Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balu S/O. Limbaji Kale vs The State Of Maharashtra
2025 Latest Caselaw 1194 Bom

Citation : 2025 Latest Caselaw 1194 Bom
Judgement Date : 3 January, 2025

Bombay High Court

Balu S/O. Limbaji Kale vs The State Of Maharashtra on 3 January, 2025

Author: R.G. Avachat
Bench: R.G. Avachat
2025:BHC-AUG:153-DB
                                                         Cri.Appeal No.224/2017 with
                                                                 Connected Appeals
                                              :: 1 ::




                      IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                 BENCH AT AURANGABAD

                            CRIMINAL APPEAL NO.224 OF 2017


                Babu s/o Limbaji Kale
                Age 32 years, Occu. Labour,
                R/o Kumbhari, Tq. & Dist. Beed
                At present Balaji Nagar,
                Indrayani Chowk, MIDC, Bhosari,
                Pune.                           ...        APPELLANT

                       VERSUS

                The State of Maharashtra
                Through : Police Inspector,
                Neknoor Police Station,
                Tq. & dist. Beed

                (Copy to be served on the
                Public Prosecutor, High Court of
                Bombay, Bench at Aurangabad) ...           RESPONDENT

                                              .......
                Mr. S.P. Chate, Advocate for appellant
                Mr. S.D. Ghayal, A.P.P. for respondent
                                               .......

                                              WITH

                         CRIMINAL APPEAL NO.767 OF 2018 WITH
                         CRIMINAL APPLICATION NO.422 OF 2024

                Vinod s/o Madhukar Ghige
                Age 28 years, Occu. Agriculture,
                R/o Songaon, Tq. & Dist. Beed
                At present Chakradhar Nagar,
                                            Cri.Appeal No.224/2017 with
                                                   Connected Appeals
                             :: 2 ::


Pangri Road, Beed,
Tq. & District Beed.                   ...   APPELLANT

     VERSUS

The State of Maharashtra
Through Police Station Officer,
Police Station, Neknoor,
Tq. & District Beed.                   ...   RESPONDENT

                              .......
Mr. P.N. Muley, Advocate for appellant
Mr. S.D. Ghayal, A.P.P. for respondent
                               .......

                             WITH

         CRIMINAL APPEAL NO.768 OF 2018 WITH
         CRIMINAL APPLICATION NO.883 OF 2024

Rajendra Alias Raju Murlidhar Ghige
Age 42 years, Occu. Agriculturist
R/o Songaon, Tq. & Dist. Beed
Presently residing at Chakradhar Nagar,
Pangari Road, Beed, District Beed.
Maharashtra                       ...    APPELLANT

     VERSUS

The State of Maharashtra
Through the Station House Officer,
Police Station, Neknoor, Tal. & Dist. Beed

(Copy to be served on the Office of
Public Prosecutor, High Court of
Judicature of Bombay,
Bench at Aurangabad)                       ...      RESPONDENT

                            .......
Mr. A.D. Ostwal, Advocate for appellant
                                           Cri.Appeal No.224/2017 with
                                                  Connected Appeals
                             :: 3 ::


Mr. S.D. Ghayal, A.P.P. for respondent
                              .......

                             WITH

         CRIMINAL APPEAL NO.769 OF 2018 WITH
         CRIMINAL APPLICATION NO.882 OF 2024

Tuljiram Alias Bappa Ashok Vidyagar
Age 24 years, Occu. Labour,
R/o Kumbhari,
Presently residing at Ambika Chowk,
Shahunagar, Beed, Dist. Beed,
Maharashtra                      ...        APPELLANT

     VERSUS

The State of Maharashtra
Through the Station House Officer,
Police Station, Neknoor, Tal. & Dist. Beed

(Copy to be served on the Office of
Public Prosecutor, High Court of
Judicature of Bombay,
Bench at Aurangabad)              ...       RESPONDENT

                              .......
Mr. A.D. Ostwal, Advocate for appellant
Mr. S.D. Ghayal, A.P.P. for respondent
                               .......

                             WITH

         CRIMINAL APPEAL NO.770 OF 2018 WITH
         CRIMINAL APPLICATION NO.884 OF 2024

Sudhakar Alias Pintu Bhagwan Bhalerao
Age 36 years, Occu. Labour,
R/o Kumbhari,
Presently residing at Ambika Chowk,
                                             Cri.Appeal No.224/2017 with
                                                    Connected Appeals
                              :: 4 ::


Shahunagar, Beed, Dist. Beed,
Maharashtra                             ...   APPELLANT

      VERSUS

The State of Maharashtra
Through the Station House Officer,
Police Station, Neknoor, Tal. & Dist. Beed

(Copy to be served on the Office of
Public Prosecutor, High Court of
Judicature of Bombay,
Bench at Aurangabad)              ...         RESPONDENT

                              .......
Mr. A.D. Ostwal, Advocate for appellant
Mr. S.D. Ghayal, A.P.P. for respondent
                               .......

                              WITH

             CRIMINAL APPEAL NO.994 OF 2024

The State of Maharashtra, through
Police Station Officer, Police Station,
Neknoor, Tq. & Dist. Beed                   ...      APPELLANT

      VERSUS

1)    Chandrasen Bhimrao Surwase,
      Age 50 years, Occu. Agri.,
      R/o Kumbhari, Tq. & Dist. Beed

2)    Bhaskar alias Bandu Digambar Survase,
      Age 38 years, Occu. & R/o as above.

3)    Popat Manik Kokate, Age 49 years,
      Occ. & R/o as above.
      At present Shahunagar,
      Pangari Road, Beed
                                        Cri.Appeal No.224/2017 with
                                               Connected Appeals
                            :: 5 ::




4)    Prakash Manikrao Kokate,
      Age 57 years, Occu. Service as
      Driver, R/o as above.

5)    Rajendra alias RajuMurlidhar Ghige,
      Age 42 years, Occu. Agri.,
      R/o Songaon, Tq. & Dist. Beed,
      At present Chakradhar Nagar,
      Pangari Road, Beed.

6)    Vinod Madhukar Ghige,
      Age 28 years, Occu. &r/o as above.

7)    Tulshiram alias Bappa Ashok Vidyagar,
      Age 24 years, Occu. Labour,
      R/o Kumbhari, At present Ambika Chowk,
      Shahunagar, Beed.

8)    Babu Limbaji Kale,
      Age 29 years, Occu. Labour,
      R/o Kumbhari, at present
      Balaji Nagar, Indrayani Chowk,
      MIDC Bhosari, Pune

9)    Prashant alias Sugriv Bajirao Survase,
      Age 40 years, Occu. Agri.,
      R/o Kumbhari, Tq. & Dist. Beed

10)   Sudhakar alias Pintu Bhagwan Bhalerao,
      Age 36 years, Occu. Labour,
      R/o Kumbhari, at present Ambika Chowk,
      Shahu Nagar, Beed

11)   Satish Rajesaheb Survase,
      Age 50 years, Occu. Agri.,
      R/o Kumbhari, Tq. & Dist. Beed

12)   Mahadeo alias Sachin Baban alias
      Babruwan Survase,
                                          Cri.Appeal No.224/2017 with
                                                 Connected Appeals
                            :: 6 ::


      Age 27 years, Occu. & R/o as above

13)   Sunil Gangaram Survase,
      Age 28 years, Occu. & R/o as above-mentioned

14)   Nandkumar alias Balu Madhukar Survase,
      Age 40 years, Occu. & r/o as above.

15)   Kishor alias Pappu Madhukar Survase,
      Age 36 years, Occu. & r/o as above.

16)   Hanumant alias Balu Vyankatrao Survase,
      Age 37 years, Occu. & r/o as above
                                  ...    RESPONDENTS

                             .......
Mr. S.D. Ghayal, A.P.P. for appellant - State
Mr. M.B. Ubale, Advocate for Respondent Nos.1 to 4
Mr. A.D. Ostwal, Advocate for Respondent Nos.5, 7 and 10
Mr. P.N. Muley, Advocate for Respondent No.6.
Mr. S.P. Chate, Advocate for Respondent No.8
Mr. N.B. Jadhav, Advocate for Respondent Nos., 11 to 16
                              .......

                            WITH

           CRIMINAL APPEAL NO.1040 OF 2024

Bhausaheb s/o Limbaji Surwase,
Age 49 years, Occu. Agri.,
R/o Kumbhari, Post Neknoor,
Tq. Dist. Beed.                ...         APPELLANT

      VERSUS

1)    State of Maharashtra
      (Copy to be served on
      Public Prosecutor, High Court of
      Judicature of Bombay,
      Bench at Aurangabad)
                                         Cri.Appeal No.224/2017 with
                                                Connected Appeals
                            :: 7 ::




2)    Chandrasen s/o Bhimrao Surwase,
      Age 50 years, Occu. Agri.,
      R/o Kumbhari, Tq. & Dist. Beed.

3)    Bhaskar @ Bandu s/o Digambar Surwase,
      Age 38 years, Occu. Agri.
      R/o Kumbhari, Tq. & Dist. Beed.

4)    Popat s/o Manik Kokate,
      Age 49 years, Occu. Agri.
      R/o Kumbhari, Tq. & Dist. Beed.
      At present Shahu Nagar,
      Pangri Road, Beed, Dist. Beed

5)    Prakash s/o Manikrao Kokate,
      Age 57 years, Occ. Agri.
      R/o as above.

6)    Prashant @ Sugriv s/o Bajirao Surwase,
      Age 40 years, Occu. Agri.

7)    Satish s/o Rajesaheb Surwase,
      Age 50 years, Occu. Agri.

8)    Mahadeo @ Sachin Baban @ Babruwan Surwase,
      Age 27 years, Occu. Agri.

9)    Sunil s/o Gangaram Surwase,
      Age 28 years, Occu. Agri.

10)   Nandkumar @ Balu Madhukar Surwase,
      Age 40 years, Occu. Agri.

11)   Kishor @ Pappu Madhukar Surwase,
      Age 36 years, Occu. Agri.

12)   Hanumant @ Balu Vyankatrao Surwase,
      Age 37 years, Occu. Agri.
                                       Cri.Appeal No.224/2017 with
                                              Connected Appeals
                            :: 8 ::


      No. 6 to 12 All R/o Kumbhari,
      Tq. & Dist. Beed

13)   Rajendra @ Raju Murlidhar Ghige,
      Age 42 years, Occu. Agri.
      R/o Songaon, Tq. Dist. Beed.
      Through Jail

14)   Vinod s/o Madhukar Ghige,
      Age 28 years, Occu. Agri.
      R/o Songaon, Tq. Dist. Beed,
      Through Jail.

15)   Tuljiram @ Bappa s/o Ashok Vidyagar,
      Age 24 years, Occu. Labour,
      R/o Kumbhari, Tq. Dist. Beed
      Through Jail

16)   Babu s/o Limba Kale
      Age 39 years, Occu. Labour
      R/o Kumbhari, Tq. Dist. Beed
      Through Jail

17)   Sudhakar @ Pintu s/o Bhagwan Bhalerao,
      Age 36 yerars, Occu.
      R/o Kumbhari, Tq. Dist. Beed
      Through Jail

(R.No.2 to 5 Orig. Accused No.1 to 4
R.6 Orig. Accused No.9, R.7 to 12
Orig. Accused No.11 to 16, R.13 to 16
Orig. accused No.5 to 8 & R.No.17 is
original accused No.10)
                                  ...   RESPONDENTS

                             .......
Mr. G.K. Naik Thigle, Advocate for appellant
Mr. S.D. Ghayal, A.P.P. for appellant - State
Mr. B.B. More, Advocate for Respondent Nos.2 to 5
Mr. N.B. Jadhav, Advocate for Respondent Nos.6 to 12
                                            Cri.Appeal No.224/2017 with
                                                   Connected Appeals
                              :: 9 ::


Mr. A.D. Ostwal, Advocate for Respondent Nos.13, 15 & 17
Mr. P.N. Muley, Advocate for Respondent No.14.
Mr. S.P. Chate, Advocate for Respondent No.16
                             .......


                        CORAM : R.G. AVACHAT AND
                                NEERAJ P. DHOTE, JJ.

            Date of reserving judgment :   17th December, 2024
            Date of pronouncing judgment : 3rd January, 2025

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

This group of 11 Appeals is taken up together for

decision since the challenge therein is to one and the same

judgment and order dated 10/4/2017, passed by Additional

Sessions Judge, Beed (Trial Court) in Sessions Case,

No.94/2013. 16 accused persons were put on trial in the said

Sessions Case. Vide impugned judgment and order, 5 of them

(original accused Nos.5 to 8 and 10) were convicted while the

rest of the accused have been acquitted. Relevant part of the

operative order under challenge in these appeals is

reproduced below :-

01. Accused No. 5 Rajendra alias Raju Murlidhar Ghige, accused No. 6 Vinod Madhukar Ghige, accused No.7 Tuljiram alias Bappa Ashok Vidyagar, accused No.8 Babu Limbaji Kale and Cri.Appeal No.224/2017 with Connected Appeals :: 10 ::

accused No.10 Sudhakar alias Pintu Bhagwan Bhalerao are convicted vide Sec. 235(2) of Code of Criminal Procedure for the offencepunishable under Sec. 302 r/w. 149 of IPC and sentenced each of them to life imprisonment and to pay fine of Rs.2,000/ each in default to suffer further RI for three months.

02. Since the accused No. 5,6,7,8 and 10 have been convicted and punished for the major offence under Sec. 302 r/w. 149 of IPC, no separate sentence is passed for committing offences under Sec. 147 and 148 of IPC.

03. Accused No.5, 6, 7, 8 and 10 are entitled for set off under Sec. 428 of CRPC for predetention period i.e. from 6.4.2013 till today.

04. Accused No.5, 6, 7, 8 and 10 are hereby acquitted vide Sec.235(1) of Cr.P.C. for committing offence punishable under Sec. 307 r/w. 149 of IPC, 120B of IPC and under Sec.25(1) of the Arms Act.

05. Accused No.1 Chandrasen Survase, accused No.2 Bhaskar alias Digambar Survase, accused No.3 Popat Kokate, accused No.4 Prakash Kokate, accused No. 9 Prashant alias Sugriv Survase, accused No.11 Satish Rajesaheb Survase, accused No. 12 Mahadeo alias Sachin Survase, accused No.13 Sunil Survase, accused No. 14 Nandkumar Survase, accused No.5 Kishor alias Pappu Survase and accused No.16 Hanumant alias Balu Survase are hereby acquitted vide Sec.235(1) of Cr.P.C. for committing offence punishable under Sec. 120B of IPC.

Cri.Appeal No.224/2017 with Connected Appeals :: 11 ::

2. Criminal Appeals No.224/2017, 767/2018,

768/2018, 769/2018 and 770/2018 have been preferred by the

convicts. The State was granted leave to appeal against

acquittal. It is the Criminal Appeal No.994/2024. The original

complainant Bhausaheb Limbaji Surwase, brother of the

deceased preferred appeal against acquittal (Criminal Appeal

No.1040/2024).

3. For the sake of convenience, the appellants/

convicts are referred to as per their serial numbers in the

Charge (Exh.52).

4. The case of the prosecution, in brief, was as

follows:-

The First Information Report (F.I.R. - Exh.129) was

lodged by P.W.13 Vinod by 10.45 p.m. on 20/3/2013. Vinod is

the son-in-law of real brother of Uddhav Limbaji Surwase

(deceased). In the year 2012, Gram Panchayat elections of

the village Kumbhari were held. All the seats were won by the

panel headed by Uddhav (deceased).

Cri.Appeal No.224/2017 with Connected Appeals :: 12 ::

On 20 March 2013, Vinod went to the petrol pump

of Uddhav. Both of them then went to Beed. They did their

official works at the offices of Public Works Department and

Zilla Parishad as well. Uddhav parked his motorbike at the

house of one of his relations. Both Vinod and Uddhav started

from Beed to Neknoor on the motorbike of Vinod. Vinod was

riding the same. Uddhav was riding pillion. They reached

near Gawari Pati by 5.45 p.m. A white Indigo Car approaching

from behind knocked down their motorbike. As a result, both

Vinod and Uddhav fell off the motorbike, away from each other.

3/4 persons alighted the car. They were armed with Kattis

(instrument of harvesting sugarcane) like weapon and sword

as well. They rained blows on the person of Uddhav with

those weapons. The assailants were stated to be in the age

group of 35-40 years. It was alleged in the F.I.R. that the

assault was made in pursuance of a conspiracy hatched by

Chadrasen Surwase, Popat Kokate, Prakash Kokate, Bhaskar

Surwase and others.

5. Based on the F.I.R. (Exh.129), a crime vide C.R.

No.34/2013 was registered at Neknoor Police Station for the Cri.Appeal No.224/2017 with Connected Appeals :: 13 ::

offences punishable under Sections 302, 307, 120-B read with

Section 34 of the Indian Penal Code, since Uddhav had

succumbed to the injuries.

