Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Keshav S/O. Pandhari Jadhav And ... vs The State Of Maharashtra
2023 Latest Caselaw 136 Bom

Citation : 2023 Latest Caselaw 136 Bom
Judgement Date : 5 January, 2023

Bombay High Court
Keshav S/O. Pandhari Jadhav And ... vs The State Of Maharashtra on 5 January, 2023
Bench: R. G. Avachat, R. M. Joshi
                                    -1-
                                                       criappeal541.17.odt

         IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                     BENCH AT AURANGABAD

                       CRIMINAL APPEAL NO. 541 OF 2017

1.     Keshav s/o Pandhari Jadhav
       age 39 years, occ. Labour
       r/o Tiruka tq. Jalkot.

2.     Tanaji s/o Maroti Jadhav
       age 33 years, occ. Labour
       r/o Tiruka, tq. Jalkot.

3.     Devidas s/o Venkatrao Jadhav         As per order dt. 13.08.19
                                            separate appeal is fled by
                                            appellant.

4.     Prakash s/o Sambhaji Jadhav
       age 35 years, occ. Labour
       r/o Tiruka, tq. Jalkot.

5.     Raji s/o Laxman Jadhav }             As per order dt.25.04.19
                              }             separate appeal is fled by
6.     Ravi s/o Raju Jadhav   }             appellants.

                                                            Appellants

       Versus

The State of Maharashtra                                    Respondent

Mr. N. S. Ghanekar, Advocate for the appellants.
Mr. R. V. Dasalkar, APP for the State.

                                  WITH
                      CRIMINAL APPEAL NO. 817 OF 2019

Devidas s/o Venkatrao Jadhav
age 34 years, occ. Labour
r/o Tiruka, tq. Jalkot
Dist. Latur                                                 Appellant




 ::: Uploaded on - 05/01/2023                 ::: Downloaded on - 07/01/2023 00:11:09 :::
                                      -2-
                                                       criappeal541.17.odt


       Versus

The State of Maharashtra                                    Respondent

Mr. N. D. Kendre, Advocate holding for Mr. V. L. Momale, Advocate for
appellant.
Mr. R. V. Dasalkar, APP for the State.

                                  WITH
                     CRIMINAL APPEAL NO. 1051 OF 2019

1.     Raju s/o Laxman Jadhav
       age 38 years, occ. Labour

2.     Ravi s/o Raju Jadhav
       age 24 years, occ. Labour

       Both r/o Tiruka, tq. Jalkot
       Dist. Latur                                          Appellants.

       Versus

The State of Maharshtra                                     Respondent

Mr. S. J. Salunke, Advocate for the appellants.
Mr. R. V. Dasalkar, APP for the State.


                                 CORAM : R. G. AVACHAT &
                                          R. M. JOSHI, JJ.

RESERVED ON : 22nd DECEMBER, 2022.

PRONOUNCED ON : 5th JANUARY, 2023.

JUDGMENT : (PER R. M. JOSHI, J.)

1. Being aggrieved by the impugned judgment and order

dated 30th October, 2017, passed in Sessions Case No. 48/2013,

appellants are challenging conviction recorded against them for the

criappeal541.17.odt

offence punishable under Section 302 of the Indian Penal Code by

preferring this appeal fled under Section 374 of the Code of Criminal

Procedure.

2. As per case of prosecution, on 19 th March, 2013, at about

4.30 pm, Mahendra Gaikwad gave information to Malakoli Police

Station that his brother Bhimrao had love relations with Jayashree

and hence they had been to Indore to the house of the informant.

Thereafter father of Jayashree had called him asking him to bring her

to village and therefore, he alongwith Jayashree started from Indore

on 18th March, 2013 and reached Nanded at about 6.00 am. Near

railway station, they were forcibly made to sit in white coloured auto

rickshaw by Keshav, Prakash, Tanaji, Devidas and Raju. At about

7.30 am, when auto rickshaw came at Mangloor Ghat, those persons

stopped auto and therefore, informant got down therefrom. At that

time, auto driver Raju and his son caught hold, abused and

manhandled informant. Keshav, Prakash, Tanaji and Devidas

assaulted Bhimrao and threw him in front of the truck bearing No.

AP 01 V 9772 which was coming from Nanded side. Since the truck

ran over Bhimrao, he died on the spot.

criappeal541.17.odt

3. On the basis of said information, offence came to be

registered vide C.R. No. 18/2013 and API Pawar who recorded

information conducted investigation into it. During the course of

investigation, spot panchanama was drawn so also inquest on the

dead body was done before sending corpse for post mortem. He

recorded statement of witnesses and on conclusion of investigation,

charge-sheet came to be fled.

4. On committal of the case, it was registered as Sessions

Case No 48/2013. Charge was framed against accused vide Exhibit

25. Since they denied the charge, they were put on trial.

5. Prosecution examined in all seven witnesses in order to

prove the charge against appellants. The trial is culminated into

conviction of accused for the offence punishable under Section 302 of

the Indian Penal Code and they were sentenced to suffer life

imprisonment with fne.

6. Learned advocate for appellants contended that there is

delay of around 9 hours in lodging First Information Report and from

the evidence of Mahendra (PW 1) and Devidas (PW 6) it is clear that

criappeal541.17.odt

initially information was given by Mahendra about accidental death

of deceased. In this regard, attention is drawn to the testimony of

Investigating Offcer who admitted to have recorded statement of

Mahendra on the spot at around 9.30 am but the said statement is

not part of charge-sheet. Thus, according to him, the initial

information given by Mahendra about accidental death of Bhimrao is

suppressed and later on, offence came to be registered against the

appellants. Attention of Court is also drawn to the testimony of

Jayashree to submit that there is no evidence against appellants that

they forcibly made deceased and informant to sit in the auto

rickshaw and on the spot of the incident, deceased was thrown under

a truck coming from Nanded. He placed reliance on judgments in the

matter of Ramesh Waman Bodke vs. State of Maharashtra reported in

2022(5) Mh.L.J. (Cri.) 535 and Balu alias Bala Subramaniam and

another vs. State of (U.T. of Pondicherry) reported in 2016 CRI.L.J.

176 to support his submissions.

7. Learned APP supported the impugned judgment and

order and contended that there is enough evidence in the form of

testimonies of Mahendra (PW 1), Ejaj (PW 3) and Devidas (PW 6) in

order to show that being aggrieved by the affair between deceased

criappeal541.17.odt

and Jayashree, appellants who were her brothers, have thrown the

deceased under a truck and co-accused equally participated in the

incident and they were sharing common intention.

8. We have carefully gone through entire evidence on record.

Mahendra (PW 6) has deposed that on the fateful day, he along with

Jayashree and Bhimrao came to Nanded and that appellants forcibly

made them to sit in auto rickshaw and on the way at Mangloor Ghat,

the auto was stopped where they were beaten by appellants and

deceased was caught hold by keshav, Tanaji, Prakash and Devidas

and after thrashing him, he was thrown infront of the truck. Devidas

(PW 6) deposed about having received phone call about accident of

Bhimrao. He went to the spot and acted as panch witness to the spot

panchanama (Exhibit 51) and panchanama of seizure of clothes of

deceased (Exhibit 52). In his presence, Tata Magic Tempo was seized

under panchanama (Exhibit 53).

9. Prosecution seeks support from testimony of Ejaj (PW 3)

who is the cleaner of the truck which ran over deceased. According to

this witness, on the fateful day, when he was coming by the truck, he

saw 6 to 7 persons by the side of the road having caught hold of one

criappeal541.17.odt

person and they pushed the said person infront of the truck due to

which the truck ran over him resulting into his death.

10. Though prosecution examined Jayashree, she did not

support the story of prosecution and declared hostile. Her entire

testimony however cannot be discarded on this ground. It is open for

the Court to consider admissible and relevant part of her testimony.

11. Prosecution proved the cause of death of deceased

Bhimrao through testimony of Dr. Zine (PW 4) who conducted

autopsy on the dead body and opined the cause of death as "crush

injury to abdomen." Evidence on record in the form of spot

panchanama and evidence of Medical Offcer who conducted post

mortem indicates that deceased died as the truck ran over abdomen

of the deceased. However, this evidence does not take case of

prosecution any further.

12. Needless to emphasize importance of prompt First

Information Report which rules out possibility of concoction and false

implication. In the instant case, the incident in question has

occurred at 7.30 am on Mangloor Ghat road. As per the evidence of

criappeal541.17.odt

Investigating Offcer, the distance between the spot and the police

station is about 1.5 km. In such circumstances, there is absolutely

no justifcation for not recording First Information Report of the

incident for almost 9 hours. There is no explanation provided by the

informant for giving the information to the police belatedly.

13. In the light of this fact, if testimony of Investigating

Offcer is considered, it reveals that police received information about

the incident at around 9.00 am and immediately thereafter

Investigating Offcer along with other police personnel went to the

spot. He reached the spot at around 9.30 am and claims to have

made enquiry with Mahendra and reduced his statement in writing.

He however, admits that said statement is not part of the charge-

sheet. Similarly, he admits that as per the practice, in case of

accidental death, inquest is conducted in the hospital. In the present

case, inquest panchanama (Exhibit 37) shows that the same was

conducted between 5.00 pm to 5.30 pm at Mangloor Ghat

Government Hospital. As per admission given by Mahendra (PW 1)

dead body of deceased is brought to hospital before lodging of First

Information Report i.e. before 4.30 pm. Thus, it is clear that inquest

panchanama was done not at spot but in hospital. Ordinarily, this

criappeal541.17.odt

fact would not have been considered as material but becomes

relevant in the facts and circumstances of this case where there is

delay in lodging First Information Report and the statements

recorded by Mahendra (PW 1) and Jayashree (PW 4) immediately at

the spot by the Investigating Offcer are suppressed from the Court.

In this regard, testimony of Devidas (PW 6) shows that he received

information telephonically about the accidental death of Bhimrao.

All these facts appearing from evidence on record create possibility

that initially the information given by Mahendra to police and his

relatives was about accidental death of Bhimrao and hence inquest

was not conducted at spot.

14. In order to appreciate truthfulness in the allegations

against the appellants of throwing/pushing deceased in front of the

truck, we need to consider entire evidence on record and its effect,

more particularly, in the light of belated First Information Report and

suppression of material statements from the Court. Mahendra in his

cross-examination has clearly admitted that auto was stopped at the

spot as he and Bhimrao wanted to attend nature's call. No other

person from auto got down for that reason. He also accepted that

Bhimrao got down from the auto and other persons remained seated

- 10 -

criappeal541.17.odt

in the auto itself. He further admitted that after occurrence of the

incident he raised shouts " esyk esyk". This version of informant gets

support from evidence of Jayshree, who stated about informant and

deceased getting down from auto at spot for attending nature's call

and afterword, informant shouted "accident occurred". Question

arises as to how accused who had forcibly taken them in auto

allowed them to alight from auto. This further indicates that auto

did not stop at any other person's instance but informant and

deceased himself.

15. It is further case of informant that after throwing

deceased in front of truck, all accused ran away from spot by taking

auto with them. Considering the reason for doing the said act, it

does not stand to any reason how Jayshree is left at the spot itself

when admittedly she did not get down from auto at time of

occurrence of incident. Investigating Offcer has candidly admitted

about having met Jayshree at the spot and making enquiry with her.

Presence of Jayshree at the spot after occurrence of incident creates

doubt about she along with Bhimrao being brought to the spot by

accused, who are her relatives.

- 11 -

criappeal541.17.odt

16. Mahendra further admits that in hospital he met his

relatives and there was discussion between him and his brother in

law Sharad Shinde and thereafter it was decided to lodge complaint

and thereafter First Information Report came to be registered. It does

not stand to any reason as to why Mahendra who is real brother of

deceased and had witnessed the incident as claimed by him, has not

lodged any First Information Report for 9 hours. Admissions of

Mahendra and Devidas indicate that this is a case of lodging of First

Information Report with deliberation against the appellants.

17. Prosecution witness Ejaj who is claimed to be the cleaner

of the truck and independent witness states about some persons

pushing deceased in front of the truck. He, however, admits that

immediately thereafter, he along with driver of the truck ran away

from the spot and did not return to the spot on that day. This is

contrary to the evidence of Mahendra who vouch presence of driver

and cleaner at the spot. It is pertinent to note that statement of Ejaj

is not recorded immediately but on the next day of incident. This

witness though is claimed to be independent witness, however, in

view of the fact that he was the cleaner of the truck, which was

involved in the incident in question, there is every possibility that in

- 12 -

criappeal541.17.odt

order to avoid liability of truck owner and driver, he would make

statement in their interest and against the appellants who are

unknown to him. His evidence, therefore, is not reliable much less

conclusive in nature to prove guilt of the appellants.

18. Reading evidence on record in entirety shows that it was

not possible that informant, deceased and Jayshree are taken forcibly

in auto from the busy place like Nanded Railway Station. Having

regard to the reason alleged by prosecution against accused for

taking them, there is no incident occurred during entire period from

Nanded Station to spot, in auto. The vehicle was not stopped at

instance of any else than informant and deceased, who had to attend

nature's call. No other person from auto alighted at that time.

Mahendra shouts about occurrence of accident. Police arrives at

spot records statement of Mahendra and no inquest is conducted at

spot not First Information Report is lodged immediately. After due

deliberation First Report comes into existence after 9 hours of

incident, without any sort of explanation for delay. Jayshree is

allowed to stay at spot by accused though it is alleged that out of love

relations of her with Bhimrao incident in question has occurred. All

these facts appearing from record make story of prosecution

- 13 -

criappeal541.17.odt

extremely doubtful. The testimony of Mahendra is not free from

doubt as his entire conduct is not that of a genuine person. Evidence

of Ejaj is also not of convincing nature to place reliance for conviction

of accused.

19. It is settled principle of law that accused can be held

guilty provided there is cogent, reliable and convincing evidence and

whenever even slightest genuine and reasonable doubt creeps in the

case of prosecution, the beneft thereof must go to the accused. It is

hazardous to rely upon the evidence on record to convict accused. In

the facts of the case, it can never be said that the guilt of the accused

is established satisfactorily beyond doubt. In the result, conviction

recorded against appellants cannot sustain. Hence the following

order :-

ORDER

i) All the appeals are allowed.

           ii)      Impugned       judgment      and   order     dated      31st
           October, 2017 in Sessions Case No. 48/2013                         is
           quashed and set aside.





                                       - 14 -
                                                            criappeal541.17.odt

           iii)     Appellants in Criminal Appeal No. 541/2017
           and       Criminal Appeal No. 817/2019 be released

forthwith, if not required in any other crime.

           iv)      Their bail bonds stand cancelled.


           v)       Bail before the trial Court.


           vi)      Appellants in Criminal Appeal No. 1051/2019

are already on bail. Their bail bonds stand cancelled.

vii) Pending application, if any, does not survive and stands disposed of.

( R. M. JOSHI)                                          ( R. G. AVACHAT)
     Judge                                                     Judge

dyb





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter