Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Saiyyad Musaddik Vahiduddin Kadri @ ... vs The State Of Maharashtra
2025 Latest Caselaw 4942 Bom

Citation : 2025 Latest Caselaw 4942 Bom
Judgement Date : 23 April, 2025

Bombay High Court

Saiyyad Musaddik Vahiduddin Kadri @ ... vs The State Of Maharashtra on 23 April, 2025

Author: Revati Mohite Dere
Bench: Revati Mohite Dere
           Digitally signed
           by SHAGUFTA
SHAGUFTA QUTBUDDIN
   2025:BHC-AS:18227-DB
           PATHAN
QUTBUDDIN
           Date:
PATHAN     2025.04.23                                                              APEAL-1025-2019.doc
           17:19:08
           +0530


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CRIMINAL APPELLATE JURISDICTION

                                             CRIMINAL APPEAL NO.1025 OF 2019

                      Saiyyad Musaddik Vahiduddin Kadri @
                      Imran Mansuri Hasani,
                      Age: 58 years, Occ.: Nil,
                      R/o. 1603, Zainab Manzil, Khadia Street,
                      Two Tank, Mumbai-400 008

                      Presently in Yerwada Central Prison,
                                                                       ... Appellant
                      Pune
                                   Versus
                      The State of Maharashtra
                      Through Mira Road Police Station                 ... Respondents

                     Mr. Tehwar Khan Pathan a/w Mr. Khan Ishrat Ali Azhar Ali and
                     Mr. Mohammad Ahmed Khan for the Appellant

                     Mrs. P. P. Shinde, A.P.P for the Respondent-State

                                                     CORAM : REVATI MOHITE DERE &
                                                             DR. NEELA GOKHALE, JJ.
                                                     RESERVED ON : 26th MARCH 2025
                                                PRONOUNCED ON : 23rd APRIL 2025


                     JUDGMENT (Per Revati Mohite Dere, J.) :

1 By this appeal, the appellant has assailed the judgment

and order dated 28th March 2019, passed by the learned

Additional Sessions Judge, Thane, in Sessions Case No.29/2013,

APEAL-1025-2019.doc

convicting him for the offence punishable under Section 302 of

the Indian Penal Code ('IPC') and sentencing him to suffer

imprisonment for life and to pay a fine of Rs.5,000/- in default, to

suffer rigorous imprisonment for one month.

2 The facts as are necessary to deal with the case are-

It is the prosecution case that between 8:00 p.m on

14th August 2003 and 7:35 a.m on 15 th August 2003, the

appellant committed the murder of one scrap vendor-Julfikar

Umarkhan with a weapon or sharp edged knife and be-headed the

said person and set him ablaze by pouring kerosene or a like

substance. The body of the person was found in a bathroom in a

flat, being Flat No. 302 of Sai Aashiyana Co-op. Society, A-Wing,

Mira Road, Thane. It is further the prosecution case that the said

act was done by the appellant to conceal his identity, by showing

that he was murdered. The object/motive was to avoid court

proceedings and cases which the appellant was facing.

APEAL-1025-2019.doc

The act came to light, when the neighbours saw

smoke billowing out of the said flat. Fire-brigade was called and

the fire in the bathroom was doused. A headless dead body was

found in the bathroom. On inquiry, it was learnt that the flat

belonged to Saiyyad Zuber Kadri, who was residing in Saudi.

Inquiry also revealed that Saiyyad's brother-Musaddik (appellant)

was residing in the said flat for about a year, alone, and that the

appellant's another brother was residing in a nearby building. It

appears that in the inquiry, the appellant's brother-Mansoor Kadri

had disclosed to the police that his brother was staying in the flat

in question. PW2-Avinash Bhamare, PI attached to Mira Road

Police Station, Mumbai, lodged an FIR vide C.R. No. 169/2003

(Exhibit 30) as against unknown person. Spot panchanama and

inquest panchanama were done and after investigation, the

police filed an `A' Summary report in 2005 as the perpetrator of

the crime, could not be found.

It is the prosecution case that the petitioner after

committing the said act in 2003, went to reside at Malegaon from

APEAL-1025-2019.doc

2003 to 2006 and thereafter to Hyderabad between 2006 to

2010, to avoid his arrest.

It appears that the appellant was arrested on 6 th

October 2010 by ATS, Mumbai (Kalachowky) in C.R. No.

23/2010 for the alleged offences punishable under Sections 3, 25

of the Indian Arms Act. It is during the appellant's interrogation

in the said case, that the police discovered that the appellant had

killed someone in 2003 and portrayed to the police that it was he,

who was killed and that the same was done by the appellant, to

avoid facing prosecution in cases registered against him. Pursuant

thereto, the police re-opened the case i.e. C.R. No.169/2003

since an `A' Summary was filed in the said case. The appellant

came to be arrested in the said case and was remanded to custody

in C.R. No. 169/2003. After investigation, charge-sheet was filed

in the said case against the appellant for the alleged offences

punishable under Sections 302 and 201 of the IPC in the District

and Sessions Court, Thane, on 7th January 2013.

APEAL-1025-2019.doc

Since the offence under Section 302 of the IPC was

triable by the Court of Sessions, the case came to be transferred

to the Court of Sessions for trial.

Charge came to be framed against the appellant, to

which, he pleaded not guilty and claimed to be tried.

The prosecution, in support of its case, examined as

many as 14 witnesses- PW1-Kayamuddin Fakir Mohd. Shaikh,

who drew the spot panchanama and inquest panchanama, which

are at Exhibits 21 and 22; PW2-PI Avinash Bhagwan Bhamare,

the first informant who came to the spot on 15 th August 2003, on

learning of smoke coming out from the flat in question. PW2-

Avinash lodged the FIR (Exhibit 30); PW3-Mohd. Kuber Alam

Sadik Husein, who had seen the appellant a week or two prior to

the incident in the said flat, owned by the appellant's brother;

PW4-Mohammad Afzal Haji Mohd. Akbar Shaikh, who had

learnt that the dead body was of the appellant; PW5-Nafis Ahmed

Nasiruddin Bhaldar, the President of the Society in which the flat

APEAL-1025-2019.doc

was situated; PW6-Mohd. Faruk Shaikh Hasan Mohd, who saw

the smoke billowing from the flat owned by the appellant's

brother; PW7-Dr. Ramchandra Mhasu Dhotre, who issued the

Death Certificate (Exhibit 50) and the post-mortem report

(Exhibit 51); PW8-Dr. Mohammed Ismail Mehndi Hasan Ansari,

ENT Surgeon who performed septoplasty on the appellant on

26th August 2003; PW9-Riyaz Pasha Patel. For what purpose the

said witness was sought to be examined by the prosecution, is far

from clear. Infact, since the said witness deposed in his

examination-in-chief that he did not know the accused person

before the Court, the said witness ought to have been cross-

examined by the Prosecutor and declared the said witness as

hostile. However, the same has not been done. PW10-Waqar

Ahmed Mohd. Yusuf, who had seen the appellant in the hospital

of PW6-Mohd. Faruk Shaikh in 2003 (Infact, nothing has come

on record to show that PW6 owns a hospital. It appears that

PW6 has a chicken shop). He has stated that the appellant

introduced himself as Imran Kadri; PW11-Bhimrao Savale Tele,

APEAL-1025-2019.doc

API who signed the spot panchanama and inquest panchanama at

Exhibits 21 and 22 respectively. The said officer handed over the

investigation to PI Shyamkumar Nipunge; PW12-PI Shyamkumar

Bhikaji Nipunge, who recorded the statements of witnesses,

collected fingerprints, prepared panchanama and did

correspondence with the Chemical Analyser (CA) for DNA

testing; PW13-Rajendra Sopanrao Ghule, Sr. PI, the subsequent

Investigating Officer, who collected the Call Detail Records of the

appellant and his relatives and sent the same to the Forensic

Science Laboratory; and PW14-Mustak Ahmed Shaikh Sadar, Sr.

PI who filed an `A' Summary report in the year 2005, which was

later re-opened in 2010.

The defence of the appellant was that of total denial

and false implication.

After recording the 313 statement of the appellant

and after hearing the learned counsel for the respective parties,

the learned Judge convicted the appellant as stated aforesaid in

para 1 of the judgment.

APEAL-1025-2019.doc

3 At the outset, we may note that the prosecution case

rests entirely on circumstantial evidence. The law relating to a

case resting on circumstantial evidence is well settled. The Apex

Court in the case of Hanumant Govind Nargundkar vs. State of

Madhya Pradesh1 in para 12 has observed as under:

"12. It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused......."

4 Similarly, in Sharad Birdhichand Sarda vs State of

Maharashtra2, the Apex Court has held that the onus is on the

prosecution to prove that the chain of circumstance is complete

and that falsity or untenability of the defence set-up by the

accused, cannot be made the basis for ignoring any serious 1 1952 SCR 1091 : AIR 1952 SC 343 : (1952) 2 SCC 71 2 (1984) 4 SCC 116

APEAL-1025-2019.doc

infirmity or lacunae in the case of the prosecution. The Apex

Court in para 153 then proceeded to indicate the conditions

which must be fully established before a conviction can be made

on the basis of the circumstantial evidence. The same are as

under:

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

It may be noted here that this Court indicated that the circumstances concerned 'must or should' and not 'may be' established. There is not only a grammatical but a legal distinction between 'may be proved' and "must be or should be proved" as was held by this Court in Shivaji Sahabrao Bobade v. State of Maharashtra3 where the following observations were made: [SCC para 19, p. 807 : SCC (Cri) p. 1047]

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

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

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

3 (1973) 2 SCC 793

APEAL-1025-2019.doc

(4) they should exclude every possible hypothesis except the one to be proved, and

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

5 Thus, in a case of circumstantial evidence, the onus is

on the prosecution to establish the incriminating circumstances, by

adducing reliable, cogent and legally admissible evidence. The

circumstances so proved must form a complete chain of evidence,

on the basis of which, no conclusion other than the one of guilt of

the accused can be arrived at.

6 We have given our anxious consideration to the

submissions advanced by the learned counsel for the appellant and

learned A.P.P for the State and after going through the evidence on

record, and keeping in mind the cardinal principles to be

considered in a case resting on circumstantial evidence, we find

that in the present case, the prosecution has failed to prove the

APEAL-1025-2019.doc

circumstances against the appellant, beyond reasonable doubt, for

the reasons spelt out herein-under.

7 The fact, that a be-headed body was found in the flat in

question on 15th August 2010, the same is not seriously disputed

by the appellant. The only question that arises for consideration

is, who was responsible for the same and whether the prosecution

has proved its case, by adducing cogent, legal and admissible

evidence on record, that it was the appellant and the appellant

alone, who was responsible for the injuries caused to the person

who was found in the flat.

8 At this juncture, we may note, that the prosecution has

not been able to establish the identity of the person who was

actually found dead in the flat, although, it is the prosecution

case,that the person was one scrap vendor-Julfikar Umarkhan.

Although, the charge against the appellant is that of having

committed the murder of Julfikar Umarkhan, the prosecution has

APEAL-1025-2019.doc

not brought on record any evidence to show that the dead body

was that of Julfikar Umarkhan, inasmuch as, no witness has been

examined to show that the said person was missing since that day.

Neither has the prosecution examined the relatives of Julfikar

Umarkhan. Infact, on what basis, the prosecution has claimed that

the dead body was of one Julfikar, is not clear, as no evidence has

been adduced by the prosecution in this regard.

9 Be that as it may, the prosecution relies essentially on

two circumstances qua the appellant i.e. alleged last seen theory

and the fact that the appellant was staying in the flat in question

i.e. Flat No. 302 of Sai Aashiyana Co-op. Society, A-Wing, Mira

Road, Thane.

10 As far as the evidence of last seen is concerned, the

prosecution seeks to place reliance on the evidence of PW3-Mohd.

Kuber Alam Sadik Husein; PW4-Mohammad Afzal Haji Mohd.

Akbar Shaikh; PW5-Nafis Ahmed Nasiruddin Bhaldar; and PW6-

APEAL-1025-2019.doc

Mohd. Faruk Shaikh Hasan Mohd.

11 PW3-Mohd. Kuber Alam Sadik Husein, in his evidence,

deposed that the appellant was residing with his family on the 3 rd

floor of Sai Aashiyana in Flat No. 302; that the said flat was

owned by appellant's brother-Saiyyad Musaddik; that he was

residing there, for about one year prior to the incident; that the

appellant would not talk to anybody and that he had seen the

appellant a week or two before the incident and had not seen him

thereafter. The said witness was residing in the very same building

in Flat No. 104. According to PW3-Mohd. Kuber, on 15 th August

2003, after Namaaz, he came and slept at home at 6:00 a.m; that

one Dhanbahaddur knocked on his door at about 7:30 a.m and

asked him to come on the third floor; that he went on the third

floor and saw the fire-brigade personnel and police present at the

spot, that smoke was coming out from Flat No.302; and that the

police entered the room and saw one dead body. The said

evidence which has come in the examination-in-chief, at the

highest, would reveal that he had seen the appellant a week or two

APEAL-1025-2019.doc

before the incident and not thereafter. There is no evidence

whatsoever to show that the appellant was last seen with the

deceased.

12 PW4-Mohammad Afzal Haji Mohd. Akbar Shaikh, in

his evidence, has stated that he resides in Sai Aashiyana Society in

Flat No. A-402 since 2003; that the appellant was residing on the

third floor; that one dead person was found inside the said flat on

15th August 2003; that there was rumour that the dead body was

that of the appellant and that the head was cut from the torso.

The said witness has further stated that he learnt after a couple of

years that the dead body was not of the appellant; and, that he

learnt, that the appellant had committed a murder in the flat, to

conceal his identity. The said evidence does not, in any way,

further the prosecution case and cannot be said to be last seen

evidence.

13 PW5-Nafis Ahmed Nasiruddin Bhaldar has deposed

that he is residing in Flat No. A-301 at Sai Aashiyana for about 22

APEAL-1025-2019.doc

years; that appellant's brother had a flat bearing No. A-302; that

the appellant and his wife had come to reside in the said flat in

2002; and that thereafter, the appellant's children and wife started

residing elsewhere and the appellant was residing alone. PW 5-

Nafis Ahmed has further stated that on 15 th August 2003, his

neighbour Khayyam informed him at about 6:45 a.m that smoke

was coming out from Flat No. 302; that a fire-brigade came there

and that one headless body was found in the said flat. He has

stated that the appellant's brother came there and informed that it

was the appellant's dead body. He has further stated that he

learnt that the appellant was arrested in a bomb blast case in 2010

and that he had done the act in 2003, only to conceal his identity.

The said evidence also cannot qualify as last seen and as such,

cannot be considered.

14 PW6-Mohd. Faruk Shaikh Hasan Mohd., in his

evidence, has stated that he was residing on the second floor at Sai

Aashiyana Building; that on 15th August 2003 at 6:00 a.m, he

APEAL-1025-2019.doc

heard shouts and went on the third floor; that he saw smoke

coming out of Flat No. 302; that there were policemen and fire-

brigade personnel; and that there was one dead body found in the

room. He has stated that the appellant was residing in the said

flat. This is all what the said witness has deposed. This evidence

also cannot be termed as 'last seen evidence'. Last seen evidence

means evidence of witnesses which reveal that the deceased was

last seen in the company of the accused. This is not the case here.

None of the witnesses had seen the deceased with the appellant.

15 Admittedly, there is no recovery of either any

weapon/clothes of the appellant or the head of the deceased

person.

16 As far as PW8-Dr. Mohammed Ismail Mehndi Hasan

Ansari, ENT Surgeon is concerned, he was examined by the

prosecution to show that the appellant had gone to his clinic on

26th August 2003 for his nose surgery. The said witness, in his

APEAL-1025-2019.doc

examination-in-chief has stated that the appellant had disclosed

his name as Imran Abdulla Shaikh and that he had come from

Janjira Murud, Raigad. PW8-Dr. Ansari has further deposed that

the accused had nasal obstruction and headache, pursuant to

which, he performed septoplasty on the appellant on 26 th August

2003 and after surgery, the appellant had come for follow-up

treatment to him upto 2006. There is nothing in the said

evidence to show that the septoplasty was done on the appellant

resulting in any change in his facial features or to disguise his

identity. It is not even the prosecution case, that the appellant had

changed his facial features to prevent his identification. Thus, the

evidence of PW8-Dr. Ansari, does not, in any way, further the

prosecution case.

17 The evidence of PWs 3 to 6 is also relied upon by the

prosecution to show that the appellant was residing in the flat in

question and therefore, according to the prosecution, the burden

would lie on the appellant of proving the fact, especially within

APEAL-1025-2019.doc

his knowledge (Section 106 of the Evidence Act). It is the

prosecution case that the evidence of PWs 3 to 6 clearly shows

that the appellant was residing in the said flat at the relevant time

and that the appellant had failed to give any plausible explanation

to show to the contrary i.e. that he was not residing in the said

flat.

18 The Apex Court in the case of Nagendra Sah vs. State

of Bihar4, in paras 22 and 23 has observed as under:

"22. Thus, Section 106 of the Evidence Act will apply to those cases where the prosecution has succeeded in establishing the facts from which a reasonable inference can be drawn regarding the existence of certain other facts which are within the special knowledge of the accused. When the accused fails to offer proper explanation about the existence of said other facts, the court can always draw an appropriate inference.

23. When a case is resting on circumstantial evidence, if the accused fails to offer a reasonable explanation in discharge of burden placed on him by virtue of Section

4 (2021) 10 SCC 725

APEAL-1025-2019.doc

106 of the Evidence Act, such a failure may provide an additional link to the chain of circumstances. In a case governed by circumstantial evidence, if the chain of circumstances which is required to be established by the prosecution is not established, the failure of the accused to discharge the burden under Section 106 of the Evidence Act is not relevant at all. When the chain is not complete, falsity of the defence is no ground to convict the accused."

19 It appears that the learned trial Judge has convicted

the appellant relying greatly on the fact, that the appellant had

not afforded any explanation to show that he was not residing in

the flat in question. It is well settled that the prosecution cannot

absolve itself from proving the initial burden cast upon them i.e.

of proving its case beyond reasonable doubt against the appellant.

It is only when the chain is complete that Section 106 of the

Evidence Act can be invoked as an additional link to the

circumstances which have already been proved by the

prosecution. Failure to offer a reasonable explanation in

discharge of the burden placed on the appellant by virtue of

APEAL-1025-2019.doc

Section 106 of the Evidence Act, can only be considered as an

additional link to the chain of circumstances. When the

prosecution itself has failed to prove the circumstances and its

case beyond reasonable doubt qua the appellant, failure of the

accused to discharge his burden under Section 106 of the

Evidence Act, would not be relevant.

20 Admittedly, the prosecution has not examined the

appellant's brother, who disclosed that the appellant was residing

in his flat. Infact, considering the prosecution case, the

appellant's brother could have been well made an accused, as

being part of the conspiracy to conceal the identity of the

appellant, however, no investigation appears to have been carried

out on the said lines.

21 Admittedly, the prosecution has not brought on

record any material to show that there were any pending cases in

2003 for the appellant to commit the said offence. Thus, the

APEAL-1025-2019.doc

motive alleged by the prosecution that the appellant had

committed the said act to conceal his identity, pales into

insignificance. Even the report of the CA and the DNA report

are inconclusive and do not in any way, further the prosecution

case.

22 Having perused the record, we are at pains to observe

that though the police had collected material i.e. to show cases

prior to 2003 pending qua the appellant i.e. 7 cases; 2 under

TADA (cases of 1994) and 5 cases under the provisions of IPC

and under the Arms Act, the Prosecutor failed to bring the said

evidence on record through any of the witnesses. The said

evidence would have atleast helped the prosecution to some

extent to show the motive for the appellant to commit the act in

question i.e. murder of a person, for concealing his identity. The

Prosecutor has failed in his duty to bring the same on record,

despite the evidence being available on record and having been

collected by the police. The prosecutor ought to have been

APEAL-1025-2019.doc

vigilant whilst conducting the case, which we find, he has not. It

is pertinent to note that it is the duty of the prosecutor to

minutely go through the charge-sheet; examine the witnesses and

bring all material on record collected by the prosecution in

support of their case. We are afraid that the prosecutor has

conducted the case extremely casually and has failed in his duty

to bring on record the material collected by the police, to show

the motive for the appellant to commit the said act. Infact, even

the examination-in-chief has not been properly conducted nor has

the witness (PW9) been declared hostile, despite he not having

supported the prosecution case.

23 Considering the evidence as stated aforesaid, we find

that the prosecution has failed to prove the incriminating

circumstances against the appellant. The benefit of the same will

have to be given to the appellant. Accordingly, we pass the

following order:

APEAL-1025-2019.doc

ORDER

(i) The appeal is allowed;

(ii) The judgment and order dated 28th March

2019, passed by the learned Additional Sessions Judge,

Thane, in Sessions Case No.29/2013, convicting and

sentencing the appellant, is quashed and set aside;

(iii) The appellant is acquitted of the offence, with

which he is charged. The appellant is set at liberty

forthwith, if not required in any other case. Fine amount, if

paid, be refunded to the appellant.

24 Appeal is disposed of accordingly.

25 In the peculiar facts, we deem it appropriate to send a

APEAL-1025-2019.doc

copy of this order to the Director of the Prosecutions to take note

of the same against the prosecutor, who conducted the said case.

Registry to send a copy of the impugned judgment dated 28 th

March 2019, passed by the learned Additional Sessions Judge,

Thane, in Sessions Case No.29/2013, the evidence of all witnesses

along with a copy of this judgment.

26 All concerned to act on the authenticated copy of this

judgment.

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

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter