Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Dalpatsingh Rajput vs The State Of Maharashtra
2024 Latest Caselaw 23876 Bom

Citation : 2024 Latest Caselaw 23876 Bom
Judgement Date : 14 August, 2024

Bombay High Court

Mukesh Dalpatsingh Rajput vs The State Of Maharashtra on 14 August, 2024

Author: Sarang V. Kotwal

Bench: Sarang V. Kotwal

2024:BHC-AS:33311



                        Gokhale                          1 of 37                       1-apeal-111-22+ (J)


                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CRIMINAL APPELLATE JURISDICTION

                                            CRIMINAL APPEAL NO. 111 OF 2022

                      Shakir Nasir Pathan @ Motha Pathan                            ..Appellant
                            Versus
                      State of Maharashtra                                          ..Respondent

                                                       WITH
                                        INTERIM APPLICATION NO. 783 OF 2023
                                                        IN
                                          CRIMINAL APPEAL NO. 111 OF 2022

                                                        .........
                                                        WITH
                                            CRIMINAL APPEAL NO. 119 OF 2022

                      Ganesh Suresh Wagh @ Ganya Kavlya                             ..Appellant
                            Versus
                      State of Maharashtra                                          ..Respondent

                                                        WITH
                                            CRIMINAL APPEAL NO. 917 OF 2021

                      Mukesh Dalpatsingh Rajput                                     ..Appellant
                            Versus
                      State of Maharashtra                                          ..Respondent
                                                      __________

                      Mr. Tuushar Sonawane for Appellant in Appeal No.111/2022.

                      Mr. Ganesh Gole a/w. Ateet Shirodkar a/w. Kunjan Makwana a/w.
                      Bhavin Jain a/w. Viraj Shelatkar for Appellant in Appeal
                      No.917/2021.

                      Mr. Aniket Nikam i/b. Vivek N. Arote for Appellant in Appeal
        Digitally
                      No.119 of 2022.
        signed by
        VINOD
VINOD   BHASKAR
BHASKAR GOKHALE
GOKHALE Date:
        2024.08.20
        17:07:52
        +0530




                     ::: Uploaded on - 20/08/2024                  ::: Downloaded on - 23/08/2024 12:36:58 :::
                                       2 of 37                         1-apeal-111-22+ (J)


 Smt. M. R. Tidke, APP for State/Respondent.

 Mr. J. B. Shirsath, P.I. (I.O.) Ambad police station, Nashik city.
                                 __________

                                CORAM : SARANG V. KOTWAL, J.
                                DATE : 14 AUGUST 2024

 ORAL JUDGMENT:

1. All these Appeals are decided by this common Judgment

because they arise out of the same impugned Judgment and order

of conviction and sentence. The impugned Judgment and order is

passed by the Special Judge under MCOCA, Nashik, in Special

Case No.5 of 2016. The Appellant Ganesh Suresh Wagh @ Ganya

Kavlya in Criminal Appeal No.119 of 2022 was the original

accused No.1. The Appellant Mukesh Dalpatsingh Rajput in

Criminal Appeal No.917 of 2021 was the original Accused No.4

and the Appellant Shakir Nasir Pathan @ Motha Pathan in

Criminal Appeal No.111 of 2022 was the original Accused No.5.

For the sake of convenience, the Appellants are referred to by their

names, in the following discussion. There were in all six accused.

The Appellants were convicted and sentenced as follows:

                     i)   The   Appellants      Ganesh     and       Shakir       were





                                        3 of 37                       1-apeal-111-22+ (J)


convicted for commission of offence punishable under section 307 r/w. 34 of the I.P.C. and were sentenced to suffer R.I. for 10 years and to pay a fine of Rs.3,000/- each and in default to suffer R.I. for six months.

ii) The Appellants Ganesh and Shakir were convicted for commission of offence punishable under section 387 r/w. 34 of the I.P.C. and were sentenced to suffer R.I. for 5 years and to pay a fine of Rs.2,000/- each and in default to suffer R.I. for two months.

iii) The Appellants Ganesh and Shakir were further convicted for commission of offence punishable under section 506(II) r/w. 34 of the I.P.C. and were sentenced to suffer R.I. for 6 months and to pay a fine of Rs.500/- each and in default to suffer S.I. for one month.

iv) The Appellants Ganesh and Shakir were further convicted for commission of offence punishable under section 426 r/w. 34 of the I.P.C. and were sentenced to suffer R.I. for 1 month.

v) The Appellants Ganesh and Shakir were further convicted for commission of offence punishable under section 397 of the I.P.C. and were sentenced to suffer R.I. for 8 years and to pay a fine of Rs.3000/- each and in default to suffer R.I. for six months.

vi) The Appellants Ganesh and Shakir were further convicted for commission of offence punishable under section 3(1)(ii) of the Maharashtra Control of Organised Crime Act, 1999 and were sentenced to suffer R.I. for 10 years and to pay a fine of Rs.5 lakhs each and in default to suffer R.I. for two years.

4 of 37 1-apeal-111-22+ (J)

vii) The Appellants Ganesh, Mukesh and Shakir were further convicted for commission of offence punishable under section 3(4) of the Maharashtra Control of Organised Crime Act, 1999 and were sentenced to suffer R.I. for 8 years and to pay a fine of Rs.5 lakhs each and in default to suffer R.I. for two years.

They were acquitted from all the other charges. They

were granted set off U/s.428 of the Cr.p.c. All the sentenced were

directed to run concurrently. All the other accused were acquitted

of all the charges.

2. Heard Mr. Tuushar Sonawane, learned counsel for the

Appellant in Appeal No.111 of 2022, Mr. Ganesh Gole, learned

counsel for the Appellant in Criminal Appeal No.917 of 2021, Mr.

Aniket Nikam, learned counsel for the Appellant in Criminal

Appeal No.119 of 2022 and Smt. M. R. Tidke, learned APP for the

State/Respondent.

3. The prosecution case is that, all the accused were

members of an organised crime syndicate led by the Appellant

Ganesh. The incident, leading to this prosecution, had occurred on

31.05.2016 at about 3:30p.m. outside a wine shop. The Appellants

5 of 37 1-apeal-111-22+ (J)

and others approached the victim Shubham Bhavsar outside that

wine shop. The Appellant Shakir showed him a pistol. He put it on

the left side of the victim Shubham's head and threatened him.

The other Appellants Ganesh and Mukesh assaulted him with iron

rods. The other accused Saidya Shaikh assaulted him with a

sword. He sustained injuries. They removed Rs.7300/- from him.

They threatened him. It is alleged that the accused were knowing

that, Shubham's father had sold his property and therefore, some

money was available with Shubham. The accused demanded that

money. The people gathered at the spot, therefore, the accused

left. The victim Shubham went to the hospital, took treatment and

then lodged his F.I.R. The investigation was carried out. During

investigation it was revealed that the said offence was committed

as a continuing unlawful activity by an organised crime syndicate.

Therefore, prior approval U/s.23(1) of the Maharashtra Control of

Organised Crime Act, 1999 (hereinafter referred to as 'MCOCA')

for investigating the crime under the provisions of the MCOCA was

obtained. The designated officer carried out the investigation and

filed the charge-sheet against the accused. There were more than

6 of 37 1-apeal-111-22+ (J)

20 offences against the crime syndicate. All of them were

punishable with three years or more punishment. Cognizance of

those offences was taken by the competent Courts, and therefore,

the provisions of the MCOCA were applied. The charge-sheet was

filed, the sanction U/s.23(2) of the MCOCA was obtained and all

the accused faced the trial before the Special Court.

4. During the trial, the prosecution examined 24 witnesses

including the victim, the two eye witnesses i.e. the shop owner of

the wine shop and his employee, the other victims in some other

incidents, the panchas, the investigating officer, the authority

granting approval U/s.23(1) of the MCOCA, the sanctioning

authority granting sanction U/s.23(2) of the MCOCA and the

Medical Officer. At the conclusion of the trial, the learned Special

Judge recorded the order of conviction and sentence, as mentioned

earlier.

THE VICTIM AND THE EYE WITNESSES

5. The prosecution case was revealed through the evidence

of PW-11 Shubham Bhavsar, who was the victim in this case. He

7 of 37 1-apeal-111-22+ (J)

has deposed that, at the relevant time in the year 2016, he was

residing at Nashik. His father was running a grocery shop. He

himself was in the business of selling fruits. On 31.05.2016, he

was passing from near Raja Babu wine shop. The Appellant Shakir

called him. He was accompanied by the Appellant Ganesh and

accused Kiran Penmahale, Saidya Shaikh and Devdatta Ghatole.

Shakir demanded Rs.5 lakhs from him. He threatened that, if Rs.5

lakhs were not given in the evening, he would kill Shubham and

his parents. Ganesh told him that, since his house was sold, he had

money. Shakir put a pistol on the left side of Shubham's head and

threatened him. After that, Ganesh and Mukesh assaulted him with

iron rods. Saidya Shaikh assaulted him with a sword. He sustained

injuries and his shirt was torn. The owner of Raja Babu wine shop

separated the quarrel. The accused took Rs.7300/- from his pant

pocket and they left. During the examination in chief, he identified

the appellants Shakir and Ganesh. However, when he pointed out

to an accused as the appellant Mukesh, he turned out to be

another accused Hemant. Then again, he tried to identify Mukesh

by pointing out to another accused, but he turned out to be

8 of 37 1-apeal-111-22+ (J)

Devdatta Ghatole. At the third time, he pointed out to Mukesh and

then identified him. He further deposed that, after the incident, he

went to Civil Hospital. He was treated there. He returned home

and told about the incident to his father. After that, they

approached Ambad police station and lodged their F.I.R. which was

registered vide the C.R.No.132 of 2016. A copy of the F.I.R. is

produced on record at Exhibit-158. He knew the accused as they

were residing in his area. On the next day of lodging of the F.I.R.,

he showed the spot to the police. The F.I.R. was lodged on

01.06.2016 at about 2:00a.m. On 02.06.2016, at about 6:00p.m.,

two to three unknown persons came to his house and threatened

him to withdraw the complaint lodged by him against the present

appellants. PW-11 then lodged his N.C. which is produced on

record at Exhibit-159. On 16.06.2016 also he was threatened by

some unknown persons. He produced his clothes before the police,

which he had worn at the time of the incident. He identified those

clothes in the court.