6. During the investigation, it was found that there

was a larger conspiracy to eliminate Uddhav. The main motive

was said to be victory of his panel in Panchayat elections of

the Village Kumbhari. Some other motives have also been

attributed.

7. During the investigation, a crime scene

panchanama (Exh.72) was drawn. Inquest (Exh.74) and

autopsy (Exh.151) on the mortal remains of Uddhav were

conducted. P.W.13 Vinod was admitted to the hospital. His

injury certificate was obtained. Clothes of both Vinod and the

deceased were seized. It was found that the incident was

witnessed by two more persons namely P.W.14 Sandipan and

one Shri Karande Sir (not examined). Their statements were

recorded. The appellants and the respondents came to be

arrested one after the other. On arrest of the assailants/

appellants, a test identification parade was held. Statements Cri.Appeal No.224/2017 with Connected Appeals :: 14 ::

of persons acquainted with the facts and circumstances of the

case were recorded. All the seized articles were forwarded to

the Regional Forensic Laboratory, Aurangabad. Upon

completion of the investigation, a charge sheet was filed

against the appellants and the respondents in these appeals.

8. The Trial Court framed the Charge (Exh.52). The

appellants and the respondents pleaded not guilty. Their

defence was of false implication. According to them, the

deceased had very many enemies. There was dispute

between him on one hand and his neighbouring landholders

over a right of way.

9. The prosecution, to bring home the charge,

examined 34 witnesses. The defence examined 2 witnesses.

Some documents were also produced in evidence by the

prosecution. On appreciation of the evidence in the case, the

Trial Court passed the order impugned herein (referred

hereinbove).

10. Heard. Learned Advocates representing the

appellants would submit that, the case had political overtures.

Cri.Appeal No.224/2017 with Connected Appeals :: 15 ::

The deceased was a follower of the head of Shiv Sangram

Sanghatana. The head of the Sanghatana was a Sitting

M.L.A. Although the incident was said to have taken place by

5.45 p.m., the F.I.R. was lodged after 5 hours of the incident.

The F.I.R. was the outcome of deliberation. The informant in

fact suffered a minor injury. He could have been treated at

OPD. There was no reason for him to have himself admitted

to the hospital for 2 days. Our attention was drawn to certain

medical papers to indicate that, in spite of his alleged

admission to the hospital soon after the incident, no Medico

Legal Case was made. The Police Outpost on the premises of

Civil Hospital, Beed was even not informed. The learned

Advocate meant to say that the police machinery consciously

gave time to the informant and his colleagues to think over,

deliberate and lodge a concocted F.I.R. According to the

learned Advocate, the supplementary statement of the

informant was recorded very late. Moreover, his statement

under Section 164 of the Cr.P.C. was recorded even thereafter.

Same is the case about the so called eye witness (P.W.14)

Sandipan. According to learned Advocate, all the witnesses Cri.Appeal No.224/2017 with Connected Appeals :: 16 ::

examined by the prosecution were either close relations of the

deceased or his friends. No independent witness from the

vicinity of the crime scene was examined. The crime scene

panchanama was drawn on the following day. No explanation

for delay has been offered. The so called eye witness namely

Shri Karande Sir has not been examined. The same caused

prejudice to the appellants in their defence. A written notes of

submissions/ arguments along with a host of authorities (21 in

number) have been placed on record :-

1) Budhsen & anr. Vs. State of U.P. [1970(2) SCC 128 ]

2) Selveraj Vs. The State of Tamil Nadu [(1976) 4 SCC 34 ]

3) Ganesh Bhavan Patel & anr. Vs. State of Maharashtra (1978) 4 SCC 371

4) Awadhesh & anr. Vs. State of Madhya Pradesh (1988) 2 SCC 557

5) State of Andhra Pradesh Vs. Dr. M.V. Ramana Reddy & ors.

(1991) 4 SCC 536

6) Rajesh Govind Jagesha Vs. State of Maharashtra (1999) 8 SCC 428

7) Rajeevan & anr. Vs. State of Kerala [(2003) 3 SCC 355 ]

8) Badam Singh Vs. State of M.P. [(2003) 12 SCC 792 ]

9) Shankarlal Vs. State of Rajasthan [ (2004) 10 SCC 632 ] Cri.Appeal No.224/2017 with Connected Appeals :: 17 ::

10) Ravi alias Ravichandran Vs. State represented by Inspector of Police [ (2007) 15 SCC 372 ]

11) Deny Bora Vs. State of Assam [ (2014) 14 SCC 22 ]

12) Naseem Khan alias Laddu Vs. State of Maharashtra 2016 SCC OnLine Bom 5480

13) Harbeer Singh Vs. Sheeshpal & ors. [ (2016) 16 SCC 418 ]

14) Reena Hazarika Vs. State of Assam [ (2019) 13 SCC 289 ]

15) Amar Singh Vs. State (NCT of Delhi) [ (2020) 19 SCC 165 ]

16) Subramanya Vs. State of Karnataka [ (2023) 11 SCC 255 ]

17) Gireesan Nair & ors. Vs. State of Kerala [ (2023) 1 SCC 180 ]

18) Babu Sahebagouda Rudragoudar & ors. Vs. State of Karnataka [ (2024) 8 SCC 149 ]

19) Nilesh Laxmikant Vyas Vs. State of Maharashtra & anr.

2024 SCC OnLine Bom 1204

20) Digambar & anr. Vs. State of Maharashtra 2024 SCC OnLine Bom 2664

21) Chandrakant Ananda Barfe & anr. Vs. State of Maharashtra 2024 SCC OnLine Bom 3018

11. The learned Advocate would further submit that,

the test identification parade was held belatedly. The convicts

were not kept in veil on their arrest until the test identification

parade was held. The Superintendent of Police held a Press Cri.Appeal No.224/2017 with Connected Appeals :: 18 ::

Conference on the next day of the incident. Names of the

alleged suspects along with their photographs were published

in the local dailies. All the canons of holding a valid test

identification parade were thrown to wind by the Executive

Magistrate who conducted the same. The informant had not

given description of the assailants. One and the same set of

dummies were there for three rounds of test identification

parade held for identification of the appellants separately. The

so called dummies were not of the complexion, height and

description in all respects including the age were (compatible)

with the suspects. A host of authorities have been relied on so

as to urge for discarding such test identification parade and

evidence in relation thereto.

12. On the question of recovery of Kattis pursuant to a

disclosure statement made by the appellants Sudhakar

Bhalerao (original accused No.10), the learned advocate would

submit that, it was an open place. The photographs of the so

called disclosure statement and recovery pursuant thereto

were digitally snapped. Although the photographer was

examined in proof of the photographs, no certificate under Cri.Appeal No.224/2017 with Connected Appeals :: 19 ::

Section 65-B of the Evidence Act was produced since the

photographs were obtained from the camera in the CD, and

then in a pen drive for being produced as evidence before the

Court. The learned Advocate would further submit that, the

Medical Officer did not give the exact time of death of the

deceased. Instead of reiterating the submissions made by the

learned Advocate, we would prefer to deal with the same while

appreciating the evidence in the case.

13. So far as regards reliance on the 21 authorities

relied on are concerned, we have closely perused the same.

Needless to mention, the Head Notes of most of the cases

indicate that the observations made therein were based on the

facts and circumstances therein. It is reiterated that, there can

hardly be a precedent to be relied on for deciding a criminal

case since no two cases are similar in facts. A difference of a

fact herein and there makes all the difference. With all humility

at our command, the authorities relied and the propositions

therein are on our mind while deciding the present appeals.

Cri.Appeal No.224/2017 with Connected Appeals :: 20 ::

14. The learned A.P.P. would, on the other hand,

submit that, the case was based on eye witness account. One

of them was an injured eye witness. Evidence of an injured

eye witness carries more weight. The witnesses have no

reason to falsely implicate the appellants and the respondents,

leaving the actual culprits. According to learned A.P.P., the

suggestions given to the prosecution witnesses indicate

admission as to presence of the eye witness at the crime

scene. He relied on the following two authorities :-

(1) Balu Sudam Khalde & anr. Vs. The State of Maharashtra 2023 LiveLaw (SC) 279

(2) Birbal Nath Vs. The State of Rajasthan & ors.

(Criminal Appeal No.1587/2008, decided on 30/10/2023)

15. According to learned A.P.P., no two persons could

have a photographic memory. Reaction of every person to one

and the same incident may differ in very many respects. The

evidence of the eye witnesses are consistent in material

particulars. He, therefore, urged for dismissal of the appeals

against conviction and urged for allowing the appeal against

acquittal.

Cri.Appeal No.224/2017 with Connected Appeals :: 21 ::

16. The learned Advocate for the victim made

submissions on the lines of the submissions made by the

learned A.P.P. He took us through certain observations made

by the Trial Court. According to him, it was a brutal murder.

The theory of conspiracy too has been duly proved.

17. Let us now turn to the evidence on record and

appreciate the same.

The incident took place by little past 5.30 p.m. at

Gawari Pati. Uddhav Surwase suffered 22 injuries. Most of

them were incised wounds. The same indicates the assailants

to have used sharp weapons. The number of injuries suggest

that the assailants must be more than one. P.W.24 Dr.

Upendra conducted autopsy on the mortal remains of Uddhav.

In his opinion, Uddhav died of haemorrhagic shock due to

bleeding due to multiple injuries in the neck organs and major

vessels. The post mortem report finds place at Exh.151. True,

neither the post mortem report nor the oral evidence of P.W.24

suggests the exact time of death. The fact, however, remains

that, Uddhav was rushed to the Civil Hospital, Beed. The Cri.Appeal No.224/2017 with Connected Appeals :: 22 ::

distance between the crime scene and Beed was about 25

Kms. We have no reason to doubt the oral evidence of the

informant, victim and the witness that soon after the incident

both of them were rushed to the Civil Hospital and admitted

thereto.

18. Uddhav Surwase met with homicidal death is a fact

not in dispute before us. The question is, whether the crime is

committed by the appellants and respondents pursuant to a

conspiracy hatched in that regard. According to the

prosecution, the assailants were Rajendra Ghige and

Sudhakar Bhalerao (original accused Nos.5 and 10).

19. P.W.13 Vinod is an injured eye witness. He

testified that, deceased Uddahv was his cousin father-in-law.

On the given day i.e. on 20/3/2012, he had been to Beed along

with Uddhav. After having completed their works, they were on

their way back to Neknoor on his (P.W.13) motorbike. While

they were near Gawari Pati on Manjarsumba to Neknoor Road,

a white car came from behind and dashed his motorbike. As a

result of the dash, both of them fell off the motorbike. He got Cri.Appeal No.224/2017 with Connected Appeals :: 23 ::

frightened. He witnessed two persons were assaulting Uddhav

with Kattis. Third one was standing with a Khanjar and the

other was having a packet containing chilly powder. These last

two persons were facilitating the assault. Meaning thereby,

they were guarding the assailants if anyone intervenes.

P.W.13 further testified that the driver of the car took it ahead

and then turned the car suggesting blocking of their way. He

further testified that, appellant Sudhakar Bhalerao said,

"Chandrasen Surwase and Popat Kokate be informed that

as decided Uddhav is finished". He further testified that the

said persons then boarded the car. The car proceeded

towards Manjarsumba. The evidence of P.W.13 Vinod further

indicates that Karande Sir and Sandipan Ghallal (P.W.14) had

witnessed the incident. Both of them were passing by on their

respective motorbikes. Karande Sir informed him that he was

not keeping well. He (P.W.13), therefore, made a phone call to

Neknoor Police Station. 10-15 persons had gathered on the

spot. In the meanwhile, jeep of Uddhav Surwase arrived.

They took Uddhav to Civil Hospital, Beed. He too (P.W.13)

had suffered injuries to his hand and blunt trauma as well. He Cri.Appeal No.224/2017 with Connected Appeals :: 24 ::

too was admitted to the hospital. Uddhav breathed his last.

P.W.13 went on to state that, he was indoor patient for 2-3

days. The police had come to the hospital. The police

recorded his statement-cum-F.I.R. (Exh.129) in the hospital.

He referred to the same.

20. P.W.13 Vinod went on to state that, after his

discharge from the hospital, he had been to the Central Prison

for test identification parade. He identified the assailants,

those two others and the driver of the car as well. In the first

round of the test identification parade, he identified the

assailants, Rajendra Ghige and Sudhakar Bhalerao (original

accused Nos.5 and 10). P.W.13 then referred to his statement

recorded under Section 164 of the Cr.P.C.

21. He was subjected to a searching cross-

examination by different Advocates representing their

respective clients/ appellants/ respondents. It was suggested

to him that, he suffered injury to his hand on account of a fall

from motorbike. He explained that he gave the history of

'assault' since the car had knocked down them and thereafter Cri.Appeal No.224/2017 with Connected Appeals :: 25 ::

the assault was mounted. According to him, the incident lasted

for 4-5 minutes. He admitted that his relations had come to the

hospital to see him. He was then shifted to Ward No.5. He

admitted to have had not stated to the police that the assault

was made with sword. His attention was, therefore, adverted

to the F.I.R. and particularly the word 'sword'. Then he was

further confronted with the F.I.R. which was silent to record

that, "Chandrasen Surwase and Popat Kokate be informed

that as decided Uddhav Surwase is finished". He then

testified that he did not run away from the spot. His attention

was, therefore, drawn to his supplementary statement, wherein

such sentence has been recorded. He could not state who

admitted him to the hospital. He denied that he left the

hospital against medical advice, but it was suggested to him

that he left the hospital for attending funeral and then returned

to the hospital as an indoor patient. He was also confronted to

bring on record that the F.I.R. is silent to record therein that

P.W.14 Sandipan and Karande Sir had witnessed the incident.

The tenor of further cross-examination indicate that the

appellants and the respondents were followers of late Vinayak Cri.Appeal No.224/2017 with Connected Appeals :: 26 ::

Mete, the then Head of Shiv Sangram Party. He denied to

have had worked as a P.A. of late Vinayak Mete. A reference

to a murder case that dates back to 1994 was made in his

cross-examination so as to indicate a motive to eliminate

Uddhav. The said suggestion indicates that none of the parties

to these appeals were privy to the said incident of murder of

one Mahaveer Surwase. In short, according to the defence,

the incident might have been a fall out of the murder that took

place way back in 1994. Some other motives have also been

sought to be brought on record through the evidence of the

real brother of the deceased. Without referring thereto, we are

of the view that the appellants could not make out their

defence of some other motive behind the incident for

commission of the crime by someone else. Needless to

mention, in a case based on direct evidence, motive plays

insignificant role.

22. The fact is that, a few months before the incident,

Village Panchayat elections were held. A panel set up by

deceased Uddhav won all the seats. The appellants and the

respondents belonged to other side. It is true that, Cri.Appeal No.224/2017 with Connected Appeals :: 27 ::

investigating machinery did not place on record station diary

entry relating to the phone call made by P.W.13 regarding the

incident. The appellants have, therefore, every reason to

contend that the informant and his colleagues had

deliberations and the F.I.R. was the outcome thereof.

Needless to mention that the informant did not name the

names of the assailants in the F.I.R. As such, the F.I.R. was

lodged as against unknown assailants. Those who have been

named in the F.I.R. were said to have got Uddhav killed in

pursuance of a larger conspiracy. We have, therefore, no

reason not to rely on the testimony of P.W.13 who himself had

suffered injury in the incident. The motorbike that was

knocked down by the white car belonged to P.W.13. It is,

therefore, but natural for us to infer that it was he and none

else who was riding the motorbike and the deceased was

riding pillion. The assailants had an intention to kill Uddhav

and not the informant. The informant was therefore spared.

True, the informant in his statement under Section 164 of

Cr.P.C. stated that he ran away in the field, but it was after

having witnessed the incident.

Cri.Appeal No.224/2017 with Connected Appeals :: 28 ::

23. Then our attention was adverted to the documents

(Exhs.184 and 185). Exh.184 is the injury certificate of P.W.13.

The same indicates that he suffered C.L.W. over his left

forearm. The nature of injury was simple and the age was

within 24 hours. There was a remark in the last column that

the patient absconded on 22/3/2012 from the ward. It was

P.W.30 Dr. Minakshi who had attended to P.W.13 in the

hospital. She was not confronted with the said remark.

Instead, it was shown to the investigating officer. The author of

the said document is P.W.30 Dr. Meenakshi to whom it should

have been confronted. It is true that, the certificate was issued

on 4/7/2013 i.e. long after the incident. The learned Advocate

representing the assailants Rajendra Ghige and Sudhakar

Bhalerao (original accused Nos.5 and 10), however, suggested

P.W.13 Vinod that the injury certificate (Exh.184) was issued

on the basis of original medical record. The said suggestion

helps the prosecution a lot. P.W.30 Dr. Meenakshi being an

independent witness and there being nothing to indicate that

she had any reason to fabricate false medical papers putting

her service at risk. It is reiterated that, the injury certificate was Cri.Appeal No.224/2017 with Connected Appeals :: 29 ::

admitted to have been issued on the basis of the entries in the

original record/ case papers.

