Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devidas @ Bhau Vishwanath Indore vs The State Of Mahrashtra And Anr
2025 Latest Caselaw 21 Bom

Citation : 2025 Latest Caselaw 21 Bom
Judgement Date : 1 April, 2025

Bombay High Court

Devidas @ Bhau Vishwanath Indore vs The State Of Mahrashtra And Anr on 1 April, 2025

Author: R.G.Avachat
Bench: R.G.Avachat
2025:BHC-AUG:11201-DB



                                                     Cri Appeal No.265.2011 and others.odt


                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD
                           CRIMINAL APPEAL NO.262 OF 2011

            1.   Sanjay Fakirchand Fatelashkar,
                 Age : 35 years, Occ. Business
            2.   Sachin @ Bunty Suryakant Pandure,
                 Age : 32 years, Occ. Business,
            3.   Pradeep @ Pintya Tarachand Pandure,
                 Age : 26 years, Occ. Business,
            All r/o. Begumpura, Aurangabad                        ..Appellants

                             Vs.

            1.   The State of Maharashtra,
            2.   Mohammad Sirajuddin Mohammad
                 Yehsanuddin,
                 Age : 40 years, Occ. Driver,
                 r/o. Kutubpura, Aurangabad
            3.   Mohammad Nadimuddin Ehsanuddin
                 Faruki,
                 Age : 33 years, Occ. Crane Operator,
                 r/o. Begumpura, Aurangabad
            4.   Mohammad Asadoddin Mohammad
                 Ehsanuddin,
                 Age:36 years, Occ. Grocery Shop,
                 r/o. Jaisingpura, Aurangabad                     ..Respondents

                                        AND
                           CRIMINAL APPEAL NO.265 OF 2011

            Devidas @ Bhau s/o. Vishvanath Indore (died),
            Age : 35 years, Occ. Service,
            r/o. Begumpura, Aurangabad
            Through His L.Rs.

            1.   Varsha wd/o. Devidas Indore,
                 Age : 38 years, Occ. Household,
                 r/o. Dimbar Galli, Begumpura,
                                      2          Cri Appeal No.265.2011 and others



     In front of University Foot Ball Ground,
     Aurangabad
2.   Abhishek s/o. Devidas Indore,
     Age : 19 years, Occ. Student,
     r/o. As above.
3.   Vanshree w/o. Prasad Lahire and
     Vanshree d/o. Devidas Indore,
     Age : 22 years, Occ. Household,
     r/o. As above                                    ..Appellants
           Vs.
1.   The State of Maharashtra
2.   Mohammad Sirajuddin s/o.
     Ahesanuddin Kaski, Age : 40 years,
     Occ. Driver, r/o. New Kutubpura,
     Aurangabad                                       ..Respondents

                              AND
                 CRIMINAL APPEAL NO.366 OF 2011

Mohammad Sirajoddin s/o. Asadoddin Faruqui,
Age : 40 years, Occ. Driver,
r/o. New Kutubpura, Jaisingpura,
Aurangabad                                            ..Appellant

           Vs.

1.   State of Maharashtra
2.   Sanjay s/o. Fakirchand Fatelashkar,
3.   Devidas @ Bhau s/o. Vishvanath Indore
     (appeal abated against appellant no.3
     vide Court's order dated 24.02.2023)
4.   Shantilal @ Pankaj s/o. Jagdish Battise,
5.   Sandeep s/o. Manikrao Kharat,
6.   Sachin @ Bunty s/o. Suryakant Pandure,
7.   Pradeep @ Pintya s/o. Tarachand Pandure,
8.   Anil @ Bhau Bapurao Salunkhe
9.   Punam s/o. Gopinchand Nandvanshi                 ..Respondents
                                    3            Cri Appeal No.265.2011 and others



Mr.Joydeep Chatterji, Advocate for appellants in Criminal Appeal
No.262 of 2011 and for respondent nos.2, 6 and 7 in Criminal Appeal
No.366 of 2011

Mr.Rajendra Deshmukh, Senior Advocate along with Mr.Nilanjan
Pande i/b. Mr.Devang Deshmukh and Vishal Chavan, Advocates for
appellant in Criminal Appeal No.265 of 2011 and for respondent no.3
in Criminal Appeal No.366 of 2011

