Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pawan S/O. Deelip Sarwade vs The State Of Maharashtra
2025 Latest Caselaw 8998 Bom

Citation : 2025 Latest Caselaw 8998 Bom
Judgement Date : 17 December, 2025

[Cites 17, Cited by 0]

Bombay High Court

Pawan S/O. Deelip Sarwade vs The State Of Maharashtra on 17 December, 2025

2025:BHC-AUG:35806-DB


                                     1          Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD

                           CRIMINAL APPEAL NO.525 OF 2020

            Rohit s/o Balaji Waghmare,
            Age : 22 years, Occu.: Labour,
            R/o.: Harangul (Bk), Latur
            District : Latur                                    .... APPELLANT
                                                                (Orig. Accused No.1)

                  VERSUS

            The State of Maharashtra
            Through : Police Inspector,
            MIDC Latur Police Station,
            Latur, District : Latur                             ....         RESPONDENT

                                             ....
            Mr. P. P. More, Advocate for Appellant
            Mr. A. V. Lavte, APP for Respondent-State
                                             ....
                                           WITH
                            CRIMINAL APPEAL NO.463 OF 2020

            Pawan s/o Deelip Sarwade
            s/o. Late Deelip Dyanoba Sarwade,
            Age : 22 years, Occu.: Student
            R/o.: Harangul (Bk), Latur
            District : Latur                                    .... APPELLANT
                                                                (Orig. Accused No.2)

                        VERSUS

            The State of Maharashtra
            Through : Police Inspector,
            Investigating Officer,
            MIDC Latur Police Station,
            Latur, Taluka & District : Latur                    ....         RESPONDENT

                                             ....
            Mr. A. D. Ostwal, Advocate for Appellant
            Mr. A. V. Lavte, APP for Respondent-State
                                            ....
                         2          Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20


                          WITH
              CRIMINAL APPEAL NO.449 OF 2020

Alim @ Mangal s/o Fattulal Sayyad,
Age : 28 years, Occu.: Driver,
R/o.: Harangul (Bk, Latur
District : Latur                                   .... APPELLANT
                                                   (Orig. Accused No.3)

           VERSUS

The State of Maharashtra
Through : P.S.I.
MIDC Latur Police Station,
Latur, District : Latur                            ....         RESPONDENT

                                ....
Mr. Prakashsingh B. Patil, Advocate for Appellant
Mr. A. V. Lavte, APP for Respondent-State
                                ....

                      CORAM : SANDIPKUMAR C. MORE AND
                              MEHROZ K. PATHAN, JJ.

                      RESERVED ON : 23/09/2025
                      PRONOUNCED ON : 17/12/2025

JUDGMENT :

(Per : Sandipkumar C. More, J.)

1. All these appeals have been filed by original accused No.1-

Rohit Balaji Waghmare, accused No.2- Pawan Deelip Sarwade, and

accused No.3- Alim @ Mangal s/o Fattulal Sayyad, respectively,

against the common judgment and order dated 24/06/2020 passed

by the learned Sessions Judge, Latur (hereinafter referred to as

"the learned trial Judge") in Sessions Case No. 26 of 2018. By the

impugned judgment, all the appellants have been convicted for the 3 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

offence punishable under Section 302 read with Section 34 of the

Indian Penal Code (for short, "IPC") and sentenced to suffer life

imprisonment and to pay a fine of Rs. 2,000/- each, with a default

clause. However, the appellants have been acquitted of the charge

under Section 504 read with Section 34 of the IPC.

2. According to the prosecution, the incident took place on the

road from Harangul Railway Station to Harangul (Bk), in front of

the pan stall of Sunil Dnyanoba Boke (PW-3), situated opposite to

Akshay Beer Bar and Pravin Beer Bar. On 29/01/2018,

Prameshwar Baburao Lakhadive (the deceased) had gone to

Akshay Beer Bar to consume liquor. All the appellants-accused

were also present in the said bar, consuming liquor on another

table. An altercation then ensued between Prameshwar and the

appellants-accused. Under the influence of alcohol, the appellants-

accused abused and assaulted Prameshwar inside the bar.

However, the owner of the bar, Sandip Bhandari (PW-7), intervened,

resolved the dispute and expelled both parties from the bar at

about 9.15 p.m.

Thereafter, Prameshwar went to the pan shop of Sunil Boke

(PW-3), but the appellants-accused followed him. They again

abused and assaulted him. The appellant-accused Pawan pushed 4 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

Prameshwar to the ground, while appellant-accused Rohit inflicted

a knife blow on his left thigh. Due to this blow, Prameshwar

sustained a bleeding injury and could not stand on his own. The

appellants-accused then left the spot. Prameshwar borrowed the

mobile phone of Sunil Boke (PW-3) and contacted his brother-in-

law, Subhash Manohar Siddheshware (PW-1), who is the informant

in this case. Prameshwar narrated the incident to Subhash and

called him to the spot. Accordingly, Subhash (PW-1) arrived there

and found Prameshwar lying in a pool of blood. With the help of

Sunil Boke (PW-3) and the owner of the adjoining Pravin Bar, he

initially made Prameshwar to sit on his motorcycle and started

proceeding towards the Government Hospital, Latur. However, due

to the severity of the injury, Prameshwar was unable to sit properly

on the motorcycle and therefore Subhash (PW-1) shifted him into

an autorickshaw and took him to the Government Hospital.

Prameshwar was admitted to the hospital, but during treatment he

succumbed to his injury at about 12.10 a.m. on 30/01/2018. On

the report of Subhash (PW-1), MIDC Police Station, Latur registered

Crime No.39 of 2018 against all the appellants-accused for the

offences punishable under Sections 302 and 504 read with Section

34 of the IPC. The Investigating Officer carried out the investigation 5 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

and filed a charge-sheet against the appellants-accused for the

aforesaid offences.

The learned trial Judge thereafter conducted the trial by

examining 14 witnesses and ultimately convicted the appellants as

mentioned above.

3. Learned counsel Mr. P. P. More, appearing for the appellant-

accused Rohit, submitted that the present case is based solely on

the alleged oral dying declaration, as Sandip Bhandari (PW-7) is

eye-witness only to the initial incident that took place inside

Akshay Beer Bar, which pertains only to an altercation between the

deceased and the accused. He pointed out that though the

prosecution examined the informant Subhash (PW-1); Yogesh (PW-

5), the son of the deceased; and Meena (PW-6) and Shakuntala

(PW-13), the sisters of the deceased, on the point of the oral dying

declaration, but all these witnesses are close relatives of the

deceased. Therefore, being interested witnesses, their evidence

should not, by itself, form the basis of conviction.

4. Learned counsel Mr. P. P. More further submitted that while

Yogesh (PW-5) stated that Prameshwar died at around midnight,

Mahesh Prakash Giram (PW-4), an inquest panch, stated that 6 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

Prameshwar was already dead at 10.00 p.m. According to him, the

prosecution story regarding the incident inside Akshay Beer Bar is

concocted, as there was no reason for any quarrel between the

deceased and the appellants-accused. He pointed out that the

Medical Officer, Dr. Mahesh Ambadas Giri (PW-10), admitted in

cross-examination that excessive bleeding led to the death of

Prameshwar and further stated that the injury was not on a vital

part of the body. Thus, the prosecution has failed to establish the

guilt of appellant-accused Rohit beyond reasonable doubt. He also

argued that the prosecution made no effort to obtain the CDR

regarding the telephonic conversation between the deceased and

Subhash Siddheshware (PW-1) immediately after the assault.

5. Learned counsel Mr. P. P. More further highlighted

discrepancies in the timings mentioned by Meena (PW-6) and

Shakuntala (PW-13) regarding the alleged oral dying declaration.

