Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil S/O. Jogiram Bidlan And Anr vs The State Of Maharashtra
2024 Latest Caselaw 26035 Bom

Citation : 2024 Latest Caselaw 26035 Bom
Judgement Date : 26 September, 2024

Bombay High Court

Sunil S/O. Jogiram Bidlan And Anr vs The State Of Maharashtra on 26 September, 2024

Author: R.G. Avachat

Bench: R.G. Avachat

2024:BHC-AUG:23094-DB
                                                              Cri.Appeal No.75/2020
                                             ::   1 ::


                      IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                   BENCH AT AURANGABAD


                           CRIMINAL APPEAL NO.75 OF 2020 WITH
                          CRIMINAL APPLICATION NO.1754 OF 2024


                 1.     Sunil s/o Jogiram Chandaliya,
                        Age 31 years, Occ. Agri.,
                        R/o Salampurenagar,
                        Pandharpur, Aurangabad

                 2.     Mukesh s/o Jogiram Chandaliya,
                        Age 31 years, Occ. Agri.,
                        R/o as above.

                 3.     Naresh @ Sonu Jogiram Chandaliya,
                        Age 36 years, Occ. Agri.
                        R/o as above.

                 4.     Santosh s/o Popat Jadhav,
                        Age 27 years, Occ. Agri.
                        R/o as above.                    ... APPELLANTS
                                              (Orig. Accused Nos.1 to 3 & 10)
                        VERSUS

                 The State of Maharashtra
                 through Gangapur Police Station
                 (Copy to be served on A.P.P.,
                 High Court of Bombay,
                 Bench at Aurangabad)                    ... RESPONDENT

                                                 .......
                 Mr. S.S. Thombre, Advocate for appellants
                 Mr. G.A. Kulkarni, A.P.P. for respondent - State
                                                .......
                                              WITH
                              CRIMINAL APPEAL NO.67 OF 2020

                 1.     Sunil s/o Jogiram Bidlan
                        Age 39 years, Occ. Labour.,
                        R/o Krushnagar, Ranjangaon,
                        Tal.Gangapur, Dist. Aurangabad
                                                Cri.Appeal No.75/2020
                              ::   2 ::



2.   Pradip s/o Jagdish Bidlan,
     Age 24 years, Occ. Labour,
     R/o Krushnagar, Ranjangaon,
     Tal.Gangapur, Dist. Aurangabad ... APPELLANTS
                                (Orig. Accused Nos.5 & 4)
     VERSUS

The State of Maharashtra
(Copy to be served on A.P.P.,
High Court of Bombay,
Bench at Aurangabad)                      ... RESPONDENT

                                .......
Mr. M.V. Salunke, Advocate for appellants
Mr. G.A. Kulkarni, A.P.P. for respondent - State
                               .......

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

            Date of reserving judgment : 20th August, 2024.
            Date of pronouncing judgment : 26th September, 2024.

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

The challenge in both these appeals is to a

judgment and order of conviction and consequential sentence

passed by the Court of Additional Sessions Judge (Trial Court),

Vaijapur on 9/12/2019 in Sessions Case, No.47/2016. Both

these appeals are, therefore, being decided by this common

judgment.

2. 11 persons were put on trial in the said Sessions

Case. 5 of them namely original accused Nos.6, 7, 8, 9 and 11

:: 3 ::

have been acquitted in toto. The State has not preferred

appeal against their acquittal. The order of conviction and

consequential sentence recorded against the appellants herein

is given below in a tabular form :

Convictions under Punishment imposed Sections

143 IPC R.I. for 6 months and to pay fine of Rs.1000/- each, in default R.I. for 1 month.

147 IPC R.I. for 1 year and to pay fine of Rs.1000/- each, in default R.I. for 3 months.

148 IPC R.I. for 2 years and to pay fine of Rs.1000/- each, in default R.I. for 3 months.

302 r/w 149 IPC Imprisonment for life and to pay fine of Rs.1000/- each, in default R.I. for 1 year 307 r/w 149 IPC R.I. for 7 years and to pay fine of Rs.1000/- each, in default, R.I. for 6 months.

324 r/w 149 IPC R.I. for 2 years and to pay fine of Rs.1000/- each, in default R.I. for 3 months 452 r/w 149 IPC R.I. for 2 years and to pay fine of Rs.1000/- each, in default, R.I. for 3 months.

3. The facts giving rise to these appeals are as

follows :

Appellants Sunil Chandaliya and Naresh

Chandaliya are the real brothers. Sonam (P.W.3) and Aarti

(P.W.8) are the real sisters. Atish (P.W.2) and Ganesh

(deceased) were the real brothers of Sonam (P.W.3) and Aarti

(P.W.8). Sunita (P.W.1) is the mother of these 4 siblings. Aarti

:: 4 ::

married appellant Naresh while Sonam (P.W.3) married

appellant Sunil Chandaliya on one and the same day in the

year 2009. After about a year's joint stay at matrimonial home,

both the couples started residing separately from their in-laws

and themselves as well. Appellant Sunil Chandaliya allegedly

started harassing Sonam (P.W.3) so as to coerce her to bring

Rs.60,000/- from her mother for purchase of a motorbike. His

demand was not met. He continued to ill-treat her. She,

therefore, left him and started residing at the house of her

mother Sunita and brothers Atish and Ganesh. It appears, all

was not well between the couple Naresh and Aarti as well.

Aarti too started residing separately from her husband and

joined the company of her brothers and mother. The evidence

in that regard is, however, hazy. Since according to Sunita

(P.W.1) Aarti was residing along with her husband appellant

Naresh until the preceding of the incident. Aarti has also

admitted in her cross-examination to have had visited her

husband in jail. Be that as it may.

4. It appears that, Sonam had filed a case under

Section 498-A and even a matrimonial proceeding against

appellants Sunil Chandaliya and her parents-in-law.

Admittedly, the couple (Sonam and Sunil) is blessed with a

:: 5 ::

child- Manveer. In a Court proceeding, it was agreed that,

Manveer would remain in the custody of appellant Sunil

Chandaliya from Monday to Friday every week and on rest of

the days he would be in the custody of his mother. Learned

advocate for the appellants placed on record certified copy of

the order regarding custody of minor - Manveer.

5. It so happened that, on 1 May 2016, Atish (P.W.2)

made a call to his brother-in-law, appellant Naresh. It appears

that, heated exchange of arguments took place between the

two. He asked Naresh to treat his sister Aarti well since

already life of one of his sister, namely Sonam was disturbed

by his brother - appellant Sunil Chandaliya. It is also the case

of the prosecution that, on the following day i.e. on 2 May,

Atish (P.W.2) was severely beaten up by appellants Naresh,

Sunil and their friends. Both of his legs and one of the hands

had to be plastered. He was brought home in evening the

same day.

6. The incident in question took place by little past

12.00 noon on 3 May 2016. Sunita (P.W.1) was feeding Atish

(P.W.2). The appellants along with 10-12 unknown persons

came their house. The appellants were armed with sticks and

:: 6 ::

iron rods. They first pulled hair of Sunita. Appellants Sunil

Chandaliya and Mukesh assaulted her with rod and stick

respectively. The neighbours were said to have rescued her.

She ran inside. All the appellants entered the house. First

they assaulted Atish (P.W.2). Sunita and Sonam got

themselves confined in kitchen room, closing the door from

inside with a view to save themselves. Ganesh and his friend

Sumit (P.W.5) went upstairs (on the terrace) to save

themselves. The appellants followed them. Aarti too followed

them. One of the appellants pushed her back. The appellants

then mercilessly thrashed Ganesh. Appellant Mukesh

assaulted on the head of Ganesh with an iron rod. Others

thrashed him. Ganesh suffered multiple injuries. After having

realized Ganesh to have passed away, all the appellants fled

away but not before taking Master Manveer with them.

7. It is also the case of the prosecution that, pelting of

stones (brickbats) took place on large scale. Number of

brickbats were found in front of the house of informant Sunita

and even on the terrace.

8. Both Ganesh and Atish were rushed to Ghati

Hospital, Aurangabad. Sunita too was examined thereat. On

:: 7 ::

the same day by 10.00 p.m., Sunita lodged First Information

Report (F.I.R. - Exh.90) with M.I.D.C. Waluj Police Station. A

crime vide C.R. No.212/2016 was registered for the offences

punishable under Sections 120(B), 307, 452, 324, 143, 147,

148, 149, 504, 427 of the Indian Penal Code and Section 135

of the Bombay Police Act. A crime scene panchanama

(Exh.123) was drawn. The appellants were arrested one after

the other. Clothes on their person were also seized. On 8

May Ganesh passed away. Section 302 of the IPC came to be

additionally invoked. Statements of persons acquainted with

the facts and circumstances of the case were recorded.

Identity of some unknown accused was disclosed. They too

were arrested. Upon completion of the investigation, a charge

sheet was filed against the appellants and 5 others.

9. The Trial Court framed the Charge (Exh.54).

Appellant abjured the guilt. Their defence was of false

implication. According to them, appellant Sunil Chandaliya and

Pradip Bidlan had visited the informant's house for custody of

Manveer. The quarrel, therefore, ensued at the spur of the

moment. Persons gathered outside the house pelted stones.

Many of the stones hit Ganesh. He too was pelting stones on

the persons present on the road. According to learned

:: 8 ::

Advocate for the appellants in Criminal Appeal No.75/2020, it

would at the most be an offence under Section 304, Part II of

the Indian Penal Code. He did not urge for allowing the appeal

in toto. According to him, the appellants have been behind the

bars for long. No intention could be attributed to them. The

incident took place in a spur of moment. He would further

submit that, number of witnesses have been examined. The

evidence of the witnesses examined is not consistent with

each other. The incident on the terrace has not been

witnessed by anyone. Presence of Sumit at the house was

doubtful. Even if his presence was admitted, the investigating

officer recorded his statement 20 days after the incident.

Learned Advocate relied on the following judgments of the

Apex Court.

(1) Anbazhagan Vs. State Represented by the Inspector of Police (2023 SCC OnLine SC 857)

(2) Harbeer Singh Vs. Sheeshpal & ors.

2016 DGLS (SC) 1120

(3) N. Ramkumar Vs. State Rep. by Inspector of Police 2023 DGLS (SC) 964

10. Learned Advocate for the appellants in Criminal

Appeal No.67/2020 would submit that, these appellants had

neither any intention nor any motive to indulge in the incident.

:: 9 ::

Their presence would at the most be assumed to have

accompanied their friends to get custody of minor Manveer.

This Court has, therefore, suspended their sentence. He

would further submit that, the evidence of none of the

prosecution witnesses is consistent with each other. In spite of

availability of independent witnesses, none has been

examined. Even 2 innocent persons (on-lookers) were hurt

due to pelting of brickbats by Ganesh. Statement of Sumit

(P.W.5), so called eye witness was recorded 20 days after the

incident. His evidence, therefore, was rendered unreliable.

Learned Advocate in this regard relied on the judgment of the

Apex Court in case of Harbeer Singh (supra). He would further

submit that, by non-examination of independent witnesses,

though available, rendered the evidence of so called interested

eye witnesses unreliable. He, therefore, urged for allowing the

appeal of these appellants with benefit of doubt. In the

alternative, he would submit that a single assault by one of the

appellants would not be sufficient to infer that he had intention

to kill the deceased. In support of his contention, he relied on

the judgment of N. Ramkumar (supra).

11. Learned A.P.P. would, on the other hand, submit

that, it was a preplanned murder. The appellants along with

:: 10 ::

10-15 unknown persons had come together. The appellants

were armed with iron rods and sticks. Their other companions

kept themselves outside the house. They indulged in pelting of

stones. The appellants forcibly entered the house of the

informant and first assaulted her. Then they targeted Atish,

who was unable to move on account of previous day's assault

on him by some of the appellants. He would further submit

that, the appellants then turned to Ganesh (deceased).

Learned A.P.P. drew our attention to post mortem examination

report to indicate Ganesh to have suffered 30 injuries.

According to him, the same suggests the appellants to have

assaulted him mercilessly. He would further submit that, Sumit

(P.W.5) was an independent witness. His presence has been

admitted during his cross-examination and other prosecution

witnesses as well. Number of injuries on the person of the

deceased would indicate the appellants had a common object

to commit murder of Ganesh and assault his other family

members. He would submit that, it is not that a single assault

on vital part causing death did not constitute an offence of

murder. He would further submit that, in case of rioting,

examination of more than one witness is necessary. According

to him, the evidence of injured eye witness has great weight.

The appellants admit their presence and even the incident as

:: 11 ::

well. According to him, three more independent witnesses

have been examined. The wives of appellants Sunil

Chandaliya and Naresh have no reason to falsely implicate

their respective husbands putting at stake their matrimonial

life. According to learned A.P.P., the evidence has been

recorded three years after the incident. A minor variation in the

evidence of the prosecution witnesses, therefore, bound to

occur. He would further submit that, mere delay in

examination of witnesses for few days cannot in all cases be

termed to be fatal, particularly when the delay is explained.

The learned A.P.P. took us through the evidence on record and

relying on the following authorities, ultimately urged for

dismissal of the appeals.

(1) Pulicherla Nagaraju @ Nagaraja Reddy Vs. State of A.P. 2006 AIR (SC) 3010

Murder- Evidence of eye-witnesses - Close relatives of deceased - Reliance of - Evidence of a witness cannot be discarded merely on the ground that he is either partisan or interested or closely related to the deceased, if otherwise found to be trustworthy and credible.

Indian Penal Code, 1860 - Sections 302, 304 Part II, 324 - Murder - Evidence - Stabbing - Sentence - Appellant-accused was carrying a "Barisa", a dangerous weapon - There was previous enmity. There was an earlier incident, about half an hour earlier when the father and brother of deceased had been attacked by appellant and his father - Deceased was unarmed - There was no provocation, sudden quarrel, or fight -

:: 12 ::

There was no indication of any cause for apprehension on the part of appellant that the deceased may attack him - The stabbing was with great force, causing an injury on a vital part of body, sufficient in the ordinary course of nature to cause death - Post-mortem report - The intention to cause death or at all events intention of causing bodily injury which is sufficient in the ordinary course of nature to cause death was made out - The circumstances to bring the case under Exception (4) to S.300 did not exist - No interference with decision of High Court convicting the appellant, upheld.

Indian Penal Code, 1860 - Sections 302 and 324 - Sentence- Murder - Evidence - Judgment of High court reversing the acquittal by trial court challenged - High Court, on appreciation of evidence convicted A-3 under S.302 and sentenced him to undergo imprisonment for life and a fine of Rs.1000/- - A-1 and A-3 convicted under S. 324 IPC for causing injuries to PW-1 and PW-2 and sentenced each of them to pay a fine of Rs.5000/- and in default, to undergo simple imprisonment of six months - Upheld - Appeal dismissed.

(2) Masalti : Munga Ram, Bhagwati, Chandan Sinali, Laxmi Prasad Vs. State of Uttar Pradesh 1965 AIR (SC) 202

Evidence Act - Section 134 - Witness - Number of witnesses - Solitary trustworthy witness is sufficient for conviction but where large number of persons are involved, it is usual to seek corroboration from more witnesses.