Mr.Patel Shaikh Aspak Taher, Advocate for appellant in Criminal
Appeal No.366 of 2011 and for respondent nos.2 to 4 in Criminal
Appeal No.262 of 2011 and for respondent no.2 in Criminal Appeal
No.265 of 2011

Mrs.Uma S. Bhosale, APP for respondent no.1 - State in all appeals

Mr.Patel Shaikh Aspak Taher, Advocate for respondent no.2

Mr.D.V.Soman, Advocate for respondent no.4 in Criminal Appeal
No.366 of 2011

Mr.G.L.Deshpande, Advocate for respondent no.8 in Criminal Appeal
No.366 of 2011
                               ----

                        CORAM     :     R.G.AVACHAT AND
                                        NEERAJ P. DHOTE, JJ.
                RESERVED ON :           MARCH 10, 2025
             PRONOUNCED ON :            APRIL 01, 2025

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

-

These three appeals are being decided by this common

judgment and order since they arise from one and the same

judgment and order dated 12.05.2011, passed by learned Addl.

Sessions Judge-3, Aurangabad (trial court), in Sessions Case No.224

of 2006.

The first two appeals (Criminal Appeal Nos.262 of 2011

and 265 of 2011) have been preferred against the order of conviction

and consequential sentence passed against the appellants therein.

Criminal Appeal No.265 of 2011 has been preferred by the legal

representatives of the convict (deceased) - Devidas @ Bhau s/o.

Vishvanath Indore (original accused no.2). Criminal Appeal No.366 of

2011 has been preferred by the informant (victim) against acquittal

of the respondents therein of the offences punishable under Section

307 r/w.149 and allied offences under Indian Penal Code. The order

impugned herein is reproduced below:-

1. The accused Nos.(1) Sanjay Fakirchand Fatelashkar, (2) Devidas Vishvanath Indore, (5) Sachin Suryakant Pandure and (6) Pradeep @ Pintya s/o. Tarachand Pandure are hereby convicted for the offences punishable under Sections 324 of Indian Penal Code and Sentenced to suffer rigorous imprisonment for six months each and to pay fine of rupees five thousand each and in default, to undergo simple imprisonment for one month.

2. The accused Nos.(1) Sanjay Fakirchand Fatelashkar, (2) Devidas Vishvanath Indore, (5) Sachin Suryakant Pandure and (6) Pradeep @ Pintya s/o. Tarachand Pandure are hereby convicted for the offences punishable under Section 452 of Indian Penal Code and sentenced to suffer rigorous imprisonment for six months

each and to pay fine of rupees five thousands each and in default, to undergo simple imprisonment for one month.

3. The substantive sentences for both the offences shall run concurrently.

4. ..................

5. The accused Nos.(1) Sanjay Fakirchand Fatelashkar, (2) Devidas Vishvanath Indore, (5) Sachin Suryakant Pandure and (6) Pradeep @ Pintya s/o. Tarachand Pandure are acquitted of the offences punishable under Sections 143, 147, 148, 149, 307, 336 and 427 of Indian Penal Code and 4/25 of the Indian Arms Act and Section 135 of the Bombay Police Act.

6. The accused Nos.(3) Shantilal Jagdish Battise, (4) Sandeep Manikrao Kharat. (7) Anil Bapurao Salunke and (8) Poonam Gopichand Nandvanshi are acquitted of the offences punishable under Sections 143, 147, 148, 149, 307, 336, 427 and 452 of the Indian Penal Code and 4/25 of the Indian Arms Act and Section 135 of the Bombay Police Act. Their bail bonds cancelled. They are set at liberty.

2. For the sake of convenience, the parties are referred to

as per their status in the appeals against conviction.

3. The facts, giving rise to the present appeals, are as

follows:-

The First Information Report (FIR - Exh.43) was lodged by

PW2 - Mohd. Sirajuddin Mohd Yehsanuddin with Begumpura Police

Station, Aurangabad, on 03.04.2006. It is his case that he had his

residence situated at New Kutubpura, Aurangabad. His house was in

the nature of a big premises (Wada). His two brothers namely,

Mohd. Nadimuddin (PW-5) and Mohd. Asaduddin (PW6) were also

residing in the said premises, separately. A petty quarrel had ensued

on football ground in the University premises, on 8.00 pm., on the

very day. His (PW2) younger brother Nadimoddin was involved

therein. Taking a clue of the said quarrel, all the appellants and the

acquitted accused along with 10-15 other persons came together to

the informant's house by little past 10.30 pm. They were armed with

sword, sickle and other articles as well. PW2 - Mohd. Sirajoddin

(informant) and his brothers Asaduddin and Nadimuddin were

assaulted with sword and sickle. It was a bid on their lives. One Ajay

Dabhade (PW3) too was assaulted. The appellants and other

persons then went away.

4. During investigation of the crime, the crime-scene

panchnama (Exh.38) was drawn. The appellants and acquitted

accused were arrested. The informant and other injured were

medically screened. Their medical certificates were obtained. The

appellant - Sanjay made disclosure statement, pursuant to which a

sword came to be seized. Statements of the persons acquainted

with the facts and circumstances of the case were recorded. On

completion of the investigation, charge sheet was filed.

5. The trial court framed Charge (Exh.26) for the offences

punishable under Sections 143, 147, 148, 307, 452, 336, 427 r/w.149

of Indian Penal Code; Section 135 of the Bombay Police Act; and

Section 4/25 of the Indian Arms Act.

6. The appellants pleaded not guilty. Their defence was of

false implication. The prosecution, to bring home the Charge,

examined nine witnesses and produced in evidence certain

documents. On appreciation of the evidence in the case, the trial

court convicted and consequentially, sentenced the appellants -

original accused nos.1, 2, 5 and 6. Appellant - original accused no.2

- Devidas @ Bhau passed away. He was serving as a Police

Constable. On his demise, his legal representatives are pursuing the

appeal against his conviction, since his pensionery benefits are said

to have been withheld on account of his conviction.

7. Learned Senior Counsel for the legal representatives of

deceased appellant - Devidas @ Bhau Indore (in Criminal Appeal

No.265 of 2011) and learned counsel for the appellants in Criminal

Appeal No.262 of 2006 took us through the evidence on record.

They would submit that no independent witness has been examined.

Those who have actually participated in the incident have even not

been prosecuted. The one, who was involved, was later on dropped

at the behest of the informant and his two brothers. They would

further submit that the informant and the injured have come with a

false and concocted version. The injury certificates indicate them to

have suffered injuries in the nature of C.L.Ws. The Medical Officer,

who examined them, opined the injuries to have been caused with

hard and blunt objects. The injured claimed to have been assaulted

with sharp-edged weapon like, sword and sickle. Learned counsel

would, then, submit that the medical evidence falsifies the eye-

witnesses account. They would further submit that the order of

conviction dates back to 2006. About 18 years have passed post

conviction. They, therefore, urged for allowing the appeals preferred

by the convicts.

8. Learned APP for the respondent - State and learned

counsel for the respondent - informant would, on the other hand,

submit that the case was based on the evidence of the injured eye

witnesses. They would further submit that the evidence of such

witnesses stands on higher pedestal. They took us through the

evidence of each and every witnesses. According to them, the injury

certificates reinforce the prosecution case. From the cross-

examination of the prosecution witnesses, nothing could be elicited

to disbelieve their evidence.

9. Learned counsel for the informant would submit that the

injuries, which were total 16 in number, on the person of the four

injured persons, could not be caused by fall. The suggestion in that

regard given by the defence falsifies their case. He would further

submit that the weapon of assault was recovered pursuant to the

disclosure statement. The injured had informed the Medical Officer

the history of the assault. The same reinforces their evidence before

the court. He would further submit that there were, in fact, three

incidents. The first one took place at 8.00 pm. on the football

ground; the second incident took place by 10.00 pm.; and the third

one, for which charge was framed, took place by little past 10.30 pm.

Learned counsel for the informant relied on the judgment of the Apex

Court in the cases of (i) Matiullah Sheikh and others Vs. State of

W.B., AIR 1965 SC 132; and (ii) The Apex Court judgment in the case

of the State of Karnataka Vs. Battegowda & ors., Criminal Appeal

No(s). 1694 of 2014 decided on 09.01.2025. In the case of Matiullah

Sheikh (supra), it has been observed thus:-

(B) Penal Code (45 of 1860), S.307 and S.34 -

Charge under S. 307 read with S.34 is sustainable.

The act committed by a number of persons shall in the circumstances mentioned in S.34 of the Penal Code be held to be the act of each one individual of those persons. It may, in many cases, be difficult to decide whether the criminal, act in question has been done by several persons in furtherance of the common intention of all.

But, once it is decided that the act is so done by a number of persons in furtherance of the common intention of all, the legal position that results is that each person shall be held to have committed the entire criminal act. Hence, a charge under Section 307 read with S.31 is sustainable in law.

Learned APP and learned counsel for the informant urged

for dismissal of the appeals filed by the appellants - accused and for

allowing the appeal preferred against acquittal.

10. Needless to mention, a criminal case has to be decided

on the basis of the evidence therein. The law of precedent can

hardly be applicable in a criminal case since no two criminal cases

could be identical on facts.

11. We have considered the submissions advanced. Perused

the judgment impugned herein. Let us, now, advert to the evidence

on record and appreciate the same.

Medical Evidence :-

12. PW7 - Dr.Baburao Sapkal was the Medical Officer, at

GHATI Hospital, Aurangabad, on 02.04.2006. He testified that he

examined injured - Ajay Dabhade, Mohd. Asadoddin, Mohd.

Nadimoddin and Mohd. Sirajoddin by little past 11.05 pm. on

02.04.2006 and noticed the following injuries on their person:-

Injuries on the person of Ajay Dabhade (PW3) :-

(i) CLW on left shoulder 3x2x2 cms. age of injury was less than 12 hours, probable weapon was hard and blunt, it was simple injury.

(ii) CLW over left arm 10x1x0.5 cm., age of injury was less than 12 hours, weapon was hard and blunt object, it was simple in nature.

Injuries on the person of Mohd. Asadoddin (PW 6):-

           (i)    CLW over head having 10x2 cms., it was
                  within less than 12 hours, probably caused
                  by hard and blunt object, simple in nature.




            (ii)    Second CLW over right lower limb, 3x2
                    cm.,
            (iii)   Abrasion over right calf 2x2.
            (iv)    Contusion over back 2x2 cms.

All these injuries are within less than 12 hours, possible by hard and blunt object, simple in nature.

Injuries on the person of Mohd. Nadimuddin (PW5) :-

            (i)     Contusion over scalp 1x1 cm.,
            (ii)    Contusion over right clavicle 2x1 cms.
            (iii)   Abrasion over right side face
            (iv)    CLW over right side of face 2x1 cms.

The injuries were within less than 12 hours and possible by hard and blunt object. Simple in nature.

Injuries on the person of Mohd. Sirajuddin (PW 2) :-

            (i)     CLW with contusion on left hand of 3x1 cms.
            (ii)    Abrasion over back 3x0.5 cms.
            (iii)   CLW over left elbow 7x0.5 cms.
            (iv)    2 Contusions over left wrist, 1x1 and 2x1 cms.

All these injuries were possible by hard and blunt object of less than 12 hours. Simple in nature.

He referred to their injury certificates (Exhs.81, 82, 83

and 84). In his opinion, the nature of injuries was simple and those

were caused by hard and blunt objects. The age of injuries was

within twelve hours.

13. Now, let us turn to the evidence of the other witnesses,

to find whether the aforesaid injuries were caused by the

appellants/accused.

14. PW2 - Mohd. Sirajuddin, informant, testified that the

incident took place by little past 10.30 pm. on 02.04.2006. He was

at his house. Suddenly, appellant (deceased) - Bhau Indore entered

his house. He was armed with sickle. He assaulted him therewith.

Bhau Indore was followed by 10-15 persons. They were: Pintya,

Poonam, Gopi, Bunty, Sharad, Mangesh, Pankaj, Sachin Babu Peter

and Bunty Kiranewala. He claimed to have known all the persons.

He identified them before the court. He further testified that the

assailants, while on their way back from his house, assaulted one

Ajay Dabhade (PW3). PW2 - Mohd. Sirajuddin further testified that

his two brothers - Mohd. Nadimuddin (PW5) and Mohd. Asadoddin

(PW6) were also assaulted. All of them then went to GHATI Hospital.

He then referred to the FIR lodged by him. It is at Exh.43.

15. During cross-examination, PW2 - Mohd. Sirajuddin

admitted that he came to know about the assault on Ajay Dabhade

(PW3) when he was in the hospital. As such, his case as regards

assault on PW3 - Ajay Dabhade is hearsay. He gave vital admission

during his cross-examination conducted on behalf of the

appellant/original accused no.2 - Devidas @ Bhau Indore. He

testified that after lodging of the FIR, he realised to have mentioned

the name of a wrong person in the FIR. He knew one Bajarang

Pathare. He did not have enmity with him. Bajarang was one of the

assailants. He had disclosed his name to the police. He was

confronted with his application (Exh.44) dated 19.07.2006. He

admitted the same. Vide the said application, it was informed by

him to the police that the name of Bajarang was inadvertently stated

in the FIR as one of the assailants. He requested the police

authorities to drop his name.

16. PW2 - Mohd. Sirajoddin was confronted with the FIR

(Exh.43). He admitted to have not stated to the police that apart

from the persons named in the FIR, there were other 10-15 persons.

Said statement, however, finds in his FIR. He could not find any

reason, as why did the same finds place therein. He also admitted

to have not stated to the police that the assailants, while returning,

assaulted Ajay (PW3) with sword. He further admitted that while he

had been to the police to give application to drop Bajarang, his two

brothers (PW5 - Nadimoddin and PW6 - Asadoddin) were with him.

Said application was preferred after discussion amongst them. He

further admitted that the police had asked him to give the names of

the actual assailants. Thereafter, his statement was recorded again.

In the said statement, he did not mention the name of Late Bhau

Indore (appellant).

17. PW3 - Ajay did not stand by the prosecution, although he

was said to have been one of the victims of the assault. He testified

that it was about 11.30 pm. There was discontinuation of electricity

supply. He was present on the road opposite his residence. About

10-15 boys came from Jaysingpura and were proceedings towards

University. One of them assaulted him and fled. He suffered injuries

in his back. He claimed ignorance about what did happen thereafter.

According to him, his mother took him to GHATI hospital. He did not

know the assailants or those boys. Although learned APP cross-

examined him extensively, nothing helpful to the prosecution could

be elicited.

18. PW5 - Mohd. Nadimoddin (injured) testified that by

8.30 pm. on 02.04.2006, he returned his house from football ground.

On the ground, he met with two boys and two girls. One of the boys

caught hold of his collar and threatened not to disclose whatever he

had seen. The other boy, thereafter, said "Jane De, Pintya Chod".

Then he returned to his house. He further testified that thereafter,

the appellants - Sachin and Pintya along with 8-10 persons came.

They beat him up and ran away. He further testified that, thereafter,

again, one Bhau Indore (deceased appellant) came to his residence.

He questioned him, as to why did he assault his nephew. His father

intervened; still, he (deceased appellant - Bhau Indore) gave him 2-3

slaps. Thereafter, the Corporator of the area - Salim Khan arrived.

He convinced them. His father, thereafter, confined him in the

house.

19. PW5 - Mohd. Nadimoddin further testified by 11.00 pm.,

20-25 persons attacked their house. The assailants were armed with

swords and sticks. The assailants broke open the gate and windows

of the house. They were insisting to let him (PW5) be brought out of

the house. His brother - Sirajoddin (PW2) tried to reason with the

boys. Bhau Indore (deceased) assaulted his brother Sirajoddin (PW2)

with sickle. When his another brother - Mohd. Asadoddin tried to

intervene, he too was assaulted by appellant Sanjay Fatelashkar on

his head with sword. He then came out of the room. Sachin and

Pintya assaulted him on his head with stick. He became

unconscious. He regained it in the hospital. He identified the sickle

and sword shown to him in the court.

20. During cross-examination, PW5 - Mohd. Nadimoddin

could not assign any reason, as to why his police statement was

silent to state that Bhau Indore (deceased appellant) had come to his

residence by 10.00 pm. and questioned as to who assaulted his

nephew and that he would beat him. He admitted that the boys with

whom the incident had happened at the football ground, were not of

his acquaintance. He stated to have informed the police that one

Bajarang Pathare was involved in assaulting him at his residence.