According to Yogesh (PW-5), Meena (PW-6) and Shakuntala (PW-

13), the dying declaration was made to them before the deceased

was admitted to the hospital, whereas Subhash (PW-1) stated that

the deceased was first admitted to the hospital and thereafter made

the dying declaration. Lastly, he expressed doubts regarding the

disclosure statement and the recovery panchanama, contending 7 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

that the alleged recovery was effected from an open place. He has

also relied upon following judgments:

     A)      Hare Ram Yadav vs. State of Bihar, 2024
             DGLS(SC) 1224;
     B)      Lavghanbhai Devjibhai Vasav vs. State of Gujrat,
             2018 DGLS(SC 438 and
     C)      Khuman Singh vs. State of Madhya Pradesh,
             2019 DGLS(SC) 1122.


6. Learned counsel Mr. A. D. Ostwal for the appellant-accused

Pawan submitted that the prosecution has not brought on record

any reason for the scuffle between the deceased and the accused

inside Akshay Beer Bar. Moreover, there was no prior enmity

between them. In the alternative, he submitted that even if the

prosecution case is accepted in its entirety, the role attributed to

accused No.2 - Pawan is confined to merely pushing the deceased

to the ground, which, at the most, would attract an offence under

Section 323 of the IPC. He specifically pointed out that even if

accused Pawan is held guilty for such an offence, he has already

undergone three years of imprisonment in the present case. In

these circumstances, no further sentence can be imposed on

accused Pawan even if he is convicted for the act of merely pushing

the deceased. He has also relied on following judgments:

8 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

A) Barendra Kumar Ghosh vs. Emperor, AIR 1925 Privy Council 1;

     B)    Mahbub Shah vs. Emperor, AIR 1945 Privy
           Council 118;
     C)    Shivalingappa Kallayana and others vs. State
           of Karnataka, AIR 1995 SC 254;
     D)    Pandurang and others vs. State of Hyderabad,
           AIR 1955 SC 216;
     E)    Kripal andothers vs. State of Uttar Pradesh,
           AIR 1954 SC 706;
     F)    Ramashish Yadav and others vs. State of Bihar,
           AIR 1999 SC 3830;
     G)    Nirmal Singh      and   others          vs.      State,         2011
           Cri.L.J. 2258;
     H)    Idrish Bhai Daudbhai vs. State of Gujrat, AIR
           2005 SC 1067;
     I)    State of Uttar Pradesh vs. Rajvir, (2007) 15 SC
           545;
     J)    Rohtas and another vs. State of Haryana, 2020
           SCC OnLine SC 1014;
     K)    Shri Kishan andothers vs. State of U. P., (1972)
           2 SCC 537 &
     L)    Chellappa vs. State, Through the Inspector of
           Police, (2020) 5 SCC 160 .


7. Similarly, learned counsel for accused No.3, Alim @ Mangal,

submitted that there is not a single allegation against him in the

prosecution case, either regarding the incident inside Akshay Beer

Bar or the incident that occurred in front of the pan stall of Sunil

Boke (PW-3). He pointed out that none of the witnesses has 9 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

attributed any role to Alim @ Mangal in the incident that took place

near the pan stall. Accordingly, he requested for clearcut acquittal

of the appellant-accused Alim @ Mangal by pointing out that he

has remained in jail for about three years without any reason.

8. On the contrary, the learned APP strongly opposed the

submissions advanced on behalf of the appellant-accused by their

respective learned counsel and supported the impugned judgment.

According to him, the death was certainly homicidal, since the first

injury that caused the death was so deep that it penetrated the

urinary bladder of the deceased. Further, the Medical Officer, Mr.

Mahesh Giri (PW-10), who conducted the post-mortem examination

on the dead body of the deceased, confirmed that the knife

recovered at the instance of accused No.1 - Rohit was capable of

causing such an injury. He pointed out that after the initial

incident in the bar, there was a meeting of minds among all three

appellants-accused, which resulted in the assault on the deceased.

