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

Mohd Ali Jaan Mohd. Shaikh And Anr vs The State Of Maharashtra And Anr
2025 Latest Caselaw 4661 Bom

Citation : 2025 Latest Caselaw 4661 Bom
Judgement Date : 15 April, 2025

Bombay High Court

Mohd Ali Jaan Mohd. Shaikh And Anr vs The State Of Maharashtra And Anr on 15 April, 2025

Author: Revati Mohite Dere
Bench: Revati Mohite Dere
2025:BHC-AS:17018-DB

                                                                         1--apeal-559-2022.doc

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                CRIMINAL APPELLATE JURISDICTION

                                  CRIMINAL APPEAL NO.559 OF 2022


            1.        Mohd. Ali Jaan Mohd Shaikh,
                      Aged about 34 years,
                      Residing at 33-A, Tandel Street,
                      Ramzan Ali Macchiwala, 4th Floor,
                      Room No. 22, Dongri, Mumbai 400 009

            2.        Pranay Manohar Rane @ Nana
                      Aged about 45 years,
                      Residing at Ankur Apartments,
                      Room No. 406, Shastri Nagar,
                      Vasai (West), District Thane

                      Both are at present undergoing the
                      sentence imposed upon them at
                      Mumbai Central Prison, Mumbai                  .....Appellant
                            Vs.                            (Ori. Accused Nos.1 and 2)

            1.        The State of Maharashtra
            2.        Central Bureau of Investigation
                      vide RC-3(S)/2016-SCUV/SC-II,
                      New Delhi                                        .....Respondents

            Mr. Nitin Sejpal, with Ms. Akshata Desai, for the Appellants.
            Ms. P.P. Shinde, APP for Respondent No.1-State.
            Mr. Pradip D. Gharat, Special P. P. for Respondent No.2-CBI.


                                      CORAM      : REVATI MOHITE DERE &
                                                  DR. NEELA GOKHALE, JJ.
                             RESERVED ON         : 11th MARCH 2025

                       PRONOUNCED ON : 15th APRIL 2025

            Shivgan                                                                           1/23



                  ::: Uploaded on - 15/04/2025               ::: Downloaded on - 15/04/2025 22:15:50 :::
                                                           1--apeal-559-2022.doc

JUDGMENT:

- (Per Dr. Neela Gokhale J. )

1. The Appellants have assailed the judgment and order

dated 25th April 2022 passed by the Special Judge (Exclusive Special

Court constituted for the cases under MCOCA/TADA/POTA and

other Sessions Cases against the accused - Rajendra Sadashiv Nikalje

@ Chhota Rajan) at Greater Bombay in Sessions Case No.187 of 2011

arising out of CBI RC-3(S)/2016-SCUV/SC-II, New Delhi. By the

impugned judgment and order, the Appellants stand convicted for the

offences punishable under Sections 302, 307, 326, 120-B, 34 of the

Indian Penal Code ('IPC'), 1860 and Section 27 of the Indian Arms

Act, 1959. For the offences punishable under Sections 302, 34, 120-B

of the IPC for committing murder of Irfan Qureshi, the Appellants are

sentenced to suffer rigorous imprisonment (RI) for life with fine of

Rs.8,000/- each, in default to suffer additional RI for six months each.

For the offences punishable under Section 302, 34, 120-B of the IPC

for committing murder of Shakil Ibrahim Modak ('Modak'), the

Appellants are sentenced to suffer RI for life with fine of Rs.8,000/-

each, in default to suffer additional RI for six months each. For the

offence punishable under Section 307, 34, 120-B of the IPC, both the

Appellants are sentenced to suffer RI for 8 years with fine of

1--apeal-559-2022.doc

Rs.5,000/- each, in default to suffer RI for four months each. The

Appellants are sentenced to suffer RI for five years with fine of

Rs.5,000/- each, in default to suffer RI for four months each for the

offence punishable under Sections 326, 34, 120-B of the IPC. The

Appellants are also sentenced to suffer RI for four years with fine of

Rs.5,000/- each, in default to suffer RI for four months each for the

offences punishable under Section 27 of the Indian Arms Act, 1959.

All the substantive sentences are directed to run concurrently and both

the Appellants are entitled to set off for the period of detention

already undergone by them. There were three more co-accused in the

same case, however, vide the same Judgment and Order, the said three

co-accused were acquitted of all the offences.

2. The facts leading to the present Appeal are as follows:

(a) On 13th February 2010, the First Informant, Mohd. Asif

Mohd. Rafiq Khan along with one Naushad Qureshi and Mohd. Irfan

Qureshi were sitting outside the shop of Naushad Qureshi situated at

Dharmashi Street, Phool Galli, Aktari Masjid Building, Mumbai. The

First Informant received a phone call from one of the deceased, one

Modak, informing him that he was coming to Princess Building.

1--apeal-559-2022.doc

However, Modak replied that he was himself coming to the Phool

Galli. Modak reached Phool Galli at 20:15 hours and sat on the chair

next to the Informant. While they were talking, a person came from

the front side and fired at him with a revolver held in his right hand

with an intention to kill him. The Informant received an injury on the

left side of his chest. Three other persons came along with the first

assailant and started firing at Modak and Qureshi. In order to save his

life, the Informant ran towards Bhendi Bazar and went to his friend's

shop near Metro Optician and narrated the incident. His friend took

him to Sir JJ Hospital. In the firing, Modak and Qureshi received

bullet injuries and were also taken to Sir JJ Hospital but they

succumbed to their injuries. In the firing, another woman namely, Smt.

Gangubai Eknath Sonawane also sustained a bullet injury while she

was walking on the Dharamshi street. She was also admitted to Sir JJ

Hospital.

(b) The Informant narrated the entire incident to the police

while in the hospital. His statement was recorded on the basis of

which, C.R. No.26 of 2010 was registered at the Sir JJ Marg Police

Station against four unknown persons for the offences punishable

1--apeal-559-2022.doc

under Sections 307 and 34 of the IPC and Section 3, 25, 27 of the

Indian Arms Act, 1959. Spot Panchanama was prepared in the

presence of panchas; blood, blood mixed with earth and, earth were

collected from the spot. Three lids were also found. Three white

coloured plastic chairs out of five chairs having bullet holes were also

seized. Inquest panchanama was prepared. Statements of witnesses

were recorded, seized muddemal was sent to Forensic Science

Laboratory ('FSL'). Supplementary statements of the witnesses were

recorded. In September 2010, the CA Report was received from the

FSL and thereafter in October, 2010, investigation was transferred to

DCB CID, Unit 1, Mumbai.

(c) The Appellants were arrested on 23 rd October 2010 by PSI

Anil Gangawane (PW/24), who was working in DCB, CID in the

Motor Vehicle Anti Theft Department in another crime. While in his

custody, the 2nd Appellant, Pranay Rane gave a statement regarding the

place where the weapon used in the present crime, was kept.

Accordingly, the said weapon was recovered along with four live

cartridges under the provisions of Section 27 of the Indian Evidence

Act, 1872.

1--apeal-559-2022.doc

(d) Thereafter, under the orders of Additional Chief

Metropolitan Magistrate ('ACMM'), 37th Court, Ballard Pier, Mumbai,

PI Sudhir Sawant got the custody of the Appellants and they were

arrested on 12th November 2010 in the present crime. On 15 th

December 2010, Test Identification Parade ('TIP') was conducted at

Mumbai Central Prison, Mumbai.

(e) Upon completion of investigation, charge sheet against

these Appellants was submitted. The learned ACMM took cognizance

of the offences. Upon committal, charges were framed against the

Appellants and others on 25th January 2017 for the aforesaid offences

and under Section 37(1)(a) of the Maharashtra Police Act. The

Appellants entered their plea of 'not guilty' and claimed to be tried.

(f) In the meantime, separate charges were framed against

Rajendra Nikalje @ Chhota Rajan. Pursuant to the orders passed by

Lt. Governor New Delhi, this Accused was directed not to be moved

out of Tihar Jail, New Delhi and he remains there till date.

(g) In support of their case, the Prosecution examined 37

witnesses. The defence did not lead any evidence. The statements of

1--apeal-559-2022.doc

the Appellants and the other acquitted accused under Section 313 of

The Code of Criminal Procedure, 1973 ('Cr.P.C.') were recorded. The

defence of the accused was of total denial, innocence and false

implication. However, vide judgment and order dated 25 th April 2022,

the Special Judge convicted the Appellants and sentenced them as

noted in paragraph 1 above. Being aggrieved by their conviction, they

have preferred the present Appeal.

3. Mr. Nitin Sejpal, learned counsel appeared for the

Appellants, Mr. Pradip Gharat, learned Special Public Prosecutor

represented the CBI and Mrs. P. P. Shinde, learned APP represented

the State.

4. The case of the prosecution essentially rests upon direct

evidence of an injured eye witness, i.e. PW/1 the First Informant

namely, Mohamed Asif Khan. He deposed about the entire incident as

it happened in his presence. He has stated that while he was sitting

with Modak and Qureshi, four persons arrived and started firing the

revolver. He sustained a bullet injury on the left side of his chest. So

also, Irfan and Modak sustained bullet injuries, which resulted in their

death. He further stated that he ran away taking support of his bike,

1--apeal-559-2022.doc

through the Masjid Galli- Bhendi Bazar and reached near Metro

Opticians, where he met his friend. His friend took him on his bike to

the hospital. He further stated in his substantive evidence that he

narrated the incident to the police in the hospital and after he was

discharged from ICU, the police again recorded his statement. This

witness described the Appellants in detail. He was also subjected to

TIP. He has given a lucid description of the conduct of the TIP. He

identified the Appellants. Thereafter, this witness also identified the

Appellants in the Court. PW/1 was subjected to a rigorous cross-

examination, however, he stood his ground and did not budge from

his testimony.

5. Mr. Sejpal tried to suggest that at the time of giving his

statement to the police, PW/1 was semiconscious and that he gave the

description of only one person, who fired at him. In fact, PW/1 has

reiterated and volunteered to say that he described both the persons. It

was also suggested to this witness that he did not see the face of the

assailants as he left the spot immediately. Mr. Sejpal also doubted the

TIP by saying that the parade was delayed and PW/1 saw the

Appellants before the parade. Mr. Sejpal contended that delay in

1--apeal-559-2022.doc

holding a TIP renders it fatal and this witness had identified the

Appellants without specifying their individual roles. It was repeatedly

suggested to this witness that since he was injured, he ran away from

the spot and hence, did not see the assailants. Despite, repeated

questioning on this aspect, this witness spoke with precision and

consistently identified the Appellants. He was able to narrate the

entire sequence of events cogently. Nothing fruitful was elicited from

his cross examination.

6. Per contra, Mr. Gharat justified the alleged delay in

conducting the TIP and says that the delay, if any, should be seen from

the date of arrest of the accused and not from the date of the incident.

Admittedly, the incident took place on 13 th February 2010 and the

Appellants were first arrested on 23 rd October 2010 by the Motor

Vehicle Anti Theft Department. They were arrested in the present

crime on 12th November 2010 and the TIP was conducted on 15 th

December 2010. Thus, according to Mr. Gharat, there was no

unreasonable delay in conducting the TIP. Moreover, he submits that

PW/1 has attributed specific roles to the Appellants. So also, the

witness has identified the Appellants as accused before the Court,

1--apeal-559-2022.doc

which is, the substantive evidence. He thus submits that even for the

sake of arguments, if the TIP was ignored, the testimony of PW/1 is of

sterile quality and there is no reason to disbelieve the same.

7. Mr. Gharat took us through the procedure laid down for

conduct of TIP, which is prescribed in the Criminal Manual. On this

aspect this witness deposed as under:

"6. I received a letter from police on 14.12.2010 and by the said letter I was called in a Arthur road jail on 15.12.2010 for the purpose of identification parade. Accordingly, I had gone in the Arthur Road jail on 15.12.2010. I was told by one of the policeman belonging to the crime branch to go inside and identify the person who made assault on me. When I went inside saw that there were two rows having seven persons, each in the row. I identified the persons who had fired on me and he was standing in between persons at number 3 & 4 in the first row. I also identified the person who was firing at the time of occurrence and standing in between person at number 2 & 3 in the second row. He had fired on Shakil Modak and Irfan Qureshi. The persons to whom I identified in the first row and had made assault on me was Mohd. Ali Jan Mohd. Shaikh. The person to whom I identified and standing in the second row was Pranay Rane. The Nayab Tahsildar told me the name of

1--apeal-559-2022.doc

two persons to whom I identified. I can identify Mohd. Ali Jan Mohd. Shaikh and Pranay Rane, if shown to me. (The witness pointed his finder towards accused Mohd. Ali Jan Mohd. Shaikh and Pranay Rane are present in court). Again my statement was recorded in the office of Crime Branch on the day of identification parade."

The sequence narrated by PW/1 of conducting the TIP is in

consonance with the prescribed procedure. We thus have no reason to

disbelieve the testimony of the eye witness PW/1. He has clearly

identified the Appellants in the TIP as well as before the Court. PW/21

one, Nandkishor Deoo Palav, the Executive Magistrate (Retd) also

deposed regarding the procedure that was followed while conducting

the TIP. He stated that he took all the necessary precaution to ensure

that the witnesses do not come in contact with each other after the

first TIP. His testimony also remained intact on the cross-examination.

8. The law on the point in respect of value attached to the

testimony of an injured witness is settled. Such testimony is accorded a

special status in law. This is, as a consequence of the fact that, injury to

the witness is an inbuilt guarantee of his presence at the scene of the

crime and because the witness will not want to let his actual assailant

go unpunished, merely to falsely implicate a third party for the

1--apeal-559-2022.doc

commission of the offence. Hence, the Apex Court in a series of its

decisions has held that the deposition of an injured witness should be

relied upon unless, there are strong grounds for rejection of his

evidence on the basis of major contradictions and discrepancies

therein. In State of UP v. Kishan Chand1, a similar view was reiterated

observing that, the witness sustaining injuries at the time and place of

occurrence, lends support to his testimony that he was present during

the occurrence.

9. In the case of Abdul Sayed v. State of Madhya Pradesh2,

the Supreme Court while discussing the value to be attached to the

testimony of an injured eye witness also affirmed this view and held

that the testimony of an eye witness should be viewed from broad

angles. It should not be weighed in golden scales but with cogent

standards. If an eye witness reproduces the incident in the same

sequence as it registered in his mind, the testimony cannot be doubted

as artificial on that core alone. Thus, Mohamed Asif Khan, the eye

witness has given a graphic description of the entire incident. His

presence on the spot cannot be doubted as he was injured in the

incident. His deposition must be given due weightage and cannot be 1 (2004) 7 SCC 629 2 (2010) INSC 608

1--apeal-559-2022.doc

brushed aside merely on the ground that either he ran away from the

spot as he received injuries or the TIP was allegedly delayed.

10. Mr. Sejpal also pointed to testimony of the 2 nd witness,

PW/7-Gangubai Sonawane, who was also injured in the melee to say

that although she was injured, she failed to identify the Appellants.

However, this does not negate the testimony of PW/1 as PW/7 has

deposed that upon being hit by the bullet, she became unconscious

and fell down. However, she reiterates that she was present and

suffered a bullet injury due to firing.

11. There is another eye witness namely, PW/13, one Shahabaz

Abdul Rehman, who was also present at the time of the incident. He

suffered no injuries and identified the Appellants, who fired at the

deceased. He also deposed regarding being called for identification of

the accused (TIP) and he also identified the accused in the Court. The

defence has not seriously doubted the presence of PW/13 but only

disputes the identification made by him on the ground that he did not

identify the Appellants by name in the TIP. In fact, he stated that he

took the deceased to the hospital. The attempt made by the defence to

suggest that he never participated in the TIP nor identified any person

1--apeal-559-2022.doc

has failed, as PW/13 remained consistent in his testimony. In fact, a

perusal of the cross-examination indicates that there was no

substantial challenge to the testimony of PW/13 regarding the

identification of the Appellants and he has remained consistent with

the statement given to the police.

12. PW/22 is another eye witness namely, Shakil Ismail

Qureshi. He deposed that he had gone to a shop behind a mosque in

Phool Galli on 13.02.2010. There he saw three to four persons firing

at unknown persons. Thereafter, the police recorded his statement. He

was called for the TIP. He identified the Appellants during TIP as well

as in the Court. Mr. Sejpal tried to assail his testimony that it was

only on the next day of the incident, pursuant to advice from his

employer, that PW/22 went to the police station to give his statement.

In fact, the clarification brought out in the cross examination of this

witness itself corroborates his version in his chief examination. His

explanation clearly brings out that he may have been apprehensive to

go to the police directly and involve himself with a police matter as

earlier he used to sell stolen articles to his employer Ashfaq, which

were later sold in Chor Bazaar. But the witness was quick to say that

1--apeal-559-2022.doc

on the advice of his employer, he promptly went to the police the very

next day and reported the incident as he witnessed it. It is thus, quite

believable that a person witnessing an incident such as firing on the

streets by three-four persons, is likely to be shocked and rattled

enough that he does not go to the Police Station immediately,

especially with an earlier background of selling stolen articles. There is

also a fear in an ordinary person to go to the police and record his

statement lest the police involve him in a long drawn investigation.

However this witness identified the Appellants. He also identified the

Appellants in the Court. There is nothing on record to show why this

witness would falsely implicate the accused. The delay in informing

the police is not so long as to disbelieve his testimony. In fact, on the

very next day, PW/22 visited the Police Station and recorded his

statement. Nothing fruitful was elicited from his cross examination.

13. Prosecution also placed reliance on recovery of weapon

pursuant to the statement of Appellant No.2. To corroborate this, the

prosecution examined the panchas in whose presence the discovery

was made. PW/16 one, Manik Kapoorchand Raja has deposed that the

Appellant No.2 stated in his presence that he would show the place

1--apeal-559-2022.doc

where he had kept the weapon. He proved the disclosure panchanama

and its contents. He also identified the Appellants in the Court. He

stated that the 2nd Appellant took both the pancha witnesses to a house

where the parents of the Appellants opened the door. Thereupon, the

2nd Appellant produced the revolver and four live cartridges from one

plastic bag from an iron cupboard in the house.

14. Mr. Sejpal attempted to demolish this testimony of PW/16

by saying that the house from which the weapon and the cartridges

were recovered belonged to a friend of the Appellants and thus, the

persons opening the door were not his parents. To this, PW/16 has

specifically replied that he had referred to the persons as parents of

the Appellants as he did not know that the house belonged to his

friend and not parents. However, PW/16 identified the revolver, as

was seized and sealed in his presence.

15. PW/18 namely, Dr. Bhalchandra Gopinath Chikhalkar

deposed as to the injuries suffered by the deceased. He conducted the

post-mortem and affirmed that the death was on account of fire arm

wounds. He also stated regarding recovery of bullets from the body of

the deceased. The bullet was thereafter sent for forensic analysis. The

1--apeal-559-2022.doc

Doctor also opined that the bullet might have been fired at the victim

from the distance of 100 cm and injuries found on the body can be

associated with the victim sitting and the assailant being in standing

position. The defence was unable to contradict the testimony of

PW/18. His testimony also corroborated the eye witnesses testimony

regarding the victims sitting on the chairs and the injuries caused by

bullets fired from a revolver. The Doctor identified the post-mortem

report and the bullets which were sent for forensic analysis.

16. PW/23, API Mukund Vasudeo Gorhe, is the Investigating

Officer. He deposed as to the investigation done by him and the spot

panchanama. He stated that all the articles seized from the spot were

sealed with his signature as well as the panchas. They were deposited

in muddemal room of the police station. He identified the bullets from

the sealed bottle and the label on the bottle. There is nothing to

suggest that this witness deposed falsely.

17. PW/25, Dr. Mohamed Aarif Rashamwala testified to the

treatment given by him to the First Informant. He affirmed that one

bullet was extracted from the chest of PW/1 and he was discharged on

12th March 2010. He also corroborated the testimony of PW/1

1--apeal-559-2022.doc

regarding that he was completely conscious when he gave statement to

the police.

18. Mr. Gharat drew our attention to the CA examination

reports at Exhibits 149 to 157 and Exhibit 207. Exhibit 149 is an

application made by the prosecution for marking the CA reports as

Exhibits under the provisions of Section 293 of the Cr. P. C. and also

for marking of the corresponding articles. Mr. Gharat particularly

pointed out that the defence took no objection for marking the CA

Reports as Exhibits. The Application below Exhibit 149 was partly

allowed and the CA Reports were placed on record and accordingly,

exhibited as Exhibits 150 to 157. According to Mr. Sejpal, the CA

Report at Exhibit 207 was however, not included in the documents,

which were allowed to be exhibited in view of the provisions of

Section 293 of the Cr.P.C. Exhibit 207 is the FSL Report pertaining to

the matching of the bullets with the .38 revolver recovered pursuant

to the disclosure statement made by the 2 nd Appellant. The said Report

clearly states that on comparison, the bullets from the body of the

deceased and PW/1 injured witness match with the revolver recovered

at the behest of the Appellant No.2.

1--apeal-559-2022.doc

19. Mr. Sejpal contended that the CA Report at Exhibit 207

was not proved by calling the Forensic Expert to testify. According to

him, this report is not proved and could not have been exhibited. The

application below Exhibit 149 made by the prosecution was only

relating to CA Reports marked at Exhibits 150-157. It was only to the

exhibition of these documents that the defence did not take any

objection. Hence, the CA Report at Exhibit 207 regarding matching of

the recovered revolver with bullets is not proved and cannot be read

in evidence.