In the cross-examination, he deposed that, he did not

have detailed information about the transaction regarding selling

9 of 37 1-apeal-111-22+ (J)

of house by his father. The distance between his house and Raja

Babu wine shop was about 1Km. The civil hospital was at a

distance of 3 and half kilometers. Before going to the hospital, he

did not contact his family members. He did not inform about the

incident to the police chowky situated at Civil hospital. He did not

tell the Doctor as to how he received the injuries. In the cross-

examination, certain questions were put to him regarding his

earlier transactions with the Appellant Shakir. He deposed that,

Shakir had forced him to execute a writing regarding some loan

advanced by Shakir to him. He did not give details of that

transaction. On 18.05.2015, he had purchased a stamp paper of

Rs.100/- regarding purchase of a vehicle. That was in connection

with the Appellant Shakir. But again he stated that, it was under

threats. He denied the suggestion that, he did not want to return

the money given by Shakir and, therefore, he lodged this false

case. He admitted that, he did not know the full name of Mukesh

and, therefore, did not give his full name and his description in the

F.I.R. He also deposed that a particular phone number was used by

him, but subsequently Shakir used that phone number by giving

10 of 37 1-apeal-111-22+ (J)

threats to him.

6. PW-9 Karbhari Pawar was an employee of Raja Babu

wine shop. He has deposed that, Shakir, Ganesh and his friends

used to come to their wine shop. They used to take beer, but they

never used to pay. He identified Shakir and Ganesh in the Court.

On the date of the incident, Shakir, Ganesh and one Chavan were

standing outside their shop and Shubham was proceeding from

there. Shakir called him and asked for money. He demanded Rs.5

lakhs from Shubham. When Shubham refused, Ganesh told him

that, Shubham had sold his house and therefore, had money. After

that, Shakir, Ganesh and others assaulted Shubham with iron rods.

Thereafter, Rajabhau Deshmukh, owner of the wine shop came

there and separated the quarrel.

In the cross-examination, he deposed that, there were

flats above the wine shop and there was a shed on both sides of

the wine shop. On that day itself, the police made enquiries with

his owner and he himself.

7. PW-14 Raosaheb Deshmukh was the wine shop owner. In

11 of 37 1-apeal-111-22+ (J)

the initial part of his deposition, he described as to how the

appellants Shakir, Ganesh, Mukesh and accused Sonu Pawar used

to come to his shop and used to take beer without making

payment. On 31.05.2016, at the time of the incident, Shubham

came there. Shakir called him. There was exchange of hot words.

Shakir slapped Shubham. There was a quarrel between Shakir and

Shubham. This witness has named two more accused Ajinkya

Chavan and Dahashat. Shakir was demanding Rs.5 lakhs. PW-14

tried to pacify them, but the quarrel escalated. Shubham was

assaulted by iron rods. There was bleeding from his ear. This

witness identified the appellants Shakir, Mukesh and Ganesh.

However, he has not mentioned about the presence of Mukesh and

Ganesh at the time of incident of assault on Shubham on

31.05.2016. He deposed that, his statement was recorded and the

police had seen the CCTV footage. They seized his register

showing outstanding dues from the accused who had taken beer,

but had not made the payment in the past.

In the cross-examination, he deposed that, there were

residential houses above his shop. There were CCTV cameras

12 of 37 1-apeal-111-22+ (J)

installed inside and outside his shop. The police had seen the

CCTV footage in his presence. It was seized by the police. He did

not inform about the incident on his own to Ambad police station

on 31.05.2016. The police came to him on the next day and then

took the footage. According to him, the police recorded his

statement on the next day of the incident.

There were some improvements from his police

statement regarding some incident from the year 2015, but that

incident is not relevant to the present subject matter as it was not

involving the victim Shubham as he was assaulted on 31.05.2016.

He was further cross-examined in respect of his dues which the

accused had not paid after taking beer.

WITNESSES REGARDING SOME PAST INCIDENTS

8. The prosecution has examined few witnesses who are

not really relevant in respect of the incident dated 31.05.2016, but

they have deposed about some prior incidents where the members

of this gang had committed some offences in respect of those

witnesses. Those witnesses are not really material witnesses

13 of 37 1-apeal-111-22+ (J)

because the prosecution cannot establish that the accused were the

members of an organised crime syndicate through their evidence.

This fact could only be established by proving that there were

more than one charge-sheets against the accused and that those

offences were punishable for three years or more, and that the

competent Courts had taken cognizance of those offences.

However, since the prosecution has examined them, their evidence

is just noted herein below.

9. PW-12 Aniket Zite has deposed about the incident dated

29.02.2016 when his driver was abducted and the money was

demanded by the Appellant Ganesh and others. However, his

evidence does not show that any F.I.R. was lodged in respect of

that incident and that any investigation was carried out. This

particular incident is not a part of the charge in this case and,

therefore, this incident cannot be used to establish that the

appellants had committed the offence on 31.05.2016 against

PW-11 Shubham as part of their continuing unlawful activity.

10. PW-15 Vijay Sanap has deposed about the incident that

14 of 37 1-apeal-111-22+ (J)

had taken place in October 2015, in which, he was abducted and

was taken to Ghoti. The abductors were demanding Rs.20 lakhs.

According to him, the amount was demanded telephonically by

one Shakir Pathan. He did not fully support the prosecution and,

therefore, he was cross-examined by the learned APP. Again, this

incident has nothing to do with the incident of assault and

extortion committed against the victim Shubham.

11. PW-16 Ganesh Wani was a rickshaw driver. He has

deposed that, there was one gang by the name Tipper gang in

CIDCO area. He knew that, Shakir, Ganesh and Mukesh were the

members of that gang. He identified Shakir and Mukesh in the

Court. But his evidence is vague and it does not take the

prosecution case any further.

12. PW-17 Yogesh Gaikwad has deposed about the incident

dated 28.12.2015, in which, the Appellant Shakir had abducted

him and he was helped by the accused Mukesh. Again here, no

F.I.R. was lodged and there is nothing to show that any

investigation was carried out.

15 of 37 1-apeal-111-22+ (J)

13. PW-18 Ravindra Nikam was a rickshaw driver. He did

not support the prosecution case and he was declared hostile.

14. PW-19 Rahul Gangurde was another rickshaw driver. He

also did not support the prosecution case and he was declared

hostile. His evidence was about some unrelated incidents.

OTHER RELEVANT WITNESSES

15. PW-10 Vijay Bhavsar was the father of the victim

Shubham. He has deposed that, in 2016 he sold his house for

about Rs.16 lakhs. On 31.05.2016, at about 2:00p.m. Shakir came

to his house and asked for Shubham. He threatened to kill

Shubham. At about 5:00p.m. Shubham returned home. He had

sustained injuries on his chest. His shirt and baniyan were torn.

Shubham told him about the incident. Shubham lodged the F.I.R.

This witness identified Shakir and Ganesh.

In the cross-examination, he was asked about his

earning capacity. He deposed that, Ambad police station was at a

distance of 10 minutes from his house. He and his son approached

Ambad police station at about 5:30p.m. on that day. After that,

16 of 37 1-apeal-111-22+ (J)

they went to hospital. Then they went back to the police station on

02.06.2016.

16. PW-13 Dr. Chittaranjan Thakare is an important witness.

He had medically examined the victim Shubham at about 4:30p.m.

on 31.05.2016 at Nashik Civil Hospital. He had found that the

victim had suffered blunt trauma over the chest and an abrasion

over the chest of the size 6cm x 1cm. He was shown a sword

having blunt and sharp sides. According to him, that injury was

possible by that sword. There was no other injury on Shubham.

PANCHA WITNESSES

17. PW-1 Gopal Patil was the pancha for spot panchanama.

He has deposed that, Shubham showed the spot on 01.06.2016.

The spot panchanama was produced on record at Exhibit-119.

In the cross-examination, he deposed that, there was a

CCTV camera installed at the shutter of the beer shop.

18. PW-2 Deepak Aher was the pancha in whose presence

the victim had produced his clothes on 02.06.2016.

17 of 37 1-apeal-111-22+ (J)

In the cross-examination, he admitted that, before he

reached the police station, the clothes were already before the

police and he did not know from where they were brought.

19. PW-3 Sunil Khare was another pancha in whose presence

the Appellant Shakir gave his memorandum statement that he

would produce the money, the weapon i.e. the country made

firearm and also the rods. Shakir led the pancha and the police to

his house and produced Rs.1500/-, the firearm and two iron rods.

In the cross-examination, he admitted that Shakir had

not told the place from where he would produce those articles and

that the panchanama was dictated in the police station.

20. PW-4 Ganesh Shelar was a pancha in whose presence

one Swift Dzire car was seized. However, there is no connecting

evidence about that car with the present subject matter.

21. PW-5 Nilesh Khalkar was another pancha. He was

declared hostile. He was in respect of seizure of one TVS

motorcycle and one sword produced by the accused Kalim Shaikh.

18 of 37 1-apeal-111-22+ (J)

22. PW-6 Vaibhav Mahajan was a pancha for the house

search of the Appellant Ganesh. In his presence, one packet was

seized from Ganesh's mother which contained one bullet and one

cartridge. This recovery was not at the instance of the appellant

Ganesh but was effected during house search, from the mother of

the appellant Ganesh.

23. PW-8 Vinod Chavan was a pancha in whose presence one

Toyota Etios car was seized. Again, there was no connection of this

particular car with the present subject matter.

POLICE OFFICERS

24. PW-23 PSI Vishal More was attached to Ambad police

station. He recorded the F.I.R. given by Shubham and registered

the offence vide the C.R.No.132 of 2016. On 15.06.2016, ACP Atul

Zende handed over sword, seized in the offence to him. He

collected the injury certificate. He conducted house search of

Ganesh and seized those bullets. Nothing much came out from his

cross-examination.

25. PW-22 API Ravindra Sahare was another investigating

19 of 37 1-apeal-111-22+ (J)

officer. He had conducted the spot panchanama, arrested the

appellants and the other accused and effected recovery at the

instance of the Appellant Shakir. He found that, there were 22

offences registered against Shakir and 10 offences registered

against Mukesh. Therefore, he prepared the proposal for applying

MCOCA to this investigation and forwarded it to the Commissioner

of Police through the Senior P.I. Dinesh Bardekar. The proposal is

produced on record at Exhibit-225. There were 21 serious offences

registered against the Appellant Ganesh. He was described as the

gang leader. Those offences were within 10 years of the date of the

offence i.e. 31.05.2016.

26. PW-20 S. Jagannathan was the Commissioner of Nashik

from April 2015 to August 2016. He accorded the approval

U/s.23(1) of the MCOCA to apply the provisions of the MCOCA to

the investigation in C.R.No.132 of 2016 of Ambad police station.

According to him, all the necessary ingredients for application of

MCOCA were present in the proposal.

27. PW-21 Sharda Prasad Yadav was the Additional Director

20 of 37 1-apeal-111-22+ (J)

General of Police (Law and Order) from 02.09.2015 to

01.02.2017. He accorded the sanction U/s.23(2) of the MCOCA to

prosecute these accused under the provisions of the MCOCA.

It may be noted here that, there is no dispute about the

validity of either the approval U/s.23(1) of the MCOCA or the

sanction U/s.23(2) of the MCOCA accorded in this case, by the

defence.

28. PW-24 ACP Atul Zende had conducted the investigation

after application of the MCOCA provisions. He was the ACP,

Nashik, Division-3. He has deposed about the investigation which

is referred to herein above. He also caused the statements of the

witnesses to be recorded U/s.164 of the Cr.p.c., particularly, of the

victims in respect of the other incidents. He collected the records

in respect of the appellants and other members of the organised

crime syndicate. Those records contain charge-sheets and the

orders of cognizance taken by the competent courts. This

important record is produced on record from Exhibit-243 to

Exhibit-275. From this record, it is clear that, more than one

21 of 37 1-apeal-111-22+ (J)

charge-sheets involving the offences punishable for three years or

more were pending against the various members of the organised

crime syndicate; of which, cognizance was taken by the competent

courts.

This, in short, is the evidence led by the prosecution.

29. The Appellant Shakir examined his wife as the only

defence witness to show that the Appellant was not in Nashik on

31.05.2016 and had gone to Ajmer. She was examined as the

defence witness No.1. She has produced the train tickets and some

photographs.

DEFENCE ARGUMENTS

30. Mr. Tuushar Sonawane, learned counsel appearing for

the Appellant Shakir, made the following submissions:

The victim Shubham himself and the beer shop owner

had their independent grudge against the appellant Shakir. The

cross-examination of Shubham showed that, there was previous

transaction involving loan of the four wheeler and because of that

22 of 37 1-apeal-111-22+ (J)

dispute Shubham had grudge against the appellant. There are

allegations that the appellant Shakir and others used to take beer

in large quantity from the beer shop of Raosaheb Deshmukh

without making any payment. Therefore, PW-14 Raosaheb

Deshmukh and PW-9 Karbhari Pawar working in the shop had their

own grudge against the appellant Shakir. Therefore, he was falsely

implicated. There was delay in lodging the F.I.R. He submitted

that, Section 307 of the I.P.C. is not made out, therefore,

conviction U/s.307 of the I.P.C. is required to be set aside. The

injury suffered by Shubham was quite minor. The police had,

admittedly, seen the CCTV footage, but it was not produced and

there is no further reference to that CCTV. Therefore, adverse

inference needs to be drawn. Learned counsel relied on the train

tickets and the photographs produced on record by the defence

witness. He submitted that the evidence of the defence witness

shows that the appellant Shakir has provided his alibi .

31. Mr. Aniket Nikam, learned counsel for the Appellant

Ganesh adopted these submissions and added that the evidence

shows that the incident had taken place in a crowded locality and

23 of 37 1-apeal-111-22+ (J)

no other independent witness was examined. PW-14 wine shop

owner Raosaheb Deshmukh does not name the Appellant Ganesh

in respect of the incident dated 31.05.2016. Their statements are

recorded belatedly on 03.06.2016.