The learned APP further submitted that the presence of accused

Nos. 2 and 3 clearly indicates that they too acted in furtherance of

their common intention and therefore the learned trial Judge

rightly convicted them of the offence of murder with the aid of

Section 34 of the IPC, irrespective of their individual roles in the 10 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

incident. He further pointed out that the informant Subhash (PW-

1); Yogesh (PW-5), his son; Meena (PW-6), the sister of the

deceased; and Shankuntala (PW-13), another sister of the deceased

and the wife of the informant, have consistently deposed regarding

the oral dying declaration made by the deceased, wherein he stated

about the assault committed by all three appellants-accused. The

learned APP also submitted that the clothes of the accused were

found to be stained with human blood and the accused offered no

plausible explanation as to how their clothes came were stained.

He emphasized that there was no lacuna in the investigation and

that the guilt of all the appellants-accused has been established

beyond reasonable doubt. He therefore prayed for dismissal of all

three appeals. He has also placed reliance on the following

judgments:

     A)      Mathu Kutty and another vs. State by
             Inspector of Police, Tamil Nadu, 2004 aIR
             SCW 7396;
     B)      Varikuppal Srinivas vs. State of A. P., AIR
             2009 SC 1487;
     C)      Vijay Pal vs. State (GNCT) of Delhi, 2015
             CRI.L.J. 2041 &
     D)      Ramaswami Ayyangar and others vs. State
             of T. N., 1976 CRI.L.J. 1563.
                          11         Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20


9. Heard the rival submissions and also perused the entire oral

and documentary evidence on record, along with the record and

proceedings of the original Sessions Case.

10. On going through the entire material on record, it is evident

that the prosecution case rests upon the evidence of the eye-

witnesses, the witnesses before whom the deceased made an oral

dying declaration, the recovery panch before whom appellant-

accused Rohit made a disclosure statement and produced the

murder weapon and lastly, the medical and scientific evidence.

Therefore, let us now proceed to scrutinize the evidence of the

prosecution witnesses.

11. Sandip Bhandari (PW-7) is the owner of Akshay Beer Bar,

where the first incident of assault occurred inside the bar

premises. According to his evidence, all three appellants-accused

entered the bar between 8:00 p.m. and 9:00 p.m. on 29/01/2018.

Thereafter, Prameshwar (the deceased) also entered the bar.

Appellant-accused No.1 demanded liquor, assuring that he would

make payment later and for that purpose even deposited his mobile

phone with the witness. Liquor was then served to the appellants-

accused, while Prameshwar, who was seated at another table, also 12 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

consumed liquor and paid for it. After some time, a quarrel ensued

between the deceased Prameshwar and the appellants-accused.

Consequently, Prameshwar shifted to another table near Sandip

Bhandari (PW-7). Accused No.1 - Rohit then assaulted

Prameshwar with a chair, but Sandip (PW-7) intervened, separated

them and expelled the accused and Prameshwar from the bar. The

testimony of Sandip (PW-7) has remained unshaken even in cross-

examination. Thus, the evidence of Sandip (PW-7) clearly

establishes that altercations took place between the appellants-

accused and the deceased inside Akshay Beer Bar. His testimony is

corroborated by the evidence of Ashok Navnath Mali (PW-14), who

proved that a Motorola mobile phone was recovered from the

custody of Sandip (PW-7) under panchnama (Exh. 51), indicating

that the said phone had been handed over to him by accused No.1

while demanding liquor.

12. It is the case of the prosecution that after coming out of

Akshay Beer Bar, the deceased went to the pan stall of Sunil (PW-

3), where the incident occurred and it was allegedly witnessed by

him. It appears that he has not supported the prosecution case

regarding having actually witnessed the assault. Nevertheless, the

facts that Prameshwar, in an injured condition, sought his help for 13 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

hospitalization and that the deceased used his phone to call the

informant-Subhash (PW-1) from the spot of the incident, are

established through this witness. In cross-examination, Sunil Boke

(PW-3) also admitted that the accused persons were residents of his

village, Harangul and that Prameshwar had called the informant

using his mobile phone. He further admitted that with his help and

with the help of the owner of Pravin Beer Bar, the injured

Prameshwar was lifted and placed on a motorcycle. It is now well

settled that even if a witness turns hostile, the portion of his

evidence which supports the case of the prosecution is admissible,

provided it is corroborated by other reliable evidence. Therefore,

though the evidence of this witness, Sunil, is not sufficient to

establish that all the appellants-accused caused the death of

Prameshwar by assaulting him with a knife in furtherance of their

common intention, it certainly establishes that the deceased

sustained a knife injury and was taken to the hospital with his

help.