Under the Indian Evidence Act, trustworthy evidence given by a single witness would be enough to convict an accused person, whereas evidence given by half a dozen witnesses which is not trustworthy would not be enough to sustain the conviction.

But where a criminal Court has to deal with evidence pertaining to the commission of an offence involving a large number of offenders and a large number of victims, it is usual to adopt the test that the conviction could be sustained only if it is supported by two or three or more witnesses who give a consistent account of the incident.

:: 13 ::

In a sense, the test may be described as mechanical; but it is difficult to see how it can be treated as irrational or unreasonable.

It is, no doubt, the quality of the evidence that matters and not the number of witnesses who give such evidence. But sometimes it is useful to adopt a test like the one which the High Court has adopted in dealing with the present case.

(3) Lal Bahadur & ors. Vs. State (NCT of Delhi) 2013 AIR (SCW) 2161

Indian Penal Code, 1860 - Section 302 and 299 -

Murder Trial - Requirements to prosecution - Held - In a murder case to substantiate the case of prosecution it is not required that dead body must have been made available for the identification and discovery of dead body is not sine qua non for applicability of Section 299, I.P.C.

Murder Trial - Delay in examination of witnesses -Scope

- Held - Mere delay in examination of witnesses for few days cannot in all cases be termed to be fatal so far as the prosecution case is concerned when the delay is explained.

Murder Trial - Applicability of testimony - Held - Mere marginal variation and contradiction in the statements of witnesses cannot be a ground to discard the eye-witness who is none else but the widow of deceased.

12. Considered the submissions advanced. Perused

the evidence on record and the judgment impugned herein.

Let us advert to the evidence on record and appreciate the

same.

:: 14 ::

13. The family of informant- P.W.1 Sunita was

comprised of herself, her two daughters Sonam and Aarti and

two sons Atish and Ganesh. Appellants Sunil Chandaliya and

Naresh Chandaliya are the real brothers. They married

Sonam and Aarti respectively on one and the same day in the

year 2009. The evidence on record indicates that, it was an

arranged marriage. Their financial background and

antecedents were verified before the informant gave her

daughter to them in marriage. After a year's joint stay at the

matrimonial house, both the brothers along with their

respective wives started residing separately from their parents

and themselves as well. Although it is the case of the

informant that appellant Sunil Chandaliya started asking

Sonam (P.W.3) to fetch Rs.60,000/- for purchase of a

motorbike, there is no convincing and reliable evidence in that

regard. The evidence, on the contrary, indicates that while

Sonam (P.W.3) married Sunil Chandaliya, she had passed 12 th

Standard examination. She completed graduation post

marriage. Her education expenses were incurred by appellant

Sunil Chandaliya. All was well between the couple. The

couple was blessed with a child, Manveer. There is no

concrete evidence to indicate what made the couple live

separate from each other. It appears that, after two years of

:: 15 ::

marriage, Sonam (P.W.3) started residing at her parental

house. She even filed a case under Section 498-A against

Sunil Chandaliya and in-laws. A civil proceeding was also

instituted. According to the informant, the appellant Naresh

started harassing Aarti (P.W.8) with a view to ensure Sonam

(P.W.3) would take back the Court cases filed against Sunil

Chandaliya and other family members. As per the evidence of

the informant, Aarti too started residing away from Naresh for

about 5-6 months next before the incident. She too came to

reside at her (P.W.1 Sunita) residence. While in another

breath she testified that until the day before the incident she

was residing with her husband- appellant Naresh. It is only

after Atish (P.W.2) was assaulted by Sunil Chandaliya and

Naresh and their friends, she came to her residence to see him

and started residing there.

14. P.W.1 Sunita testified that the appellants along with

10-15 unknown persons came to her residence. The

appellants entered her house. They caught her hair and pulled

her out of the house. Appellants Sunil Chandaliya and Mukesh

assaulted her with rod and stick respectively. The family

members rescued her. She thereafter ran inside the house. It

is further in her evidence that, appellant Mukesh said that they

:: 16 ::

will finish them today. Aarti (P.W.8), Sonam (P.W.3) and

Ganesh (deceased) also came to rescue her. It is further in

her evidence that, appellant Mukesh assaulted on the head of

Ganesh with iron rod. She, therefore, locked the gate.

Appellants Sunil Chandaliya, Mukesh and Naresh broke the

lock of the gate. She (P.W.1 Sunita) and Sonam (P.W.3) went

into the kitchen and closed the door from inside. Ganesh and

Aarti went on the terrace to save themselves. Aarti thereafter

came running down shouting Ganesh was killed. She,

therefore, opened the door and took her in the kitchen room

and closed the door. The appellants thereafter were shouting,

"गणणश और आततश मर गयण. जलदद भभगग." (Ganesh and Atish have

been killed, Let's flee away.) It is further in her evidence that,

Sunil Chandaliya and Mukesh broke the door of the kitchen

and snatched Babu (Manveer) from her custody and went

away. Thereafter police came and took Atish and Ganesh to

Ghati Hospital. Ganesh breathed his last on 8/5/2016. It is

further in her evidence that, her supplementary statement was

recorded 10-12 days after the incident, wherein she claimed to

have identified the appellants on having been shown by the

police. She identified all the appellants before the Court.

:: 17 ::

15. She was subjected to a searching cross-

examination, wherein she admitted that after having verified

financial status of appellants Sunil Chandaliya and Naresh with

their antecedents, she gave her daughters to them in marriage.

Sonam started residing with her 2 years after her marriage.

While Aarti separated from Naresh 5 to 6 months before the

incident. She again corrected herself to state that, Aarti was

residing with her husband- appellant Naresh until the

preceding day of the incident. No F.I.R. was lodged as regards

assault on Atish on the preceding day i.e. on 2 May 2016. She

admitted that, Sonam had filed an affidavit before a Court at

Aurangabad, giving consent to keep Manveer with his father

Sunil Chandaliya from Monday to Friday. On the fateful day,

Manveer was with her (P.W.1 Sunita). She claimed to have not

remembered that it was Tuesday on 3 May 2016. She

admitted that, it was the case of Sunil Chandaliya that on that

day Manveer should have been with him. She offered

explanation with a say that since nobody came to take

Manveer and hence, on that day he was with her. She has

also admitted her both sons namely Atish (P.W.2) and Ganesh

(deceased) were arrested because of assault on appellants

Sunil Chandaliya and Naresh. Her house was situated in a

thickly populated area. Her evidence further indicates that, on

:: 18 ::

1 May there was a call between her son Atish and appellant

Naresh. Naresh was asked not to spoil life of his sister Aarti

since already life of his another sister (Sonam) was spoiled by

his brother - appellant Sunil Chandaliya.

16. It is further in her cross-examination that, appellant

Sunil Chandaliya was asking for dissolution of marriage with a

decree of divorce. She, however, denied that therefore they

were annoyed with him. During the 2 years stay of Sonam

with her, none of them requested Sunil Chandaliya to get

Sonam back to his residence. On the previous day i.e. on 2

May, Atish was assaulted. His both legs and one of the hand

were plastered. He was, therefore, unable to feed himself. It

is further in her evidence that, on the given day, except all her

family members, none else (meaning thereby Sumit as well)

was present in her house. According to her, Ganesh was

assaulted by appellant Mukesh on their arrival in the house.

Ganesh then went upstairs. She claimed ignorance about

Ganesh to have assaulted appellants Sunil Chandaliya and

Pradip with pelting of bricks. She claimed to have not seen

any injury on the person of appellants Pradip and Sunil

Chandaliya. When Ganesh went upstairs, she (P.W.1 Sunita),

Sonam and Manveer were in the kitchen. Aarti went behind

:: 19 ::

Ganesh. It is further in her evidence that, the appellants

assaulted Atish in his room. She went on to state that, she

was not knowing all the accused persons except her sons-in-

law namely Sunil Chandaliya and Ramesh. Her son told her

their names and, therefore, those figured in the F.I.R.

According to her, the appellants recorded statements of

Sonam, Atish and Aarti 12 days after the incident. She testified

that, Sumit and Amar had not come to her residence on the

given day. She admitted that, two of the persons gathered

outside the house sustained injuries because of pelting of

bricks. She, however, denied that, therefore, the persons

gathered outside also started pelting stones towards Ganesh

on terrace.

17. She was confronted with the F.I.R. Exh.90 and her

attention was drawn to a statement portion marked "A", which

reads, "somebody out of above (appellants) beat on her right

arm with a stick." She denied to have stated the said

statement to the police. She also could not assign any reason

as to why her F.I.R. is silent to record that Mukesh hit on the

head of Ganesh with iron rod. Her F.I.R. was also silent to

record that appellants Sunil Chandaliya and Mukesh assault

her with rod and stick respectively.

:: 20 ::

18. P.W.2 Atish testified that, on the preceding day of

the incident, he was assaulted by the appellants at his work

place. He was rushed to Ghati Hospital. His both the legs and

one of the hands were bandaged and plastered as well. He

came home the same day. The F.I.R. of the said incident was,

however, not lodged.

It is further in his evidence that, on the following

day i.e. on 3 May, he was present in the front room. The

appellants came in front of his house and started abusing. His

mother (P.W.1 Sunita) went to see who were there. Appellant

Sunil Chandaliya came and pulled his mother's hair. Appellant

Sunil Chandaliya and Mukesh started beating his mother with

wooden stick. While appellants Naresh, Sunil Chandaliya,

Mukesh came to his room and started beating him with stick

and rods. He became unconscious for a while. When he

regained consciousness, he heard appellants Sunil Chandaliya

and Mukesh saying, "Ganesh and Atish both were dead, Let's

leave". It is further in his evidence that, thereafter Ganesh and

he were taken to Ghati Hospital.

:: 21 ::

19. During his cross-examination, he admitted that,

Ganesh and he were arrested for offence of assault on

appellant Sunil Chandaliya. It was an offence under Section

326 of the Indian Penal Code. Due to injuries suffered on the

previous day, he was unable to stand up on his own. He

sustained bleeding injury. He did not remember what he talked

with Sunil Chandaliya about Manveer. He was very much

conscious when taken to the hospital and until his discharge

on 8 May. His statement was recorded on 12 May 2016 i.e. 9

days after the incident. According to him, no stranger was

present in the house except their family members. He meant

to say, Sumit (P.W.5) too was not present in the house. Since

he was unable to move, he could not know about other

happenings in the house.

20. P.W.3 Sonam testified that, by 12.00 noon on the

fateful day, she was present in the house. her mother was

feeding Atish. The appellants came to their house. Appellant

Sunil Bidlan, her husband Sunil Chandaliya and Mukesh took

her mother from the room by catching her hair. Both Sunil and

Mukesh Chandaliyas beat her mother with stick. Mukesh

said, "We will kill both the brothers" (Atish and Ganesh). Then

Sunil Chandaliya, Mukesh, Sunil Bidlan and Pradip went to the

:: 22 ::

room of Atish. They beat up Atish with iron rod and stick. It is

further in her evidence that, her husband Sunil Chandaliya said

not to spare his wife. She ran into the kitchen and bolted the

door from inside. Her mother too joined her in the kitchen.

She saw others (acquitted) standing outside the house. They

were armed with iron rods and sticks. According to her,

Ganesh was on the terrace. Those who were present outside

including Santosh Jadhav (appellants in Criminal Appeal

No.75/2020) were pelting stones towards her brother on the

terrace. They asked the neighbours not to intervene as it was

their personal matter. Then Sunil Chandaliya, Mukesh,

Naresh, Pradip, Sunil Bidlan and Santosh broke open the

channel gate and went on the terrace. They beat up Ganesh

and his friend Sumit on the terrace. Aarti (P.W.8) was also

there on the terrace. Sumit came down. He had also suffered

various injuries. Then the appellants came downstairs. Sunil

Chandaliya, Mukesh and Sunil Bidlan broke open the kitchen

door. Sunil Chandaliya and Mukesh snatched away her son

Manveer and went away. While leaving, they said, "आततश और

गणणश मर गयण". Ganesh then came downstairs. He was severely

injured. Both Atish and Ganesh were taken to Ghati Hospital.

                             ::    23 ::


21.        She    was   subjected          to   a   searching     cross-

examination. We propose to restrict her cross-examination in

relation to the incident since the facts about her marriage her

post marriage education etc. has been referred to above.

According to her, Sumit (P.W.5) had come to their residence

prior to the incident. In the second breath, she testified that,

no other person had come to their house the entire day. She

knew Rani Chandaliya. According to her, a hue and cry took

place. So many neighbours had gathered on hearing hue and

cry. Two of them suffered injuries because of pelting of stones.

A commotion, therefore, took place. Because of the

commotion, she could not see who beat whom at that place.

She denied that, stones were also pelted from the terrace.

Since she was on the ground floor, she did not know what had

happened on the terrace. She saw persons from the mob

throwing bricks towards terrace. Ganesh had not sustained

injury prior to commotion. She saw Ganesh injured after

throwing of bricks towards the terrace from outside. She did

not go on to the terrace. She did not meet police from 3 May

to 8 May. According to her, she did not see Sunil and Pradip

had suffered injuries. She was, therefore, confronted with her

police statement and particularly the matter - portion marked

"A", which reads :-

:: 24 ::

"तण घणऊन जभत असतभतनभ मद पतहलण तणवहभ मभझण पतद ससनदल चतडभललयभ व पददप बदडलभन यभतनभ मभर लभगगन रभख तनघत हगतण."

She denied to have stated to the police accordingly.

She denied that, appellant Sunil Chandaliya and

Pradip had come to their house for taking Manveer and,

therefore, they beat them up.

22. It is in the evidence of P.W.8 Aarti that, the

appellants came to the house of her mother. They firstly beat

up Atish. Ganesh, therefore, ran towards terrace. All of them

followed him. She too followed them. Appellants Sunil and

Mukesh Chandaliyas pushed her. Because of the same, she

came down from the terrace. When she was on terrace, she

saw appellants Sunil Chandaliya, Mukesh and Naresh beat up

Ganesh with an iron rod. Then they shouted, "भभगग, गणणश मर

गयभ." Mukesh and Sunil Chandaliya broke the door of kitchen

and took Manveer and then went away.

23. During her cross-examination, she admitted that,

appellants Naresh and Sunil Chandaliya had filed complaint

:: 25 ::

against her brothers Ganesh and Atish about having been

assaulted by them. She was staying with her mother for about

4 months before the incident. Thereafter she was going to join

her husband. Except the family members, none else was

present in the house. She gave a vital admission that

appellants Sunil Chandaliya and Pradip had come to their

house on the fateful day for getting custody of Manveer. Even

after the incident, she had been to jail to meet her husband.

According to her, hurling abuses had taken place in between

her mother on one hand and appellants Sunil Chandaliya and

Pradip on the other. Ganesh had not suffered before going on

the terrace. She did not know why Sumit had come to their

residence on that day. Sumit was present on the terrace. She

learnt that, persons from outside of their house were throwing

stones and bricks on the terrace. She, however, did not see

Ganesh and Sumit throwing the bricks back on the persons

present on the road. She denied to have informed the police

that Ganesh hit Sunil Chandaliya and Pradip by throwing

bricks. Her attention was, therefore, drawn to a matter -

portion marked in her police statement, which reads thus

"त्यातील एक वीट सुनील चंडाललया व एक वीट प्रददिप दबलडान याला लागली."

:: 26 ::

She denied to have stated the same. Accordingly,

Sumit (P.W.5) brought Ganesh downstairs. It is further in her

evidence that, after funeral, when all of them came back to

their house, they had discussed about the F.I.R. to be lodged

and what is to be told to the police. Rest of the questions in

the nature of denial of her examination-in-chief.

24. These 4 witnesses are the family members,

namely, mother and her 3 children. We have evidence of 3

more witnesses. P.W.4 Kishor was serving with a sugarcane

juice centre. He claimed to have had close friendship with

Ganesh (deceased). According to him, Rani Chandaliya told

him that appellant Mukesh, Sunil Chandaliya and Naresh along

with their friends had planned to beat up Ganesh. They have

made preparation in that regard and even assembled to

proceed towards the house of Ganesh. She had asked him to

report the same to Ganesh. It is further in his evidence that,

he, therefore, went to the house of Ganesh and reported the

same. He claimed to have seen the appellants to have

assembled and proceeding towards the house of Ganesh.

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

record that, Ganesh was his very close friend. The appellants

:: 27 ::

were on motorcycle. His Master, owner of sugarcane juice

centre did have a cell phone. He was at the house of Ganesh

until 12.00 noon. When he left the house, he did not see the

appellant nearby the house of Ganesh. It is only after 5 days

of death of Ganesh, he told family members of Ganesh that he

had told Ganesh what Rani had asked him tell Ganesh been

told by him Rani Chandaliya. His statement was recorded on

16 May at Police Station. He did not on his own went to the

Police Station or reported or phoned what he had learnt from

Rani Chandaliya.

26. Then there is evidence of P.W.7 Wajid Pinjari. It is

in his evidence that, on 3 May by 12.00 noon he saw 10-12

persons present in front of the house of Pradip Bidlan. Sunil

Chandaliya was also present thereto. He was armed with iron

rod while Pradip was holding wooden bamboo. Others were

also armed with sticks and rod. They started proceeding

towards the house of Atish. He followed them. P.W.1 Sunita

was present outside of the house. Sunil Chandaliya caught

hold of her hair and beat her up. At that time, Ganesh was on

the terrace. Sunil broke the lock of the channel gate. Other 4

persons went on terrace. Father of Pradip Bidlan was standing

:: 28 ::

on the terrace of front building and throwing bricks towards

Ganesh (A new theory has been brought on record).

27. During his cross-examination, he admitted to have

been a good friend of Atish. Although he followed the

appellants and others, he did not intervene to save Atish and

his family members. He even did not make a call to Police

Station when those persons armed with sticks and iron rods

started proceeding towards the house of Ganesh. He was

present while police came on the spot. He was, however,

scared of Sunil. He did not report to the police about the

incident for the next 15 days.

28. P.W.5 Sumit testified that, Ganesh had come to his

house on the morning of 3 May 2016. He joined Ganesh to his

house.

29. Kishor (P.W.4) had come to the house and

informed Ganesh that 10-12 persons have gathered and there

was possibility of quarrel. By 12.15 noon, he saw persons

gathered outside the house and were abusing. One of them

attempted to inflict blow on his head. He resisted the same

with his hand. The blow fell on his hand. He thereby suffered

:: 29 ::

injury. The appellant beat up Atish. Thereafter he and Ganesh

ran towards the terrace. Stone pelting started from the terrace

of opposite side building (Ganga Tank). All the appellants

came on the terrace. They were armed with iron rod and

sticks. Mukesh assaulted on the head of Ganesh with iron rod.

Ganesh fell down. Others then beat up Ganesh with the

articles in their hands. The appellants threatened him if he

intervened. Aarti had come onto the terrace, but those

persons pushed her down. The appellants then went away

after beating Ganesh. He brought Ganesh down. Both

Ganesh and Atish were taken to Ghati Hospital, Aurangabad.

He too was there as his presence at Ghati Hospital is deposed

to by P.W.2 Atish.

30. During his cross-examination, he testified that, from

the place where he was, nothing could be seen what was

happening with Atish in his room. Atish was taken to the

hospital in the condition in which he was seen by him in the

morning. This suggests that Atish did not receive any visible

injury. According to him, Sunil Chandaliya and Pradip did not

suffer any injury as a result of bricks thrown by Ganesh. He

had not stated so to the police in his statement to the police.

He was, therefore, confronted with his police statement and

:: 30 ::

particularly the matter- portion marked "A", which speaks about

the same. According to him, one Amar was also with him on

the terrace. There was commotion on the road in front of the

house. About 25 persons from the lane had gathered.

Persons from the road also threw bricks and stones on terrace

towards Ganesh in resistance. Ganesh also suffered injuries

because of stones and bricks pelting on the road. Amar ran

away by jumping down from the terrace. He admitted that,

Sunil talked with Sonam and her mother and thereafter scuffle

started. He went on to admit that as a result thereof quarrel

took place. He admitted that, so many bricks and stones were

lying on the terrace. Same was the state in front of the house

of Ganesh. He was at his own residence up to 22 May post

incident. He did not approach police to lodge the report and

give his statement until then in spite of having been in good

mental frame.

31. P.W.6 Sagar is the witness to the panchanamas

(Exhs.123 to 128-A). Panchanama Exh.123 is crime scene

panchanama. Panchanamas Exh.124 and 125 pertain to

seizure of clothes. Exh.126 pertains to arrest of appellants

Pradip Bidlan and seizure of his clothes. Exh.127 is inquest

panchanama. Exh.128 is a disclosure statement by appellant

:: 31 ::

Sunil Chandaliya, pursuant to which an iron rod was seized

from open place under a tamarind tree.

32. This witness, in his cross-examination, testified the

contents of disclosure statement were already kept written by

the police when he visited the Police Station on the given date.

The evidence of this witness is therefore of little consequence

for the prosecution. The crime scene panchanama (Exh.123),

however, indicates that, that there were blood stains on the

floor of the front room. Door of the kitchen was broken.

Brickbats were seen lying in front of the house, but not beyond

the channel gate. Pieces of bricks and stones were also seen

on the terrace.

33. P.W.10 Vitthal did the investigation of the crime.

His evidence indicates that, appellant Pradip Bidlan was

injured in the incident. The omissions amounting to

contradictions in the statements of Aarti (P.W.8), Sumit (P.W.5)

and other prosecution witnesses have been duly proved

through his oral evidence. According to him, both appellants

Sunil and Pradip had sustained injuries in the incident. The

information received at the control room was that the injured

sustained injuries in quarrel. Same was the case about the

:: 32 ::

information given in the hospital. He recorded the statements

of the witnesses post 15 May in spite of having been aware,

they being the eye witnesses.

34. P.W.9 Dr. Sachin was the Medical Officer at Ghati

Hospital, Aurangabad. He conducted the autopsy on the

mortal remains of Ganesh on 9 May 2016. He noticed

following injuries :-

(1) Obliquely placed, linear sutured wound of length 5.5 cm with 6 sutures in situ present over right frontal region. On opening the sutures, wound margins was irregular, ragged, partly healed at periphery, bone deep, suggestive of laceration.

2) Five intermingled tramline contusions of sizes ranging from 3 cm x 1.5 cm to 9 cm x 2.5 cm. Present over lateral aspect of upper 1/3 of right arm (including deltiod region) dark brown.

3) Vertically placed, abraded tramline contusion of size 8 cm x 1.5 cm present over lateral aspect of middle 1/3 of right arm, brownish scab.

4) Two obliquely placed, abraded contusions of size 2.5 cm x 1.5 cm each, present over antero-lateral aspect of lower 1/3 of right arm, just above right cubital region, blackish brown scab.

5) Three intermingled tramline abraded contusions of sizes ranging from 4 cm x 1 cm to 13 cm x 1.5 cm present over postero-lateral aspect of right elbow, brownish scab.

:: 33 ::

6) Contusion of size 4.5 cm x 4 cm present over middle 1/3 of dorsal aspect of right forearm greenish brown.

7) Tramline contusion of size 5 cm x 2 cm present over dorsal aspect of right wrist.

8) Contusion of size 2 cm x 1 cm present over dorsal aspect of proximal phalynx of right ring finger with fracture of underlying 1st plalynx, dark brown.

9) Contusions of sizes ranging from 1 cm x 1 cm to 2.5 cm x 1 cm present over knuckles of right hand, dark brown.

10) Partly healed, adherent, laceration of size 1 cm x 0.1 cm present over dorsal aspect of distal phalynx of right ring finger.

11) Contused abrasion of size 7.5 cm x 3.5 cm present over middle 1/3 of anterior aspect of right forearm, brownish.

12) Abrasion of size 5 cm x 3 cm, 2.5 cm present on left side of back, supra-scapular region, blackish brown scab.

13) Contused abrasion of size 6 cm x 4 cm present on over left lumber region of back, 6.5 cm from midline, brownish scab.

14) Horizontally placed tramline abraded contusion of size 4 cm x 1.5 cm present over right iliac region of abdomen, brownish scab.

15) Vertically placed tramline contusion of size 7 cm x 1.5 cm present over deltoid region of left arm, dark brown.

16) Obliquely placed tramline contusion of size 4 cm x 1.5 cm present over right lower (iliac) region of abdomen, dark brown.

17) Two obliquely placed tramline contusions of sizes 5 cm x 1.5 cm (proximal) and 3 cm x 1.5 cm (distal) present over lower 1/3 of dorsal aspect of left forearm, dark brown.

:: 34 ::

18) Obliquely placed tramline contusion of size 10 cm x 1.5 cm present over dorsal aspect of left hand, greenish brown.

19) Abrasion of size 1 cm x 0.8 cm present on dorsal aspect of left wrist, brownish scab.

20) Abraded contusion of size 5 cm x 1 cm present on antero-

medial aspect of left knee, brownish scab with greenish brown contusion.

21) Abraded contusion of size 2.5 cm x 1 cm present on upper 1/3 of anterior aspect of left leg, brownish scab with greenish brown contusion.

22) Multiple obliquely placed tramline contusions of sizes ranging from 5 cm x 1.5 to 7 cm x 1.5 cm present over posterior aspect of left thigh and leg, brown.

23) abrasion of size 2.5 cm x 1 cm present on medial aspect of left foot, blackish brown scab.

24) Contusion of size 3 cm x 2.5 cm present on left medial malleolar region, greenish brown.

25) Multiple contusions of sizes ranging from 3 cm x 2 cm to 6 cm x 4 cm present on left sole dark brown.

26) Multiple obliquely placed tramline contusions of sizes ranging from 5 cm x 1.5 to 7 cm x 1.5 cm present over dorsal aspect of right thigh and leg, greenish brown.

27) Obliquely placed, linear sutured wound of length 5 cm with 4 sutures in situ present over lateral aspect of lower ½ of right leg. On opening the sutures, the margins are irregular, ragged, partly healed, adherent x muscle deep, suggestive of laceration.

28) Multiple contusions of sizes ranging from 2 cm x 2 cm to 3 cm x 3.5 cm present on right sole, dark brown.

:: 35 ::

29) Multiple abrasions of sizes ranging from 0.2 cm x 0.5 cm x 1 cm over anterior aspect of knee joint and upper ½ of right leg, blackish brown scab.

30) Pinpoint puncture mark of i.v. line present over right supra-

clavicular region with an adjacent stay suture, reddish.

31) Pinpoint puncture mark of i.v. line present over left side of neck with an adjacent stay suture, reddish.

35. According to him, the last two injuries were caused

during treatment. Rest of the injuries were ante mortem. On

internal examination of head, he noticed two injuries in the

nature of under-scalp contusion. The injuries noticed on the

person of Ganesh were sufficient to cause death in the

ordinary course of nature. The post mortem examination

report (Exh.143) records the cause of death as head injury with

multiple contusions.

36. Then we have injury certificates of Sumit (P.W.5).

The same indicates him to have suffered contused lacerated

wound on left forearm. It was simple in nature. The same was

proved by the evidence of P.W.11 Dr. Saba. It is at Exh.152.

37. Then the injury certificate Exh.153 is of Atish

(P.W.2). The injury certificate has been admitted by the

:: 36 ::

appellants. Atish is shown to have suffered contusion on the

right side back and abrasion on right elbow dorsal. Both the

injuries were simple in nature. While P.W.1 Sunita's injury

certificate (Exh.154) indicates contusion on right arm, which is

simple in nature.

APPRECIATION :

38. P.W.1 to P.W.4 are the blood relations. The

evidence of P.W.5 Sumit regarding assault on deceased

Ganesh in his presence is concerned, is to be tested with a

pinch of salt. During suggestions given to some of the

prosecution witnesses and himself and defence appears to

have admitted his presence while other prosecution witnesses

i.e. family members rule out presence of any third person

during the entire day. As such, it is a case of admission

against implied admission through suggestions. P.W.5 Sumit

claimed to have suffered injury at first instance no sooner the

appellants entered the house. While the evidence of P.W.1

Sunita indicates that he was not at all present in the house or

at least in the front room. The injury suffered by him is simple

in nature. Even we take his presence to have been proved, his

conduct is very unnatural. He was a good friend of Ganesh.

He was present in Ghati Hospital while both the injured were

:: 37 ::

rushed there. He did not disclose to the police anything about

the incident until his statement was recorded 20 days after the

incident. True, the learned A.P.P. has relied on the case of Lal

Bahadur (supra) wherein it has been observed that, delayed

recording of statement is not fatal if the delay is duly explained.

In this case, neither the investigating officer nor P.W.5 Sumit

offered any explanation as to why there was delay of not less

than 20 days in recording or giving the statement. According

to him, Ganesh received head injury on the terrace. While

according to P.W.1 Sunita, Mukesh assaulted Ganesh no

sooner he entered the house. True, there being number of

witnesses and assailants were also more than 5 in number,

and the evidence to have been recorded three years after the

incident, some inconsistency here and there is bound to occur.

We will refer to the conclusion recorded by the Trial Court as

regards offence against each individual. Let us take first case

of Atish. The Trial Court convicted the appellants for offence

punishable under Section 307 read with 149 of the Indian

Penal Code. While the injury certificate of Atish indicate him to

have suffered (1) contusion on right side of back and (2)

abrasion on right elbow dorsal aspect. The incident dated 2

May was not the subject matter of the case. It is just surprising

as to how the Trial Court found the said assault to be a bid on

:: 38 ::

the life of P.W.2 Atish. We are, therefore, not in agreement

with the findings recorded by the Trial Court regarding

convicting the appellants and consequently sentencing them

for offence punishable under Section 307 read with 149 of the

Indian Penal Code, so far as regards assault on P.W.2 Atish is

concerned. It would be an offence under Section324 read with

149 of the Indian Penal Code.

39. True, the assailants were 6 in number. Their

coming together and indulging in commission of the crime

would itself indicate they either formed unlawful assembly

before entering the house after or entering the house of P.W.1

Sunita they indulged in commission of assault. As such, the

offence of criminal trespass, punishable under Section 452 and

being members of unlawful assembly, indulged in rioting, duly

gets proved. We do not propose to interfere with the finding

recorded by the Trial Court in that regard. The injury certificate

of Sumit (P.W.5) and Sunita (P.W.1) also indicate them to have

suffered simple injuries. The conviction recorded by the Trial

Court for assault on them in prosecution of the common object

and consequently sentencing for offence punishable under

Section 324 read with 149 separately also found no cause for

interference.

:: 39 ::

40. The question is, whether the appellants committed

murder of Ganesh in prosecution of the common object of their

unlawful assembly. Before appreciating the evidence in that

regard, we need to refer to Sections 299, 300 and 304 of the

Indian Penal Code. The Sections read thus :

299. Culpable homicide.--Whoever causes death by doing an act with the intention of causing death, or with the intention of causing such bodily injury as is likely to cause death, or with the knowledge that he is likely by such act to cause death, commits the offence of culpable homicide.

300. Murder.--Except in the cases hereinafter excepted, culpable homicide is murder, if the act by which the death is caused is done with the intention of causing death, or--

2ndly.--If it is done with the intention of causing such bodily injury as the offender knows to be likely to cause the death of the person to whom the harm is caused, or--

3rdly.--If it is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death, or--

4thly.--If the person committing the act knows that it is so imminently dangerous that it must, in all probability, cause death, or such bodily injury as is likely to cause death, and commits such act without any excuse for incurring the risk of causing death or such injury as aforesaid.

:: 40 ::

304. Punishment for culpable homicide not amounting to murder.--Whoever commits culpable homicide not amounting to murder shall be punished with 1 [imprisonment for life], or imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine, if the act by which the death is caused is done with the intention of causing death, or of causing such bodily injury as is likely to cause death;

or with imprisonment of either description for a term which may extend to ten years, or with fine, or with both, if the act is done with the knowledge that it is likely to cause death, but without any intention to cause death, or to cause such bodily injury as is likely to cause death."

41. The learned A.P.P., relying on the judgment in case

of Pulicherla Nagaraju (supra), submitted that, evidence of

witnesses cannot be discarded merely on the ground that they

are either partisan or interested or closely related to the

deceased, if otherwise found to be trustworthy and credible. In

the very judgment, particularly paras 16 to 19, we find

observations regarding what constitutes offence punishable

under sections 302, 304 Part I or Part II as well. True, in para

No.17.2 it has been observed that there was no justification for

the assertion that the giving of a solitary blow on a vital part of

the body resulting the death must always necessarily reduce

the offence to culpable homicide not amounting to murder

punishable under Section 304, Part II of the Code. If a man

:: 41 ::

deliberately strikes another on the head with a heavy log of

wood or an iron rod or even a lathi so as to cause a fracture of

the skull, he must, in the absence of any circumstances

negativing the presumption, be deemed to have intended to

cause the death of the victim or such bodily injury as is

sufficient to cause death. The whole thing depends upon the

intention to cause death, and the case may be covered by

either clause Firstly or clause Thirdly.

42. In our view, in criminal cases, reliance on the

authorities would be a good guide. After all, each case has to

be decided on the facts and circumstances of each case.

43. The facts of the present case indicate the sisters

namely Sonam (P.W.3) and Aarti (P.W.8) were married

appellant Sunil Chandaliya and Naresh respectively on one

and the same day. Sunil and Sonam were blessed with a child

- Manveer. Something went wrong between the couple and

after two years, Sonam started residing away from her

husband Sunil. She took shelter at the house of her mother

and brothers. She instituted a case under Section 498-A

against her husband and in-laws. It also appears that, some

matrimonial proceedings too were instituted. So far as custody

:: 42 ::

of Master Manveer is concerned, some understanding was

arrived at between both of them. It was agreed that, Manveer

would remain in the custody of his father (appellant Sunil)

during Monday to Friday. The incident took place on Tuesday,

3 May. On the given day, the custody ought to have been with

the appellant Sunil. It appears that, a phone call between Atish

and Naresh dated 1 May triggered the incident. Atish called

Naresh and requested to ensure that matrimonial life of his

another sister, Aarti (P.W.8) would not be spoiled since marital

life of his one sister Sonam was already spoiled. It then

appeared that, on the following day, Atish was assaulted.

Since the said incident is not the matter in question before us,

nothing could be observed in that regard that the assailants

were the appellants and none else. Needless to mention that,

no F.I.R. was lodged in respect of the said incident. On the

following day i.e. on the fateful day, at about little past 12.00

noon, the appellants Sunil, Mukesh and Naresh went to the

house of the informant. It is in the evidence of Aarti and Sumit

that a quarrel took place between Sunil and P.W.1 Sunita. The

evidence of Arti indicates that, post funeral, all the family

members discussed over the matter and decided what to

report to the police. The F.I.R. is a fall-out of such discussion.

It is further in her evidence that, there was quarrel in progress

:: 43 ::

between Sunil and Pradip on one hand and her mother on the

other. She was specific to state that, appellant Sunil and

Pradip had come to their house for taking custody of Manveer

on 3 May 2016. She being a prosecution witness, was not

declared to have been won over. True, the learned A.P.P.

would say that she might have deposed so as to save her

marital life. The fact remains that the appellants had visited

the house of the informant to take the custody of Manveer as

per the understanding given in writing before the Court. It

might be that they were armed with stick or iron rod only with a

view if any resistance is put up by Ganesh (deceased) or his

brother. We have reason to infer so because, admittedly both,

the deceased namely Ganesh and Atish were arrested for

assault on appellant Sunil. An offence punishable under

section 326 read with 34 was registered against them. Had

the appellants really come with an intention to do away with

both the brothers or any of their family members, they would

have been armed with sharp weapons and no sooner they

entered the house, they would have started assaulting each

and everyone in the house indiscriminately. We have already

observed above that, Atish suffered simple injury. The same

could not constitute offence punishable under Section 307 of

the Indian Penal Code. P.W.1 Sunita appears to have been

:: 44 ::

manhandled. In her F.I.R. itself she stated that, one of the

appellants assaulted her with a stick. She improved her

version before the Court and named Sunil and Mukesh as

assailants. It is reiterated that, Sunit's (P.W.5) statement has

been recorded after 20 days without there being any plausible

or reasonable explanation as regards delay in recording of his

statement. In fact, his presence at the house was itself in

dispute. In view of great inconsistency inter-se the evidence of

the prosecution witnesses, since according to the family

members no stranger was present in the house. It also

appears that, presence of Amar was also introduced, who was

said to have fled after jumping from the terrace. The question

is, whether Aarti (P.W.8) has really witnessed the incident on

the terrace. According to her, no sooner she followed the

appellants towards terrace, she was pushed by appellants

Sunil and Mukesh. She claimed to have seen appellants Sunil,

Mukesh and Naresh (brothers) to have assaulted Ganesh with

iron rod. She did not name other appellants as assailants.

According to her, hurling of abuses was continued. The

investigating officer has admitted that, appellants Sunil and

Pradip had suffered injuries. Aarti had in her police statement,

stated to the police that they suffered injuries as a result of

Ganesh to have pelted brickbats on their person. True, it was

:: 45 ::

qualified statement. According to her, those were thrown in

self defence. The same is not in her substantive evidence.

The fact thus remains that, two of the appellants namely Sunil

and Pradip had suffered injuries in the incident. Admittedly, the

evidence on record indicates that, pelting of stones took place

for long. It is not known as to why the persons who had

gathered on the road just outside the house of the informant

pelted stones at Ganesh on the terrace. There is also

evidence to indicate that Ganesh in retaliation, pelted stones

downwards. Admittedly, two of the innocent persons gathered

outside the house, as onlookers, suffered injuries as a result of

stone pelting. It appears that, the investigating officer did not

make further investigation to find that those who were present

outside the house and indulged into pelting of stones had

come their along with the appellants.

44. When Master Manveer ought to have been in the

custody of appellant Sunil on the given day, he was admittedly

in the custody of the informant. It is reiterated that, Aarti had

testified both Sunil and Pradip had come to their house to get

custody of Manveer. Prosecution witnesses (family members)

also admit that before leaving the house, they (Sunil and

Mukesh) broke open the door of the kitchen wherein P.W.1

:: 46 ::

Sunita and her two daughters namely Sonam and Aarti had

locked themselves inside. Then both of them snatched Babu

(Manveer) and went away. The same undoubtedly indicate

that, arrival of the appellants was with a view to get custody of

appellant Sunil's minor child, Manveer. On their arrival at the

house of the informant, a quarrel took place and a major

incident happened, wherein Ganesh unfortunately lost his life.

45. Appellant Mukesh is said to have given iron rod's

blow on the head of Ganesh. The said injury proved fatal.

Other injuries noticed on the person of Ganesh indicate those

were contusion, although very many in number. P.W.5 Sumit,

however, admitted in his evidence that, Ganesh too suffered

injury due to pelting of stones on his person. The Medical

Officer, in cross-examination, admitted that, contusion may

also occur due to hit of stones. It is true that, appellants have

assaulted Ganesh on the terrace with stick or iron rods. The

incident on the terrace was only witnessed by Sumit and Aarti.

She claimed to have witnessed appellants Sunil, Mukesh and

Naresh beat up Ganesh with iron rods. While Sumit, whose

statement was recorded after 22 days, testified that all the

appellants reigned stick and iron bar blows on the person of

Ganesh. We find his evidence but shaky for more than one

:: 47 ::

reason, namely his presence at the house was doubtful. Even

if we accept his presence due to implied admission during

suggestion by the defence, his statement was recorded after

22 days, he having been on the terrace and witnessing the

assault on Ganesh, the appellants left him unhurt. He too did

not intervene to save Ganesh. Sumit's statement to have been

recorded 23 days after the alleged incident and the fact that he

had every opportunity to approach the police and report about

the incident on the very day or within a reasonable time lead

us to disbelieve his evidence. Ganesh had already been

booked for assault on Sumit and was even arrested. The

same suggests that, there must have been some altercations

between these three appellants and Ganesh. The F.I.R. is

outcome of deliberations and the witnesses are from one and

the same family and close friends, and the fact that the

appellants had come to get the custody of minor Manveer, lead

us to infer the appellants to have had no intention to kill

Ganesh at all or any of the family members. The evidence

indicates that, all the appellants had first been to the room of

Atish. Had they been there with such an intention, they would

have first assaulted him mercilessly. They even would not

have spared the female members. Although Ganesh died of

head injury associated with multiple contusions, some of the

:: 48 ::

contusions have admittedly been caused due to stone pelting.

The head injury is attributed to appellant Mukesh. In our view,

therefore, Mukesh has to be attributed with knowledge that the

said assault may result into death. Had he really been

intended to finish off Ganesh, he would have given further

blows on his head. As such, in our view, it is an offence

punishable under Section 304 Part II of the Indian Penal Code.

46. Needless to mention, an unlawful assembly could

be formed in a spur of moment. All the appellants had been to

the house of the informant. Some of them were armed with

wooden sticks and iron rods. Someone of them had assaulted

P.W.1 Sunita with a stick. It would, therefore, be an offence

punishable under Section 324 read with 149 of the Indian

Penal Code. Some of them assaulted Atish. The injury

certificate of Atish (Exh.153) indicates him to have suffered two

simple injuries that too on his back and the other one with right

elbow dorsal aspect. Conviction of the appellants for

committing offence punishable under Section 307 read with

149, therefore, needs to be set aside, replacing with conviction

for offence punishable under Section 324 read with 149 of the

Indian Penal Code. Although Sumit's presence was doubtful,

since the defence during its suggestion to the witnesses

:: 49 ::

admitted his presence, his injury certificates indicate him to

have suffered a simple injury to his left forearm. Again it being

an offence punishable under Section 324 read with 149 of the

Indian Penal Code, for all these three offences, we proposal to

sentence the appellants for rigorous imprisonment for a term of

one year with fine of Rs.1000/- each, and in default of payment

of fine, simple imprisonment for one month.

48. Already we have observed above, Aarti to have

seen only Mukesh, Naresh and Sunil Chandaliyas to have

assaulted her brother Ganesh on the terrace. We have

already held it to be an offence punishable under Section 304

Part II of the Indian Penal Code. These three appellants have

already undergone an imprisonment of little over eight years.

We propose to sentence them for the said offence with

rigorous imprisonment for eight years each and fine with

default stipulation.

49. We are inclined to maintain the conviction and

consequential sentences of the appellants for the offences

punishable under Section 143, 147 and 148 of the Indian

Penal Code.

:: 50 ::

50. The appellants stand acquitted of the offence

punishable under Section 302 read with 149 of the Indian

Penal Code. The three appellants namely Sunil Jogiram

Chandaliya, Mukesh Jogiram Chandaliya and Naresh @ Sonu

Jogiram Chandaliya, however, are convicted for the offence

punishable under Section 304 Part II read with 149 of the

Indian Penal Code and sentenced to suffer rigorous

imprisonment for nine years and to pay fine of Rs.1000/-, in

default of payment of fine, rigorous imprisonment for one

month.

51. Conviction of the appellants for the offence

punishable under Section 452 read with 149 of the Indian

Penal Code is maintained, however the sentence is reduced to

rigorous imprisonment for one years and to pay fine of

Rs.1000/- each, in default of payment of fine, rigorous

imprisonment for three months.

For the aforesaid reasons, we proceed to pass the

following order :-

ORDER

(i) The Criminal Appeals are partly allowed.

:: 51 ::

(ii) Convictions and consequential sentences imposed

against the appellants for the offences punishable under

Sections 143, 147 and 148 of the Indian Penal Code and

section 452 read with 149 of the Indian Penal Code, and fine

with default stipulations, by learned Additional Sessions Judge,

Vaijapur on 9/12/2019 in Sessions Case, No.47/2016 is

maintained.

(iii) Conviction of the appellants for the offence punishable

under Section 302 read with 149 of the Indian Penal Code is

set aside. The appellants are acquitted of the offence

punishable under Section 302 read with 149 of the Indian

Penal Code. However, the three appellants namely Sunil

Jogiram Chandaliya, Mukesh Jogiram Chandaliya and Naresh

@ Sonu Jogiram Chandaliya in Criminal Appeal No.75/2020

are convicted for the offence punishable under Section 304

Part II read with 149 of the Indian Penal Code and they are

sentenced to suffer rigorous imprisonment for nine years and

to pay fine of Rs.1000/- each, in default of payment of fine,

they shall undergo rigorous imprisonment for one month.

(iv) Conviction of the appellants for the offence punishable

under Section 307 read with 149 of the Indian Penal Code is

set aside. The appellants are acquitted thereof. Instead, the

appellants are convicted for the offence punishable under

:: 52 ::

Section 324 read with 149 of the Indian Penal Code and

sentenced to suffer rigorous imprisonment for two years and to

pay fine of Rs.1000/- (Rupees one thousand) each, in default

of payment of fine, they shall undergo rigorous imprisonment

for one month.

(v) Conviction of the appellants for the offence punishable

under Section 324 read with 149 of the Indian Penal Code (for

the offence against Sunita - informant) and the sentence

imposed against them and fine with default stipulation is

maintained.

(vi) All the substantive sentences to run concurrently.

(vii) The appellants are entitled for the benefit of set-off under

Section 428 of the Cr.P.C.

(viii) In view of disposal of the Criminal Appeals, Criminal

Application No.1754/2024 stands disposed of.

(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