32. Mr. Ganesh Gole, learned counsel appearing for the

Appellant Mukesh submitted that, PW-9 and PW-14 have not

named the appellant Mukesh at all in respect of the incident dated

31.05.2016. As far as, PW-11 Shubham is concerned, he has not

properly identified the appellant Mukesh in the Court. His

evidence shows that, on two occasions, he identified some other

accused as the appellant Mukesh and only on the third occasion he

could identify the appellant Mukesh. This shows that, PW-11 was

never sure about the identity of the appellant Mukesh and,

therefore, he is falsely implicated. He further submitted that the

learned trial Judge himself has observed in paragraph-198 of the

impugned judgment that his involvement in the offence committed

under IPC sections was not established by the prosecution.

However, there was material regarding his previous offences and,

therefore, he was convicted U/s.3(4) of the MCOCA. Learned

24 of 37 1-apeal-111-22+ (J)

counsel submitted that, this approach of the learned Trial Judge is

wrong and if the appellant Mukesh was acquitted from the IPC

offences, he could not have been convicted U/s.3(4) of the

MCOCA.

ARGUMENTS OF THE LEARNED A.P.P.

33. Learned APP Mrs. Tidke relied on the evidence of PW-9,

PW-11 and PW-14 to contend that the prosecution has proved its

case. There was an attempt to commit murder but only because

people gathered at the spot, PW-11 was saved. PW-11 Shubham's

evidence is supported by the medical evidence. The incidents

involving other witnesses show that all the accused have

committed the offence of continuing unlawful activity as members

of an organised crime syndicate. She supported the reasons given

by the learned Trial Judge.

DISCUSSION BY THE LEARNED TRIAL JUDGE

34. The learned Trial Judge has considered all these

submissions in his Judgment. He has discussed the alibi given by

the appellant Shakir and had observed that the photographs were

25 of 37 1-apeal-111-22+ (J)

not properly proved as the certificate U/s.65B of the Evidence Act

was not given as the photographs were taken by a mobile phone.

There was nothing to show that the appellant Shakir had travelled

on the same train tickets. He has observed that, there was hardly

any delay in lodging the F.I.R. He, however, acquitted the

appellants from the allegations of commission of offence under the

Arms Act, in the absence of requisite sanctions. He further

observed that, the past incident of taking beer without making

payment was not properly proved by the prosecution. However, he

believed the eye witnesses in respect of the main incident dated

31.05.2016 and convicted and sentenced the appellants.

REASONS AND CONCLUSION

35. From the above discussion, it is clear that, as far as, the

main incident of assault on and extortion from PW-11 is

concerned, there are three witnesses including the victim himself.

PW-11 Shubham had named Shakir, Ganesh and Mukesh and had

attributed specific roles to them. However, as rightly submitted by

the learned counsel for the appellant Mukesh, he had made serious

26 of 37 1-apeal-111-22+ (J)

mistakes in identifying the appellant Mukesh, for which, even the

Trial Court has given the benefit of doubt to the appellant Mukesh.

I see no reason to take a different view. Therefore, it must be held

that the victim Shubham has not properly identified the appellant

Mukesh. The other two eye witnesses have not named him in

respect of the incident dated 31.05.2016. Therefore, it will have to

be held that the Appellant Mukesh had no concern and was not

involved in the incident dated 31.05.2016, wherein, Shubham was

assaulted and his money was extracted from him.

36. However, the case against Shakir and Ganesh is proved

through the evidence of PW-11 Shubham, PW-9 Karbhari Pawar

and PW-14 Raosaheb Deshmukh. Though, PW-14 has not named

the Appellant Ganesh in respect of the incident dated 31.05.2016,

PW-9 and PW-11 have consistently deposed about his presence

and role. There is consistent evidence and, in particular, there is

evidence of the victim himself regarding the role played by

Ganesh and Shakir. The ocular evidence is supported by the

medical evidence showing injuries suffered by Shubham on

31.05.2016. There is hardly any delay in lodging the F.I.R. The

27 of 37 1-apeal-111-22+ (J)

victim had immediately gone to the hospital.

37. The evidence of the defence witness regarding the alibi

does not inspire confidence. There is nothing to show that Shakir

had travelled on those tickets. The photographs are not proved in

accordance with law; as rightly held by the learned Trial Judge.

38. Therefore, it can safely be held that the prosecution has

proved that both these Appellants Ganesh and Shakir had taken

part in the incident dated 31.05.2016, wherein, victim Shubham

was assaulted. His amount of Rs.7300/- was robbed from him.

39. The question is, which IPC offence is committed. The

description of the incident shows that the ingredients of Section

387 of the IPC, as well as, Section 397 of the IPC are made out.

However, from the evidence and in particular from the medical

evidence, it cannot be said that ingredients of Section 307 are

made out. The description shows that the accused were more in

numbers. They had weapons like iron rods and, in fact, appellant

Shakir had a firearm with him and yet only one simple injury and

one blunt trauma was caused to the victim Shubham. The accused

28 of 37 1-apeal-111-22+ (J)

had sufficient opportunity and had weapons to commit murder if

they had intention to do so. From the evidence, the prosecution

has not proved that the accused including the appellants Ganesh

and Shakir had any intention to commit the offence U/s.307 of the

I.P.C. Therefore, the conviction recorded for commission for the

offence U/s.307 of the IPC will have to be set aside. On the other

hand, since the ingredients of Sections 387, 397, 506(II) and 426

of the I.P.C. are sufficiently proved, the conviction recorded under

these sections will have to be upheld. The victim was threatened,

he was assaulted, his money was taken away and some further

amount was demanded from him. All these factors satisfy the

requirement of Section 387, 397, 426 and 506(II) of the I.P.C. The

deadly weapons like iron rods were used. The firearm was not

fired, but the victim was assaulted with the iron rods causing

hurt.

40. The next question is regarding applicability of the

MCOCA. The prosecution has brought on record the entire history

of offences against the appellants. As mentioned earlier, there is no

dispute about the validity of the approval and the sanction under

29 of 37 1-apeal-111-22+ (J)

the MCOCA. There were more than one charge-sheets against the

organised crime syndicate led by the appellant Ganesh. The

offences were punishable for three years or more imprisonment

and the cognizance was taken by the competent courts. Therefore,

the offences under MCOCA, as far as, Appellant Ganesh and Shakir

are concerned, are proved because the incident dated 31.05.2016

was part of the continuing unlawful activity, which was committed

by the members of an organised crime syndicate. This all satisfies

the requirements of Section 3(1)(ii) and Section 3(4) of the

MCOCA.

41. As far as, the Appellant Mukesh is concerned, since the

main offence under the IPC is not proved and it is not proved by

the prosecution that he was even present on 31.05.2016 at the

time of commission of that particular offence, he cannot be

convicted under sections 3(4) of the MCOCA.

Learned counsel for the appellant Mukesh relied on the

two Judgments to support his contentions. The first is State of

Maharashtra Versus Shiva Alias Shivaji Ramaji Sonawane and

30 of 37 1-apeal-111-22+ (J)

others1 and other is the Judgment dated 03.08.2021 passed in

Criminal Appeal No.901 of 2018 by a single Judge bench of this

Court at Aurangabad bench. In both these judgments, the issue

involved was slightly different. In this particular case, though

all the accused are not acquitted, in fact, I am holding that the

accused Nos.1 and 5 have committed the offence on 31.05.2016

as a part of continuing unlawful activity of an organised crime

syndicate. The question remains whether in such case the

appellant Mukesh can be convicted only U/s.3(4) of the

MCOCA.

Section 3(4) of the MCOCA reads thus:

"3. Punishment for organised crime: (1) Whoever commits an offence of organised crime shall -

(i).......

(ii).......

(2) .......

(3) .......

(4) Any person who is a member of an organised crime syndicate shall be punishable with imprisonment for a term which shall not be less than five years but which may extend to imprisonment for life and shall also be

1 (2015) 14 Supreme Court Cases 272

31 of 37 1-apeal-111-22+ (J)

liable to a fine, subject to a minimum fine of rupees five lacs."

42. Therefore, the question is, whether he can be termed as

'a member of an organised crime syndicate' in the absence of his

part in the incident dated 31.05.2016. The definition of 'organised

crime syndicate' is provided U/s.2(f) which reads thus:

"2. Definitions: (1) In this Act, unless the context otherwise requires:-

xxxxx

xxxxx

(d) "continuing unlawful activity" means an activity prohibited by law for the time being in force, which is a cognizable offence punishable with imprisonment of three years or more, undertaken either singly or jointly, as a member of an organised crime syndicate or on behalf of such syndicate in respect of which more than one charge-sheets have been filed before a competent Court within the proceeding period of ten years and that Court has taken cognizance of such offence;

(e) "organised crime" means any continuing unlawful activity by an individual, singly or jointly, either as a member of an organised crime syndicate or on behalf of such syndicate, by use of violence or threat of violence or intimidation or coercion, or other unlawful means, with the objective of gaining pecuniary benefits, or gaining undue economic or other advantage for himself or any other person or promoting insurgency;

(f) "organised crime syndicate" means a group of two

32 of 37 1-apeal-111-22+ (J)

or more persons who, acting either singly or collectively, as a syndicate or gang indulge in activities of organised crime;"

All these definitions under sections 2(1)(d), (e) and (f) are interconnected.

43. To convict a person as a member of an organised crime

syndicate, the prosecution has to prove that, he was a member of

such organised crime syndicate with reference to the activities of

an organised crime syndicate and, in particular, to show that the

activity which is the subject matter of the trial was a continuing

unlawful activity. In the present trial, the prosecution has proved

that the incident dated 31.05.2016 was a part of continuing

unlawful activity committed on behalf of the organised crime

syndicate. But the prosecution has failed to prove that Mukesh had

any connection with the incident dated 31.05.2016. As far as, the

past activities of Mukesh are concerned, the occasion to prove that

those activities were actually committed by Mukesh and were part

of the activities of an organised crime syndicate; did not arise

because truthfulness of the allegations regarding those activities

33 of 37 1-apeal-111-22+ (J)

was not the subject matter of the present trial. Therefore, the

prosecution cannot be said to have proved that, he has committed

an offence U/s.3(4) of the MCOCA. With the result, the appellant

Mukesh will have to be acquitted from all the charges.

44. As far as, the other two appellants Shakir and Ganesh

are concerned, their conviction U/s.307 of the I.P.C. will have to be

set aside. Learned counsel for the appellants submitted that, both

these appellants Ganesh and Shakir are in custody since June

2016. More than 8 years have already passed. They have already

completed their substantive sentence, as far as, the other offences

than the offences U/s.307 of the IPC and Section 3(1)(ii) of the

MCOCA are concerned. Therefore, some leniency be shown to

them.

45. Learned APP opposed these submissions considering the

seriousness of the antecedents against them.

46. I have considered these submissions. The appellants

Ganesh and Shakir are in custody since June 2016. The appellant

Shakir was never released. The Appellant Ganesh was released for

34 of 37 1-apeal-111-22+ (J)

some period. They have already completed their substantive

sentence and thereafter their appeals have reached for final

hearing stage. Therefore, I am inclined to show some leniency, as

far as, the sentencing part is concerned. In this background, ends

of the justice will be served if their substantive sentences for the

offence punishable U/s.397 of the I.P.C. and for the offences

U/s.3(4) and 3(1)(ii) of the MCOCA are reduced, and if their 'in

default' sentences for non payment of fine under the MCOCA are

reduced. Considering the over all circumstances and the above

submissions, I am inclined to impose major sentence of 7 years of

R.I. which would be minimum sentence for the offence U/s.397 of

the I.P.C.

47. The Investigating Officers have taken efforts in carrying

out the investigation and I record my appreciation for the manner

in which the investigation was conducted.

48. Hence, the following order:

ORDER

i) The Criminal Appeal No.917 of 2021 is allowed.

35 of 37 1-apeal-111-22+ (J)

ii) The Appellant Mukesh Dalpatsingh Rajput is acquitted from all the charges.

iii) The fine, if paid, shall be refunded to Mukesh Rajput.

iv) The Appellant Mukesh Rajput, however, shall execute P. R. bond in the sum of Rs.30,000/-

within four weeks from today, in case the Appeal against the acquittal is preferred, to ensure his availability.

v) The Criminal Appeal No.119 of 2022 and the Criminal Appeal No.111 of 2022 are partly allowed.

vi) The Appellant Ganesh Suresh Wagh @ Ganya Kavlya and the Appellant Shakir Nasir Pathan @ Motha Pathan (Accused Nos.1 and 5) are acquitted from the offence punishable U/s.307 of the I.P.C. The corresponding sentence for the offence U/s.307 of the I.P.C. is set aside.

vii) The conviction of these accused Ganesh Suresh Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan under section 3(1)(ii) of the MCOCA is maintained. However, instead of sentence of 10 years of R.I., they are sentenced to suffer R.I. for 7 years and to pay a fine of Rs.5 lakhs each and in default to suffer R.I. for six

36 of 37 1-apeal-111-22+ (J)

months each.

viii) The conviction of these accused Ganesh Suresh Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan under section 3(4) of the MCOCA is maintained. However, instead of sentence of 8 years of R.I., they are sentenced to suffer R.I. for 7 years and to pay a fine of Rs.5 lakhs each and in default to suffer R.I. for six months each.

ix) The conviction of these accused Ganesh Suresh Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan under section 387 r/w. 34 of the I.P.C. is maintained and they are sentenced to suffer R.I. for 5 years and to pay a fine of Rs.2000/- each and in default to suffer R.I. for two months each.

x) The conviction of these accused Ganesh Suresh Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan under section 506(II) r/w. 34 of the I.P.C. is maintained and they are sentenced to suffer R.I. for 6 months and to pay a fine of Rs.500/- each and in default to suffer R.I. for one month each.

xi) The conviction of these accused Ganesh Suresh

37 of 37 1-apeal-111-22+ (J)

Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan under section 426 r/w. 34 of the I.P.C. is maintained and they are sentenced to suffer R.I. for 1 month each.

xii) The conviction of these accused Ganesh Suresh Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan under section 397 r/w. 34 of the I.P.C. is maintained. However, instead of sentence of 8 years of R.I., they are sentenced to suffer R.I. for 7 years and to pay a fine of Rs.3000/- each and in default to suffer R.I. for six months each.

xiii) All the substantive sentences are directed to run concurrently.

xiv) The appellants Ganesh Suresh Wagh @ Ganya Kavlya and Shakir Nasir Pathan @ Motha Pathan shall be given benefit of set off U/s.428 of the Cr.p.c.

xv) All the Appeals are disposed of.

xvi) With disposal of all the Appeals, the interim application is also disposed of.

(SARANG V. KOTWAL, 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