Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Parag S/O. Machindra Pathare vs The State Of Maharashtra And Anr
2024 Latest Caselaw 22588 Bom

Citation : 2024 Latest Caselaw 22588 Bom
Judgement Date : 5 August, 2024

Bombay High Court

Parag S/O. Machindra Pathare vs The State Of Maharashtra And Anr on 5 August, 2024

Author: R.G. Avachat

Bench: R.G. Avachat

2024:BHC-AUG:16915-DB
                                                           Cri.Appeal No.370/2018 with

                                              :: 1 ::


                      IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                   BENCH AT AURANGABAD

                              CRIMINAL APPEAL NO.370 OF 2018


                 1.     Parag s/o Machindra Pathare,
                        Age 24 years,
                        R/o Near Borawake College,
                        Ward No.1, Shrirampur,
                        Tq. Shrirampur, Dist. Ahmednagar

                        (Appellant No.1 has filed separate Appeal
                        No.415/2019 as per order dt. 5/4/2019)

                 2.     Ajay s/o Dinkar More
                        Age 20 years,
                        R/o Prakashnagar, Near Thatte
                        Ground, Ward No.7, Shrirampur,
                        Tq. Shrirampur, Dist. Ahmednagar ... APPELLANTS
                                                   (Orig. Accused No.2 & 3)

                        VERSUS

                 1.     The State of Maharashtra
                        (Copy to be served on
                        Public Prosecutor, High Court of
                        Bombay, Bench at Aurangabad)

                 2.     Minakshi Gorakshnath Chandgude,
                        Age major,
                        R/o Chasnali, Tq. Kopargaon,
                        Dist. Ahmednagar              ... RESPONDENTS

                                              .......
                 Mr. Rajendra Deshmukh, Senior Counsel with
                 Mr. Devang Deshmukh with Mr. Vishal Chavan,
                 Ms K.M. Salve, Advocates for appellant
                 Mrs. S.N. Deshmukh, A.P.P. for respondent - State
                 Mr. R.R. Karpe, Advocate for respondent No.2.
                                              .......
                                          Cri.Appeal No.370/2018 with

                           :: 2 ::


                           WITH

           CRIMINAL APPEAL NO.348 OF 2018


Dhiraj s/o Shankar Shinde,
Age 23 years,
R/o Sanjay Nagar,
Near Water Tank, Shrirampur,
Tq. Shrirampur, Dist. Ahmednagar          ... APPELLANT

     VERSUS

1.   The State of Maharashtra
     through Police Inspector,
     Police Station, Shrirampur
     Dist. Ahmednagar

2.   Minakshi Gorakshnath Chandgude,
     Age major, Occ. Household,
     R/o Chasnali, Tq. Kopargaon,
     Dist. Ahmednagar              ... RESPONDENTS

                             .......
Mr. G.K. Naik Thigale, Advocate for appellant
Mrs. S.N. Deshmukh, A.P.P. for respondent - State
Mr. R.R. Karpe, Advocate for respondent No.2.
                             .......

                           WITH

           CRIMINAL APPEAL NO.415 OF 2019


Parag s/o Machindra Pathare,
Age 24 years, Occ. Student,
R/o Near Borawake College,
Ward No.1, Shrirampur,
Tq. Shrirampur, Dist. Ahmednagar           ... APPELLANT
                                     (Orig. Accused No.2)

     VERSUS
                                          Cri.Appeal No.370/2018 with

                             :: 3 ::


1.   The State of Maharashtra
     Through Shrirampur City Police Station,
     Tq. Shrirampur, Dist. Ahmednagar
     (Copy to be served on
     Public Prosecutor, High Court of
     Bombay, Bench at Aurangabad)

2.   Minakshi Gorakshnath Chandgude,
     Age 42 years, Occ. Agri.
     R/o Chasnali, Tq. Kopargaon,
     Dist. Ahmednagar              ... RESPONDENTS

                             .......
Mr. N.B. Narwade, Advocate for appellant
Mrs. S.N. Deshmukh, A.P.P. for respondent - State
Mr. R.R. Karpe, Advocate for respondent No.2.
                             .......

                       CORAM : R.G. AVACHAT AND
                               NEERAJ P. DHOTE, JJ.

           Date of reserving judgment : 8th July, 2024
           Date of pronouncing judgment : 5th August, 2024

JUDGMENT (PER R.G. AVACHAT, J.) :

These three appeals are decided by this common

judgment since challenge therein is to one and the same

judgment and order of conviction and consequential sentence,

dated 26/4/2018, passed by learned Additional Sessions

Judge, Shrirampur, District Ahmednagar in Sessions Case,

No.40/2015. The details of conviction and consequential

sentence imposed against the appellants is given in a tabular

form below :-

Cri.Appeal No.370/2018 with

:: 4 ::

     Sections                            Sentence
 302 r/w 34 IPC    Imprisonment for life with fine of Rs.5000/-
                   each, in default R.I. for 6 months
 364-A r/w 34      Imprisonment for life with fine of Rs.5000/-
 IPC               each, in default R.I. for 6 months
 363 r/w 34 IPC    R.I. for one year with fine of Rs.1000/- each, in
                   default R.I. for 1 month.
 385 r/w 34 IPC    R.I. for 6 months with fine of Rs.500/- each, in
                   default R.I. for 15 days
 387 r/w 34 IPC    R.I. for 3 years with fine of Rs.2000/- each, in
                   default R.I. for 1 month
 120-B IPC         R.I. for 3 years with fine of Rs.2000/- each, in
                   default R.I. for 1 month.
 201 r/w 34 IPC    R.I. for 3 years with fine of Rs.3000/- each, in
                   default R.I. for 3 months.

The substantive sentences have been directed to run concurrently.

2. The facts giving rise to the present appeals are as

follows :

Ganesh Chandgude (deceased) was a 12 th

Standard student of Science stream, in R.B.N.B. College,

Shrirampur. Smt. Minakshi (P.W.7) was his mother. Father of

Ganesh had passed away in 2012. The family hailed from

village Chasnali, Taluka Kopargaon, District Ahmednagar.

Ganesh had two sisters, Tejaswini and Ruchira. Ruchira was

married. Ganesh completed his 10th Standard education at Cri.Appeal No.370/2018 with

:: 5 ::

Kopargaon. He along with his sister Tejaswini thereafter

started residing at the house of their maternal uncle, P.W.1

Sunil, at Matapur, Taluka Shrirampur.

3. Ganesh would shuttle between Matapur and

Shrirampur for attending College. On 12/3/2015, he left the

house, informing P.W.1 Sunil and other family members that he

would return after 15 days. He had also informed that he

would be staying in a room of his friend, Parag Pathare

(appellant in Criminal Appeal No.415/2019). His (Ganesh) 12 th

Standard examination was underway. The last paper for the

subject of Information Technology (I.T.) was on 25/3/2015.

One Akash Adhav, friend of Ganesh informed P.W.1 Sunil on

13th March that Ganesh had asked him to inform him (Sunil)

that he was going to Goa along with his friends. For next 2-3

days, P.W.1 Sunil tried to contact Ganesh on his cell phone.

No contact could, however, be established.

4. It is also the case of the prosecution that, on the

intervening night of 22 and 23 March 2015, a call was received

on cell phone of Minakshi (P.W.7). The caller was unknown.

The caller made a demand of Rs.1 Crore for release of

Ganesh. He was speaking in Hindi. The caller told Minakshi Cri.Appeal No.370/2018 with

:: 6 ::

(P.W.7) that three others namely Rohan, Vishal and Pritesh

were in their custody along with Ganesh. The caller also gave

threats of dire consequences, if the matter was reported to

police. A similar message too was received on the cell phone

of Minakshi (P.W.7). Since Ganesh did not return post

25/3/2015, P.W.1 Sunil lodged First Information Report

(Exh.17). It appears that, a crime vide C.R. No.I-72/2015 for

offence punishable under Section 387 of the Indian Penal

Code was registered at Shrirampur Police Station. Shri Vishal

Vathore (P.W.19) was investigating the said crime.

5. A dead body of unknown person in half burnt

condition with an injury on head was found under a bridge over

Shivana river within the limits of Gangapur Police Station. The

dead body was in decomposed condition. On the spot, inquest

panchanama (Exh.60) and post mortem examination was

conducted. The dead body was buried, but not before

obtaining certain samples from the body for DNA analysis.

F.I.R. (Exh.58) was lodged by Police Officer Ganesh Jamdar at

Shrirampur Police Station, alleging therein murder of unknown

person was committed for unknown reason. The cell phone of

the deceased was under surveillance. It was realised during Cri.Appeal No.370/2018 with

:: 7 ::

the surveillance that the cell phone was possessed by Ajay

More (appellant in Criminal Appeal No.370/2018). He was

arrested. During his interrogation, involvement of the other

appellants in commission of the crime was disclosed. The

DNA report (Exh.232) (admitted by the defence in evidence

before the Trial Court) indicates that Minakshi was biological

mother of the deceased. As such, it was disclosed that the

dead body found below the bridge over Shivana river was that

of Ganesh. The papers of investigation made by Gangapur

Police Station were transferred to Shrirampur Police Station.

6. On 9 September a news was flashed in the daily

about the crime to have been crapped. It was disclosed during

investigation that, the appellants kidnapped Ganesh for

ransom. They took him to Hotel Rajyog and administered him

liquor. Then they took him to the place whereat his dead body

was found. He was further administered liquor. He became

unconscious. The appellants then smashed his head with a

small bolder and then set him on fire.

