Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Mah And Ors vs Jagannath Kishanlal Kutiyawale And Ors
2025 Latest Caselaw 2101 Bom

Citation : 2025 Latest Caselaw 2101 Bom
Judgement Date : 11 August, 2025

Bombay High Court

The State Of Mah And Ors vs Jagannath Kishanlal Kutiyawale And Ors on 11 August, 2025

2025:BHC-AUG:21697


                                                                 CriAppeal-663-2005+
                                                 -1-

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD

                                CRIMINAL APPEAL NO. 663 OF 2005

                 The State of Maharashtra
                 Through Police Station,
                 Nanded (Rural),
                 Taluka and District Nanded.                   ... Appellant
                                                               (Ori. Complainant)

                       Versus


                 1.    Jagannath Kishanlal Kutiyawale
                       Age 51 years, Occupation Labour,
                       R/o. Wajegaon,
                       Taluka and District Nanded.

                 2.    Narayan Kishanlal Kutiyawale
                       Age 40 years, Occupation Labour,
                       R/o. Wajegaon,
                       Taluka and District Nanded.

                 3.    Parasram @ Guddu Jagannath Kutiyawale
                       Age 21 years, Occupation Labour,
                       R/o. Wajegaon,
                       Taluka and District Nanded.           ... Respondents
                                                             (Ori. Accused)

                                                  .....
                 Mr. S. M. Ganachari, APP for the Appellant-State.
                 Mr. Mrigesh D. Narwadkar, Advocate for the Respondents.
                                                  .....


                                            WITH
                         CRIMINAL REVISION APPLICATION NO. 28 OF 2005

                 Gangaram s/o Chotulal Bhatawale
                 Age 44 years, Occupation Agriculturist,
                 R/o Vasarni, Taluka and District Nanded.      ... Applicant
                                                               (Ori. Complainant)
                             Versus
                                                     CriAppeal-663-2005+
                                -2-


1.    The State of Maharashtra
      through Police Station Nanded
      (Rural), Taluka and District Nanded.

2.    Jagannath Kishanlal Kutiyawale
      Age 51 years, Occupation Labour,
      R/o. Wajegaon,
      Taluka and District Nanded.

3.    Narayan Kishanlal Kutiyawale
      Age 40 years, Occupation Labour,
      R/o. Wajegaon,
      Taluka and District Nanded.

4.    Parasram @ Guddu Jagannath Kutiyawale
      Age 21 years, Occupation Labour,
      R/o. Wajegaon,
      Taluka and District Nanded.           ... Respondents

                                  .....
Mr. R. D. Biradar, Advocate for the Applicant.
Mr. S. M. Ganachari, APP for Respondent No.1-State.
Mr. Mrigesh D. Narwadkar, Advocate for Respondent Nos. 2 to 4.
                                  .....

                        CORAM :       ABHAY S. WAGHWASE, J.
                        Reserved on          : 30.07.2025
                        Pronounced on        : 11.08.2025

JUDGMENT :

1. The State takes exception to the judgment and order dated

30.11.2004 passed by learned JMFC, III Court, Nanded in RCC No.

859 of 2001, thereby acquitting the present respondents from charge

under Sections 324, 506 r/w 34 of IPC.

CriAppeal-663-2005+

2. The original complainant has also preferred separate revision

application challenging the acquittal as above.

FACTS GIVING RISE TO THE PROCEEDINGS IN TRIAL COURT

3. On 16.06.2001, complainant Gangaram, while was in the

company of his two sons, namely, Pawan and Nitin, was questioned

by the accused for coming into the land and in such background it is

alleged that complainant was assaulted. When his sons came to his

rescue, they were also assaulted and therefore he filed FIR resulting

into registration of crime bearing no. 166/2001 for offences

punishable under Sections 324, 323, 504, 506 r/w 34 of IPC. After

completion of investigation, all three accused were chargesheeted and

tried by learned JMFC vide RCC No. 859 of 2001.

4. In support of its case, prosecution adduced evidence of in all six

witnesses, including the medical expert.

Oral and documentary evidence was appreciated and after

hearing each side, learned trial court, by judgment and order dated

30.11.2004, acquitted the accused. Hence the appeal.

CriAppeal-663-2005+

SUBMISSIONS

On behalf of the Appellant-State as well as the Revisionist- complainant :

5. Learned APP as well as learned counsel for the revisionist, who

is the original complainant, took this Court through the evidence of

complainant PW2 and would submit that, the FIR was promptly

lodged by this witness. That, he had categorically stated in the

witness box that accused persons initially questioned him and his sons

for coming to the land. Thereafter, when he and his sons went into

the office of one Maroti Nalge, all accused persons came there,

dragged complainant out of the office and, it is alleged that, he was

beaten by means of chain, kicks and fist blows by accused Jagannath

and Guddu. They pointed out that complainant has deposed that even

his sons, who came to save him, were beaten. That, they were taken

to the hospital and examined. Report was lodged promptly. According

to learned APP and learned counsel for the revisionist, the core of the

testimony of complainant regarding assault has remained unshaken in

the cross. They further pointed out that, there is support to the

testimony of PW2 complainant through his sons, who were also

examined. They pointed out that injuries were severe and therefore,

complainant as well as his sons were referred to medical expert who CriAppeal-663-2005+

has also stepped into the witness box. Thus, according to them, all the

ingredients for attracting the charges were available, but only due to

improper appreciation, the trial has ended up in acquittal, and hence

they seek indulgence by allowing the appeal and the revision.

On behalf of the Respondents-accused :

6. In answer to above, learned counsel for the respondents-

original accused would submit that prosecution miserably failed.

That, witnesses are not consistent. That, medical expert has expressed

possibility of injury due to fall, There being civil dispute, parties were

on cross terms and hence, there is false implication. Therefore,

according to him, there is no infirmity or perversity in the

appreciation at the hands of the trial court. He therefore prays to

dismiss the appeal as well as the revision for want of merits.

ANALYSIS

7. Respondents-original accused were chargesheeted for

commission of offence punishable under Sections 324 and 506 of IPC.

Here, though prosecution has examined as many as six witnesses,

crucial evidence is that of complainant PW2-Gangaram and his two

sons i.e. PW3-Pawan and PW4-Nitin.

CriAppeal-663-2005+

8. On re-analysis and re-appreciation, it is emerging that case set

up by complainant is that, when he and his sons were taking round in

their field around 5.00 p.m. on the relevant day, accused persons

questioned him for coming to the field and then, it is alleged that, he

was assaulted by accused causing him bleeding injuries. Even report is

lodged on the same day and prosecution has also, in support of case

of injury, examined medical expert PW6.

9. Specific defence taken by respondents-accused in trial court is

that, there being civil dispute and animosity, there is false

implication; there was no assault as alleged and rather, injuries

suffered by complainant could be self inflicted and complainant

contradicts himself regarding site of alleged assault and injury. That,

no independent witness, in spite of availability, is examined and

though PW3 and PW4 are examined, it is their case in trial court that,

they were not present at the time of alleged occurrence and are thus

got up witnesses and being interested witnesses, case of prosecution

comes under shadow of doubt.

10. On above lines, if evidence of PW2, PW3 and PW4 is put to

minute scrutiny, as submitted, it does emerge that in the FIR, CriAppeal-663-2005+

complainant has reported that while he alone was roaming in the

field, accused questioned him and thereafter assaulted him by

dragging him out of the office of one Maroti Nalge. At least in the

complaint, he does not refer about his both sons accompanying him at

the time of assault. He has named his son Pawan only to have come to

his rescue and not the other son Nitin. No doubt, it is settled position

that FIR not being encyclopedia and on mere failure to name other

witnesses, case of prosecution cannot be doubted, however, here,

peculiar facts are that, complainant has in his evidence at Exhibit 24

testified about he and his both sons taking round in the field and that

time accused questioning them and initially assaulting him and

thereafter even assaulting his sons. Therefore, there being specific

allegation of assault not only to him, but also to his sons, it was

expected of him to even refer about their presence in the FIR.

However, the same is not appearing so.

11. Even on close scrutiny of complainant's evidence, it is clearly

emerging that he has attributed questioning to all accused persons

who are in fact three in number. He has not given details about which

amongst the three accused questioned him. There cannot be

questioning in chorus. He, in his evidence, has further stated that

because accused Jagannath was maneuvering cycle chain in his hand, CriAppeal-663-2005+

out of fright, he went to the office of Maroti Nalge, but accused came

there also and he was allegedly taken out of the office and then

accused assaulted him. He has stated that accused Jagannath,

Narayan and Guddu lifted him and flung him on the floor, accused

Jagannath hit him by means of chain on the right side of his head

whereas, accused Guddu hit him by means chain on the left side of his

head.

In cross, omissions are brought to the extent of he being

accompanied by his sons Pawan and Nitin i.e. PW3 and PW4; accused

persons asking why he came to the land; accused Jagannath

maneuvering or rotating chain; he being pulled out of the office and

flung on the floor. These are material omissions. He claims that his

clothes were also blood stained but unfortunately the same are not

seized and there is no CA report of the same.

12. PW3 and PW4 are sons of complainant and they are examined

at Exhibits 26 and 27 respectively. On scrutiny of evidence of these

two witnesses, it is noticed that PW3 Pawan has not stated about his

father being lifted and then banged on the floor. Though he stated

that accused Jagannath assaulted his father by cycle chain, he has

stated about Guggd taking the chain from Jagannath and assaulting CriAppeal-663-2005+

his father and thereafter, he and his brother also were assaulted by

fists and blows and they were threatened to kill. Such part of being

threatened to kill is not stated by his father complainant. Even in his

cross, omissions are brought about he accompanying his father and

brother, about Narayan making his father fall.

Likewise, in cross of PW4 Nitin, omissions are brought about he

and his father roaming in the field; accused Jagannath to be armed

with chain and therefore, out of fear, they going to the office of

Maroti Nalge.

13. Therefore, from above evidence of father and his two sons,

their evidence is found to be full of material omissions. As stated

above, complainant had not informed police about he to be

accompanied by his both sons. In the light of their testimony

discussed above, it is doubtful whether they were accompanying their

father.

14. Though learned APP harped on the availability of medical

evidence, according to the complainant, he was assaulted by means of

chain on the right and left side of the head. However, medical

evidence shows injuries suffered on the right frontal region and mid CriAppeal-663-2005+

parietal region. Therefore, as stated by learned counsel for the

respondents, though there is medical evidence as well as injury

certificate, it is contrary to the evidence of complainant.

15. As stated above, witnesses have admitted about civil dispute

and previous animosity. There is failure on the part of prosecution to

examine independent witness Maroti Nalge, exactly at whose office

alleged assault is stated to have occurred. No independent witness is

examined. Due to failure of complainant to refer presence of his two

sons PW3 and PW4 in the FIR, there is reason to hold that they are

not party to the alleged occurrence.

16. It is incumbent upon prosecution to discharge the primary

burden of establishing its case beyond reasonable doubt. A slightest

doubt, if crops up, is sufficient to extend benefit to the accused. Here,

as stated above, evidence of complainant and his two sons is not

consistent. Medical evidence does not lend support to the prosecution

version. Recovery of alleged chain is at the instance of accused no.2

Guddu, that too, after two days. Spot is also not proved. Therefore,

there are several aspects which brings case of prosecution under

shadow of doubt.

CriAppeal-663-2005+

17. Perused the judgment. The learned trial court has considered

each and every aspect of the prosecution case as well as the legal

requirements for bringing home the charge, and has rightly reached

to the conclusion about failure of prosecution to prove its case beyond

reasonable doubt and thus, entitlement of accused for benefit of

doubt. Bearing in mind the law laid down by the Hon'ble Apex Court

while dealing with appeal against acquittal, this Court finds no merit

in the appeal.

18. Learned counsel for original complainant has also preferred

revision against acquittal. However, for above reasons, this Court

finds no reason to interfere in revision. Hence, following order is

passed :

ORDER

The Criminal Appeal as well as the Criminal Revision

Application are hereby dismissed.

[ABHAY S. WAGHWASE, J.]

vre

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter