha   to
       memorandum of disclosure Exhibit 131 at the instance of
       accused Abhay and seizure panchanama of ornaments
       Exhibit 132 He identified said panchanamas, accused as
       well as the ornaments.
                                                  CriAppeal-576-2016+
                              -15-



PW19   Natha   Raosaheb    Shelke,   who    acted   as   pancha     to
       memorandum of disclosure Exhibit 140 at the instance of
       accused Deepak and seizure panchanama Exhibit 141 of
       white colour Indica Car, two knives and two iron rods.


                    Investigating machinery


PW13   Arvind Shankarrao Bolange, Naib Tahsildar, who conducted
       identification of ornaments. He identified Exhibits 102 and
       103.


PW14   Ramlal Mhatarba Jadhav,         Thasildar, who conducted
       identification parade of accused Deepak, Vijay, Abhay and
       Sunil on 20.01.2010. He identified Exhibits 106 to 120.


PW16   PI Bapusaheb Shantaram Mahajan, while on patrolling
       duty, on receipt of information on 11.04.2010 at 1.30 a.m.,
       went to Chilcholi fata, met victim and her family members,
       brought and produce them API Rathod [PW21-IO] at
       Ambhora Police Station.


PW20   PI Suresh Khade, who showed photographs of history
       sheeters to informant and other witnesses, who identified
       two accused person from the photographs. He arrested
       accused Abhay, Deepak.


PW21   PI Anant Dhanaji Rathod is the first Investigating Officer


PW22   PHC Bhagwat Bhanudas Waghmare
                                                CriAppeal-576-2016+
                                -16-




PW23   PHC Sk. Juberoddin,
       are carriers.


PW24   API Somnath Shivaji Kohle, who carried accused Vijay and
       Sunil for recording their statements.


PW26   P. S. Sinha, Special IG, Aurangabad, who accorded prior
       approval for invoking provisions of MCOC Act accused.


PW27   Sudarshan Laxmanrao Mundhe, PI, LCB, Beed, is the
       Investigating Officer.


PW28   Krushipal Tarachand Raghuvanshi, Additional Director
       General of Police, Law and Order, Mumbai, who accorded
       sanction to prosecute accused under Section 23(2) of the
       MCOC Act on 27.07.2010.


PW29   Deelip Wasudeorao Deshpande, Adhoc District Judge and
       Additional Sessions Judge, Osmanabad, who recorded
       verification statement of confessions given by accused
       persons.


PW30   Dattatraya Yadav Mandlik, SP, Osmanabad, who recorded
       confessional Statement of accused Deepak and Abhay.


PW31   Arving Harischandra Chavriya, Additional SP, Aurangabad,
       who recorded confessional statement of accused Baliram.
                                                    CriAppeal-576-2016+
                                  -17-

PW32      PI Sikandar Khan took accused Deepak and Abhay from
          Shivaji Nagar Police Station to Beed to Osmanabad SP
          office for recording their statements.


PW33      Additional SP Sanjay Bhaskar Darade recorded confessional
          statements of accused Vijay Bade and Sunil Ekhande.


PW34      SDPO Sambhaji Sudamrao Kadam is the Investigating
          Officer



5.     While exercising jurisdiction under Section 374 of the Code of

Criminal Procedure [Cr.P.C.] and this being first appellate court, we

undertook the exercise of re-appreciating and re-analyzing the entire

evidence adduced by the prosecution in the trial court.



             ANALYSIS OF FIRST AND SECOND EPISODE


6.     On carefully sifting above evidence, it transpires that accused

persons first robbed PW6 Lalasaheb of his vehicle and used it to

commit second offence. Evidence of PW6 Lalasaheb has remained

intact in spite of being cross-examined at length. His testimony about

his vehicle being hired and it being forcibly taken away when he got

down to purchase water bottle, has not been rendered doubtful. This

witness was called to participate in TI parade and he has identified
                                                     CriAppeal-576-2016+
                                 -18-

accused persons. He is an independent witness and also in a way a

victim of offence of theft of his vehicle. There is no reason for false

implication. For all above reasons, first episode of stealing Indica car

is cogently brought on record through evidence of PW6 Lalasaheb

whose vehicle has been traced and recovered at the instance of

accused persons itself.



7.    So far as second occurrence is concerned, evidence of PW1

informant, PW2 informant's wife, PW4 Kushavarti, PW5 Sunita and

PW10 Shrikant is of vital importance and we have already dealt and

discussed their testimonies in the witness box. All these witnesses are

subjected to extensive searching cross. However, what is noticed is

that they all withstood the lengthy cross and actual occurrence of

interception, beating to PW1 and his son, forcibly making PW4 and

her husband to step out of the car and taking away PW2 forcibly on

knife point has also remained intact. In fact, the manner of cross

clearly suggests that there is no serious dispute about the actual

occurrence. PW1 and PW2 are unanimous about their Indica car

being intercepted by four unknown persons who were allegedly

armed with knife and iron rods. PW4 Kushavarti, an incumbent of the

car and the domestic help of PW1 and PW2 also lends support and

corroborates their evidence. She has also been robbed of her
                                                     CriAppeal-576-2016+
                                 -19-

mangalsutra. She has also narrated the actual occurrence in her

presence, of which she too is a victim, and she also deposed about

PW2 being abducted by two accused. PW1 informant and PW4

Kushavarti are consistent about hiring a traveller vehicle to reach to

Chichondi Phata and information being passed to nephew of PW1. All

these witnesses are categorical and consistent about arrival of a

motorcycle at Chichondi Phata and PW1 narrating occurrence to the

motorcyclist who further gave chase and brought back PW2 in bare

bodied condition.



8.    PW2, who was abducted in her own car, has given a detail

account of the ordeal faced by her after forcibly taken on knife point.

She has narrated about she being stripped and raped in the rear seat

of the vehicle while other accused was steering the vehicle on the

road and after being raped by accused no.1, accused no. 2 occupying

rear seat and he too raping her. This victim of rape has given detail

account of the entire episode. She has spent almost half an hour in

the company of both accused. Therefore she had ample opportunity to

identify them. She has initially identified the photographs which were

confronted by police who had maintained record of all history-

sheeters. Considering the modus operandi and nature of crime, police

got a clue regarding involvement of accused who were habitual in
                                                     CriAppeal-576-2016+
                                 -20-

committing such crimes and were history-sheeters. She and her

husband PW1 both have identified accused not only in the

photograph but have also identified them in Test Identification

parade. Medical expert, who had examined PW2 has also been

examined by prosecution to establish the offence. Evidence of PW2 is

also not rendered doubtful. Though she immediately did not report

the occurrence, considering the nature of offence and her own status

to be a married woman, a few hours delay in reporting the occurrence

is insignificant. PW2, a victim of rape is also subjected to extensive

cross and an unsuccessful attempt has been made to discredit her

testimony but all efforts apparently went in vain as she has withstood

the extensive cross by defence counsel representing accused persons.

There is nothing in her cross which would render her evidence

unworthy of credence.



9.    We have carefully gone through the lengthy cross undertaken

by each of the defence counsel, but we have noticed that numerous

irrelevant questions are put to PW1 and PW2 like, for how much

distance chase was given, whether there were wheel marks, whether

culprits were in masked condition, whether medical treatment for

alleged beating was taken, registration number of the traveller vehicle

used to travel to Chichondi Phata, distance between two places, time
                                                    CriAppeal-576-2016+
                                 -21-

at which PW2 reached back to the spot at Chichondi Phata, how many

times vehicle was overtaken, whether other villagers gathered and at

what time report was reduced into writing and for how long PW2 was

inquired with by Ambhora police and what time she was subjected to

medical examination, who accompanied her, whether her statement

was recorded at the hospital itself. Surprisingly, questions are posed

about geographical location of the spot even when PW1 and PW2

were victims of serious offence which allegedly took place during the

dead hours of night.


10.   Independent witness like PW10 Shrikant, who had come to the

rescue of PW2, has also stepped in the witness box. He has also lent

support to the testimony of PW1 and PW2. Nothing damaging has

been brought in his cross.



11.   Likewise, PW5 Sunita, a villager, has also deposed about she

returning after attending a religious function and seeing PW1, PW2

and others and finding PW2 in bare bodied condition, she has lent her

own saree to PW2. She also corroborates the story of prosecution.

Resultantly, here, there is corroboration from independent corners

and these witnesses ie. PW5 Sunita and PW10 Shrikant have also

sufficiently corroborated prosecution version.
                                                       CriAppeal-576-2016+
                                -22-




12.   Panchas to the recovery discovery have also supported the

prosecution. Recovery of Indica car, which was stolen from PW6

Lalasaheb and used in commission of crime, is at the instance of

accused Deepak and the same is proved by prosecution by examining

pancha witness PW19 Natha. Seizure of informant's Spark vehicle,

along with clothes of PW2 victim found in it, from Shirdi, is also

brought on record through pancha witness PW11 Ansar Khan. The

ornaments robbed from the informant party are also established to be

recovered after short span at the instance of and from the house of

accused Abhay by adducing evidence of pancha PW17 Vipin.

Ornaments so robbed are also got identified through PW2-victim and

PW4-Kushavarti. PW11 pancha Ansar Khan and PW2-victim have also

identified clothes which were on the person of PW2 on the day of

incident. PW8 Mahesh, who has acted as pancha to seizure of clothes

of accused persons, has also supported prosecution.



13.   C.A. reports Exhibits 258 to 261 revealed blood group of victim

to be "O" and that of accused Deepak to be "B". Blood group of

accused Abhay could not be detected. However, human semen of

blood group "B" was detected on the underwear/nicker of rape victim

as well as both accused of rape i.e. Deepak and Abhay. This evidence
                                                     CriAppeal-576-2016+
                                 -23-

in the form of C.A. reports also lends corroboration to the victim's

version.



14.   Therefore, on critical analysis of testimony of PW6 Lalasaheb

regarding first episode, prosecution has cogently brought on record

that his vehicle was stolen by four accused and he has received his

vehicle back which was seized from none other than the accused

persons.



15.   Testimony of PW1 informant, PW2 informant's wife and PW4

Kushavarti is consistent about their vehicle being intercepted and they

along with son and PW1 informant and husband of PW4 to be beaten

and forced out of the car and wife of PW1 to be abducted in their own

car after ornaments of PW4 were snatched.



16.   Two accused i.e. accused no. 3 Vijay and accused no. 4 Sunil

seem to have parted whereas accused nos. 1 and 2 i.e. Deepak and

Abhay took wife of PW1 i.e. PW2 and in moving car they seem to

have committed forcible rape on her by taking turns. Evidence of PW2

is intact about she being raped in a car which was on wheels i.e. in

moving condition by both accused by taking turns. She claims that she

has overheard name while they both were interacting with each other.
                                                      CriAppeal-576-2016+
                                  -24-




17.   PW5 Sunita, PW6 Lalasaheb and PW10 Shrikant, who are

independent witnesses, have also remained steadfast in their

evidence. Resultantly, their versions are supporting evidence of PW1

and PW2.



18.   Therefore, here, there is not only clinching evidence but

overwhelming evidence against all accused for committing highway

robbery, forcefully snatching ornaments, stealing car, accused nos. 1

and 2 abducting PW2 and committed forcible rape on her. Victim of

rape has also narrated the ordeal faced by her since being abducted.

Medical evidence confirms sexual assault. Therefore, all charges are

firmly and cogently proved. The ingredients to attract these charges

are available in the evidence. Hence, penal sections viz. 392, 394,

366, 341, 354 and 376 (2)(g) r/w 34 of IPC are squarely attracted.



19.   The upshot of the analysis is that evidence of PW6 Lalasaheb,

PW1 informant, PW2 informant's wife, PW4 Kushavarti, PW5 Sunita

and PW10 Shrikant is that prosecution version has been proved

beyond reasonable doubt. Apprehended Accused are not only

identified by PW1 informant, PW2 victim, PW4 Kushavarti and PW6

Lalasaheb in court but also in Test Identification parade.
                                                      CriAppeal-576-2016+
                                  -25-




20.     Learned counsel for the appellants fervently submitted that

there is no material to implicate accused for provisions under MCOC

Act. That, even learned trial court has deviated from the accepted

principles of sentencing policy. Exorbitant fine has been slapped and

for all above counts, he seeks indulgence of this Court to that extent

also.



21.     In the light of above submissions, more particularly here, there

being charge of offence under MCOC Act and specific points to that

extent determined by way of point nos. 9, 10 and 11 of the impugned

judgment, we have gone through the evidence of all high ranking

police officers who have received directions from the Head of the

Police Department of the State to record confessional statements and

gather record of the crimes committed by them. Prosecution seems to

have undertaken the exercise of gathering criminal antecedents of

accused persons. The same are made part of record. It needs to be

borne in mind that in the current offence, accused were apprehended

only on the basis of photographs identified by PW1 and PW2 and

further investigation unfolded their involvement beyond reasonable

doubt and in the light of complete chain of circumstances which has

remained consistent, intact and unbroken.
                                                    CriAppeal-576-2016+
                                 -26-




22.   According to prosecution, accused no.1 Deepak is the main

accused. Involvement of such accused and other co-accused has been

documented, of which chart is also handed over by prosecution, and it

is reflected and reproduced in the judgment of learned trial court in

para 59 and 60. It transpires that documents from Exhibit 170 to 203

is a compendium of the criminal antecedents of accused documented

by Police Department and further proposal was put up before Special

I.G., Aurangabad Range through S.P. Beed under MCOC Act and the

same is, on application of mind by such authority, approved by

invoking Section 23(1-a) of MCOC Act. In pursuance to it, Additional

D.G., Dy.S.P. and S.P. ranking officers have worked in co-ordination

and recorded confessional statements of accused and thereafter,

learned CJM, Osmanabad was approached for verification. He further

seems to have recorded statements under 164 of Cr.P.C. by following

the guidelines and the procedure contemplated in the statute. All such

officers from Investigation Officer to Director General, have appeared

and deposed before the court. Therefore, extra care seems to have

been taken while invoking provisions under MCOC Act. Record

gathered and maintained by police authorities finds names and

involvement of present appellants in various grievous offences of

similar nature which clearly suggests that the modus operandi is well
                                                     CriAppeal-576-2016+
                                     -27-

planned and in organized manner. Therefore, provisions of MCOC Act

are rightly attracted and applied.



23.   Except raising a plea before us, learned counsel for the

appellants could not point out that there is false implication and that

there is no material against these accused persons to face charge

under MCOC Act. Police machinery has gathered sufficient material

which has been meticulously considered and studied by higher police

officers reflecting application of mind while granting sanction. There

is nothing brought to our notice regarding deviation or non

compliance of mandatory procedure. Even learned trial court has

extensively dealt and appreciated available evidence adduced by

prosecution. Therefore, no fault can be found for guilt recorded by

learned trial court for such offence.



24.   Learned counsel for appellant at the end would plead that as

regards to accused Deepak and accused Abhay, there is sufficient

material regarding their involvement in various cases however, as

regards to remaining two accused, their involvement is shown only in

two to three cases and they have already undergone more than seven

years of imprisonment and hence, at least their sentence be reduced

and brought down to already undergone and they be let off.
                                                         CriAppeal-576-2016+
                                    -28-

According to learned counsel, minimum sentence be imposed for all,

as the period of incarceration already undergone is huge and further,

recent trend in law calls for consideration of reformative theory and

so he seeks concession in the sentence awarded by trial court.



25.    We have pondered over the above submission. We have also

perused the list of offences involving accused produced by the

prosecution, which is as under :




Sr. Case           Police    Station Name of accused       Description     of
No. No./Crime      and Sections                            documents    and
    No.                                                    exhibit numbers
1.    RTC       No. P.S.       Nagar 1. Deepak Jawale and Charge Exh. 170,
      419/2008,     Taluka,   U/sec. three others (who are Chargesheet Exh.
      C.R.      No. 394, 341, 403 of not accused in this 171
      154/2007      IPC              case)
2.    Sessions Case P.S. Nagar Camp, 1. Deepak Jawale       Chargesheet Exh.
      No.180/09,    U/sec. 395 of IPC 2. Abhay Pore         173, Committal
      C.R.                            3. Vijay Bade and two Order Exh. 174
      No.42/09                        others (who are not
                                      accused in this case)
3.    R.T.C.   No. P.S. MIDC Nagar, 1. Deepak Jawale      Chargesheet
      608/09, C.R. U/Sec. 394, 342 2. Abhay Pore and two Exh.175
      No.63/09     R/w. 34 of IPC   others (who are not
                                    accused in this case)
4.    R.T.C.    No. P.S.    Nagar, 1. Deepak Jawale       Chargesheet
      429/09, C.R. U/sec. 399, 408 2. Vijay Bade          Exh.177,    arrest
      No. 65/09     of IPC         3. Abhay Pore and five panchanama      of
                                   others, (who are not Deepak      Jawale
                                   accused in this case). Exh.178,
                                                          committal order
                                                          Exh.179.
                                                           CriAppeal-576-2016+
                                    -29-

5.   R.T.C.   No. P.S. Kotwali,     1. Deepak Jawale       Chargesheet
     455/09, C.R. U/sec. 379        2. Abhay Pore          Exh.180.
     No.131/09    R/w. 34 of        3. Vijay Bade and six
                  I.P.C.            others, (who are not
                                    accused in this case).
6.   R.T.C. No.    P.S. Kotwali,    1. Deepak Jawale       Chargesheet
     482/09,       U/sec. 395 of    2. Abhay Pore          Exh. 182
     C.R. No.      I.P.C.           3. Vijay Bade and four
     134/09                         others, (who are not
                                    accused in this case).
7.   R.T.C. No.    P.S. Newasa,     1. Deepak Jawale        Chargesheet Exh.
     117/10,       U/sec. 379       and one another,        184, FIR Exh.
     C.R. No.      R/w. 34 of       (who is not accused     185, complaint
     232/09        I.P.C.           in this case).          Exh.186.
8.   R.T.C. No.    P.S. Kotwali,    1. Deepak Jawale        FIR Exh.187,
     219/11,       U/sec. 379       2. Abhay Pore           Complaint
     C.R. No.      R/w. 34 of       3. Vijay Bade           Exh.188,
     107/10        I.P.C.           4. Sunil Ekhande        spot panchanama
                                                            Exh.189.
9.   R.T.C. No.    P.S. Tofkhana U/ 1. Deepak Jawale        Chargesheet
     25/10, C.R.   sec. 392         and three others,       Exh.196.
     No. 403/09    R/w. 34 of       (who are not accused
                   I.P.C.           in this case).
10. R.T.C. No.     P.S. M.I.D.C.    1. Deepak Jawale        Chargesheet
    138/10,        Ahmednagar,      and one another,        Exh.197.
    C.R. No.       U/sec. 392,      (who is not accused
    160/09         341, 427 R/w.    in this case).
                   34 of I.P.C.
11. R.T.C. No.       P.S. Tofkhana, 1. Deepak Jawale        Chargesheet
    5/10, C.R.     U/sec. 4/25 of   and one another,        Exh.197/A.
    No. 117/09     Arms Act and     (who is not accused
                   U/sec.37(1)(3), in this case).
                   135 of B.P. Act.
12. R.T.C. No.     P.S. M.I.D.C.    1. Deepak Jawale        Chargesheet
    249/10,        Nagar, U/sec.    and two unknown         Exh.198.
    C.R. No.       394 R/w. 34 of   absconded accused,
    5/10           I.P.C.           (who are not accused
                                    in this case).



