Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pandhari Laxman Shendge vs The State Of Maharashtra
2023 Latest Caselaw 7119 Bom

Citation : 2023 Latest Caselaw 7119 Bom
Judgement Date : 18 July, 2023

Bombay High Court
Pandhari Laxman Shendge vs The State Of Maharashtra on 18 July, 2023
Bench: A.S. Gadkari, Prakash Deu Naik
     2023:BHC-AS:19940-DB

                              SAT                                                       201-APEAL-54-2019.doc




                                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                              CRIMINAL APPELLATE JURISDICTION
                                                  CRIMINAL APPEAL NO. 54 OF 2019
                                                               WITH
                                               INTERIM APPLICATION NO. 2592 OF 2022
                                                               WITH
                                                INTERIM APPLICATION NO. 899 OF 2019

                              Pandhari Laxman Shendge
                              Age : 25 Years,
                              R/o. Khwaja Vasti, Miraj, Dist. Sangli
                              Presently at Kolhapur Central Prison,
                              Kalamba, Dist. Kolhapur                    ...Appellant/Applicant
                                      Versus
                              State of Maharashtra
                              Through Mahatma Gandhi Chowk
                              Police Station, Miraj                      ...Respondent

                                                           WITH
                                              CRIMINAL APPEAL NO. 89 OF 2019
                                                           WITH
                                        CRIMINAL APPLICATION (APPA) NO. 1326 OF 2018
                                                           WITH
                                           INTERIM APPLICATION NO. 1305 OF 2019

                              Rahul Alias Gorya Pravin Sinha
                              Age : 24 Years,
                              Presently at Kolhapur Central Prison,
                              Kalamba, Dist. Kolhapur                    ...Appellant/Applicant
                                      Versus
                              The State of Maharashtra
                              At the instance of Mahatma Gandhi
                              Chowk Police Station, Miraj                ...Respondent

          Digitally signed
          by SUNNY
                              Mr. Amit Mane for Appellant in Appeal No.54 of 2019 and Applicant in
          ANKUSHRAO
SUNNY     THOTE
ANKUSHRAO
THOTE     Date:
          2023.07.18
                              Interim Application No.2592 of 2022.
          19:10:10
          +0530               Ms. Nasreen S. K. Ayubi, Appointed Advocate for Appellant in Appeal
                              No.89 of 2019 and for Applicant in Interim Application No.1305 of
                              2019 and 1326 of 2018.
                              Mrs. M. H. Mhatre, APP for Respondent - State.


                                                                                                       1/19




                             ::: Uploaded on - 19/07/2023                ::: Downloaded on - 20/07/2023 01:26:00 :::
  SAT                                                             201-APEAL-54-2019.doc




                  CORAM                      : A. S. GADKARI AND
                                               PRAKASH D. NAIK, JJ.
                  RESERVED ON                : 24th FEBRUARY, 2023.
                  PRONOUNCED ON              : 18th JULY, 2023.

 JUDGMENT : (PER - PRAKASH D. NAIK, J.)

1. The Appellants were prosecuted for offences under

Sections 302 r/w 34 of Indian Penal Code (for short 'IPC') in

Sessions Case No.16 of 2016 before the Court of Sessions at Sangli.

They were convicted vide Judgement and order dated 30 th June,

2018 passed by the learned Additional Session Judge, Sangli and

sentenced to suffer life imprisonment.

2. The prosecution case is as follows :-

Informant Maya and deceased Gajanan were in

relationship. Gajanan was addicted to liquor. He committed theft.

There were differences between them. They separated from each

other about two years prior to the incident in question. On 1 st

August, 2015 dead body of Gajanan was found near the railway

track. Maya identified the body as that of Gajanan. In her

statement to the Police she stated that, she had seen Gajanan

having quarrel with two persons under the influence of liquor.

Gajanan called them 'Bhadkhau'. They were angry. They assaulted

Gajanan in front of grocery shop of Yuvraj. All of them went

towards railway bridge. Police investigated the matter and arrested

SAT 201-APEAL-54-2019.doc

Accused. Stone used for giving blow on Gajanan was seized.

Clothes of the Accused were seized. Charge-sheet was filed for

offence punishable under Section 302 of IPC.

3. Charge was framed. Prosecution examined 15 witnesses.

PW-1 Maya Rajput is the first informant. PW-2 Vishal Vinayak

Gosavi is Pancha of spot Panchanama. PW-3 Arjun Satvekar is the

Panch witness for seizure of clothes of victim. PW-4 Rahim

Dhanawade is the Panch witness for statement and recovery of

clothes from Accused No.1. PW-5 Mayur Sathe is the Panch witness

for statement and recovery of clothes from Accused No.2. PW-6

Sanjay Durve is the witness to whom Accused No.2 made extra

judicial confession. PW-7 Mustafa Shaikh is the owner of hotel in

which Accused were working. PW-8 Ranjana Bhajnavale is sister of

deceased. PW-9 Ajmuddin Shaikh, Panch for inquest Panchanama.

PW-10 Shamrao Sawant is Executive Magistrate who conducted

test identification parade. PW-11 Subodh Gore is photographer

and video grapher. PW-12 Dr. Surekha Gawade is Medical Officer

who conducted postmortem. PW-13 Dr. Arati Apate is the Medical

Officer who examined the Accused. PW-14 Dr. Shital Shinde, is the

Medical Officer who collected blood samples on the stone. PW-15

Sangeeta Mane is Investigating Officer.

SAT 201-APEAL-54-2019.doc

4. Learned Advocate for Appellant in Criminal Appeal No.54

of 2009 submitted as under :-

i. The prosecution has failed to establish the involvement

of the Appellant/Accused No.1 in this case. The evidence of

the witnesses suffers from discrepancies. The case of the

prosecution is based on circumstantial evidence. The chain of

circumstances is not proved. Evidence of complainant suffers

from doubt. Test identification parade was conducted

belatedly. After filing of charge-sheet no permission was

sought for bringing on record the memorandum of test

identification parade which was recorded after the charge-

sheet was filed. PW-1 had admitted that, she did not inform

the Police that two persons took deceased with them to

railway bridge and could not give explanation for not stating

the same. She could not provide the date on which she was

called at Police Station at 7:00 p.m. She did not state that the

time when the incident of abuses took place and when the

deceased was taken to railway bridge.

ii. PW-2 stated that, the spot shown by Arun Khatib on 1 st

August, 2015. However, it is not categorically stated that it

was a spot of incident. The prosecution has relied upon the

extra judicial confession. PW-6 stated that Accused No.2 was

SAT 201-APEAL-54-2019.doc

working in hotel Anarkali as cook and also working with

Accused No.2. He admitted that he is illiterate. He cannot

read and write. He did not report the incident to Police about

quarrel between Accused and Gajani. The extra judicial

confession cannot be relied upon. It is weak piece of

evidence. The theory of last seen together suffers from doubt.

iii. Reliance is placed on the following decisions :

i. State of Rajasthan V/s. Raja Ram, (2003) 8 SCC 180.

ii. Sahadevan and Another V/s. State of Tamil Nadu, (2012) 6 SCC 403.

iii. Hari Charan Kurmi And Jogia Hajam V/s. State of Bihar, 6 SCR 623.

iv. Dana Yadav @ Dahu and Others V/s. State of Bihar, (2002) 7 SCC 295.

v. Shahaja @ Shahajan Ismail Mohd. Shaikh V/s. State of Maharashtra, 2022 SCC Online SC 883.

5. Learned Advocate for Appellant in Criminal Appeal No.89

of 2019 adopted the submissions of learned Advocate in other

appeal.

6. Learned APP submitted that, although there is no eye

witness to the incident, the circumstances brought on record.

Proves the involvement of the Appellants. The evidence of PW-1

SAT 201-APEAL-54-2019.doc

shows that the Appellants were quarreling with the deceased and

all of them went together towards railway bridge. She has

identified the Appellants as persons who were quarreling with

deceased. There is evidence of extra judicial confession made by

one of the Appellant. Stone used for giving blow on the deceased

was seized. There is strong circumstantial evidence against

Appellants.

7. There is no eye witness to the incident of assault and

murder of deceased Gajanan. The case is based on circumstantial

evidence. Prosecution is relying on circumstance of last seen

together and extra judicial confession by one of the Accused.

8. As per the legal precedents of the Apex Court the

foundation of 'last seen together' theory is based on principles of

probability, cause and connection. Where a fact has occurred with

series of acts, preceding or accompanying it, it can safely be

presumed that the fact was possible as a direct cause of the

preceding or accompanying acts, unless there exists a fact which

breaks the chain upon which the inference depends. The

circumstance of 'last seen together' does not by itself and

necessarily lead to the inference that it was the Accused who

committed the crime. There must be something more establishing

connectivity between Accused and the crime.

SAT 201-APEAL-54-2019.doc

9. It is the settled position of law that, extra judicial

confession, if true and voluntary, can be relied upon by the Court to

convict the Accused. It would depend on the nature of the

circumstances, the time when the confession is made and the

credibility of witness who speak for such a confession. The Court

has to be satisfied that it is voluntary and not result of inducement,

threat or promise. The extra judicial confession is a weak piece of

evidence by itself. It has to be examined by the Court with great

care and caution. It should inspire confidence. It should be

voluntary and truthful. It attains greater credibility and evidentiary

value, if it is supported by chain of cogent circumstances as further

corroborated by other evidence for conviction on extra judicial

confession, it should not suffer from any material discrepancies and

inherent in probabilities.

10. We have examined the evidence on record to ascertain

whether there is sufficient evidence to convict the Appellants for

the charged offences.

11. PW-1 Maya Raju Rajput has deposed that, after death of

her husband, she was acquainted with Gajanan Vilas Paras alias

Gajani (Deceased). He stayed with her for two years. However,

subsequently he was addicted to liquor and indulging in

commission of theft. In view of his conduct, she told him not to

SAT 201-APEAL-54-2019.doc

visit her house. After a period about two years, she saw him having

quarrel with two persons. They were abusing him. They took him

towards railway bridge. She returned home. On the next day she

saw the crowd near the bridge. She saw the dead body of Gajani.

She identified the same. She noticed injuries on his person. Police

arrived at the spot and prepared Panchanama etc., and thereafter

took away the dead body. The Police visited her house. She was

questioned whether she had seen anyone beating Gajani. She told

the Police that she did not see anybody while beating Gajani. She

was having suspicion regarding those two persons having quarrel

with Gajani. After three months of incident one person came to her

house and instructed her to visit Sangli Jail. She visited Sangli. She

identified the man who was having blackish complexion as the one

with Gajani on the previous day of incident. She also identified

another person having quarrel with Gajani on the earlier day of

incident. She know names of those persons. They are Pandhari and

Gorya. She identified accused sitting in the Court. She identified

the accused having blackish complexion as Pandhari and fair

complexion as Gorya. In the cross-examination it was deposed that

few cases were registered against Gajani in the past for committing

offence of theft. Her children were aggrieved of the relationship

between her and Gajani. Vishal and Sagar had beaten Gajani on

SAT 201-APEAL-54-2019.doc

that count. The parents of Gajani and sisters were opposing the

relationship between her and Gajani. She did not state to Police

that, those two persons took Gajani with tem to railway bridge.

She did not inform Police about the quarrel going on between

Gajani and two persons on the earlier day of incident. Since she

had concluded all the relations with Gajani she did not inform the

same to Police. She do not know the date on which she was called

to Sangli Jail to identify those two persons.

12. The prosecution is relying upon the circumstances of

deceased being last seen in the company of Accused on the basis of

evidence of PW-1. However, evidence of this witness suffers from

glaring infirmity as she has not disclosed to Police that the two

persons took Gajani with them towards railway bridge and the

quarrel was going on between Gajani and two persons on the

earlier day of incident. As per the evidence of this witness the

deceased was in relationship with her and they were not in touch

for a period about two years. She suddenly saw him having quarrel

with two persons and on the next day she saw some crowd

gathered near the railway bridge where the body of the deceased

was found lying with injuries on his person. Surprisingly she did

not go to Police immediately and informed them about the quarrel

which had occurred on the previous day of the said incident. She is

SAT 201-APEAL-54-2019.doc

not the eye witness to the incident of assault resulting in death of

the deceased. The Police visited her residence and made inquiry

with her. She told them that she did not see anybody beating

Gajani but she only saw the dead body. Even at that point of time

she did not disclose the Police about the quarrel of previous day

and fact that the deceased was accompanied by the assailants while

they proceeded towards railway bridge. The Accused were

unknown to PW-1. She was called to Sangli Jail after three

months. She do not know the date on which she was called to

Sangli Jail to identified those two persons. In her cross-

examination in chief PW-1 has stated that, she knows the names of

Accused and she named named them in the Court and identified

them. Test identification parade was conducted after filing of

charge-sheet. It is not clear how PW-1 was knowing the names of

Accused. The version of this witness speaks volumes of doubt and

no reliance can be placed on her evidence to convict the

Appellants.

13. PW-2 Vishal Vinayak Gosavi is the Panch witness to the

spot Panchanama. His evidence refers to the visit of the Police to

the spot and recording spot Panchanama. He stated that spot was

brought to their notice by one Arun Khatib. He is working with

Subodh Gore. He used to work with him. Mr. Gore is photographer.

  SAT                                                         201-APEAL-54-2019.doc




 He accompanies Subodh Gore for work.           Mr. Gore used to go

whenever he receives call from Police. Subodh Gore received call

from Police. When they reached the spot police were already

present at spot.

14. PW-3 Arjun Satvekar is the Pancha witness to the seizure

of the clothes of the deceased. He was called by Police. He was

told that two persons are ready to produce something. He was

shown clothes. He was told that the clothes were worn by

deceased and he had brought the same from hospital. Panchanama

was prepared. He could not give name of Police who called hi.

From his deposition it is not clear who had shown the clothes of

deceased and identified them as his clothes.

15. PW-4 Rahim Dhanvade is the Pancha witness for

Panchanama relating to disclosure statement made by Accused

No.1/Appellant No.1. He refers to the spot of incident being shown

by the Accused and recovery of clothes by the said Accused. On 3 rd

August, 2015 he was called by Police. One person who gave his

name as Pandhari Laxman Shendge was at Police Station. He was

ready to disclose the clothes worn by him at the time of offence.

He took the team towards backside of railway brige. He showed

spot of incident. He took out one shirt from heap of scrap material.

Thereafter he handed over pant from hotel.

SAT 201-APEAL-54-2019.doc

16. PW-5 Mayur Sathe has acted as Pancha witness for

disclosure statement made by Accused No.2 with regards to

recovery of his clothes. On 4th August, 2014 he was called by Police

Officer. He stated that he hidden the clothes worn by him at the

time of commission of alleged offence. Accused produced clothes.

Police seized them.

17. PW-6 Sanjay Durve has deposed that he is acquainted with

both the Accused. On 31st July, 2015 he was working in railway

station parking. Accused Gorya came in the parking with

motorcycle. One Amit Nikam was present with PW-6. Accused

Gorya told him that he has given blow of small stone to Ganya and

Pandhari is beating him with big stone. Subsequently he came to

know from Police that they committed murder of Ganya. He was

called in Miraj Court. His statement was also recorded in Miraj

Court. The statement recorded under Section 164 of Cr.P.C. of this

witness was marked as Exh.36. In the cross-examination he stated

that, he did not report to the Police that Accused Gorya told him

that he and Pandhari were having quarrel with Gajani and they

beat him by stone. He could have reported the matter to Police. He

is personally not observing the persons coming and going from the

railway station.

SAT 201-APEAL-54-2019.doc

18. Accused No.2 has retracted his extra judicial confession

which is evident from the explanation given by him while recording

his statement under Section 313 of Cr.P.C. It is relevant to note that

according to this witness the confession was made by Accused

No.2. The Accused No.2 has allegedly stated to him that he gave

blow by small stone and the Accused No.1 assaulted the deceased

with big stone. He also told him that there was quarrel amongst

them. Thus, the Accused No.2 has allegedly attributed the role of

assaulting the deceased with bigger stone to Accused No.1 and

assault by smaller stone to him. This witness did not approach

Police and lodge complaint. His silence speaks doubt about

genuineness of his version.

19. PW-7 Mustafa Omar Shaikh has stated that he was

acquainted both Accused. On 30th July, 2015 at about 11:45 p.m.

the Police came to his stall while he was closing his stall. They

found that the stall is about to be closed. They filed a complaint

under Section 33(w) of Bombay Police Act. On next day he sent

Accused in the Court on motorcycle to pay fine. Both Accused

came to stall on next day. He sent them to Court. They paid the

fine. Police came to his stall and informed him about incident of

murder. Sachin informed him that Accused were having dispute

with Gajani.

SAT 201-APEAL-54-2019.doc

20. PW-8 Ranjana Bhajnavale is the sister of deceased. She

identified the dead body of deceased. She came to know that

somebody murdered him by giving stone blow out of quarrel.

21. PW-9 Ajmuddin Khatib is the witness to inquest

Panchanama. He stated that dead body was found on spot. One

lady by name Maya was present at the spot. She identified the

body. There was head injury on body.

22. PW-10 Shamrao Savant was working as Nayab Tahasildar.

According to him he received letter for conducting test

identification parade on 26th November, 2015. He fixed parade on

5th November, 2015. There was only one witness. PW-1 identified

Accused by touching them. He stated that PW-1 has identified the

Accused in the parade. In the cross-examination he states that he

did not make any entry about presence of clerk with him in office

register. He did not call the Police to inform them about his visit to

the jail. PW-1 had arrived in the jail. The incident had occurred on

31st July, 2015. PW-1 had witnessed the incident of quarrel between

Accused and deceased for a brief period. Parade was conducted on

26th November, 2015.

23. PW-11 Subodh Gore is the photographer. He snapped

photographs of dead body on the spot. He videographed the

statement of Accused No.1 on 3rd August, 2015. On 4th August,

SAT 201-APEAL-54-2019.doc

2015 he again videographed and took photographs. It was

regarding statement by Accused No.2.

24. PW-12 Dr. Surekha Gawade was posted as Medical Officer

in Miraj College. She conducted postmortem. She found CLW over

left pinna of size 2x1x1 cm. She found cut outside the ear, CLW on

the left eye brow. CLW over left temporal region. She noticed

haemotoma under scalp at left temporal region. She found that left

temporal bone had depressed fracture. There was subdural

haemotoma over the left temporal parietal region. She found

diffused subarchanoid hemorrhage. She stated that there is

difference in age mention in inquest Panchanama, advance death

certificate and postmortem.

25. PW-13 Dr. Arati Apte was serving as CMO in Government

Medical Hospital, Miraj. She conducted examination of Accused.

She did not find any abnormality.

26. PW-14 Dr. Shital Shinde has stated that she received letter

on 2nd August, 2015 from Mahatma Gandhi Police Station, Miraj.

Police requested to her to take dired blood stains on the stones

brought by them. She collected the samples in bottle.

27. PW-15 Sangeeta Mane was posted as API at Mahatam

Gandhi Police Station, Miraj. She conducted investigation. Accused

were arrested. Charge-sheet was filed. In the cross-examination it

SAT 201-APEAL-54-2019.doc

was stated that it is necessary to make entry in the station diary if

the police wants to go out of Police Station. She has not produce

any document to that effect. PW-1 was present on the spot before

their arrival. PW-1 did not lodge any complaint to the Police

Station regarding the incident of quarrel as stated by her. She did

not record statements of two sons, daughter and mother of PW-1.

She recorded statements of Amit Nikam, Sanjay Durve and Ranjana

Bhajnavale at Police Station. Sanjay Duve and Amit Nikam had not

lodged any complaint against Accused on 31 st July, 2015. She did

not record statement of owner of parking. There is no timing

mentioned in the log book showing as to exactly when they left for

investigation of present matter. She had sent a letter for opinion of

the Medical Officer regarding the possibility of injuries by stone.

The Medical Officer communicate to sent stones. However she did

not provide stones though there were blood stains on it. She did

not produce the bills issued by the photographers alongwith the

charge-sheet. The Executive Magistrate informed her that he was

going to conduct T.I. parade.

28. Blood group of Accused could not be determined and it

was inconclusive. The blood group on clothes seized during

investigation was inconclusive. The species origin was human

blood.

SAT 201-APEAL-54-2019.doc

29. From the evidence of aforesaid witnesses it can been seen

that, there is no strong evidence to establish the chain of

circumstances to prove that the Appellants have committed murder

of the deceased. The two circumstances relied upon by the

prosecution are weak in nature and are not sufficient to prove the

guilt.

30. In the case of Hari Charan Kurmi And Jogia Hajam V/s.

State of Bihar, 6 SCR 625, it is observed that a confession cannot be

treated as evidence which is substantive evidence against a co-

accused in dealing with a criminal case where the prosecution

relies upon the confession one Accused against another Accused,

the proper approach to adopt is to consider the other evidence

against such Accused and if the said evidence to be satisfactory and

the Court is inclined to hold that the said evidence may sustained

the charge framed against the said Accused, the Court turns to the

confession with a view to assure itself that the conclusion which it

is inclined to draw from the other evidence is right.

31. In the case of State of Rajasthan V/s. Raja Ram, (2003) 8

SCC 180, it is held that in the case of circumstantial evidence the

conviction can be justified only when all the incriminating facts and

circumstances are found to be incompatible with the innocence of

the Accused or the guilt of any other persons. The circumstances

SAT 201-APEAL-54-2019.doc

have to be proved beyond reasonable doubt and have to be shown

to be closely connected with the principle fact sought to be inferred

from those circumstances. Extra judicial confessions are those

which are made by the party else where then before a Magistrate or

Court. Extra judicial confessions are generally made by a party

before private individual. The confession cannot be used against

an Accused unless the Court is satisfied that it was voluntary and at

that stage the question whether true or false does not arise. If the

facts and circumstances surrounding the making of a confession

appear to caste a doubt on the veracity or voluntariness of the

confession, the Court may refuse to act upon it even if it is

admissible in evidence.

32. In the case of Sahadevan and Another V/s. State of Tamil

Nadu, (2012) 6 SCC 403, it is observed that extra judicial

confession is a weak piece of evidence. Court must ensure that it

inspires confidence. In DANA Yadav and Others V/s. State of Bihar

(2002) 7 SCC 298, it is observed that though primary evidence, the

identification of Accused in T.I. parade is not substantive one.

33. Considering the nature of evidence adduced by the

prosecution, we are of the considered opinion that, the prosecution

has failed to establish that the Appellants have committed murder

SAT 201-APEAL-54-2019.doc

of deceased. The Appellants deserves to be acquitted. Hence the

following order.

ORDER

i) Criminal Appeal No.54 of 2019 and Criminal Appeal

No.89 of 2019 are allowed;

ii) Judgment and order dated 30th June, 2018 passed by

the learned Additional Session Judge, Sangli in Sessions Case

No.16 of 2016 convicting the Appellants for offence under

Section 302 r/w 34 of IPC is set aside and the Appellants are

acquitted.

iii) The Appellants be set at liberty, unless required in any

other case.

       iv)        Interim Applications are disposed off.




 [PRAKASH D. NAIK, J.]                                [A. S. GADKARI, J.]










 

 
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