20. Section 293 of the Cr.P.C. provides that any document

purporting to be a report under the hand of a Government scientific

expert to whom this Section applies, upon any matter or thing duly

submitted to him for examination or analysis and report in the course

of any proceeding under this Code, may be used as a evidence in any

inquiry, trial or other proceeding under the Code. Sub-clause (2) vests

power in the Court to summon and examine any such expert as to the

subject matter of his report, if it thinks fit. This Section applies to any

Chemical Examiner or Director, etc. of a Central or State Forensic

Science Laboratory. Admittedly, the Court has not summoned any such

1--apeal-559-2022.doc

expert who has given the said report at Exhibit 207. However, there is

also nothing on record to indicate that the defence ever objected to

exhibiting of said document. No doubt that the manner in which the

CA Report ideally ought to have been proved through the author of

the said report who has analyzed the articles. However, this by itself

would not turn the case on its head, considering the provision of

Section 293 of the Cr.P.C. Had the defence seriously wanted to contest

the said Report, it was imperative on its part to express its objections

during the trial on the basis of which the Court would have exercised

its power under Sub-clause (2) and called the expert to depose as to its

credibility. Having failed to take any objection in the trial, it is well

within the power of the Court to exhibit the said Report given under

the signature of the Assistant Chemical Analyzer to the Government of

Maharashtra.

21. In this regard, Mr. Gharat canvassed a further case that

without prejudice to his argument of application of Section 293 of the

Cr.P.C., in fact, this document has also been proved by the

Investigating Officer, i.e. PW/28 in his deposition. This witness has

testified that upon recovery of that weapon, he wrote the letter to the

1--apeal-559-2022.doc

FSL to verify if the said weapon was used in the present crime.

Furthermore, he specifically denied the suggestion given to him in the

cross-examination that the fire arms recovered and seized from the

discharged accused were planted on the 2 nd Respondent. Mr. Gharat

also pointed to the statements of the accused recorded under Section

313 of the Cr.P.C. and contended that the accused did not offer any

explanation in this regard despite having opportunity to do so.

Similarly, no such argument was raised before the trial Court

regarding the admissibility of the CA Report.

22. Mr. Sejpal has placed reliance on various decisions of the

Supreme Court and this Court on the legal aspects pertaining to

omissions in testimony of eye witnesses, provisions relating to

discovery under Section 27 of the Indian Evidence Act, 1872 etc. We

have perused the said judgments. We agree with the legal propositions

in the said decisions cited. However, the same are not applicable to

the facts in the present case.

23. The present case thus, primarily hinges on the testimony

of four eye witnesses. Although the prosecution has fairly succeeded in

establishing the guilt of the Appellants beyond reasonable doubt on

1--apeal-559-2022.doc

the basis of the recovery of the weapon, evidence of the medical

Doctor, panchas, and the Investigating Officer, it is settled position of

law that conviction can be based on the testimony of a single eye

witness and there is no rule of law or evidence which says to the

contrary, provided that the said witness passes the test of reliability. It

is only when the Court finds that the eye witness is a wholly unreliable

witness that his testimony is discarded in toto and no amount of

corroboration can cure that defect. In the present case, there are four

eye witnesses. Even if the testimony of PW/7, who became

unconscious when she received bullet injury is discarded, the other

three eye witnesses inspire confidence.

24. In view of the aforesaid discussion, we find that the

judgment and order impugned herein is a well reasoned and legally sound

decision. The evidence on record, when assessed in its entirety establishes

the guilt of the Appellants beyond reasonable doubt. The observations of

the trial Court regarding reliability of the eye witnesses testimony, the

corroborative evidence, etc are compelling and do not warrant any

interference. Prosecution has established its case beyond all reasonable

doubt against the appellants herein based on legal, admissible and

1--apeal-559-2022.doc

cogent evidence.

25. In view of the reasons stated above, the present Appeal

fails and is accordingly, dismissed. The conviction and sentence

awarded to the Appellants for the offences as stated aforesaid stands

confirmed.

(DR. NEELA GOKHALE, J.) (REVATI MOHITE DERE, J.)

Digitally signed by SHAMBHAVI SHAMBHAVI NILESH NILESH SHIVGAN SHIVGAN Date:

2025.04.15 17:42:42 +0530

 
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