       Apart from above 12 cases, prosecution has also brought on

record following five cases :
                                                            CriAppeal-576-2016+
                                     -30-




Sr. Case           Police    Station Name of accused         Description     of
No. No./Crime      and Sections                              documents    and
    No.                                                      exhibit numbers
1.    R.T.C. No.     P.S. Tofkhana   1. Deepak Jawale and Chargesheet
      496/07,        U/sec. 379 R/w. two others (who are Exh.183.
      C.R.       No. 34 of I.P.C.    not accused in this
      160/07                         case)
2.    R.T.C. No.   P.S.      Kotwali, 1. Sunil Ekhande and Chargesheet
      178/10,      U/sec. 379 R/w. two others (who are Exh.199.
      C.R. No.     34 of I.P.C.       not accused in this
      393/09                          case)
3.    R.T.C. No.   P.S. Kotwali,     1. Sunil Ekhande        Chargesheet
      127/10,      U/sec. 379 R/w.   and one another         Exh.200
      C.R. No.     34 of I.P.C.      (who is not accused
      366/09                         in this case)
4.    R.T.C. No.   P.S. Kotwali,     1. Sunil Ekhande        Complaint
      308/10,      U/sec. 379 R/w.   and one another         Exh.201,
      C.R. No.     34 of I.P.C.      (who is not accused     Chargesheet Exh.
      368/09                         in this case)           202.
5.    R.T.C. No.   P.S. M.I.D.C.     1. Sunil Ekhande and FIR Exh. 203,
      335/10,      Nagar, U/sec.     two others (who         chargesheet
      C.R. No.     379 R/w. 34 of    are not accused in this Exh.297.
      162/09       I.P.C.            case)




26.     Sentence always commensurate with the gravity of offence.

Prayers are made before us that excessive sentence has been awarded

and the same should be lowered. Needless to say, here, offences of

highway dacoity, robbery, rape has been committed and as such,

grave offences have been committed. Only in deserving cases,

considering the nature of crimes, age and mitigating circumstances,

powers can be exercised by appellate courts to lower the sentence.

However, having taken into account the list of cases registered against
                                                   CriAppeal-576-2016+
                                 -31-

each of the above appellants, it is abundantly clear that they are

hardened criminals. Repeatedly they have committed grave offences

of which record has been accumulated and therefore, we are doubtful

whether they at all could be reformed even if given a chance. They

are involved in serious offences like under MCOC Act and it is only

upon sufficiency of material, they are indicted for such serious

charges. Multi-layered enquiry confirms their involvement. Therefore,

we are not inclined to interfere in the sentencing policy adopted by

learned trial Judge. Learned trial Judge has appreciated the evidence

as required by law and sound reasons are assigned for the findings

and conclusion reached at. Therefore, we do not find any fault in the

sentence awarded by learned trial Judge. However, we do find that

learned trial Judge has slapped exorbitant fine of Rs. 5,00,000/- and

therefore, only to that extent interference is called for. Hence, we

proceed to pass the following order:


                               ORDER

I. The appeals are partly allowed.

II. The conviction of all appellants/accused nos. 1 Deepak, 2 Abhay, 3 Vijay and 4 Sunil under Sections 392, 394, 366, 341 of IPC and Sections 3(1)(ii) and 3(2) of the MCOC Act and the conviction of appellants/accused nos. 1 Deepak and 2 Abhay under Section 376(2)

(g) of IPC, vide judgment and order dated 22.08.2016 passed by CriAppeal-576-2016+

learned Special Judge (MCOC Act), Aurangabad in Special Case No. 02 of 2010, is maintained.

HOWEVER

III. The amount of fine imposed on all four appellants/accused vide clauses 1(E) and 1(F) of the operative part of the order is hereby reduced to Rs.50,000/- each.

IV. Excess fine deposited, if any, to be refunded to the appellants/accused after the statutory period.

V. Rest of the judgment and order is maintained.

VI. All the appeals are accordingly disposed off.

VII. In view of disposal of appeals, all pending applications also stand disposed of.

VIII. We quantify fees of Mr. Abhaykumar D. Ostwal, Advocate appointed to represent the appellants in Criminal Appeal Nos. 542 of 2016, 576 of 2016 and 482 of 2023 collectively to be at Rs.10,000/- which is to be paid the High Court Legal Services Sub-Committee, Aurangabad.

[ABHAY S. WAGHWASE, J.] [SMT. VIBHA KANKANWADI, J.]

vre

 
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