13. Now we come to the evidence of witnesses in respect of the

oral dying declaration made by the deceased as to how he

sustained the injuries. For this purpose, the evidence of Subhash

(PW-1), the informant; Yogesh (PW-5); Meena (PW-6); and 14 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

Shakuntala (PW-13) is vital. Admittedly, all these witnesses are

close relatives of the deceased and therefore, their evidence is

required to be scrutinized with great caution.

14. It is the case of the prosecution that, upon receiving

information from the deceased through the phone of Sunil (PW-3),

Subhash (PW-1) rushed to the spot and found the deceased in an

injured condition. As per his evidence, the deceased told him how

all the appellants-accused had assaulted him and that appellant-

accused No.1, Rohit, stabbed him on the thigh with a knife. The

evidence of Yogesh (PW-5), the son of the informant, also indicates

that on the day of the incident at about 9.30 p.m., his mother

informed him that the deceased had been assaulted in front of

Pravin Beer Bar. He has deposed that he went to the scene of the

incident along with his mother on a motorcycle and met Sunil (PW-

3) there, who informed him that the deceased had been taken to

the hospital. Thereafter, upon reaching the hospital, the deceased,

who was his maternal uncle, narrated to him the incident, stating

how the appellants-accused had abused and assaulted him

initially at Akshay Bar and how accused No.1 subsequently

assaulted him on his left thigh with a knife in front of the pan stall

of Sunil (PW-3). Nothing material has been elicited in his cross-

15 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

examination. Likewise, Meena (PW-6), the sister of the deceased,

has stated that the deceased Prameshwar told her about the

assault by the appellants-accused and the stabbing inflicted by

accused No.1, Rohit. Shakuntala (PW-13) has also deposed on

similar lines. Though there are minor contradictions in the

evidence of these witnesses, all of them are consistent on the

material point that the deceased narrated the incident which took

place at Akshay Bar and the subsequent assault on him by

accused No.1, Rohit, with a knife. It is the case of the prosecution

that accused No.1, Rohit, inflicted a knife blow on the left thigh of

the deceased. Significantly, all these witnesses have consistently

stated that the deceased disclosed the involvement of all three

appellants-accused in causing him grievous injury.

15. It is also to be noted that the learned APP has relied upon

various judgments referred to hereinabove and the sum and

substance of the judgments in Mathu Kutty and Another and

Varikuppal Srinivas (supra) is that a dying declaration, if found to

be coherent, consistent and trustworthy, can form the sole basis of

conviction even in the absence of corroboration. Therefore, the

evidence of all these witnesses with regard to the oral dying

declaration appears to be trustworthy and reliable.

16 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

16. So far as the injury sustained by the deceased is concerned,

the evidence of Dr. Mahesh Giri (PW-10) is of vital importance, as

he performed the post-mortem examination on the dead body of the

deceased. According to this witness, there was only one stab injury

on the left thigh in the inguinal region, having one end sharp and

the other blunt, directed downwards, backwards and medially,

measuring 4 cm × 2 cm. He further stated that the said injury was

cavity deep, with a collection of about 700 ml of blood and clots in

the cavity. This witness has clearly opined that the cause of death

of the deceased was hemorrhagic shock resulting from the

aforesaid stab injury. Therefore, the prosecution has conclusively

established that Prameshwar died a homicidal death.

17. The evidence of Gulab Yadav (PW-2), who is the panch

witness to the spot panchnama and the recovery, indicates that

accused Rohit made a disclosure statement and thereafter

produced the knife. Though the learned counsel for the appellants

objected to the said recovery on the ground that the knife was

recovered from an open place and that the house contained a

Muslim peer idol, suggesting that it was not the house of the

accused's uncle, but merely on these grounds the recovery cannot

be doubted, particularly when it is duly supported by the evidence 17 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

of the Investigating Officer. Further, the medical evidence led by

Dr. Mahesh Giri (PW-10) also suggests that the stab injury

sustained by the deceased was possible by the knife recovered at

the instance of accused No.1, Rohit. The scientific evidence further

supports the case of the prosecution, as human blood was found

on the knife as well as on the clothes of the accused, indicating

their proximity to the deceased at the time of the incident. The CA

report on record has confirmed these facts. Therefore, upon an

overall consideration of the evidence, we are of the opinion that

there is no reason to disbelieve the oral dying declaration.

Moreover, the recovery of the weapon of offence is duly established

and human blood has also been found on the clothes of the

appellants-accused. Thus, there appears to be no lacuna in the

investigation, as contended by the learned counsel for the

appellants-accused. However, the learned counsel for all the

appellants-accused has raised serious doubts regarding the

intention of the accused persons to commit the offence and their

respective roles in the incident.

18. Learned counsel for accused No.2 vehemently argued that

there was no prior enmity between the deceased and this accused

and that no specific role is attributed to accused No.2, Pawan. He 18 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

further submitted that even in the second incident, the allegation

against accused No.2, Pawan, is limited to the act of pushing the

deceased to the ground and that it was accused No.1 who actually

inflicted the knife blow. According to him, the act of pushing the

deceased to the ground, at the most, would attract an offence

under Section 323 of the IPC but certainly not the offence under

Section 302 of the IPC in furtherance of common intention. He

pointed out that except for the allegation of pushing the deceased,

there is no material to show the involvement of accused No.2,

Pawan, in the commission of the murder and yet he remained

incarcerated for about three years despite such limited role. In

support of his submissions, he heavily relied upon the judgment of

the Privy Council in Mahbub Shah v. Emperor, wherein it has

been held as follows:

"Common intention within the meaning of S. 34 implies a prearranged plan. To convict the accused an offence applying S.34 it should be proved that the criminal act was done in concert pursuant to the pre-

arranged plan. It is no doubt difficult if not impossible to procure direct evidence to prove the intention of an individual. It has to be inferred from his act or conduct or other relevant circumstances of the case. Care must be taken not to confuse same or similar intention with common intention; the partition

19 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

which divide their bounds' is often very thin;

nevertheless, the distinction is real and substantial, and if overlooked will result in miscarriage of justice. The inference of common intention within the meaning of the term in S. 34 should never be reached unless it is a necessary inference deducible from the circumstances of the case."

19. On the contrary, the learned APP also heavily relied on the

judgment of the Hon'ble Apex Court in the case of Ramaswami

Ayyangar and others, (supra), wherein following observation is

made.

"Section 34 is to be read along with the preceding Section 33 which makes it clear that the 'act' spoken of in Section 34 includes a series of acts as a single act. The acts committed by different confederates in the criminal action may be different but all must in one way or the other participate and engage in the criminal enterprise, for instance, one may only stand guard to prevent any person coming to the relief of the victim or to otherwise facilitate the execution of the common design. Such a person also commits an 'act' as much as his co- participants."

Thus, the learned APP submitted that accused No.2, Pawan,

was in fact present at the time of the first incident which took place 20 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

inside Akshay Bar, where a quarrel had occurred between the

accused persons and the deceased. It was further submitted that

thereafter all the accused followed the deceased outside the bar

and that accused No.2, Pawan, pushed the deceased to the ground,

thereby facilitating the knife blow inflicted by accused No.1, Rohit.

However, it is important to note that there is nothing on record to

show that accused No.2, Pawan, had any knowledge that accused

No.1, Rohit, was in possession of a knife. Admittedly, no knife was

used during the first incident inside Akshay Bar, where only an

altercation took place between the accused persons and the

deceased. Though it is a fact that all three accused followed the

deceased to the pan stall of Sunil (PW-3), even then there is

nothing on record to indicate that accused No.2, Pawan, was aware

that accused No.1, Rohit, was carrying a knife. The same holds

true with respect to accused No.3, Alim.

20. Accused No.3, Alim neither participated in the incident inside

Akshay Bar nor performed any overt act in the subsequent incident

wherein the deceased was stabbed by accused No.1, Rohit. There is

absolutely no evidence against accused No.3, Alim to suggest that

he acted in furtherance of the common intention with the

remaining accused.

21 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

21. Admittedly, the intention to commit a crime is hidden in the

mind of the accused and is often difficult to establish by direct

evidence. However, such intention can be inferred from the conduct

and acts of the accused persons and as held by the Privy Council,

the necessary inference regarding common intention under Section

34 of the IPC must be drawn from the facts and circumstances of

each case. From the facts and evidence brought on record in the

present case, it can be gathered that accused No.3, Alim, had no

role either in assaulting the deceased or in stabbing him. So far as

the role of accused No.2, Pawan, is concerned, his act was limited

only to pushing the deceased to the ground in front of the pan stall

of PW-3. Both of them appear to be unaware of the fact that

accused No.1, Rohit, was armed with a knife. Therefore,

considering all these facts, accused Nos.2 and 3 cannot be held

liable for the murder of the deceased. Even if accused No.2, Pawan,

is presumed to be guilty of an offence under Section 323 of the IPC,

he has already remained in jail for about three years in the present

case. Hence, his conviction even for the said offence would be

unsustainable. Consequently, the acts attributed to accused No.2,

Pawan, and accused No.3, Alim, do not fall within the purview of

Section 34 of the IPC so as to connect them with the murder of the

deceased.

22 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

22. Therefore, it has to be examined whether accused No.1, Rohit,

alone can be held responsible for committing the offence under

Section 302 of the IPC. We have already held earlier that the

prosecution has established the involvement of the accused in the

incident. Further, the oral dying declarations made by the deceased

to the witnesses have clearly established that accused No.1, Rohit,

inflicted a knife blow on the left thigh of the deceased, as a result of

which the deceased, Prameshwar, died. The evidence of the Medical

Officer also conclusively suggests that the death of Prameshwar

was due to hemorrhagic shock caused by the stab injury.

23. However, learned counsel for accused No.1, Rohit, vehemently

argued that though the prosecution has established that the death

of the deceased was the result of the stab injury inflicted by

accused No.1, Rohit, it was a case of a single blow and there was

no prior enmity between accused No.1 and the deceased. According

to him, the injury was not inflicted on a vital part of the body and

the death of Prameshwar occurred due to excessive bleeding.

Therefore, it cannot be said that accused No.1, Rohit, had the

intention to cause the death of Prameshwar; at the most, it was an

act intended to cause injury. It was further submitted that accused

No.1 did not have the requisite knowledge, at the time of inflicting 23 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

the injury, that such injury would result in the death of

Prameshwar. Thus, according to the learned counsel, the act of

accused No.1 would not fall within the ambit of Section 302 of the

IPC. In the alternative, it was submitted that since accused No.1,

Rohit, has been behind bars from 2018 till date, his conviction

under Section 302 of the IPC deserves to be altered to one under

Section 304 Part II of the IPC.

In support of his submission, learned counsel relied upon the

judgment of the Hon'ble Apex Court in Hare Ram Yadav v. State

of Bihar (supra), wherein it was held that when an incident occurs

on account of a quarrel arising out of a trivial issue and the

appellant appears to have lost self-control and assaulted the

deceased with a knife in the heat of passion, the appellant would

be entitled to the benefit of the exception under Section 300 of the

IPC. Consequently, the conviction of the appellant can be converted

from Section 302 of the IPC to Section 304 Part II of the IPC.

Similar observations have been made in Lavghanbhai Devjibhai

Vasava v. State of Gujarat (supra), wherein the conviction of the

appellant under Section 302 of the IPC was converted to one under

Section 304 Part II of the IPC. In both these cases, it was held that

the incident was the result of a sudden fight without premeditation

and therefore, fell under Exception 4 to Section 300 of the IPC.

24 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

24. However, in the instant case, it appears that accused No.1,

Rohit, was in fact aggressive in the earlier incident which took

place inside Akshay Bar and thereafter, in the second incident, he

stabbed the deceased on his left thigh with a knife. The

prosecution has duly established the aforesaid acts of accused

No.1, Rohit, which we have also confirmed. Further, the very act of

following the deceased from Akshay Bar to the place in front of the

pan stall of Sunil (PW-3) itself indicates that accused No.1, Rohit,

was in the mood to teach a lesson to the deceased. It is pertinent

to note that the Hon'ble Apex Court, in Lavghanbhai Devjibhai

Vasava v. State of Gujarat (supra), has referred to its earlier

decision in Dhirendra Kumar @ Dhiroo v. State of Uttarakhand;

(2015) Supreme (3) 113, wherein certain parameters have been laid

down to be taken into consideration while deciding the question as

to whether a case falls under Section 302 of the IPC or Section 304

of the IPC. The said parameters are as follows:

(a) The circumstances in which the incident took place;

(b) The nature of weapon used;

(c) Whether the weapon was carried or was taken from the spot;

(d) Whether the assault was aimed on vital part of body;

(e) The amount of the force used;

(f) Whether deceased participated in the sudden fight;

25 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

(g) Whether there was any previous enmity;

(h) Whether there was any sudden provocation;

(i) Whether the attack was in the heat of passion ; and

(j) Whether the person inflicting the injury took any undue advantage or acted in the cruel or unusual manner.

25. To establish an offence under Section 302 of the IPC,

intention plays a vital role. Since intention is always a hidden fact,

it has to be gathered from the acts performed by the accused. The

intention to commit murder can be inferred from the parameters

referred to herein above. In the instant case, the assault by

accused No.1, Rohit, was not on a vital part of the body such as

the chest, abdomen or head. On the contrary, it is a case of a single

stab injury, that too on the left thigh. In normal circumstances,

injury on such place would not ordinarily lead to death. Though

the case may not strictly fall under the category of an act without

premeditation, but considering the place of injury, it does not, in all

probabilities, indicate an intention on the part of accused No.1,

Rohit, to cause the death of the deceased. Had accused No.1,

Rohit, possessed such an intention, there would have been multiple

blows or blows on the vital parts of the body. The presence of only

one injury clearly indicates that his intention was, at the most, to

inflict a knife injury upon the deceased, without the knowledge 26 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

that such injury would, in the ordinary course of nature, lead to

the death of the deceased. Therefore, having regard to the

definition of murder under Section 300 of the IPC, we are of the

considered opinion that the criminal act committed by accused

No.1, Rohit, would fall under Section 304 Part II of the IPC rather

than Section 302 of the IPC.

26. Therefore, in view of the facts and circumstances stated

above, we are of the opinion that the learned trial court has erred

in convicting appellant-accused No.2, Pawan and appellant-

accused No.3, Alim, for the offence under Section 302 of the IPC

read with Section 34 of the IPC. Accordingly, their respective

appeals, namely Criminal Appeal No.463 of 2020 and Criminal

Appeal No.449 of 2020, are allowed. Their convictions under

Section 302 read with Section 34 of the IPC in Sessions Case No.26

of 2018 are set aside and they are acquitted of the said offence.

Their bail bonds stand cancelled and the fine amount if any, paid

by the appellants shall be refunded to them.

However, the culpability of appellant No.1, Rohit, is

maintained. His conviction under Section 302 read with Section 34

of the IPC is, however, converted to a conviction under Section 304

Part II of the IPC.

27 Judgment in Cri. Appeal Nos.525-20, 463-20 & 449-20

27. Appellant-accused No.1, Rohit, has already undergone

imprisonment from 30/01/2018 till date. Therefore, we are of the

opinion that his sentence be reduced to the period of imprisonment

already undergone. Appellant-accused No.1, Rohit, shall be

released forthwith, if he is not required in connection with any

other case.

28. All the appeals are accordingly disposed of.

( MEHROZ K. PATHAN, J.) ( SANDIPKUMAR C. MORE, J.)

VS Maind/-

 
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