7. During the investigation, statements of persons

acquainted with the facts and circumstances of the case were

recorded. Cell phone of the deceased and that of his mother Cri.Appeal No.370/2018 with

:: 8 ::

were sent to Forensic Science Laboratory. The CDRs and

SDRs of both the cell phones were obtained. It was revealed

during investigation that, Kum. Punam (P.W.8), a cousin of

Ganesh had seen the appellants in the company of Ganesh by

little past 6.30 p.m. on 12/3/2015. A test identification parade

was, therefore, conducted. She identified the appellants Ajay

More and Dhiraj Shinde in the test identification parade.

(Appellant Parag Pathare was known to her).

8. On completion of the investigation, charge sheet

was filed. The Trial Court framed the Charge (Exh.9). The

appellants pleaded not guilty. Their defence was of false

implication.

9. The prosecution examined 26 witnesses and

produced in evidence certain documents. On appreciation of

the evidence produced in the case, the Trial Court convicted

and consequently sentenced the appellants as stated above.

10. Heard. Learned Advocates for the appellants

made submissions in one voice. According to them, the case

was based on circumstantial evidence. It was argued before

us that, the dead body that was found under the bridge was Cri.Appeal No.370/2018 with

:: 9 ::

not that of Ganesh. Crime scene panchanama was, therefore,

adverted to, to indicate that it was a dead body of a person of

the age group between 25-30 years, while Ganesh was just

18. According to learned Advocates, mere admission of a

document for giving no objection to exhibit the same does not

relieve the prosecution of its obligation to prove the contents of

the document so admitted. According to them, P.W.8 Punam

was a planted witness. She would run a Medical Store

attached to a psychiatric hospital of Dr. Unde. There used to

be indoor patients. Closing the medical store for the day by

little past 6.15 p.m. would be highly unnatural conduct.

According to them, she was planted as a witness to make out

a case of last seen theory. Her statement under Section 161

of the Criminal Procedure Code was recorded 17 days after

she had seen the deceased in the company of the appellants.

It was highly unnatural that no F.I.R. was lodged at the earliest.

A missing person's report lodged by P.W.1 Sunil was not

placed before the Trial Court. Both the cell phones allegedly

used by the deceased and his mother and the respective SIM

Cards issued in the names of some third persons. There was

a difference between IMEI Number of the seized phone and

the cell phone that was sent to Forensic Science Laboratory.

Cri.Appeal No.370/2018 with

:: 10 ::

11. The learned Advocates for the appellants would

further submit that, the Trial Court passed the judgment mostly

on the material which was inadmissible in evidence. It was the

material in the nature of confession-cum-demo given as to the

manner in which the crime was committed, given by the

appellant to the police.

12. Learned Senior Advocate appearing for appellant

Ajay More took us through the evidence of the prosecution

witnesses. According to learned Senior Advocate, following

points be considered while deciding the appeal. The points

which the learned Senior Counsel proposes to address are

reproduced below :-

"(i) Complainant did not produce any document to

prove whether Nokia Lumia 625 mobile phone

belonged to the deceased Ganesh.

(ii) Prosecution failed to bring on record that Nokia

Lumia 625 was in any way possessed/ handled/

used by deceased with the mobile number

7741935404.

(iii) The Prosecution failed to prove beyond reasonable Cri.Appeal No.370/2018 with

:: 11 ::

doubt regarding why IMEI No.911421052576430

appears for mobile No.7741935404 which is totally

contrary to entire evidence collected by the

investigation authorities.

(iv) The IMEI number digit dispute is not settled

beyond the reasonable doubt.

(v) No evidence of deceased along with accused

persons visiting Rajyog Restaurant & Bar.

(vi) No evidence of deceased along with accused

persons crossing any of toll plazas between

Ahmednagar and Aurangabad.

(vii) Nothing seized from any of spots or places which

would implicate any of accused with the said

crime.

(viii) As per Prosecution story, one motorcycle/ vehicle

was pointed out by PW-8 (Punam), but the

investigation authorities seized 2 motorcycles from

accused and yet prosecution could not provide

exactly which vehicle was used in commission of

crime.

(ix) CDR/ SDR reports of accused are not placed on

record to prove any link between deceased Cri.Appeal No.370/2018 with

:: 12 ::

Ganesh and accused.

(x) No documentary evidence proving beyond

reasonable doubt to connect any of accused with

the deceased.

(xi) Entire prosecution machinery set into motion only

after news flashes in multiple newspapers on

09/09/2015.

(xii) Even though unknown dead body was found,

inspected, performed post mortem in the

jurisdiction of Gangapur Police Station on

16/3/2015 no independent and impartial

investigation was carried out by investigation

authorities till September 2025.

(xiii) As per prosecution story, on 12/3/2015, deceased

and accused consumed liquor and later deceased

was put to death, then the viscera report of the

deceased ought to have brought different result."

13. Learned Advocate Mr. G.K. Naik Thigle

representing the appellant Dhiraj Shinde relied on the

judgment of the Apex Court in case of Alamelu & ors. Vs.

State, represented by Inspector of Police (Criminal Appeal Cri.Appeal No.370/2018 with

:: 13 ::

No.1053/2019), decided on 18/1/2011 to submit that, mere

admission of a document or marking it Exhibit does not

dispense with the party relying on the same to prove probative

value of the contents of the said document. This submission

was advanced by the learned Advocate, to contend that, the

remark "Admitted" would be of no avail for the prosecution.

Such remark appears on the document namely F.I.R. (Exh.58),

crime scene panchanama (Exh.59), DNA report (Exh.232),

inquest panchanama (Exh.60) and the panchanama relating to

burial of the dead body (Exh.61). According to the learned

Advocate, the prosecution failed to prove the body that was

found under the bridge was that of Ganesh. According to the

learned Advocate, following were the vital aspects missed out

from the case, which are reproduced below :-

"(1) Age of the dead body,

(2) Exchange of documents from police stations,

(3) CCTV footage at Toll Plaza,

(4) Mere admitting Exh.59 & 60 would not amount to

admission of its contents,

(5) Non examination of doctor, who performed P.M.,

(6) Other panch witness is fatal, Cri.Appeal No.370/2018 with

:: 14 ::

(7) the person who collected DNA samples i.e. doctor

is not examined,

(8) Where is the report of first P.M. conducted on the

spot,

(9) How second P.M. was conducted in mortuary if

corpus was in decomposed condition."

14. According to the learned Advocate, IMEI Number of

cell phone seized and the one sent for analysis were different.

The prosecution evidence is silent so far as regards explaining

to whom the cell phone Number 9763899505 belonged. For

example, he referred to the evidence of P.W.22 Nitin Pagar,

who testified that, all the cell phones of the appellant were

found to have been switched off under same mobile tower.

He, however, admitted in his cross-examination that, there was

no such evidence filed along with the charge sheet. The

learned Advocate placed on record his written notes of

submissions to ultimately urge for allowing the appeal.

15. Learned Advocate for appellant Parag Pathare took

us through the evidence of each and every prosecution

witness to submit that, the chain of circumstances to bring Cri.Appeal No.370/2018 with

:: 15 ::

home the charge has not been established. The owner of the

room wherein appellant Parag would reside, took names of 4

persons namely Yuvraj Kale, Mahesh Mane, Abhijit Shete and

Vruddheshwar as friends of Parag. According to him, the

Executive Magistrate did not follow the mandatory provision as

regards holding of test identification parade, given in Criminal

Manual. According to learned Advocate, there is nothing to

observe what was the base to come to the conclusion to

publish a news item and as such, investigation which was

started thereafter nearly about six months period was creating

suspicion. Appellant Parag's role was not suspected in

disappearance of the deceased immediately. Mere recovery of

a motorbike pursuant to a disclosure statement under Section

27 of the Evidence Act at Parag's instance would be

insignificant. Panch witness P.W.5 Subhash stated that, Parag

did not disclose the motorbike number vide his memorandum

statement was recorded. The witness was even unable to give

details of the Society wherefrom the motorbike was seized. No

explanation was forthcoming as to why the F.I.R. was lodged

very late. According to learned Advocate, when the message

allegedly received by the mother of deceased Ganesh

contained three other names, such as Rohan, Vishal and Cri.Appeal No.370/2018 with

:: 16 ::

Pratesh, there was no further evidence about three others

named in the message. According to learned Advocate, the

appellant, therefore, deserved to be acquitted. He, therefore,

urged for allowing the appeal.

16. The learned A.P.P. would, on the other hand, place

on record his written notes of arguments. He referred and

relied on the material evidence of each and every prosecution

witness. We would be referring to the same a little later. He

would further submit that, the C.A. report relating to viscera is

silent about finding of alcohol. According to him, there ought to

have been a certain quantity of liquor to have been consumed

then only the same would have been reflected in the C.A.

report. He would further submit that, the DNA report has been

admitted by the defence. Since seizure of clothes of the

appellants was made after a lapse of considerable time, it was

just impossible to find blood stains on their clothes. According

to the learned A.P.P., the appellants did not give any

explanation as to their whereabouts during the period

12/3/2015 to 16/3/2015. They were identified in the test

identification parade. Pursuant to their disclosure statement,

very many things have been discovered. Independent Cri.Appeal No.370/2018 with

:: 17 ::

witnesses were supporting the prosecution case. According to

learned A.P.P., the appellants have failed to make out a case

for interference with the impugned judgment and order of

conviction.

17. Learned Advocate Mr. Rahul Karpe representing

the mother of deceased made oral submissions and placed on

record bullet points of his arguments. He referred to the

chronology of events leading to the incident. According to him,

deceased Ganesh left the house by 9.00 in the morning on

12/3/2015. By 6.30 p.m. on the same day, he was seen in the

company of the appellants by P.W.8 Punam. On the very day

by 10.22 p.m., P.W.7 Minakshi (mother of the deceased) made

a phone call to deceased Ganesh, who in turn informed her to

have been with the appellant Parag Pathare. According to

him, the family members were waiting for arrival of Ganesh

since he was to appear for paper of I.T. Subject on 25/3/2015.

Since he did not appear on the given day, the F.I.R. was

immediately lodged by his maternal uncle P.W.1 Sunil.

Learned Advocate has referred to the evidence of each and

every witness. The same finds place in his written notes of

arguments. According to him, the cell phone of the deceased Cri.Appeal No.370/2018 with

:: 18 ::

was recovered. It was under surveillance by officers of Local

Crime Branch (LCB), Ahmednagar. Learned Advocate made

some additional submissions as follows :

"I. As far as cell phone having SIM No.7741935404, it has been contended emphatically by the accused in present appeal that, the same does not belong to 'D' Ganesh.

Ans : The same SIM Number belongs to one Ashok Shinde (since this SIM was on this name) since 25/5/2013 till the disclosure of present offence.

Even this aspect has been minutely appreciated in the light of CDR information also by the learned Additional Sessions Judge, Shrirampur, particularly para No.50.

In short, though the said SIM having No.7741935404 belongs to the concerned Ashok Shinde being owner, but the same was being used/ possessing by 'D' Ganesh and this aspect has been corroborated in the teeth of documentary as well as oral evidence i.e. P.W.23 and P.W.26. In addition to this, it has also been observed in this very para No.50 as referred supra that, Exh.111 and Exh.112 CDR information indicate exchange of phone calls and SMS in between 9527425132 (belongs to mother) and Cri.Appeal No.370/2018 with

:: 19 ::

7741935404 possessing by 'D' Ganesh.

II. As far as, emphasis has also been given with regards to Mobile No.9763899505, with this regard detailed analysis/ scrutiny has been done/ made by the learned Additional Sessions Judge, Shrirampur about this and this aspect can be crystalized from para No.55 onwards as well as para No.60 of the impugned order of conviction, wherein in this paragraph it has been obsrved that, during disputed period in between Mobile No.9763899505 and 9527425132, it also reveals that, there are several calls also have been made to another number and therefore in absence of contrary this isolated fact about this number i.e. Mobile No.9763899505 is not sufficient to disbelieve the case of prosecution."

The learned Advocate ultimately urged for

dismissal of the appeals.

18. Let us, now, advert to the evidence on record and

appreciate the same.

P.W.1 Sunil was maternal uncle of Ganesh

(deceased). P.W.6 Jyoti is wife of P.W.1 Sunil. They are

residents of village Matapur, Tq. Shrirampur, Dist.

Ahmednagar. It is in his evidence that since the father of Cri.Appeal No.370/2018 with

:: 20 ::

Ganesh (deceased) passed away in 2012, Ganesh, after

completing his 10th standard education at Kopargaon, started

residing with them at Matapur, for his further education. His

sister Tejaswini was also residing along with them for the very

purpose. Ganesh was a 12th standard student of Science

faculty in R.B.N.B. College, at Shrirampur, in the year 2015.

He would shuttle between Matapur and Shrirampur, for

attending the college and classes. It is further in his evidence

that on 12.03.2015, Ganesh left the house carrying a sack

with him. He informed at home that he was going to stay at

the room of his friend, Parag Pathare (appellant) for 15 days.

It is further in his evidence that on the following day, i.e. on 13 th

March, Adesh Adhav, friend of Ganesh, told them to have been

asked by Ganesh to tell him (Sunil) that he was going to Goa

along with his friends. The evidence of P.W.1 Sunil further

indicates that when he tried to contact Ganesh on his

cellphone for 2-3 days, he could not establish contact. His

evidence further indicates that Minakshi (mother of deceased

Ganesh) had come to his residence. It was on the intervening

night of 22 and 23 March. Minakshi received a call of an

unknown person on her cellphone. The caller was speaking in

Hindi. He made demand of Rs.1 Crore for release of Ganesh.

Cri.Appeal No.370/2018 with

:: 21 ::

The caller told that Rohan, Vishal, Ganesh and Pratesh were

in their custody. He asked them to arrange for money by 25

March. The caller even threatened her of dire consequences,

if she tried to approach police or goes public. P.W.1 Sunil's

evidence further indicates that on the same night, similar SMS

was received on Minakshi's cellphone. According to him, on

25 March, there was paper (examination) of Ganesh for

subject - I.T. He was to appear for the said examination. All of

them were hopeful that Ganesh would return after appearing

for the paper of I.T. subject. Since Ganesh did not return, he

lodged the FIR (Exh.17) with Shrirampur City Police Station. It

was alleged therein that some unknown person/s kidnapped

Ganesh for ransom. A crime, therefore, came to be registered

vide Crime No.72 of 2015 with Shrirampur Police Station for

the offences punishable under Sections 363, 385, 387 of

Indian Penal Code.

19. It is further in his evidence that on 09.09.2015,

news was flashed in the daily. He learnt on reading of the

news that the appellants had kidnapped Ganesh. They took

him under a bridge over Shivana river in Taluka Gangapur and

killed him with hitting his head with stone. A partially-burnt Cri.Appeal No.370/2018 with

:: 22 ::

body was found under the bridge over Shivana river. He along

with his sister - Minakshi and wife Jyoti, therefore, went to the

police station. They identified the clothes of Ganesh.

20. It is in the cross-examination of PW 1-Sunil that he

did not knew any of the friends of Ganesh, except Adesh

Adhav. According to him, Ganesh used to speak of Parag

Pathare (appellant). He was, however, quick enough to

respond to the question that he was so telling for the first time.

So has not been stated by him in his F.I.R. (Exh.17). It is

further in his evidence that Ganesh had left the house with his

bag for college along with Adesh Adhav. It is further in his

evidence that it was he, who would spend for education and

maintenance of Ganesh and his sister - Tejaswini, since their

father had passed away. His evidence further disclosed that

before 22.03.2015, he had given an application to the police,

informing Ganesh to have gone to Goa and if he would not

return for his paper of I.T. subject, he would come and lodge a

report. His evidence further disclosed that he has lodged a

missing person's report with the concerned police station.

21. P.W.7 Minakshi, mother of Ganesh, testified more

or less consistent with the evidence of P.W.1 Sunil and his wife Cri.Appeal No.370/2018 with

:: 23 ::

Jyoti. It is in her evidence that her husband passed away in

2012 and therefore, Ganesh and her daughter Tejaswini would

reside at the house of her brother - Sunil (P.W.1) for further

education. It is further in her evidence that on 12.03.2015,

she talked to Tejaswini on phone. She learnt from her Ganesh

to have left the house for 15 days to stay with Parag Pathare.

Since Tejaswini has not been examined, this piece of evidence

is hearsay. According to her, she, therefore, contacted Ganesh

on his cellphone. He (Ganesh) informed to have been in the

company of Parag Pathare. He further informed that he was at

Parag's room. He informed her that he would be back on

Sunday. A tiffin was sent for Ganesh on the following day with

other boys. He, however, did not come to collect the same.

So was informed to her by Tejaswini (hearsay). She, therefore,

made phone call to Ganesh. She could not establish contact.

22. It is further in her evidence that on 22 March, she

received a phone call from the cellphone of Ganesh.

According to her, the cellphone number of Ganesh was

7741935404, while her cellphone number was 9527425132.

She received a call of an unknown person on her cellphone.

The caller was speaking in Hindi. He was making demand of Cri.Appeal No.370/2018 with

:: 24 ::

Rs.One Crore for release of Ganesh. The caller told that

Rohan, Vishal, Ganesh and Pratesh were in their custody. He

asked them to arrange for money by 25 March. The caller

even threatened her of dire consequences, if she tried to

approach police or make the incident public. According to her,

similar SMS was received on her cellphone from the cellphone

of Ganesh. It is further in her evidence that on 24 March, she

received missed-call. According to her, no complaint with the

police was lodged as they were hopeful of return of Ganesh

immediately after his paper of I.T. subject was over on 25

March. Even, Ganesh did not return thereafter. Her brother

Sunil (PW 1) lodged missing-person's report. It is further in her

evidence that she again received missed-call and then,

message from the cellphone of Ganesh. She was informed

through the message that he (Ganesh) was to pay loan of his

friends. He was, therefore, in need of money of Rs.9 Lakhs.

He also made demand of Rs.35 Lakhs for opening a mobile

shop at Kopargaon. It is further in her evidence that on 6 April,

she was at her own residence. It was about 04.00 p.m., she

received a threatening call on her cellphone. The caller was

unknown person, speaking in Hindi. The caller made demand

of Rs.1 Crore. She asked the caller to allow her to talk with Cri.Appeal No.370/2018 with

:: 25 ::

Ganesh; but he (caller) told her that Ganesh was not around.

She even informed the caller that she was ready with the

money to be paid to him. The caller, thereafter, told her that he

would inform her after seven days. The call was then

discontinued.

23. It is further in her evidence that since her mother

was not keeping well, she came to Matapur on 09.09.2015.

People had gathered at the house of her brother, PW 1 -

Sunil. She learnt that a news was flashed in the daily

disclosing Ganesh to have been killed by Parag Pathare, Ajay

More and Dhiraj Shinde (appellants).

24. She was subjected to a searching cross-

examination. She could not tell to whom cellphone

No.9763899505 belonged. She did not bring her cellphone

with her to the Court. She even claimed ignorance about the

person by name, Ashok Lavande. She then clarified to have

heard a person of the same name. According to her, he, i.e.

Ashok Lavande was brother of husband of her sister. He was

no more. She could not tell his cellphone number. The

defence wanted to suggest that the cellphone number

No.9763899505 (referred to above), belonged to Ashok Cri.Appeal No.370/2018 with

:: 26 ::

Lavande. She denied that message was received from said

cellphone on her cellphone on 22 March. It is further in her

evidence that she knew Adesh Adhav. She did not know Rushi

Wable, Ajay Tagad and Parmi. She knew Kishor Daund.

Adesh and Kishor were good friends of her son Ganesh. She,

however, could not tell that there were number of phone calls

from these friends on the cell phone of Ganesh on 12 th March.

According to her, only from Tejaswini she learnt that Ganesh

did not collect his tiffin. She denied that behaviour of Ganesh

was not good and therefore, after his 10 th standard education,

he was kept in hostel. She denied Ganesh was rusticated

from the hostel and therefore, was staying with Sunil (P.W.1).

25. P.W.8 Punam was cousin of Ganesh (daughter of

maternal aunt). She would run a medical shop attached to Dr.

Unde's Psychiatric Hospital, at Shrirampur. It is in her

evidence that on 12.03.2015, she closed the shop and was on

her way home by 06.30 p.m. She was riding Scooty.

According to her, near Morge Hospital, she saw Parag along

with Ganesh and two other boys. Parag had black colour

Activa Scooter with him, while those two unknown boys had

red colour motorbike. She even inquired with Ganesh, as to Cri.Appeal No.370/2018 with

:: 27 ::

what he was doing there. Ganesh told her to have been in the

accompanying Parag for purchasing of cellphone for him

(Parag).

Her evidence indicates that she had shared the fact

of having seen Ganesh in the company of those three

(appellants), to her parents. It is further in her evidence that on

the next day, Ganesh did not come to Matapur and therefore,

his maternal uncle (P.W.1 Sunil) took search for him. Her

father too made search for Ganesh. He (Ganesh) was,

however, not found anywhere. According to her, police

recorded her statement on 27.03.2015. She went to Tahsil

Office, Shrirampur, for identification parade on 30.10.2015.

She identified the appellants - Dhiraj Shinde and Ajay More in

the test identification parade.

26. During her cross-examination, it was brought on

record that the main gate of Unde Hospital opens towards

East. There is water canal at one side and IDBI Bank on the

other side of the hospital. Said water canal is onto southern

side, while IDBI Bank is on northern. There is first turn to the

road after crossing canal, on south side of Unde Hospital. On

the given day, i.e. 12 March, she proceeded towards southern Cri.Appeal No.370/2018 with

:: 28 ::

side. There was no other medical shop attached to said

hospital, except her's. She could not state how many persons

were indoor patients in the hospital on the given day. It was

her practice to inquire as to number of patients admitted to the

hospital and whether they were in need of medicine in the

night hours. No such inquiry did she make on the given day.

On her Shop-Act licence, the shop timing is from 10.00 a.m. to

08.00 p.m. Dr. Unde would give service round-the-clock at his

hospital. She could not describe the clothes on the person of

Parag on the given day. Same is the case about other two in

the company of Ganesh. It is further in her evidence that on

09.09.2015, a news had flashed in the daily, that Ganesh was

killed by the appellants. She did feel to visit the police station

to see the culprits. She could not tell age group of the persons

made to stand in the row as dummies in the test identification

parade. She further testified that there was Morge Hospital

while going towards southern side from Unde Hospital. She

denied to have deposed falsely since Ganesh was her cousin.

Learned A.P.P. submitted that, there is no denial about the

evidence of P.W.8 that she closed the medical shop by 6.00

p.m. for the day.

Cri.Appeal No.370/2018 with

:: 29 ::

27. P.W.19 Vishal Vathore was Police Inspector,

attached to Shrirampur Police Station. He was entrusted with

the investigation of the crime (C.R. No.72 of 2015), registered

pursuant to the FIR (Exh.17) lodged by P.W.1 Sunil. It is in his

evidence that he paid visit to the premises of one Tushar

Parkhe (P.W.18), in one of the rooms of his premises,

appellant Parag Pathare would reside on rent. He drew crime-

scene panchnama (Exh.19) of the said room since, according

to him, Ganesh was kidnapped from the very room. P.W.18

Tushar Parkhe was the landlord of the said premises. His

evidence indicates that he had let out one of his rooms to

Parag Pathare. His friends used to visit the same. According

to him, Yuvraj Kale, Mahesh Mane, Abhijit Shete and

Vruddheshwar were friends of Parag Pathare (appellant). He

informed police these four names. His police statement is

silent to state that relations of Ganesh (deceased) had visited

the premises to find whether Ganesh was there. Since nothing

incriminating was found during the panchnama of the said

room, we do not propose to refer to the evidence of the panch

witness (PW 2 - Santosh) in that regard.

Cri.Appeal No.370/2018 with

:: 30 ::

Gangapur Police Station :-

28. Exh.58 is the FIR lodged by one Ganesh

Jagannath Jamdar, Assistant Police Inspector, Gangapur

Police Station. He was not examined as witness. The

defence, however, admitted the said document in evidence.

Whether reading of the FIR in evidence on admission by the

defence, would be a question of law. The defence has,

however, admitted further documents in the nature of inquest

panchnama (Exh.60). Same indicates that dead body of a

person in partially burnt condition with injuries on its face was

found below the bridge of Shivana river. The dead body was

noticed on 16.03.2015 by evening. Since the darkness had

descended by that time, the inquest was drawn on the

following day. Since the dead body was in highly decomposed

condition, the post mortem (p.m.) examination was stated to

have been done on the spot. The post mortem report has not

been produced in evidence. Considering the nature of the

dead body, some samples therefrom were obtained for DNA

profiling. The dead body was buried by the side whereat it was

found. The dead body burial panchnama was drawn vide

Exh.62. Learned counsel representing the appellants before Cri.Appeal No.370/2018 with

:: 31 ::

the Trial Court, gave endorsement thereon to the effect "may

be admitted in evidence".

29. PW 20 - Ashok had been to F.S.L., Kalina, Mumbai

on 14.09.2015 and brought the DNA kit.

30. The evidence indicates that the blood samples of

P.W. 7 Minakshi were obtained for DNA profiling. DNA report

(Exh.232) was admitted by the defence in evidence. The

report proves that P.W.7 Minakshi was biological mother of the

deceased Ganesh. As such, although there was some

variance as regards age of the dead body recorded in the

inquest on its appearance and the actual age of the deceased

Ganesh, the DNA report concluded that it was the dead body

of Ganesh and none else.

31. P.W.24 Sanjaykumar, Police Sub-Inspector, was

the official attached to the Local Crime Branch (LCB),

Ahmednagar. It is in his evidence that the cellphone number

7741935404 was under surveillance. He obtained CDR/SDR

of the said cellphone to know who was making use thereof. It

is in his evidence that said mobile was registered in the name

of Bhagirathi Thorat (PW 9). Rest of his evidence is hearsay Cri.Appeal No.370/2018 with

:: 32 ::

and therefore, not adverted to.

During his cross-examination, it has been brought

on record that the IMEI number of the seized cellphone was -

356689056494320/1. He had given report as to what was

transpired during the surveillance made by him. Said report is

at Exh.127. According to him, it was a cellphone of Nokia

make. Its IMEI number was 356689056494320/1, wherein

SIM Card of number 9730845978 of Airtel Cellular Company,

was being used.

32. Pursuant to the surveillance report, the

investigating officials first reached out to P.W.9 Bhagirathibai.

It is in her evidence that Sadhana Mande (P.W.10) was

daughter of his brother. A SIM card (9730845978) was

purchased in her name. She had given said SIM Card to

Sadhana Mande for her use. P.W.10 Sadhana testified that

said sim-card was given to her by her aunt (PW 9-

Bhagirathibai) for her use. According to her, Sagar Pawar

(P.W.11) was her friend. She had, therefore, given said sim-

card to him. It is in her cross-examination that the mobile

phone with SIM Card No.9730784866 was being used by her.

She would talk to Sagar Pawar almost everyday.

Cri.Appeal No.370/2018 with

:: 33 ::

33. P.W.11 Sagar Pawar's evidence indicates that he

had received a sim-card of number 9730845978 from his friend

Sadhana (PW 10). He was doing Diploma in Engineering

(Polytechnic), in the year 2015. It is further in his evidence that

about 5-6 days prior to the incident, he came to know of one

Yadav in the shop of I-con Computer. He was Raju Ramjit

Yadav. He (Sagar) purchased Nokia-Lumia 625 mobile

handset from him for Rs.5,000/-. He identified the handset

shown to him before the Court. According to him, he was

using said handset for SIM Card No. 9730845978.

34. P.W.12 Raju Yadav testified that he had purchased

the very Nokia - Lumia 625 handset for Rs.3,000/- from one

Shubham Lokhande and sold it to Sagar (PW 11) for

Rs.5,000/-.

35. PW 13 - Shubham Lokhande was another witness

in the said chain. It is in his evidence that he would run a

footwear shop at Main Road, Shrirampur. He knew Ajay More

(appellant). Ajay had given him a mobile handset of Nokia

make. He had purchased it from Ajay for Rs.2,500/- and sold it

to Raju (P.W.12) for Rs.3,000/-. According to him, it was in Cri.Appeal No.370/2018 with

:: 34 ::

working condition.

Shubham was subjected to a searching cross-

examination. It is in his evidence that he was arrested in the

very crime. He was in police custody for 14-15 days. The

record indicates that he admitted that he was in jail for not less

than three months. His arrest was effected after having been

interrogated him. Prior to his arrest, he was unaware of the

crime. He stated to have had met Ajay More only once relating

to said mobile handset. He, however, denied to have had not

bought the cellphone from Ajay.

36. It is P.W.14 Sonyabapu, who had carried DNA

samples with DVR machine and adapter cable, seized in the

crime, and delivered to F.S.L., Kalina, Mumbai. He placed on

record the office-copy of letters (Exh.52 to Exh.54).

37. P.W.16 Laxman was a Police Patil of village

Dhoregaon, Taluka Gangapur. His evidence is to the effect

that, one dead body was found below the bridge over Shivana

river. In a capacity of Police Patil, he paid visit to the spot.

The person lying there was clad in a Jeans pant. Its one leg

was burnt. A panchanama was drawn.

Cri.Appeal No.370/2018 with

:: 35 ::

38. P.W.21 Vijaykumar was Police Station Incharge of

Gangapur Police Station. It is in his evidence that, pursuant to

the information received, he went to a place under a bridge

over Shivana river. Dead body of a male was found there.

The body was partially burnt. A stone was lying in the nearby

of the dead body. The stone had blood stains. There was one

oil can as well. As it was late in the evening and no electricity

was there, he deputed Head Constable Avadhut and two

Home Guards to guard the crime scene.

It is further in his evidence that, he went to the

crime scene on the following day with two panchas and drew

inquest panchanama (Exh.60). He seized certain articles from

the crime scene. Since the dead body was in decomposed

condition, the Medical Officer did post mortem examination on

the spot. Since it was a dead body of an unknown person, the

same was buried in the nearby in the presence of two

panchas. He referred to the panchanama (Exh.62) in that

regard. It is further in his evidence that, he sent the articles for

DNA profiling through a Police Constable to Forensic Science

Laboratory, Kalina, Mumbai. It is further in his evidence that,

he sent other seized articles to the office of Forensic Science Cri.Appeal No.370/2018 with

:: 36 ::

Laboratory, Aurangabad for chemical analysis. He referred to

his communications in that regard vide Exhs.80 to 83. It is

further in his evidence that, he learnt that a missing person's

report was registered at Shrirampur Police Station. He,

therefore, contacted Police Station Officer of Shrirampur Police

Station. A.P.I. Nitin Pagar (P.W.22) was investigating the said

case.

39. During his cross-examination, it has come on

record that, there were two Toll Plazas on the way from

Shrirampur to the place whereat the dead body was found. He

has made communication with the Heads of those two Toll

Plazas for obtaining CCTV footage. According to him, the

CCTV footage could not be collected since the same got

deleted automatically after a period of three months.

40. The inquest panchanmama (Exh.60) indicates that,

there was a wrist watch on the wrist of the deceased. P.W.22

Nitin was the A.P.I. serving with Shrirampur Police Station. It is

in his evidence that, appellant Parag Pathare and Ajay More

were arrested when he took over the investigation on 8/9/2015.

He interrogated both of them. They confessed to the

commission of the crime. What has been stated by the Cri.Appeal No.370/2018 with

:: 37 ::

appellants Parag Pathare and Ajay More to P.W.22 Nitin being

inadmissible in evidence in view of Section 25 of the Evidence

Act, the same is not referred to. His evidence indicates that,

these two appellants shown various places whereat they had

taken the deceased and the manner Ganesh was killed. It is

further in his evidence that, he found that all the cell phones of

the appellants were switched off under one mobile tower. He,

however, in cross-examination, admitted to have not placed on

record any evidence in that regard. His evidence also

indicates that, he did not seize cell phones of the appellants. It

was he who had sent the two cell phones to Forensic Science

Laboratory and even obtained CDRs/ SDRs. According to him,

IMEI Number of the cell phone of accused as was stated by

the complainant was 911421052576430. The said IMEI

Number was of the cell phone of the deceased. It was Nokia

Lumia mobile. His attention was adverted to Exh.101 (CDR).

With reference thereto he testified whether the message was

received from Mobile Number 7741935404. According to him,

a crime vide C.R. No.48/2014 was registered in Gangapur

Police Station for offence punishable under Sections 302 and

201 of the Indian Penal Code.

Cri.Appeal No.370/2018 with

:: 38 ::

41. P.W.3 to P.W.5 were the witnesses to the various

panchanamas. Appellant Ajay More was arrested on

25/8/2015. Appellant Parag Pathare and Dhiraj Shinde were

arrested on 1/9/2015 and 8/9/2015 respectively. Most of the

evidence of these witnesses is inadmissible in evidence, being

hit in view of Section 25 of the Evidence Act.

42. P.W.2 Santosh was witness first to a spot

panchanama (Exh.19), dated 26/3/2015. The same has

already been referred to above. He is then witness to the

panchanama of a seizure of a cell phone from Sagar Pawar.

The seizure is vide panchanama Exh.22. In the cross-

examination, he admitted that, except panchanama Exhs.19

and 20, he did not remember any other thing. The cell phone

seizure panchanama (Exh.20) contain IMEI Number of the

seized cell phone as 356689056494321/0. It was Nokia make.

Its colour was black. The cell phone contained SIM Card of

the Number 9730845978. P.W.3 Sandip was a witness to the

so called disclosure statement made by appellant Ajay. The

said statement was in the nature of a confession to the police.

The statement was to the effect indicating in what manner he

and the other appellants kidnapped Ganesh, took him to hotel, Cri.Appeal No.370/2018 with

:: 39 ::

consumed alcohol, then took him to a place under a bridge,

again administered him liquor and after having found him to be

unconscious, committed his murder. P.W.3 Sandip is the

witness to various panchanamas, such as Exhs.22 to 29.

Somewhat relevant evidence in this case would be a

disclosure statement by appellant Parag, pursuant to which a

red colour motorbike came to be seized under panchanama

(Exh.26). The panchanama (Exh.20) pertains to seizure of

CPU, AC/DC Adapter of a CCTV Unit of Hotel Rajyog, under

panchanama (Exh.27). Panchanama (Exh.29) pertains to the

identification of clothes of the deceased by his mother at the

Police Station. While panchanama of seizure of the said

clothes is at Exh.28. Those clothes were produced by police

officer Shri Sonawane in sealed condition. The seal was

opened and the clothes were shown.

43. P.W.4 Ramesh is a witness to the seizure of cell

phone (SIM Number 9527425132) of Smt. Minakshi (mother of

the deceased Ganesh). It was seized under panchanama

Exh.35.

44. P.W.5 Subhash was a witness to a statement made

by appellant Parag Pathare that he would show the place Cri.Appeal No.370/2018 with

:: 40 ::

whereat he had broken and thrown the SIM Card (Exh.39).

The statement and pointing out the place and memorandum

thereof is at Exhs.37 and 38. The same being inadmissible in

evidence, is not referred to in extenso. He is also a witness to

a disclosure statement made by appellant Parag Pathare,

pursuant to which a black colour Activa (two-wheeler) came to

be seized from a parking slot of one of the Housing Societies

at Sasane Nagar, nearby Pune. A panchanama to that effect is

at Exh.38.

45. P.W.17 Sachin Mhaske was a Naib Tahsildar-cum-

Executive Magistrate, who held the test identification parade

on 3/12/2015. It is in his evidence that, witness Punam (P.W.8)

identified appellant Ajay More and Dhiraj Shinde in test

identification parade held by him in jail. According to him, two

separate test identification parades were held. Services of 6

persons were availed as Dummies. The Dummies were

different for both the test identification parades. The

memorandum of test identification parade of appellant Dhiraj

Shinde, is at Exhs.65 and 67 while that of appellant Ajay More

is at Exhs.68 and 69. According to him, the police produced 6

persons as Dummies. The Dummies were of the same age Cri.Appeal No.370/2018 with

:: 41 ::

and height of that of the persons to be identified. While the

memorandum of test identification parade indicates that the

police officers were not asked to be present at the place of test

identification parade.

46. P.W.23 Sachin Shinde was a Nodal Officer of Idea

Cellular Company. He placed on record CDR and SDR for the

period 12/3/2015 to 7/4/2015 of the cell phone numbers

7741935404 and 9527425132. He placed on record the same

along with 65-B Certificate (Exh.110). It is in his evidence that,

on 12/3/2015, there was a call from cell phone Number

9527425132 on the cell phone Number 7741935404.

According to him, there were 5 outgoing calls on 13/3/2015

from cell phone Number 9527425132. Those calls were made

to cell phone Number 7741935404. He testified that, on

12/3/2015, there is call from Mobile No.9527425132 to

7741935404 so also five outgoing calls on 13/3/2015 from

Mobile No.9527425132 to 7741935404. On 18/3/2015, there

is one SMS from said Mobile to 7741935404 and one incoming

call on 22/3/2015 from Mobile No.7741935404 to

9527425132. Further, three SMS were received on the same

mobile. Further, on 26/3/2015, message was received on Cri.Appeal No.370/2018 with

:: 42 ::

Mobile No.7741935404 from Mobile Number 9527425132.

Further, on 29/3/2015, total eight messages have been

received on Mobile Number 9527425132 from Mobile

No.7741935404 whereas three incoming calls were received

on 6/4/2015 on Mobile Number 9527425132 from Mobile

No.7741935404.

During his cross-examination, he testified that, SIM

Card of Number 7741935404 was issued in the name of one

Ashok Shinde. As per record, he was resident of Bhalgaon,

Taluka Vaijapur, District Aurangabad. He had applied for

obtaining SIM Card on 25/5/2013. He tendered in evidence

application submitted by person named Ashok Shinde along

with document in proof of his identity. Those were at Exhs.114

and 114-A. According to him, cell phone Number 9527425132

also stood in the name of some other person and not Minakshi.

According to him, IMEI Number of cell phone Number

7741935404 was 911421052576430. According to him, during

the period from 12/3/2015 to 7/4/2015, cell phones of two

different IMEI Numbers were used for making calls from cell

phone Number 7741935404. The other IMEI Number was

356689056494620. He was shown the cell phone of Nokia Cri.Appeal No.370/2018 with

:: 43 ::

Make. Its model number was 625. Its IMEI Number was

356689056494321. The cell phone was of black colour.

According to him, all the three IMEI Numbers were different. It

is further in his evidence that, there were calls between cell

phone numbers 9527425132 and 9763899505 vide Exh.112.

He could not state the tower location of those phone numbers

when the calls between these two cell phone numbers took

place.

47. P.W.25 Shivaji Palde was the Police Officer

attached to Shrirampur City Police Station during relevant time.

It was he who filed report under Section 169 of the Cr.P.C.

against then accused - Shubham Lokhande (P.W.13).

48. P.W.26 Arjun Gaikwad was a Scientific Officer

serving with Regional Forensic Science Laboratory, Kalina,

Mumbai. The report (Exh.101) was prepared by him.

According to him, it was pertaining to IMEI Number

356689056494321. He too tendered in evidence Section 65-B

Certificate. It is in his evidence that, in Mobile phone on

Contact No.9763899505 one message was sent on 23/3/2015

at 14:04:12 o'clock. The said message was, "Rohan, Vishal,

Ganesh, Pratesh, Charo hamare pass hai. Agar aapko aapke Cri.Appeal No.370/2018 with

:: 44 ::

ladke ki khairiyat chahte ho to ek crore ready rakho 25 March

tak. Aap ko wapas se ek call aayega. Police complaint bilkul

nahi, koi hoshiyari nahi warna un charo ki lash aapko milegi

aur wah sab Allah ko pyare ho jayege. Hamari najar aap par

rahegi ye 4 din. Gud luck". It is further in his evidence that, if

the said CD is played on then messages, contacts and call

logs will be seen.

49. It is further in his evidence that, from the server of

the DVD, nothing could be retrieved like CCTV footage etc.

According to him, in his report (Exh.101), there is no mention

of Mobile Number 7741935404. He was candid enough to

state that, his report is silent regarding what procedure he

adopted for giving his opinion and finding the SMS sent from

one cell phone to the other.

50. The aforestated is the entire evidence in the case.

Before turning to the appreciation of the aforesaid evidence, it

needs no mention that, the case is based on circumstantial

evidence and mainly on the last seen theory and cell phone

record.

51. In case of in case of Sharad Birdichand Sarda Vs. Cri.Appeal No.370/2018 with

:: 45 ::

State of Maharashtra (1984 CJ (SC) 262), the Apex Court

observed :-

"152. A close analysis of the decision would show that the following conditions must be fulfilled before a case against an accused can be said to be fully established :

(1) the circumstances from which the conclusion of guilt is to be drawn should be fully established.

It may be noted here that this Court indicated that the circumstances concerned must or should and not 'may be' established. There is not only a grammatical but a legal distinction between 'may be proved' and 'must be or should be proved' as was held by this Court in (Shivaji Sahebrao Bobade v. State of Maharashtra, (1973) 2 SCC 793, where the following observations were made :

"certainly, it is a primary principle that the accused must be and not merely may be guilty before a Court can convict and the mental distance between 'may be' and 'must be' is long and divides vague conjectures from sure conclusions."

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty,

(3) the circumstances should be of conclusive nature and tendency,

(4) they should exclude every possible Cri.Appeal No.370/2018 with

:: 46 ::

hypothesis except the one to be proved, and

(5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused."

52. The following are the circumstances sought to be

proved by the prosecution on the basis of the evidence

referred to hereinabove:-

      (1)     Homicidal death of Ganesh,

      (2)     The deceased Ganesh having been lastly seen in

              the company of the appellants.

      (3)     CDRs and SDRs of the cell phones belonging to

              the deceased and his mother Minakshi.



53. Admittedly, Ganesh was a 12 th Standard student of

Science stream of R.B.N.B. College, Shrirampur in the year

2015. He hailed from Kopargaon. His father had passed away

in 2012. He had two sisters, Tejaswini and Ruchira. Ruchira

was married. Ganesh completed his education up to 10 th

Standard at Kopargaon. For further education, Ganesh and Cri.Appeal No.370/2018 with

:: 47 ::

his sister Tejaswini started residing at the house of their

maternal uncle P.W.1 Sunil at Matapur. Ganesh would shuttle

between Matapur and Shrirampur for attending college. The

evidence of P.W.1 Sunil and his wife Jyoti (P.W.6) would

indicate that Ganesh left the house for college as usual on

12/3/2015. He carried with him a black colour sack bag. Their

evidence further indicate that, he informed them that he would

be back after 15 days. Ganesh also reportedly said them that

he would be staying along with appellant Parag Pathare in his

room. His examination of 12 th Standard was underway. The

last paper of I.T. was on 25 March. There is also evidence to

indicate that, Adesh Adhav, friend of Ganesh had told P.W.1

Sunil on the following day that Ganesh had asked him to

inform at his maternal uncle's residence that he would be

going to Goa along with his friends.

54. In the cross-examination, P.W.1 Sunil testified that,

Ganesh had left the house along with Adesh Adhav on

12/3/2015. Adesh Adhav has not been examined as a witness

nor was he suspected to have been involved in the case.

55. Admittedly, Ganesh did not return post he left the

house on 12/3/2015. It was tried to be argued by learned Cri.Appeal No.370/2018 with

:: 48 ::

Advocate Mr. Thigale that, the dead body that was found under

the bridge over Shivana river was not that of Ganesh. We do

not subscribe to his submissions. Admittedly, dead body of a

male person was found on 16 March below the bridge over

Shivana river. It was in highly decomposed condition. On the

spot post mortem examination was said to have been done.

For the reasons best known to the prosecution, the post

mortem examination report has not been placed on record.

Admittedly, viscera was preserved. The same was sent for

chemical analysis. Blood sample of Minakshi was obtained.

The DNA report (Exh.323) indicates the dead body found at

the concerned place was that of a biological son of P.W.7

Minakshi. The DNA report (Exh.232), inquest panchanama

(Exh.60) and the dead body burial panchanama have been

expressly allowed to be admitted in evidence by the concerned

Advocate representing the appellants before the Trial Court.

On all these documents, we find an endorsement "May be

admitted in evidence". Learned Advocate Mr. Thigale,

therefore, could not now be heard to say that the dead body

was not that of Ganesh, son of Minakshi.

56. His reliance on the judgment of the Apex Court in Cri.Appeal No.370/2018 with

:: 49 ::

case of Alamelu & ors. (supra) would be of little assistance for

him since it pertains to proof of date of birth. True, it has been

observed therein that mere admission of a document does not

dispense with the obligation of the prosecution to prove

probative value of the contents of the document. There can be

no two views over the same. In the peculiar facts and

circumstances of the present case, however, since the

appellant admitted the DNA report (Exh.232), we have no

hesitation to hold the dead body found was that of Ganesh and

none else.

57. The inquest panchanama (Exh.60) indicate the

dead body was in decomposed condition. It was partially

burnt. Head was smashed with a stone. A stone was lying in

the nearby. There were blood stains on the stone. An oil can

was also found at the scene. It, therefore, cannot be said to be

a case of an accident or suicide. From appreciation of this

evidence, we reach the conclusion that deceased Ganesh met

with homicidal death, though the post mortem report was not

placed on record.

58. The question is, whether the appellants were the

authors of the crime. Appellant Parag Pathare was stated to Cri.Appeal No.370/2018 with

:: 50 ::

be a close friend of deceased Ganesh. 12 th Standard

examination of Ganesh was underway. He had left the house

of his maternal uncle (P.W.1 Sunil) in the morning of 12/3/2015

as usual. He had informed P.W.1 Sunil that he would be

staying with appellant Parag for study for 15 days. The

evidence in examination-in-chief of P.W.1 Sunil and his wife

Jyoti (P.W.6) would suggest that it was Ganesh who alone left

the house in the morning of 12 March. P.W.1 Sunil, however,

in his cross-examination, admitted that, Ganesh left in the

company of Adesh Adhav.

59. The F.I.R. (Exh.17) was lodged by P.W.1 Sunil on

25/3/2015 i.e. 13 days after Ganesh left the house. As per the

prosecution case itself, (P.W.1 Sunil and his wife P.W.6 Jyoti),

Ganesh had left the house to stay with his friend - appellant

Parag Pathare. According to the prosecution, on the following

day i.e. on 13 March, Adesh Adhav had informed P.W.1 Sunil

and his wife Jyoti (P.W.6) that Ganesh had asked him to tell

them that he was leaving for Goa along with his friends. The

evidence of P.W.1 Sunil further indicates that, he tried to

contact Ganesh for two consecutive days i.e. on 13 and 14

March 2015. He, however, could not establish contact.

Cri.Appeal No.370/2018 with

:: 51 ::

Admittedly, P.W.1 Sunil had lodged a missing person's report.

The same has not been placed on record. According to P.W.1,

he was hopeful of return of Ganesh immediately after his paper

of I.T. subject was over on 25 March. The report (Exh.17) was

lodged stating therein that some unknown person kidnapped

Ganesh for ransom. It is just surprising that when Ganesh had

left the house to join appellant Parag Pathare, there is nothing

to indicate the family members to have ever suspected Parag

Pathare's role. It was just unnatural conduct on their part.

There is nothing to indicate that P.W.1 Sunil or anyone else

had really paid visit to the room wherein appellant Parag

Pathare was staying on rent. The landlord Tushar (P.W.18),

whose room was taken on rent by appellant Parag Pathare,

testified that, family members of Ganesh had come to his

premises and enquired whether he was residing. That time

only he came to know that Ganesh was not in the room. In his

cross-examination, P.W.18 Tushar testified that, one Yuvraj

Kale, Mahesh Mane, Abhijit Shete and Vruddheshwar were the

friends of Parag. His police statement is also silent to state

that family members of Ganesh had been to him to make

enquiry as to whether Ganesh was there along with Parag

Pathare in a room taken on rent from him (P.W.18). As such, it Cri.Appeal No.370/2018 with

:: 52 ::

appears that, P.W.18 Tushar was even not knowing deceased

Ganesh. His police statement being silent (material omission)

to state that Ganesh was staying with appellant Parag in the

room, his evidence before the Court is an improvement over

his police statement.

60. When P.W.1 Sunil lodged the F.I.R. (Exh.17), and

based on which the crime was registered, there is nothing to

indicate that the then investigating officer of the said crime

(Shri Vathore) made any efforts to locate Ganesh or any of his

friends, mainly appellant Parag Pathare. There is no any

shred of evidence that, from 13 March until next 4-5 days any

of the appellants were absconding. Although P.W.22 Nitin

Pagar, testified that he found all the cell phones of the

appellants were switched off under one tower location, he was

candid enough to admit that no such evidence was placed

before the Court.

61. Evidence of P.W.8 Punam, cousin of the deceased

Ganesh (daughter of maternal aunt) indicate that, on the given

day i.e. on 12 March, she had seen Ganesh (deceased) along

with appellant Parag Pathare and two others (Ajay More and

Dhiraj Shinde) near Morge Hospital while she was on her way Cri.Appeal No.370/2018 with

:: 53 ::

home little past 6.30 p.m. The question is, whether her

evidence inspires confidence. The appellants have every

reason to contend her to be a planted witness. Admittedly,

Punam would run a medical shop/ store. The licence issued to

her indicates timing of the shop being from 10.00 in the

morning to 8.00 in the evening. Her medical shop was

attached to a Psychiatric Hospital of Dr. Unde. According to

her, she would close the shop for the day after having verified

that, OPD patients were no longer there. Her evidence in

examination-in-chief indicates that she closed the shop by 6.00

p.m. and was on her way home on a Scooty. She met Ganesh

along with the appellants near Morge Hospital. She even

enquired with Ganesh to learn from him that he was

accompanying Parag Pathare for buying a cell phone of him

(Parag Pathare). She then went her home. On the following

day, she went to her maternal uncle's house (P.W.1 Sunil) at

Matapur. Since deceased Ganesh did not return on that day,

her maternal uncle took search for him. This piece of evidence

does not sound reasonable since according to P.W.1 Sunil

himself Ganesh had left the house for staying with appellant

Parag Pathare for 15 days. Therefore, there was no question

for him to make search for Ganesh on account of his non Cri.Appeal No.370/2018 with

:: 54 ::

return to his residence late evening on 12 March itself. During

cross-examination of Punam (P.W.8), it has been brought on

record that there was a water canal on southern side of the

Unde Hospital while IDBI Bank was on the northern.

According to her, there was first turn to the road after crossing

canal on south side of Unde Hospital. Then there is first turn

on north side of Unde Hospital near IDBI Bank. Up to these

turns, road in front of Unde Hospital was straight. She testified

that, she proceeded towards southern side. While the place

whereat she had met Ganesh near Morge Hospital, was

towards northern side. Her evidence further indicates that,

there was only one shop attached to Dr. Unde's Hospital. On

the given day i.e. 12/3/2015, she did not make any enquiry

while closing of the medical shop as to whether there were

outdoor patients. This conduct of Punam (P.W.8) was unusual.

More so when her evidence indicates that, there used to be

indoor patients as well and Dr. Unde would give medical

service round the clock. Her evidence would further indicate

that, on the next day itself she had visited the house of her

maternal uncle Sunil (P.W.1). The evidence of P.W.6 Jyoti

indicates that, Punam (P.W.8) used to visit her residence at

least once a week. Keeping quiet for a long time, expecting Cri.Appeal No.370/2018 with

:: 55 ::

return of Ganesh appears to be unusual. True, they (P.W.1

and P.W.6) were somewhat distant relations of the deceased.

P.W.8 Punam even could not describe clothes on the person of

Ganesh and the appellants while she had seen them near

Morge Hospital. Admittedly, her evidence indicates that,

Morge Hospital was not located on the way which leads to her

home. There is nothing in her evidence as to why she took the

route/ road that would lead towards Murge Hospital. Moreover,

her statement was recorded by investigating officer on 27

March i.e. 15 days after Ganesh left the house and two days

after registration of the F.I.R.

62. A test identification parade was held by P.W.17

Sachin Mhaske, Naib Tahsildar-cum-Executive Magistrate on

3/12/2015. The investigating officer had given him a letter on

2/11/2015 itself to hold test identification parade. He held the

test identification parade one month after receipt of the

requisition and about three months after arrest of the

appellants. Admittedly, names of the appellants had been

flashed in the daily on 9 November itself. P.W.8 Punam had

not given the description of appellants Parag Pathare and Ajay

More in her statement to the police. Since evidence of P.W.8 Cri.Appeal No.370/2018 with

:: 56 ::

Punam that she closed her medical shop by 6.30 p.m. and

while on way home she met Ganesh along with the appellants

is found to be unbelievable, being unnatural on the part of

owner of a medical shop, services of which were required in

fact round the clock or at least up to 9.00 p.m. everyday. Her

evidence that on the given day, she even did not enquire or

satisfy herself that there were no patients in the OPD and as

such, there would be no inconvenience to Dr. Unde or any of

his patients if she closed the medical shop for the day, appears

to be unreasonable and unnatural as well. We, therefore, do

not propose to rely on her evidence. The same does not

inspire confidence. For these reasons, her evidence of having

identified the appellants Dhiraj Shinde and Ajay More in test

identification parade loses its efficacy. More so, when the test

identification parade was held about three months after arrest

of these appellants. Admittedly, their names were flashed in

the daily on 9 November itself.

63. Conviction solely based on last seen theory may

only be based when the time gap between the two is so narrow

so as to eliminate possibility of intervention of some third

person in between. In the case in hand, even we accept (for Cri.Appeal No.370/2018 with

:: 57 ::

the sake of assumption) that P.W.8 Punam had seen Ganesh

(deceased) in the company of appellants on the evening of 12

March, dead body of Ganesh was found somewhat late in the

evening of 16 March. The Medical Officer who conducted the

post mortem was not examined. Post mortem report has not

been placed on record. As such, the prosecution produced no

evidence as regards exact time by which Ganesh met with

homicidal death. The so called last seen theory would,

therefore, be of little consequence to connect the appellants

with the crime in question.

64. As per the prosecution case itself, the appellants

had taken the deceased to Hotel Rajyog. They took wine and

dined there. Thereafter they took Ganesh to a place whereas

his dead body was found. Then they killed him there.

Admittedly, the investigating machinery had collected the

CCTV Unit and even the hard disc thereof and sent to Forensic

Science Laboratory to retrieve recording therein. It was

P.W.26 Arjun, Scientific Officer with Forensic Science

Laboratory, Kalina did this exercise. His report indicates

nothing could be recovered from the hard disc of the CCTV

Unit. As such, there is no evidence to indicate that the Cri.Appeal No.370/2018 with

:: 58 ::

appellants and deceased had been to Hotel Rajyog, they took

wine and even dined there.

65. As per the case of the prosecution itself, the

appellants, after having left Hotel Rajyog administered wine to

Ganesh soon before he was murdered at the place whereat his

dead body was found. The C.A. report relating to viscera

(Exh.23) is also silent to indicate it to have contained alcohol

residues. The same too runs counter to the prosecution case.

66. The case of the prosecution that Ganesh was

kidnapped for ransom appears to have been improbable since

kidnapper did not make any call to mother of Ganesh or

anyone of his close relations before dead body of Ganesh was

found on 16. It is only on 22 March a first call and message to

that effect was received on cell phone of Smt. Minakshi

(P.W.7), mother of Ganesh. The inquest panchanama

(Exh.60) indicating wrist watch of Ganesh on his wrist indicates

that the killers had no motive to rob him.

67. Then what remains is the evidence in the nature of

CDRs and SDRs. Both the cell phones said to have been

used by deceased and his mother were issued in the names of Cri.Appeal No.370/2018 with

:: 59 ::

some other persons, but those were the days when the person

in whose name SIM Card issued stop making use thereof for

certain time, the concerned cellular company would issue SIM

Card of very number to someone else. True, there is no such

evidence in this case. Admittedly, the SIM Card used by the

deceased was issued in the name of Ashok Shinde. Ashok

Shinde has not been examined. We cannot be oblivious of the

fact that the case is based on circumstantial evidence. True,

the Trial Court has found that CDR record indicates that there

were many calls between the deceased and his mother and

their relations as well. There is also no serious dispute that the

deceased would use a mobile phone of SIM Number

7741935404. While the cell phone number of his mother was

9527425132. According to the prosecution, the cell phone of

the deceased was under surveillance. It was P.W.24

Sanjaykumar who did the said exercise. He found the SIM

Card of the deceased was active in a particular cell phone. He

did the investigation in that regard. As per the case of the

prosecution itself, one Bhagirathibai (P.W.9) had purchased the

cell phone with a SIM Number 9730845978. She had given

the said SIM Card to Sadhana (P.W.10), daughter of her sister.

Sadhana testified that, the said SIM Card was given by her to Cri.Appeal No.370/2018 with

:: 60 ::

her friend Sagar (P.W.11). Sagar testified to have received the

very SIM Card from Sadhana. It appears that, Sadhana and

Sagar were close friends and would converse with each other

on cell phone everyday.

68. P.W.11 Sagar's evidence indicates that, he was

making use of the said SIM Card in a mobile handset Nokia

Lumia Make 625. According to him, he had purchased the

said cell phone for Rs.5000/- from one Raju Yadav (P.W.12).

Raju Yadav in turn testified that he had purchased the said cell

phone (allegedly of the deceased) from Shubham Lokhande

for Rs.3000/- and sold it to Sagar for Rs.5000/-. The

prosecution then examined Shubham (P.W.13) who testified to

have had purchased the said cell phone (handset) allegedly of

the deceased, from Ajay More (one of the appellants). He had

sold the said cell phone to his friend Raju Yadav for Rs.3000/-.

According to him, he had purchased for Rs.2500/- from Ajay.

69. The aforesaid evidence of P.W.9 to P.W.12

indicates that, the handset with the SIM of the deceased

therein had changed many hands. It is, however just difficult to

believe that the person purchasing a used handset (second

hand), sells it for a price more thant the purchase price. There Cri.Appeal No.370/2018 with

:: 61 ::

is no evidence to indicate what was the cost of a new brand

Nokia Lumia 625 model cell phone so that one may believe the

handset in question to have changed hands for the price more

than market price.

70. Admittedly, P.W.13 Shubham was arrested in the

crime. He was in police custody for 15 days. He was behind

the bars for about 90 days in connection with the crime in

question. The investigating officer ultimately filed report under

Section 169 of the Cr.P.C. The same suggests that, during

investigation, the prosecution did not find any evidence against

Shubham. What material was there so as to file report under

Section 169 Cr.P.C. against P.W.13 Shubham is not on record.

Shubham being one of the suspects in the crime and was even

arrested and was behind the bars for about 90 days, his

evidence that he purchased the cell phone from appellant Ajay

More, that ultimately turned out to have belonged to the

deceased, needs to be taken with pinch of salt. Even for the

sake of assumption we accept the evidence of P.W.9 to P.W.13

that Bhagirathibai's SIM Card changed hands and the cell

phone of the deceased changed hands from Ajay More to

Shubham and from Shubham to Raju Yadav and from Raju Cri.Appeal No.370/2018 with

:: 62 ::

Yadav to Sagar Pawar is accepted, there is no evidence to

indicate the day, date and time on which the mobile handset

and SIM Card of Bhagirathibai in fact changed hands.

Therefore, even we accept the evidence of CDRs and SDRs

as it is, it is just difficult to observe the prosecution to have

clinching evidence to indicate any of the appellants had in fact

made a call and sent SMS on the cell phone of mother of the

deceased to make a demand of ransom of Rs.1 Crore. In

short, there is no evidence on record to indicate that on the

given day i.e. on 22 March, the day on which a call was made,

with a demand of Rs.1 Crore for release of Ganesh, the

handset was in possession of any of the appellants and it were

they or one of them who made such call and/or sent message

in furtherance of their common intention.

71. Exh.101 is the examination report of the cell phone

sent to Forensic Science Laboratory. The report indicates that,

IMEI Number of the cell phone sent for examination was

356689056494321. While the seizure panchanama of the cell

phone indicates its IMEI Number being 356689056494321/0.

P.W.22 Pagar did not testify to have scored '0' appearing in the

panchanama of the seizure of cell phone. True, the report Cri.Appeal No.370/2018 with

:: 63 ::

indicates that, excess '0' (zero) appearing in the panchanama

of seizure of cell phone to have been scored out, but for want

of explanation on behalf of P.W.22 Nitin Pagar, who drew the

said panchanama. True, the report indicates that a message

was retrieved, which was found in Mobile number 9527425132

belonging to mother of the deceased, sent to cell phone

Number 9763899505. There is no evidence to indicate to

whom this cell phone number belonged. It was stated to have

belonged to one Gorakshnath Chandgude (her husband). The

retrieved message was to the following effect :

Sr. Party Date Time Folder Status Source Message Deleted No. 1 To: 23/03/2 23-03-2015 Sent Sent SIM 1 Rohan, Vishal, Ganesh, Intact 9763899505 015 14:04:12 Pratesh ye charo humare pas hai, Agar apko apke ladko ki khairiyat chahate ho to 1 carod ready rakho 25 march tak. Apko vapas se ek call ayega. Police complaint bilkul nahi, koi hoshiyari nahi warna unn charo ki lashh apko milegi or who sub Allah ko pyare ho jayenge. Humari nazar ap-par rahegi ye char din. Gud luck.

72. There is no investigation on the line to find who

were those persons by name Rohan, Vishal and Pritesh

besides deceased Ganesh in relation to whom the caller who Cri.Appeal No.370/2018 with

:: 64 ::

made demand of ransom was talking of. Clause 7 and 8 of the

report (101) reads thus :

7. SMS-Text messages were not found dated between "12/03/2015" to "15/04/2015" mobile phone in Ex-1 and SIM Card in Ex-1-1.

8 SMS-Text messages were not found dated "29/03/2015" mobile phone in Ex-2 and SIM card in Ex-2-1.

73. Moreover, there is evidence to indicate that the SIM

Card belonging to the deceased was used with different cell

phone numbers, meaning thereby different IMEI Numbers.

There is no investigation on that line. P.W.23 Sachin was

categorical to admit that during the period 12/3/2015 to

7/4/2015 two IMEI numbers were used for Mobile No.

7741935404. Those were 911421052776420 and

911421052576430. The witness was shown cell phone of

Nokia Make Model No.625. It was of black colour. According

to him, its IMEI Number was 356689056494321.

74. We have also perused the CDRs and the calls

between two numbers and other numbers as well as have Cri.Appeal No.370/2018 with

:: 65 ::

been relied on by the prosecution.

75. Serious is the offence stricter shall be the proof.

The case is based on circumstantial evidence. Each and

every circumstance needs to be proved conclusively. Even the

CDRs and SDRs are accepted as it is, there is nothing to show

that on 22 and 25 March, whatever call or SMS were sent from

cell phone of deceased Ganesh, were sent by the appellants

or any one of them in furtherance of their common intention.

The prosecution has utterly failed to show that on the given

day the cell phone was possessed by the particular appellant.

More so when its case is that the cell phone and even the SIM

Card had changed many hands. No details thereof have come

in the evidence. One of the witnesses thereto, whom the

handset was said to have changed hands, was suspect in the

crime. He was arrested and was behind bars for 90 days.

Then report under Section 169 Cr.P.C. was filed against him.

Means, the prosecution did not get any evidence to send him

to stand trial. In the circumstances, testimony of P.W.9 to

P.W.13 that the SIM Card and the handset changed hands as

they have stated in their examination-in-chief do not lead us to

conclusively hold that the call was made and/ or SMS was sent Cri.Appeal No.370/2018 with

:: 66 ::

by any of or all the appellants in furtherance of their common

intention.

76. We have perused the judgment of the Trial Court.

The Trial Court has relied on the evidence of the appellants

disclosing the police the manner and way in which they had

kidnapped the deceased and committed his murder. The

same was inadmissible in law. We have also perused the

relevant paragraph Nos.56, 58 and 59 of the impugned

judgment, relied on by learned counsel for the informant.

These were the reasons of the Trial Court. This being the

appellate Court, dealing with Criminal Appeals against

conviction, could reappreciate the evidence and come to its

independent conclusion. On appreciation of the entire

evidence on record and the reasons, stated hereinabove, we

reach the conclusion that the prosecution has failed to

establish each and every circumstance beyond reasonable

doubt. The appellants are, therefore, entitled for benefit of

doubt. In the result, interference with the impugned judgment

and order of conviction and sentence is warranted.

77. In the sequel, the appeals succeed. Hence the

order :-

Cri.Appeal No.370/2018 with

:: 67 ::

ORDER

(i) All the Criminal Appeals are allowed.

(ii) The order of conviction and consequential sentence,

dated 26/4/2018, passed by learned Additional Sessions

Judge, Shrirampur, District Ahmednagar in Sessions

Case No.40/2015 is hereby set aside.

(iii) The appellants are acquitted of the offences punishable

under Sections 302, 364-A, 363, 385, 387, 120-B and

201 read with Section 34 of the Indian Penal Code. Fine

amount, if any, be refunded to them.

(iv) The appellant Parag s/o Machindra Pathare and Ajay s/o

Dinkar More are in jail. They be set at liberty forthwith if

not required in any other case.

(v) Bail bonds of appellant Dhiraj s/o Shankar Shinde are

cancelled.

(NEERAJ P. DHOTE, J.)                       (R.G. AVACHAT, J.)


fmp/-
 

 
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