24. Then our attention was adverted to Exhs.185 and

186. Both these documents were in the nature of information

to the Police Station, Beed regarding admission of P.W.13

Vinod and deceased Uddhav to the hospital. The document

was referred by the defence itself. Perusal of those

documents indicates that the intimation was given on the very

day with a history of assault. The timing of admission of both

of them to the hospital was 6.45 p.m. Both these documents

came into being in the official course of business. It is true that

the Medical Officer on duty appears to have not reported the

matter to the Police Outpost located on the premises of the

Civil Hospital itself as a Medico Legal Case. The appellants

had examined D.W.2 Shankar Rathod, Police Constable

attached to the said Outpost. According to him, he was not on

duty at the relevant time. The fact remains that, the Medical

Officer reported admission of both P.W.13 Vinod and deceased

Uddhav to the hospital, directly to the Beed Police Station.

Cri.Appeal No.224/2017 with Connected Appeals :: 30 ::

25. The test identification parade was held by the

Executive Magistrate (P.W.31) Abhay Maske on 12/4/2013 i.e.

about 23 days after the incident. He was examined as a

witness in the case. His evidence indicates that the same set

of dummy persons were used for three rounds of test

identification parade. On this ground alone, the subsequent

two rounds of test identification parade got vitiated. More so,

when it was only P.W.13 Vinod who was to identify the culprits.

The same suggests that he knew after the first round that the

same dummy to whom he did not identify the assailants were

there in the subsequent two test identification parade rounds.

In the first round he identified both the assailants. Rajendra

Ghige and Sudhakar Bhalerao (original accused Nos.5 and

10).

26. P.W.34 Abhay Dongare, the investigating officer in

his cross-examination admitted that on the next day of the

incident, the Superintendent of Police had held Press

Conference. It was informed that 4 suspects were held. He

went on to admit that, the photographs of the arrestees were

published in the next day dailies with their names. There is Cri.Appeal No.224/2017 with Connected Appeals :: 31 ::

also no evidence to indicate that the dummies were of the

same age group and somewhat similar in appearance, height

etc. to those to be identified in the test identification parade.

We have perused the judgments of the Apex Court in case of

Budhsen, Ramana Reddy, Rajesh Jagesha, Ravi @

Ravichandran etc., relied on in relation to discarding of test

identification parade evidence.

27. In case of Munna Kumar Vs. State of Andhra

Pradesh (AIR 2012 SC 2470), it was held that, even test

identification parade was held long after photographs of the

accused were published, veracity of the test identification

parade did not stand impaired. In paragraph 46 of the

judgment, the Apex Court held :

"46. However, we hasten to clarify that it is always appropriate for the investigating agency to hold identification parade at the earliest, in accordance with law, so that the accused does not face prejudice on that count. We may refer to the judgment of this Court in a more recent judgment in the case of Sidhartha Vashisht alias Manu Sharma Vs. State (NCT of Delhi) [(2010) 6 SCC 1] : (AIR 2010 SC 2352 : 2010 AIR SCW 4302), where law in relation to purpose of holding an identification parade, the effect of delay and its evidentiary value were Cri.Appeal No.224/2017 with Connected Appeals :: 32 ::

discussed. The Court held as under (Paras 115 and 117 of AIR, AIR SCW) :-

"256. The law as it stands today is set out in the following decisions of this Court which are reproduced as hereinunder:

Munshi Singh Gautam v. State of M.P.: (AIR 2005 SC 402 : 2004 AIR SCW 6537) : SCC pp.

642-45, paras 16-17 & 19)

"16. As was observed by this Court in Matru v.

State of U.P. (AIR 1971 SC 1050) identification tests do not constitute substantive evidence. They are primarily meant for the purpose of helping the investigating agency with an assurance that their progress with the investigation into the offence is proceeding on the right lines. The identification can only be used as corroborative of the statement in court. (See Santokh Singh v. Izhar Hussain. (AIR 1973 SC 2190). The necessity for holding an identification parade can arise only when the accused are not previously known to the witnesses. The whole idea of a test identification parade is that witnesses who claim to have seen the culprits at the time of occurrence are to identify them from the midst of other persons without any aid or any other source. The test is done to check upon their veracity. In other words, the main object of holding an identification parade, during the investigation stage, is to test the memory of the witnesses based upon first impression and also to enable the prosecution to decide whether all or any of them could be cited as eyewitnesses of the crime. The identification proceedings are in the nature of tests and significantly, therefore, there is no provision for it in the Code and the Evidence Act. It is desirable that a test identification parade should be conducted as Cri.Appeal No.224/2017 with Connected Appeals :: 33 ::

soon as after the arrest of the accused. This becomes necessary to eliminate the possibility of the accused being shown to the witnesses prior to the test identification parade. This is a very common plea of the accused and, therefore, the prosecution has to be cautious to ensure that there is no scope for making such an allegation. If, however, circumstances are beyond control and there is some delay, it cannot be said to be fatal to the prosecution.

17. It is trite to say that the substantive evidence is the evidence of identification in court. Apart from the clear provisions of Section 9 of the Evidence Act, the position in law is well settled by a catena of decisions of this Court. The facts, which establish the identity of the accused persons, are relevant under Section 9 of the Evidence Act. As a general rule, the substantive evidence of a witness is the statement made in court. The evidence of mere identification of the accused person at the trial for the first time is from its very nature inherently of a weak character. The purpose of a prior test identification, therefore, is to test and strengthen the trustworthiness of that evidence. It is, accordingly, considered a safe rule of prudence to generally look for corroboration of the sworn testimony of witnesses in court as to the identity of the accused who are strangers to them, in the form of earlier identification proceedings. This rule of prudence, however, is subject to exceptions, when, for example, the court is impressed by a particular witness on whose testimony it can safely rely, without such or other corroboration. The identification parades belong to the stage of investigation, and there is no provision in the Code which obliges the investigating agency to hold or confers a right upon the accused to claim a test identification Cri.Appeal No.224/2017 with Connected Appeals :: 34 ::

parade. They do not constitute substantive evidence and these parades are essentially governed by Section 162 of the Code. Failure to hold a test identification parade would not make inadmissible the evidence of identification in court. The weight to be attached to such identification should be a matter for the courts of fact. In appropriate cases it may accept the evidence of identification even without insisting on corroboration. (See Kanta Prashad v. Delhi Admn. (AIR 1958 SC 350), Vaikuntam Chandrappa v. State of A.P. (AIR 1960 SC 1340), Budhsen v. State of U.P. (AIR 1970 SC 1321) and Rameshwar Singh v. State of J&K. (AIR 1972 SC 102).

19. In Harbajan Singh v. State of J & K, (AIR 1975 SC 1814), though a test identification parade was not held, this Court upheld the conviction on the basis of the identification in court corroborated by other circumstantial evidence. In that case it was found that the appellant and one Gurmukh Singh were absent at the time of roll call and when they were arrested on the night of 16-12-1971 their rifles smelt of fresh gunpowder and that the empty cartridge case which was found at the scene of offence bore distinctive markings showing that the bullet which killed the deceased was fired from the rifle of the appellant. Noticing these circumstances this Court held: (SCC p. 481, para

4)

'4. In view of this corroborative evidence we find no substance in the argument urged on behalf of the appellant that the investigating officer ought to have held an identification parade and that the failure of Munshi Ram to mention the names of the two accused to the neighbours who came to the scene Cri.Appeal No.224/2017 with Connected Appeals :: 35 ::

immediately after the occurrence shows that his story cannot be true. As observed by this Court in Jadunath Singh v. State of U.P. (air 1971 sc 363)absence of test identification is not necessarily fatal. The fact that Munshi Ram did not disclose the names of the two accused to the villagers only shows that the accused were not previously known to him and the story that the accused referred to each other by their respective names during the course of the incident contains an element of exaggeration. The case does not rest on the evidence of Munshi Ram alone and the corroborative circumstances to which we have referred to above lend enough assurance to the implication of the appellant."

28. Since P.W.13 Vinod did not give the description of

the appellants/ assailants and two others in the F.I.R., besides

the delay in test identification parade with manifest errors in

holding the same, we propose to discard the evidence of

P.W.13 Vinod so far as regards the identification of the

appellant by him before the Court for the first time. The matter

however, does not rest at that.

29. As stated earlier, the case is based on eye witness

account. He is none other than P.W.14 Sandipan. True, he is

cousin of the deceased (son of maternal uncle). His conduct Cri.Appeal No.224/2017 with Connected Appeals :: 36 ::

post incident also appeared somewhat unnatural. The fact is,

however, that, his presence at or around the crime scene has

been impliedly admitted by the appellants during his cross-

examination. His police statement too was recorded before 24

hours of the incident.

30. P.W.14 Sandipan testified that he had been to Beed

on 20/3/2013. He was on his way back towards Neknoor. He

was riding the motorbike. He happened to meet both, P.W.13

Vinod and deceased Uddhav, who were proceeding in the

same direction on another motorbike. According to him,

Uddhav was riding pillion. P.W.14 Sandipan went on to testify

that, on the way, just before Gawari Pati was approached, a

white Indigo car gave dash to the motorbike from behind. As a

result thereof, both Vinod and Uddhav fell off. He thought that

it was a vehicular accident. He further testified that, Sudhakar

and Tuljiram (appellant - original accused Nos.10 and 7

respectively) alighted from the car. They were armed with

Kattis. Both of them assaulted Uddhav with Kattis. He went on

to state further that the appellant Vinod was standing with a

dagger in his hand and appellant Rajendra was armed with a Cri.Appeal No.224/2017 with Connected Appeals :: 37 ::

packet of chilly powder. He further testified that, when the

vehicle took turn, he saw appellant Babu Kale was at the

driver's seat of the car. He claimed to have seen even the

number plate in broken condition. He gave the number of the

car MH-14-CH-172. He further testified that, Karande Sir also

arrived there. All of them lifted Uddhav and took him to Civil

Hospital, Beed. On having seen the incident, he was

frightened. He required medical attention to himself. He,

therefore, went to a private hospital at Neknoor. Later on he

learnt Uddhav to have passed away. He further testified that,

on the following day, he on his own went to the Police and

gave his statement.

31. During his cross-examination on behalf of original

accused Nos.1 to 4, it was suggested to him, "It is correct to

say that, when the Car had given dash to the motorcycle of

Vinod Kawade, I reached the spot on my motorcycle". It is true

that, I was going towards eastern side of the road, therefore, I

parked my motorcycle on left side of the road near the spot."

According to him, Vinod did not run away in the field from the

spot. He was therefore confronted with his police statement, Cri.Appeal No.224/2017 with Connected Appeals :: 38 ::

wherein such matter finds place. It was further suggested to

him, "It would be correct that as soon as I reached the spot on

motorcycle, immediately Karade Sir came on his motorcycle."

There was no discussion amongst himself, Vinod and Karande

Sir about the assailants. The witness volunteered that he was

frightened. It was further suggested, "It will be correct to say

that, the assailants had whisked away from the spot within 3 to

4 minutes after the incident." He did not disclose the names of

the appellants. He further testified that he had been to Civil

Hospital while in his examination-in-chief he testified that he

directly went to a private clinic.

32. The learned Advocate representing the appellants/

assailants Rajendra Ghige and Sudhakar Bhalerao (original

accused Nos.5 and 10) in the cross-examination of this

witness, suggested to him that, "It will be correct to say that I

was knowing Sudhakar Bhalerao as resident of village

Kumbhari prior to the incident. Till today I have no enmity or

dispute with Sudhakar Bjhalerao. I was on talking terms with

Sudhakar Bhalerao before the incident. Before 15 to 20 days

of the incident I had seen Sudhakar Bhalerao in a field. It is Cri.Appeal No.224/2017 with Connected Appeals :: 39 ::

correct to say that at the time of incident Sudhakar Bhalerao

did not assault me, abused me or threatened me because I

have no enmity with him. Immediately after the assault, the

assailants left the place of incident. When the assailants left

the place of incident, I, Vinod Kawade and Karande Sir were

present there. The assailants did not do anything to Vinod

Kawade and Karande Sir." The further suggestion merits

reproduction. The suggestion was to the effect "It will be

correct to say that when Vinod Kawade and Uddhav Survase

had overtaken my motorcycle, it was our first meeting on that

day." The aforesaid suggestion amounts to implied admission

of about P.W.13 Vinod and the deceased having been

together. They met P.W.14 Sandipan. Karande Sir was also

on his motorbike. He too met them. Appellant Sudhakar did

not assault him (P.W.14) as he had no enmity with him. This

goes a long way to infer that the assailants' target was Uddhav

(deceased) and none else.

33. Although this witness had not disclosed the

incident immediately to anyone, the incident was so ghastly,

his evidence that he was frightened and was required to take Cri.Appeal No.224/2017 with Connected Appeals :: 40 ::

medical treatment could not be doubted. More so, in view of

the aforesaid implied admission in the form of suggestion. He

even gave the name of the hospital/ clinic to which he had

been to take treatment soon after the incident. It was Dr.

Shirsath's hospital.

34. In view of suggestions admitting this witness to

have witnessed the incident, his somewhat unnatural conduct

post incident would be of little consequence. The case is,

therefore, distinguishable with the authorities relied on namely,

Shankarlal, Naseem Khan and Amar Singh (supra). Nothing

has been brought on record during the cross-examination of

this witness to lead us to infer that he had an axe to grind

against the appellants and save the actual culprits.

35. On arrest of the appellant Sudhakar, he expressed

desire to make a disclosure statement. P.W.12 Parmeshwar is

a witness to the disclosure statement. Most of the part of the

statement was inadmissible since the appellant Sudhakar took

the police and the panchas to the places wherefrom nothing

could be recovered. P.W.12 Parmeshwar testified that, Cri.Appeal No.224/2017 with Connected Appeals :: 41 ::

appellant Sudhakar made a statement that he would produce

weapon which he had hidden under ground at Bhoom. He had

further disclosed that he would produce Katti like weapon. The

police officer recorded the said statement, he signed the same

as a witness. The appellant too signed the same. It is at

Exh.119. The appellant then took them to one place in

agricultural field. It was known as "Bamanpatti". The

cameraman had accompanied them. There were 6 rows of

heaps of mud. Sudhakar removed two Kattis, one each from

under two different heaps. The police seized the same under

panchanama (Exh.120). He signed the same. On the same

lines is the evidence of the investigating officer who recorded

the disclosure statement made by appellant Sudhakar. Then

there is evidence of P.W.32 Vikas who had accompanied them

to snap the photographs. The evidence of this witness is

consistent with the evidence of P.W.12 and the investigating

officer. Although the photographs tendered in the evidence by

him were not supported by Certificate under Section 65-B of

the Evidence Act, his oral testimony would reinforce the

prosecution case. During the investigation, both the seized Cri.Appeal No.224/2017 with Connected Appeals :: 42 ::

Kattis were shown to the Medical Officer Dr. Upendra Kulkarni

(P.W.24), who opined that the injuries on the person of the

deceased were possible by such weapon. The C.A. report

(Exh.282) indicates that there was human blood on one of the

Kattis. This fact further reinforce the prosecution case. Since

the evidence of the witnesses was recorded about three years

after the incident, there was bound to be some inconsistency

inter-se the evidence of the prosecution witnesses. It was as

regards the number of police vehicles which had been to the

spot for recovery of Kattis pursuant to the disclosure statement

etc. The disclosure statement made by the appellant would

further be relevant as conduct under Section 8 of the Evidence

Act.

36. We, therefore, find that the evidence of P.W.14

Sandipan as regards appellant Sudhakar to have assaulted the

deceased with Katti gets reinforced.

37. During the investigation, the car was found

abandoned in a Ghat Section. It was seized under the

panchanama (Exh.85). P.W.6 Shrikrishna testified that the car Cri.Appeal No.224/2017 with Connected Appeals :: 43 ::

was found abandoned within the limits of Bhoom village. He

described the car as - it was white colour Indigo Car. The

radiator thereof was crumbled. Front side number plate was

missing. Rear side number plate was intact. It was yellow

colour plate with figures thereon written in black colour. The

same indicates that it was a public transport vehicle. He gave

the car number. The front side parking lamp was damaged.

Some documents were seized from the car, particularly diary

wherein name of appellant Balu Limbaji Kale was written. A

PAN Card of Babu Kale was also found in the car besides his

election/ voter's card. Two blank stamp papers were also

seized under the panchanama.

38. Nothing fruitful can be brought on record through

his cross-examination.

39. P.W.23 Odin testified that, the said car had

belonged to him. His wife was proprietor of a firm, "Peace

Tours and Travels". She had purchased the said car. It was

registered in the name of the very firm. He further testified

that, the appellant Babu Limbaji Kale was a driver on a car in a Cri.Appeal No.224/2017 with Connected Appeals :: 44 ::

year 2012 for one year period. He used to drop him at his

work place. On appellant Babu's request, he delivered the

said car to him. It was in fact the sale transaction. For

purchase of the car a loan was raised from Finance Company.

The loan was outstanding. The car, therefore, could not be

transferred in the name of the appellant Babu with R.T.O.

record. The appellant Babu paid him Rs.84,500/- as against

delivery of the car in his favour.

40. During cross-examination, the witness testified that

the transaction was oral one. No writing was effected. It

needs no mention that the sale of a motor vehicle is governed

by the Sale of Goods Act. Delivery of possession and receipt

of consideration amount completes the sale transaction.

Property in the goods sold is transferred when intended to be

transferred. It may, therefore, be a case of out and out sale or

agreement for sale since the entire consideration amount was

not paid and the loan of Finance Company was still

outstanding. The fact remains that the car changed hands

from P.W.23's wife to appellant Babu. There is evidence of

P.W.20 Bhausaheb to the effect that Babu and some of the Cri.Appeal No.224/2017 with Connected Appeals :: 45 ::

respondents would roam in the same car in the village. Babu

in his examination under Section 313 of the Cr.P.C. did not

offer any explanation except the denial. He also did not offer

any explanation about he having been seen at the driver's seat

while the car knocked down the motorcycle. As such, his role

in the crime has been duly proved. Although it may appear

that he had no intention to kill the motorbike rider since he

gave push to the motorbike with the car from behind, so as to

facilitate appellant (original accused Nos.5 and 10) to commit

murder of Uddhav, the said act is an offence of abetment to

commit murder in view of Section 107 of the Indian Penal

Code. Moreover, there were break marks trail up to 75 ft.

noticed at the crime scene. When the abettor is present at the

crime scene, his criminal liability is equal to that of the actual

culprit. (Section 114 I.P.C.). He would, therefore, be equally

liable for the punishment provided for the offence of murder

under Section 302 of the Indian Penal Code.

41. Although very many witnesses were examined, the

evidence of most of them is not of much relevance. A passing

reference would, however, be made to the same. P.W.1 Cri.Appeal No.224/2017 with Connected Appeals :: 46 ::

Babaso is a witness to the crime scene panchanama (Exh.72).

it was drawn on the following early morning. The investigating

officer had on the given day to Aurangabad in connection with

some other matter. His evidence indicates that, after having

been informed about the incident, he reached Civil Hospital by

8.30 p.m. Then he recorded the F.I.R. and registered the

crime late in the night. His evidence further indicates that the

crime scene was guarded by the Police Constable on his

direction. We, therefore, find no fault with him in drawing the

spot panchanama after a few hours. At the crime scene a

piece of cut human finger was found besides other articles.

42. P.W.2 Raosaheb Tipale is a witness to the inquest

panchanama (Exh.74). P.W.3 Raichand, P.W.4 Ashok and

P.W.5 Laxman are witnesses to the seizure of clothes. P.W.7

Keshav was a witness to a demo panchanama suggesting that

both the vehicles namely the motorbike and the car involved in

the incident were brought together. How much relevance is

there to such kind of exercise is doubtful. The fact, however,

remains that, his evidence indicates that, both the vehicles had

received dent and damage at the relevant part thereof.

Cri.Appeal No.224/2017 with Connected Appeals :: 47 ::

43. P.W.9 Raosaheb Sapkal is a witness to the

disclosure statement by Sudhakar Bhalerao (appellant in

Criminal Appeal No.770/2018). The same is not relevant since

the appellant took them to various place where he had been

post incident and the place whereat the conspiracy was

hatched. The evidence of P.W.10 Ajay, P.W.16 Hanumant and

P.W.17 Rajesh was skipped by the learned Advocates

representing the appellants. P.W.18 Vasant has testified to

have had seen P.W.13 Vinod and Uddhav proceeding on a

motorbike. We do not propose to record his evidence in

extenso since the said fact has been admitted during cross-

examination of P.W.14. P.W.19 Vitthal is a witness who had

carried 5 persons (appellants) in his car to Pune soon after the

incident. He could only identify the appellant Babu Kale as

one of those 5. P.W.11 Ramdas is a witness relating to seizure

of cell phone from appellant Sunil Surwase (panchanama

Exh.111).

44. From the appreciation of the evidence so far

referred to above, we come to the conclusion that, on the given

day, that both P.W.13 Vinod and deceased were proceeding on Cri.Appeal No.224/2017 with Connected Appeals :: 48 ::

motorbike from Beed to Neknoor. At Gawari Pati, a white

Indigo Car knocked down the motorbike. The incident was

witnessed by P.W.14 Sandipan. He saw appellant Babu Kale at

the driver seat. He also saw the appellants (original accused

Nos.5 and 10) assaulting the deceased with sharp weapons.

The presence of P.W.14 Sandipan has been admitted.

Admittedly, one witness by name Karande Sir was also there.

His statement under Section 161 of the Cr.P.C. was recorded.

He has not been examined as a prosecution witness. The

investigating officer Sayed Asef (P.W.33) who recorded his

statement has admitted that, Karande Sir has stated in his

statement that two persons had alighted from the car. He

meant to say that those two persons had assaulted the

deceased. While Karande Sir was not examined as

prosecution witness in this case, the Trial Court ought not to

have allowed to refer to his police statement. Since the same

has already been brought on record and the evidence

indicates that there is inconsistency inter-se the prosecution

witnesses namely informant, testified that, three persons

alighted from the car. According to P.W.14 Sandipan, they Cri.Appeal No.224/2017 with Connected Appeals :: 49 ::

were 4 in number while the investigating officer testified that

Karande Sir told him that those were 2 in number. At the cost

of repetition, it is observed that, the learned Advocate for the

appellants (original accused Nos.5 and 10) has impliedly

admitted the presence of P.W.14 Sandipan and further

suggested that the appellant Sudhakar did not assault the said

witness since he had no enmity with him. Meaning thereby,

the presence of appellant Sudhakar has also been impliedly

admitted.

45. As already observed above, the evidence indicates

that, the car originally belonged to a firm owned by wife of

P.W.23 Odin. He knew appellant Babu Kale. The car involved

in the incident was sold to appellant Babu Kale. The appellant

was seen with the car for many a days preceding the

incidence. P.W.14 identified him as the person who was in the

driver seat of the car which knocked down the motorcycle. As

such, he facilitated the commission of the crime. In view of the

inconsistency as to the number of persons alighting from the

car, two appellants namely Rajendra alias Raju Murlidhar

Ghige and Vinod Madhukar Ghige, deserve to be extended the Cri.Appeal No.224/2017 with Connected Appeals :: 50 ::

benefit of doubt. Admittedly, both of them were not involved in

mounting an assault on the deceased. In our view, therefore,

their appeals deserves to be allowed.

APPEALS AGAINST ACQUITTAL :

46. The State and brother of the deceased preferred

these two appeals and urged for setting aside the acquittal of

the respondents therein. Admittedly, these respondents were

not present at the crime scene. None of them played any overt

act. They are sought to be fastened with criminal liability on

the ground of privy to conspiracy to commit the murder.

Section 120-A defines the offence of criminal conspiracy. It

reads thus :

"120A. Definition of criminal conspiracy.-- When two or more persons agree to do, or cause to be done

(1) an illegal act, or

(2) an act which is not illegal by illegal means, such an agreement is designated a criminal conspiracy:

Provided that no agreement except an agreement to commit an offence shall amount to a criminal Cri.Appeal No.224/2017 with Connected Appeals :: 51 ::

conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof.

Explanation.-- It is immaterial whether the illegal act is the ultimate object of such agreement, or is merely incidental to that object."

47. It is said that it is very easy to allege a case of

conspiracy but difficult to prove it. According to the

prosecution case, the panel of deceased Uddhav set up for

Gram Panchayat election in 2012 won all the seats. The

respondents were, therefore, envy of Uddhav's progress.

They, therefore, conspired to do away with him. In proof of

conspiracy, the prosecution examined P.W.20 Bhasusaheb

Survase, P.W.21 Mohan, P.W.22 Digambar Hade, P.W.25

Ganesh and P.W.26 Chandrakant Survase.

48. P.W.20 Bhausaheb Survase, brother of the

deceased, who was not an eye witness to the incident, testified

that the respondent Chandrasen Surwase left their group 10

years prior to the incident and started working against them.

He joined the group of the respondents namely Prakash

Kokate, Popat Kokate, Bhaskar Surwase, Pintu Bhagwan Cri.Appeal No.224/2017 with Connected Appeals :: 52 ::

Bhalerao, Prashant Bajirao Survase, Balu Madhukar survase,

Pappu Madhukar Survase, Babu Limbaji Kale, Tulshiram

Ashok Vidyagar, Satish Rajesaheb Survase, Balu Vyankat

Survase, Sunil Gangaram Survase, Sachin alias Mahadeo

Survase etc. He further testified that, there were other

instances as well besides of dispute over a right of way. This

witness was examined to make out a case of motive as well.

This witness testified that, the car involved in the incident was

driven by appellant Babu in the village and other respondents

used to sit therein and roam in the village by rotation. His

evidence as regards conspiracy i.e. meeting held by these

respondents at Veterinary Hospital at Neknoor is based on

hear-say. He had learnt the same from witness Digambar

Hade (P.W.22). It, therefore, cannot be said that the evidence

of this witness furthered the prosecution case to make out an

offence of conspiracy to commit murder.

49. P.W.21 Mohan testified that, on 12/3/2013, i.e.

about a week before the incident, he had been to Swagat Beer

Bar to dine. In the neighbouring cabin in the hotel, some

people were sitting and talking loudly under the influence of Cri.Appeal No.224/2017 with Connected Appeals :: 53 ::

liquor. He further testified that, those persons were saying that

there was no alternative than to eliminate Uddhav Surwase.

He further testified that, one of those persons took a

responsibility of everything i.e. defend in the Court of law to the

one who would eliminate Uddhav. He then testified that, he

peeped in the cabin to see that those were the respondents

namely Prakash, Popat, Sugriv, Chandrasen, Bhaskar and

some others. He even identified them before the Court. On

behalf of some of the respondents, the presence of this

witness in the hotel and even in the cabin (No.10) has been

admitted during cross-examination. This witness was,

however, confronted with his police statement, which is silent

to record therein that he peeped in the neighbouring cabin.

This is vital omission amounts to contradiction. Needless to

mention, all the contradictions or omissions have been duly

proved by the defence by confronting the concerned witnesses

and the investigating officer who has recorded the statements.

50. The conduct of this witness, however, indicates

that, although he informed the same to Uddhav, who laughed it

off, he did not prefer to intimate the same to the police nor did Cri.Appeal No.224/2017 with Connected Appeals :: 54 ::

Uddhav feel to do so. The statement of this witness was

recorded on 8/4/2013 i.e. 19 days after the incident.

51. Then comes P.W.22 Digambar Hade. It is in his

evidence that, before the incident, he had been to weekly

market at village Neknoor. According to him, he witnessed a

meeting held under a Neem Tree towards left side of

Veterinary Hospital and discussion was going on. As those

persons were from village Kumbhari, he went there. In the

said meeting, Sachin Survase, Balu Survase, Popat Kokate,

Sugriv Survase, Chandu Survase, Sunil Survase, Satish

Survase etc. were present. Some other persons were also

present. He, however, could not name them. After taking a

pause, he pointed out towards the person sitting in the last row

in the east corner and said that Prakash Kokate was also

present. All these persons were sitting together. According to

him, Chndu (Chandrakant) said, "Unless Uddhav is finished,

the villagers will not be happy. Respondents Popat, Prakash

and Bandu took the responsibility to defend in Courts of law

the one who would come forward and eliminate Uddhav.

Cri.Appeal No.224/2017 with Connected Appeals :: 55 ::

52. This witness could not give the day, date and time

by which he had seen these respondents sitting at Neem Tree

near Veterinary Hospital at Neknoor on weekly bazar day. He

did not approach the police on his own immediately after

having heard about the conspiracy. His statement was

recorded on 25 March (Hade to check) i.e. 5 days after the

incident and number of days after alleged conspiracy was

hatched.

53. P.W.25 Ganesh testified that, a month before the

incident in question, another incident took place. That time he

was proceeding on his motorbike. It was about 5.00 p.m. He

was passing through the field of Dr. Kalyankar. He saw some

persons from village Kumbhari had gathered at a mango tree.

Those persons were Popat Kokate, Bhaskar Survase, Sunil

Survase, Satish Survase, Sachin survase and another 10 to 12

persons which include Bappa Vidyagar, Sudhakar Bhalerao.

However, he did not remember names of all other persons. He

identified them before the Court.

Cri.Appeal No.224/2017 with Connected Appeals :: 56 ::

54. This witness only speaks about having seen these

respondents together at a particular place. He did not claim to

have heard anything being discussed by these persons as a

plan to eliminate Uddhav. P.W.26 Chandrakant is a last

witness on the point of conspiracy. He testified that, one day

before the incident i.e. on19 March, a party was held in the

field of one Babruwan Surwase. He was proceeding from that

field. It was 6.00 p.m. he saw respondents Chandrasen,

Popat, Prakash and Sachin besides 7 others sitting together

there.

55. This witness too did not claim to have heard talk

among these persons with regard to eliminating Uddhav. As

such, nothing was deposed to by P.W.25 and P.W.26 regarding

alleged hatching of conspiracy. Section 10 of the Evidence

Act, therefore, could not be invoked.

56. As observed above, that it is very easy to allege a

case of conspiracy but difficult to prove the same. in the case

in hand, appreciation of the evidence of the witnesses referred

to hereinabove lead us to infer the prosecution to have failed to Cri.Appeal No.224/2017 with Connected Appeals :: 57 ::

make out an offence of conspiracy to commit murder and the

murder to be the fall-out thereof.

57. In the case of Ganesh Bhavan Patel (supra), it has

been observed :

"Although in an appeal form an order of acquittal the powers of the High Court to reassess the evidence and reach its own conclusions are as extensive as in an appeal against an order of conviction, yet, as a rule of prudence, it should always give proper weight and consideration to such matters as (1) the views of the trial Judge as to the credibility of the witnesses; (2) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at the trial; (3) the right of the accused to the benefit of any doubt; and (4) the slowness of an appellate Court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses. Where two reasonable conclusions can be drawn on the evidence on record, the High Court should, as a matter of judicial caution, refrain from interfering with the order of acquittal recorded by the Court below. In other words, if the main grounds on which the Court below has based its order acquitting accused, are reasonable and plausible, and cannot be entirely and effectively dislodged, or demolished, the High Court should not disturb the acquittal.".

58. In the sequel, the appeals against acquittal fail.

With this, the following order is passed.

Cri.Appeal No.224/2017 with Connected Appeals :: 58 ::

ORDER

(i) Criminal Appeals No.994/2024 and 1040/2024 preferred

by the State and brother of the victim respectively, are hereby

dismissed.

(ii) Criminal Appeal No.767/2018 filed by Vinod Madhukar

Ghige and Criminal Appeal No.768/2018 filed by Rajendra

alias Raju Murlidhar Ghige are allowed. The order of

conviction and consequential sentence passed by learned

Additional Sessions Judge, Beed, dated 10/4/2017, in

Sessions Case No.94/2013, convicting these appellants for the

offences punishable under Sections 302 read with Section 149

and for offences punishable under Sections 147 and 148 of the

Indian Penal Code are hereby set aside. The appellants Vinod

Madhukar Ghige and Rajendra alias Raju Murlidhar Ghige are

acquitted thereof. Both of them be set at liberty forthwith if not

required in any other case. Fine amount, if paid be refunded to

them.

(iv) Criminal Appeal No.769/2018 filed by Tuljiram alias

Bappa Ashok Vidyagar and Criminal Appeal No.770/2018 filed

by Sudhakar alias Pintu Bhagwan Bhalerao are dismissed, Cri.Appeal No.224/2017 with Connected Appeals :: 59 ::

with slightest modification in the operative order of the Trial

Court, i.e. Section 149 is replaced by Section 34 for conviction

of these appellants.

(v) Criminal Appeals No.224/2017 filed by Babu Limbaji Kale

is dismissed. However, the conviction imposed upon him by

the Trial Court is modified and he is convicted for offence

punishable under Section 302 read with Section 109 read with

Section 114 of the Indian Penal Code. The sentence of life

imprisonment against him to stand unaltered, maintaining the

quantum of fine as well.

(vi) All the Criminal Appeals are disposed of in above terms.

Consequently, all pending Criminal Applications are disposed

of.

(NEERAJ P. DHOTE, J.) (R.G. AVACHAT, J.)

fmp/-

 
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