Whatever was disclosed by him to the police regarding Bajarang's

role was true. He along with his brothers (PW2 - Sirajoddin and PW6

- Asadoddin) had been to the police station to prefer an application

(Exh.44), to ensure that the name of Bajarang was dropped as one of

the assailants. They told to the police that Bajarang was not at all

involved in the incident. He went on to admit that he was not

knowing any of the assailants involved in all the three incidents that

took place on the given day, i.e. 02.04.2006. He testified to have

learnt the names of the assailants from the police and the assailants

themselves. He claimed to have been assaulted by two assailants.

According to him, he was not assaulted by Mangesh and Sharad in

his house. He was, therefore, confronted with the matter - portion

marked "B" in the police station, which states that these two persons

had assaulted him. He went on to state that he informed the police

that the psychological condition of his brother, PW2 - Sirajoddin

(informant) was not well and therefore, by mistake, the name of

Bajarang was stated as one of the assailants. He admitted to have

not stated in the statement to the police that appellant (deceased) -

Bhau Indore came to his house and slapped him. He went on to

state that he was conscious all along, i.e. from the time of the

incident till his discharge from the hospital. He saw the appellants

before the Court for the first time as accused.

21. Then comes the evidence of PW6 - Mohd. Asadoddin. He

testified that by 09.00 on 02.04.2006, he returned to his house. He

learnt that his younger brother - PW5 - Nadimoddin had a quarrel.

Ten-twelve persons came to his house. They asked to let his brother,

PW5 - Nadimoddin, be brought out of the house as they wanted to

beat him up. One of them was Bhau Indore (deceased appellant), a

policeman. It was he, who had asked them to bring out their brother,

as he wanted to beat him. Thereafter, those persons went away. He

further testified that again by 11.00 pm., Bhau Indore along with 10-

15 persons came to their premises. They were armed with swords,

sickle, sticks and iron rod. His brother - PW2 - Sirajuddin tried to

intervene. Bhau Indore (deceased appellant) assaulted him with

sickle. When he intervened, appellant - Sanjay Fatelashkar

assaulted on his head with sword. Then, Bhau Indore assaulted him

on his back with sickle. The others were assaulted with sticks. He

was taken to the hospital.

22. During his cross-examination, he testified that the

neighbours had gathered and even intervened in the quarrel. He,

however, could not disclose their names. Begumpura Police Station

was at a distance of five minutes from their residence. He did not

lodge the report immediately, since the Corporator - Salimkhan

intervened in the matter. His statement was recorded by the police

a month after the incident. He further testified that the police had

visited GHATI hospital. His statement was, however, not recorded in

the hospital that time. He knew that his brother has lodged the FIR

and even the contents thereof. He further testified to have informed

the police that his brother's (informant) psychological condition was

not good at the time of lodging of the FIR. He has also named

Bajarang Pathare as one of the assailants.

23. PW1 - Sk. Shaukat is witness to the crime-scene

panchnama (Exh.38). The panchnama was admitted in his evidence.

The contents thereof indicate that there was a pile of bricks and tiles

in front of the house of the informant. The police seized some of

those articles since those were allegedly pelted on the house of the

informant.

24. PW4 - Kedar Warkad was witness to the disclosure

statement made by appellant - Sanjay Fatelashkar, pursuant to

which a sword was recovered. This witnesses did not stand by the

prosecution. PW8 - Vikram Karkud and PW9 - Sk. Akhmal are the

police officers, who did investigation of the crime. The evidence of

PW8 - Vikram indicates that the appellant - Sanjay Fatelaskhar made

a disclosure statement. PW9 - Sk.Akhmal testified that the appellant

(deceased) - Bhau Indore made disclosure statement and a sickle

was recovered under panchnama.

Appreciation of the evidence:-

25. The injury certificates indicate that PW5 - Md. Sirajuddin

(informant), PW3 - Ajay, PW5 - Mohd. Nadimoddin and PW6 - Mohd.

Asadoddin suffered injuries in the nature of C.L.Ws. The medical

evidence indicates that those were suffered on the night of

02.04.2006. The injuries were simple in nature. The Medical Officer,

who examined them, has specifically stated that the injuries have

been caused due to assault with hard and blunt objects; while, the

case of the injured is that they were assaulted with sharp-edged

weapons like sword and sickle. The injured are none other than

three real brothers. The incident took place at a very populated

area. In spite of the statements of neighbours to have been

recorded, none of them has been examined as prosecution witness.

The crime-scene panchnama (Exh.38) indicates that the

assailants/culprits pelted stones and tiles. None of the injured stated

about the same.

26. According to PW5 - Nadimoddin (injured) it was a group

of not less than 20-25 persons, who made attack on their house. The

trio had admittedly been to the police station together, three months

after the incident. They stated the police that at the time of lodging

of the FIR, the informant - PW2 - Sirajoddin was not having good

psychological condition and therefore, he wrongly stated the name of

one Bajarang Pathare in the FIR. This dilutes the prosecution case.

The Investigating Officer has testified that during the investigation,

he realised that none of the injured (PW2, PW3, PW5 and PW6) knew

the names of the assailants. Still, he did not conduct the test

identification parade. In our view, the same proved fatal to the

prosecution. PW5 - Nadimoddin has stated in his statement to the

police that there was assault by one Mangesh and Sharad with sticks

and thereby, he became unconscious. He has, however, not named

them as assailants in his examination-in-chief. These two persons

namely, Mangesh and Sharad were not put on trial for the offences

in question. The police statement of PW6 - Asadoddin was recorded

a month after the incident, in spite of he having been conscious all

along. When his statement was recorded by the Investigating

Officer, he was in the know of the contents of the FIR. The defence,

therefore, has every reason to contend that he gave the police

statement consciously consistent with the averments in the FIR. All

the three brothers had a discussion over the matter and then, they

had been to the police station to ensure that the name of one

Bajarang Pathare was dropped as assailant.

27. PW3 - Ajay (injured) did not stand by the prosecution.

PW2 - Sirajoddin (informant) came to know about the assault on Ajay

when he was in the hospital. One Salim Khan, Corporator from the

area, had intervened. He was, however, not examined as a witness.

In his subsequent statement, he (informant) did not name Bhau

Indore (deceased appellant) as one of the assailants inspite of the

fact that the police had asked him to give the names of those

persons who had participated in the incident. This happened when

he along with his two brothers, had been to the police station and

preferred the application to drop the name of Bajarang Pathare. He

attributed Bhau Indore (deceased appellant) with the assault of

sickle; while, the injuries he suffered, in the opinion of the Medical

Officer, were caused by hard and blunt object. He was not knowing

that Bhau Indore was serving in police department. Same suggests

that he was not in the know of him and was not of his acquaintance.

PW5 - Nadimoddin admitted that none of the assailants were

knowing to him prior to the incident. As such, the evidence of these

three injured brothers inspires no confidence. The independent

witnesses to recovery of sickle and/or sword did not stand by the

prosecution. None of the seized articles borne any blood stains.

28. It appears that the nature of the real incident has been

hushed up. The persons, who actually assaulted, have either been

dropped at the best of the injured and/or not put on trial by the

Investigating Officer. It is reiterated that the Investigating Officer

admitted that the injured witnesses were not knowing the actual

culprits. Still, he did not hold the test identification parade. Based

on such nature of evidence, the trial court ought not to have

convicted the appellants/original accused nos.1, 2, 5 and 6. We,

therefore, find merit in the appeals filed by the appellants - accused.

29. In the result, the following order:-

(i) Criminal Appeal Nos.262 of 2011 and 265 of 2011 are

allowed. The impugned order of conviction and and consequential

sentence dated 12.05.2011, passed by learned Addl. Sessions

Judge-3, Aurangabad (trial court), in Sessions Case No.224 of 2006,

convicting and sentencing the appellants for the offences punishable

under Sections 324 and 452 of Indian Penal Code, is set aside. The

appellants are acquitted of the said offences. The appellants have

already been released on bail. Their bail bonds stand cancelled. Fine

amount paid by the appellants, if any, be refunded to them.

(ii) Criminal Appeal No.366 of 2011 preferred by the

informant stands dismissed.

[NEERAJ P. DHOTE, J.]                             [R.G. AVACHAT, J.]



KBP
 

 
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 : MAIMS

 
 
Latestlaws Newsletter