Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nitin Meghnath Patil And Ors vs The State Of Maharashtra
2025 Latest Caselaw 1222 Bom

Citation : 2025 Latest Caselaw 1222 Bom
Judgement Date : 6 January, 2025

Bombay High Court

Nitin Meghnath Patil And Ors vs The State Of Maharashtra on 6 January, 2025

Author: Sarang V. Kotwal
Bench: Sarang V. Kotwal, S.M. Modak
2025:BHC-AS:1266-DB



                                               :1:                  201-APEALS-260-151-14-J.odt




                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              CRIMINAL APPELLATE JURISDICTION

              [1]                  CRIMINAL APPEAL NO.260 OF 2014

              Ramakant Meghnath Patil                                   .....Appellant
                          Versus
              The State of Maharashtra                                  .....Respondent
                                                  ......
                                                  WITH
                                   INTERIM APPLICATION NO.1727 OF 2024
                                                   IN
                                     CRIMINAL APPEAL NO.260 OF 2014

                                                  ......
                                                 WITH
              [2]                  CRIMINAL APPEAL NO.151 OF 2014

              1. Nitin Meghnath Patil,
              2. Bhaskar Ramchandra Patil,
              3. Sarasbai Bhaskar Patil,
              4. Meghnath Ramchandra Patil,
              5. Smt. Gulabbai Meghnath Patil                           .....Appellants
                          Versus
              The State of Maharashtra                                  .....Respondent

                                           -----
              Mr. Raju D. Suryawanshi, Advocate a/w. Suraj Naik for the
              Appellants in both the Appeals.
              Smt. Mankuwar M. Deshmukh, APP for the Respondent-State.
                                           -----

                                                     CORAM : SARANG V. KOTWAL &
                                                             S.M. MODAK, JJ.

                                                     DATE   : 06th JANUARY, 2025
                                                                                           1 of 34

                    Deshmane(PS)




                ::: Uploaded on - 13/01/2025                      ::: Downloaded on - 13/01/2025 21:28:23 :::
                                 :2:          201-APEALS-260-151-14-J.odt

ORAL JUDGMENT : [PER SARANG V. KOTWAL, J.]

1. Both these Appeals are decided by this common

judgment as they arise out of the same impugned judgment

and order dated 13.2.2014 passed by the Additional Sessions

Judge, Kalyan in Sessions Case No.171/2011. For the sake of

convenience, the Appellants are referred to by their names or

by their status before the trial Court.

2. Heard Mr. Raju Suryawanshi, learned counsel for

the Appellants in both the Appeals and Smt. Mankuwar

Deshmukh, learned APP for the Respondent-State.

3. Criminal Appeal No.260/2014 is filed by the

accused No.1 Ramakant Patil. Criminal Appeal No.151/2014 is

filed by the other accused Nos.2 to 6. The Appeals are

concerning murder of one Sheetal. Accused No.1 Ramakant

was her husband. Accused No.2 Nitin is Ramakant's brother.

Accused No.3 Bhaskar is Ramakant's uncle. Accused No.4

Sarasbai is aunt of Ramakant and wife of accused No.3

Bhaskar. Accused No.5 Meghnath was the father of Ramakant.

Accused No.6 Gulabbai is mother of Ramakant and wife of 2 of 34

:3: 201-APEALS-260-151-14-J.odt

accused No.5 Meghnath. During pendency of this Appeal,

accused No.5 Meghnath has passed away. A copy of the death

certificate produced on record by learned counsel for the

Appellants is taken on record. Therefore, the Appeal preferred

by Meghnath abates.

4. At the conclusion of the trial, the accused No.1

Ramakant was convicted as under :

[i] He was convicted for commission of the offence punishable under Section 302 of IPC and was sentenced to suffer RI for life and to pay a fine of Rs.1,000/- and in default to suffer SI for three months.

[ii] He was convicted for commission of the offence punishable under Section 201 read with 34 of IPC and was sentenced to suffer RI for two years and to pay a fine of Rs.1,000/- and in default to suffer SI for three months. [iii] Accused No.2 Nitin was convicted for commission of the offence punishable under Section 201 read with 34 of IPC and was sentenced to suffer RI for two years and to pay a fine of Rs.1,000/- and in default to suffer SI for three months.

. Apart from the above conviction and sentence, all

the accused i.e. accused Nos.1 to 6 were convicted for

3 of 34

:4: 201-APEALS-260-151-14-J.odt

commission of the offence punishable under Section 498-A

read with 34 of IPC and all of them were sentenced to suffer RI

for two years. All of them were acquitted from the charges of

commission of the offence punishable under Section 304-B of

IPC. Accused Nos.2 to 6 were acquitted from the charges of

commission of the offence punishable under Section 302 read

with 34 of IPC. The accused Nos.3 to 6 were acquitted from the

charges of offence punishable under Section 201 read with 34

of IPC. All the sentences were directed to run concurrently.

The Appellants were given set off under Section 428 of Cr.P.C..

5. The prosecution case is that Sheetal got married

with Accused No.1 Ramakant on 21.5.2010. Initially for a few

months everything was alright, but, subsequently the accused

started ill-treating her and started demanding Rs.3 Lakhs. The

allegations are that, on 24.4.2011, Sheetal's parents were

informed that she was serious. When they reached her

matrimonial house i.e. the house of the accused at Manda, they

found that Sheetal's body was kept on the floor and she was

dead. Sheetal's brother went to the police station and gave

4 of 34

:5: 201-APEALS-260-151-14-J.odt

information about her death. An Accidental Death Report

[ADR] was lodged. The grievance of Sheetal's parents was that

it was a case of murder and the police had wrongly taken down

ADR. Therefore, they made various complaints and finally the

FIR was lodged on 26.4.2011 where there were allegations that

Sheetal had committed suicide because of harassment caused

to her. The offence was registered mainly under Section 306 of

IPC. The investigation was carried out. The family of Sheetal

was still not happy with the investigation. Various

representations were made and, therefore, the investigation

was taken over by another police officer. The supplementary

statements were recorded and the charge-sheet was filed under

section 304-B of IPC. The postmortem was conducted by a

doctor attached to J.J. Hospital. Additional charge-sheet was

filed under Section 302 of IPC. After filing of the charge-sheet,

the case was committed to the Court of Session. Initially the

charges were framed only under Sections 498-A read with 34 &

304-B read with 34 of IPC. But subsequently the charges

under Sections 302 read with 34 & 201 read with 34 of IPC

5 of 34

:6: 201-APEALS-260-151-14-J.odt

were framed.

6. During the course of trial, the prosecution

examined fourteen witnesses including, the father, the brother,

and aunt of the deceased, three doctors, the panchas and the

investigating officers. The accused No.1 took a specific defence

in answer to Question No.25 asked during examination under

Section 313 of Cr.P.C.. He gave the following answer :

"Her M.C. was not coming regularly and her brother's wife was pregnant. Her M.C. came late before 10 days of the day, so we both were happy. My brother-in-law many times called us, but we have not met him. Then we were going to meet him, but meanwhile her M.C. came. Therefore, she depressed and she has committed suicide. I could not understand why there were reddish mark on her body. I don't know."

[Reproduced exactly as is mentioned by the learned trial Judge]

7. The accused examined four witnesses to prove their

alibi. The defence witness No.3 Madhuri Patil was an

important witness. She was wife of the accused No.2 Nitin and

she was present in the house when the incident had occurred.

Her evidence is important.

8. The learned trial Judge considered the evidence on 6 of 34

:7: 201-APEALS-260-151-14-J.odt

record and held that there was a presumption under section

113-A of Indian Evidence Act running against the accused. He

held that the prosecution has proved that her death was caused

by strangulation. He further held that the prosecution has

proved that the offence of cruelty under Section 498-A of IPC

was proved. However, he further observed that the offence

under Section 304-B of IPC was not proved as the demand was

not for dowry. He also held that it was a case of murder. He

observed that the conduct of the accused No.1, in particular,

was not natural. He did not accept the alibi evidence given by

the defence. At the same time, he gave benefit of doubt to the

accused No.2 regarding the allegations of commission of

offence punishable under Section 302 of IPC. He held that the

allegations and charges under Section 302 of IPC could be

proved only against the accused No.1 alone.

9. PW-1 Balaram Sutar was father of the deceased. He

has stated that the marriage between Sheetal and the accused

No.1 Ramakant took place on 21.5.2010. For a initial period

of four months, the accused treated her properly. After that,

7 of 34

:8: 201-APEALS-260-151-14-J.odt

they started abusing and ill-treating her for their demand of

Rs.3 Lakhs. Sheetal used to inform him about the same

whenever she used to come to her parental house. The

accused No.1 demanded a gold chain. PW-1 gave a gold chain

to him. He produced a receipt for purchasing that gold chain.

On one occasion, the accused No.4 Sarasbai and accused No.6

Gulabbai had come to their village Sangola, Taluka - Kalyan to

attend a religious ceremony. At that time they had said to

Sheetal that they would crush her under their feet. It is his case

that the accused No.3 Bhaskar and the accused No.5 Meghnath

used to ask whether he had made arrangement for the money.

PW-1 used to assure them that he would make the payment

whenever it was possible. He has further deposed that 4 to 5

days before Sheetal's death, the accused No.1 had come to his

house with Sheetal and had left her there. Sheetal had

informed PW-1 that the accused were harassing her and were

asking whether he had arranged for money. Within 2-3 days,

the accused No.1 Ramakant came back and took her with him.

At that time, he had asked whether PW-1 had arranged for

8 of 34

:9: 201-APEALS-260-151-14-J.odt

money. Even at that time PW-1 had told him that he would pay

the amount by installments.

On 24.4.2011 at about 4.30 p.m., one Prabhakar

Patil came to his house and told him that Sheetal was not well.

Therefore PW-1 and his family went to Sheetal's matrimonial

house. They saw that her dead body was lying on the floor.

There was a bangle in one hand. There were black marks on

the chest and some injury on the neck. The accused informed

him that Sheetal had hanged herself. PW-1's son went to the

police station and lodged the complaint against the accused

but the police did not take any action against the accused.

PW-1 had lodged the complaint against the accused after two

days. He has explained that since he was not well, he had

lodged the complaint only after two days. He has further

deposed that two months from this, he again gave his

complaint. The police did not make the investigation properly.

He identified the saree which was shown by the accused to

him. It was produced in the Court.

In the cross-examination, PW-1 deposed that the 9 of 34

: 10 : 201-APEALS-260-151-14-J.odt

accused and his family belonged to the same community. The

marriages of the accused No.1 Ramakant and the accused No.2

Nitin were performed on the same day but they were

performed at two difference villages viz., at Sangola where

Ramakant got married and thereafter at Birla village where

Nitin got married. Importantly some important omissions from

his FIR are brought on record by the defence. The noting of

the learned Judge shows that according to learned APP those

omissions were not from the supplementary statement but they

were only from the FIR lodged by PW-1. PW-1 accepted that he

had not told the police that the accused No.1 had demanded a

gold chain and that he had given it to him. He stated that he

had told the police that during the religious ceremony Sarasbai

and Gulabbai threatened Sheetal; but this fact was not found in

his complaint, and, he could not assign any reason why it was

not mentioned. Similar is the omission in respect of Meghnath

and Bhaskar demanding money and that he had assured them

about the future payment. He could not assign any reason as

to why this was not mentioned in his FIR. The important

10 of 34

: 11 : 201-APEALS-260-151-14-J.odt

omission was about the accused No.1 dropping his daughter to

his place and then taking her back within 2-3 days. He could

not explain that omission either. He has proved his FIR which is

produced on record at Exhibit-32. He accepted that his

daughter was having a mobile phone and that she used to talk

with PW-1's son using that mobile phone. He further accepted

that Nitin's wife Madhuri was pregnant at that time. He has

also admitted that the accused Bhaskar and Sarasbai were

living separately from the other accused. He denied the

suggestion that since Sheetal could not got pregnant, she

committed suicide.

10. The FIR at Exhibit-32 shows that it was registered

vide C.R. no.I-46/2011 at Kalyan Taluka police station under

Sections 498-A, 306 read with 34 of IPC. There is a general and

common allegation against all the accused that they were

demanding Rs.3 Lakhs from Sheetal; and on that count they

used to abuse and threaten her and sometimes used to beat

her. Besides that, there are no specific allegations in the FIR.

Exhibits-33 and 34 are the subsequent complaints made by PW-


                                                                     11 of 34





                                 : 12 :        201-APEALS-260-151-14-J.odt

1 to the other authorities mentioning that it was not a case of

suicide but it was a case of murder.

11. PW-2 Moreshwar Sutar was the elder brother of the

deceased Sheetal. His evidence is exactly on the similar lines as

that of PW-1. He had stated that the accused were demanding

amount for the purpose of construction business. He has

further added that, in 2011 during Holi festival the accused

demanded golden chain which was given to him. They had

given the gold ornaments during the wedding. Inspite of that,

the accused were taunting his sister. The accused Bhaskar and

Meghnath came to their house and demanded Rs.3 Lakhs for

construction business. 5 to 6 days before the incident, Sheetal

had come to their house with accused No.1. At that time, the

accused No.1 had asked for money. PW-1 and PW-2 had

assured that they would arrange money by selling the

agricultural land within one month. After that, the accused

No.1 took Sheetal with him. At that time, he was angry. This

witness had gone to the police station and had given his A.D.R.

Importantly, he has accepted that the contents written in the

12 of 34

: 13 : 201-APEALS-260-151-14-J.odt

ADR are true and correct. It was marked as Exhibit-39.

In the cross-examination, all the omissions from his

police statement were brought out. He could not explain as to

why the police had not recorded in his statement dated

12.7.2011 that Gulabbai and Sarasbai had threatened his

sister during a religious ceremony. He could not explain as to

why it was not mentioned in his police statement that the

accused accused No.1 had brought her to their house 5 to 6

days prior to the incident. He could not assign any reason as to

why it was not mentioned in his police statement that they had

given gold chain to him or as to why the police statement did

not mention that Sarasbai used to beat her on the provocation

given by Gulabbai. He had not told the police in his statement

recorded on 12.7.2011 that the police had not recorded his

statement as per his say on 26.4.2011. All these omissions

from the police statement of PWs-1 and 2 were put to the

investigating officer and they were duly proved by the defence.

12. Similar is the evidence of PW-11 Kantabai Sutar,

who was aunt of the deceased. Her evidence is exactly on the 13 of 34

: 14 : 201-APEALS-260-151-14-J.odt

similar lines and omissions from her police statement are also

on the similar lines. She could not explain as to why her

statement did not mention that the accused started subjecting

Sheetal to cruelty after 2-3 months from her marriage. Her

police statement did not contain the allegations that Sarasbai

and Gulabbai had threatened Sheetal or that during the Holi

festival they had given golden chain.

These are the main witnesses as far as the

allegations under Section 498-A of IPC and harassment caused

by the accused to the deceased Sheetal are concerned.

13. PW-3 Sharda Patil was a pancha for inquest

panchnama which is produced on record at Exhibit-41.

14. PW-4 Padmakar Mogre was a pancha for spot

panchnama produced at Exhibit-44. A Saree was seized at

that time. The spot panchnama shows that height of the iron

angle was of 10½ ft from the floor in the room where the

incident had taken place. There was a plastic chair at that spot.

Sheetal was lying near that chair. It was seized by the police.



                                                                          14 of 34





                                 : 15 :              201-APEALS-260-151-14-J.odt

15. PW-6 Satish Gupta was a photographer who had

taken photographs of the dead body.

16. PW-8 Punja Shinde was the police constable who

had recorded ADR on 24.4.2011. It is produced on record at

Exhibit-39. There are absolutely no allegations against any of

the accused in the ADR. There are no allegations of

harassment or murder. PW-2 has accepted that the contents of

the ADR were correct. The ADR mentions that the ladies

gathered in the house of the deceased had told him that the

deceased had committed suicide by hanging herself.

17. PW-9 Prabhakar Patil was from the village of PW-1.

He had informed PW-1 about Sheetal not feeling well.

18. PW-10 Savita Dongare was a tenant of the accused.

She was declared hostile. Her evidence is not of much

assistance either to the prosecution or to the defence.

19. PW-12 API Sayaji Gujole was the first investigating

officer who had carried out the investigation from 24.4.2011

onwards. He had carried out the spot panchnama. He had

15 of 34

: 16 : 201-APEALS-260-151-14-J.odt

sent the dead body for postmortem examination. The dead

body was further sent to J.J. Hospital. He recorded statements

of witnesses including PW-1. He recorded the statement of

PW-1 on 26.4.2011 and then registered the FIR.

In the cross-examination, he accepted that he made

inquiries with the neighbours of the accused but they had not

stated anything about the quarrel between the deceased and

the accused. He had not recorded their statements. He had

recorded statement of the accused No.2 Nitin's wife Madhuri.

He proved all the omissions as referred to hereinabove.

20. PW-13 PSI Ashok Kumbhar had carried out the

investigation from 12.7.2011 onwards. According to him, on

that day, ten witnesses approached him for giving their

statements. He recorded their supplementary statements. On

25.7.2011 he had filed the charge-sheet under Sections 304-B,

498-A and 34 of IPC. Subsequently, he submitted a report on

31.12.2011 mentioning that the accused had murdered the

deceased.



                                                                     16 of 34





                                 : 17 :        201-APEALS-260-151-14-J.odt

21. The other witnesses have given evidence regarding

the cause of death. These are all important witnesses. PW-5

Dr. Gokhale was attached to Rukminibai Hospital, Kalyan. On

25.4.2011, he examined the dead body and found ligature

mark over anterior aspect. It was a half circle only, with one

side upwards on the right side and downwards obliquely on

left side of the neck. He conceded that he was not a forensic

expert and was unable to decide whether the death was

homicidal or suicidal. He found one bruise over sternum (front

portion of the chest). Therefore, he shifted the dead body to

the Forensic Department of J.J. Hospital along with the

requisition letter. According to him, the bruise on the sternum

could be due to assault or struggle injury. He further deposed

that in case of hanging the ligature mark should be above or

over thyroid region and passing upwards and backwards

obliquely on both sides of neck. In this case he did not find

such ligature mark or injury. According to him, the ligature

mark was suspicious and, therefore, he sent the dead body to

the J.J. Hospital.



                                                                    17 of 34





                                 : 18 :       201-APEALS-260-151-14-J.odt

In the cross-examination, he deposed that he did

not agree that Parekh and Modi are the authorities on the

medical jurisprudence. According to him, in suicidal hanging,

there could be full circle marks. He did not agree with the

proposition mentioned in Modi's Medical Jurispurdence that in

suicidal hanging case full circle mark never appears on the

neck.

22. PW-7 Dr. Bhalchandra Chikhalkar is the most

important witness in this case. He has deposed that he

conducted the postmortem on 25.4.2011 between 1.00 p.m. to

2.35 p.m.. The tongue was inside the mouth. There was no

oozing from the ear, nostrils and from mouth. There was no

evidence of peteche within sub conjunctibal region. He noticed

two external injuries, one was a ligature mark over the neck

and other was vertical abrasion on chest anteriorly over sternal

region centrally of size 12 cm x 2.5 cm, dermal layor deep and

it was reddish. He described the ligature mark. It was

anteriorly situated just above thyroid cartridge. The total

length was 19 cm. The circumference of neck was 30 cm. The

18 of 34

: 19 : 201-APEALS-260-151-14-J.odt

situation of ligature mark upper border at center was 5 cm

below chin. The ligature mark was incomplete going upwards

and backwards towards the right side. It was transverse

anteriorly and slightly backwards and upwards on the left

lateral side of the neck. The skin over ligature mark was dry,

hard and reddish in colour. The area on lateral side of the

neck above ligature mark below left ear was congested with

petecheal haemorrhages. Intima of carotid artery was intact.

Hyoid bone was intact. Thyroid cartilage and hyoid cartilage

were intact. Apart from that, there were other postmortem

injuries which were multiple irregular abrasions. The final

cause of death was given after receipt of histo-pathological

report and C.A. report of viscera. The opinion was "Asphyxia

due to ligature compression of neck (unnatural)". He deposed

that the injury No.2 could be caused due to contact with hard

and rough object. It was also possible by assault or it it could

be a mark of struggle. According to him, in the case of hanging,

ligature marks would be oblique in nature and in case of

strangulation the ligature marks would be transverse. In this

19 of 34

: 20 : 201-APEALS-260-151-14-J.odt

case the ligature mark were not oblique in nature and were

found to be transverse. He opined that the cumulative effect of

all the injuries was that a possibility of homicidal death could

not be ruled out. But he added that it could be a case of

strangulation also. He further added that the death might be

possible by strangulation also. He further added that in case

of strangulation there is no hyoid bone fracture.

In the cross-examination, he deposed that the

deceased was not pregnant. He had given the opinion that it

could be a homicidal death or it could be a suicidal death. He

has categorically stated that few symptoms were absent and,

therefore, he was not sure that it was a homicidal or suicidal

death. He had explained that he could not be so sure because

there was no injury to carotid artery, hyoid bone was intact,

skin over ligature mark was dry, there was single ligature mark,

it was incomplete, there was no bleeding, and that there were

no abrasions around the ligature mark. He gave other reasons

also. He did not agree with the jurisprudence of Dr. Parikh.

The postmortem notes are produced on Exhibit-59.


                                                                   20 of 34





                                    : 21 :         201-APEALS-260-151-14-J.odt

23. PW-14 Dr. Sanklecha has deposed that she was

Associate Professor of Pathology Department of J.J. Hospital.

She received tissue bits of viscera of the deceased Sheetal. The

hospital report was produced on record at Exhibit-115. She

stated that her examination indicated neck compression and it

was possible by strangulation.

In the cross-examination, she accepted that it was

possible by all type of neck compression.

. This, in short, is the evidence led by the

prosecution.

24. On the other hand, the defence examined DW-1

Keshav Patil, who has stated that Bhaskar and Meghnath were

his relatives. On 24.4.2011, Bhaskar was present at Jambha,

Taluka - Shahapur for engagement ceremony of DW-1's son

Paresh. They were together since 10.30 a.m. in the morning

and they returned at about 4.00 p.m. On the way, accused No.3

Bhaskar received a phone call that Sheetal had committed

suicide.



                                                                        21 of 34





                                 : 22 :        201-APEALS-260-151-14-J.odt

In the cross-examination conducted by the APP he

admitted that besides his bare words there was no other

evidence in support of his case.

25. DW-2 Vikas Daki has stated that the accused Nos.1

& 2 had come to his house for lunch at about 12.30 p.m. and

they left after some time at 2.30 p.m.. At about 5.00 p.m., this

witness received a phone that Sheetal had committed suicide.

On 16.6.2011 the police had recorded his statement. He was

not examined as a prosecution witness.

26. DW-3 Madhuri Patil was an important witness. She

was wife of the accused No.2 Nitin. She has deposed that she

got married with the accused No.2 on the same day when

Sheetal had got married with the accused No.1. Her

matrimonial life was going on happily but DW-3 Madhuri

became pregnant and Sheetal could not become pregnant.

Therefore, Sheetal was depressed. On the date of the incident,

she herself and Sheetal only were present in the house.

Sheetal was to accompany accused No.1 for lunch at the house

of DW-2, but, she cancelled her programme and stayed at 22 of 34

: 23 : 201-APEALS-260-151-14-J.odt

home. Ramakant and Nitin, instead, went to the house of DW-

2 for lunch. Sarasbai, Gulabbai and Meghnath went to attend

the engagement of one Sarnobat. Bhaskar had gone to attend

another engagement ceremony. The accused Nos.1 & 2

returned at around 3.30 p.m.. At that time, the accused No.1

after going to his room found that Sheetal had hanged herself.

DW-3 and her husband rushed there. The accused No.2

informed others. Then they brought down the dead body. The

neighbours gathered.

In the cross-examination, she admitted that her

father's financial position is good and that Sheetal's father was

poor. She denied the suggestion that the accused started ill-

treating her as Sheetal's father could not pay dowry. She stated

that she and her family members did not attend the funeral.

Her statement was recorded on 26.6.2011. She deposed before

the Court that Sheetal was depressed. Some cross-examination

was conducted by the learned APP in respect of her police

statement.

27. DW-4 Manohar Sarnobat had his engagement 23 of 34

: 24 : 201-APEALS-260-151-14-J.odt

ceremony on 24.4.2011. It was attended by the accused

Meghnath, Gulabbai and Sarasbai since 10.00 a.m. in the

morning on 24.4.2011. He had produced a C.D. of his

engagement ceremony. He denied the suggestion that the CD

and the photographs were manipulated and that he was

deposing to save the accused.

. This is the entire evidence led in the trial.

28. Learned counsel for the Appellants submitted that

the prosecution has failed to prove the basic allegations of

commission of murder. The medical evidence does not prove

the prosecution case of murder beyond reasonable doubt.

There is nothing to show that the accused No.1 was alone in

the house and hence was having the exclusive knowledge

about the incident and, therefore, the burden of proving

innocence under Section 106 of the Evidence Act does not

arise. The allegations made by the prosecution witnesses in

respect of the alleged cruelty is quite vague and obviously the

allegations are made to rope in all the family members

including the cousin of the father-in-law and his wife, who 24 of 34

: 25 : 201-APEALS-260-151-14-J.odt

were residing separately. The allegations of cruelty are made

belatedly and they do not find place in the first statements

given by the prosecution witnesses to the police. All these

allegations are in the form of omissions from the police

statements which are duly proved through the evidence of the

investigating officers.

29. Learned APP opposed these submissions. She

relied on the medical evidence to contend that the prosecution

has proved its case that it was a murder and not a suicide. She

submitted that the injury on the sternum is not explained by

the accused. She submitted that one ear-ring was found

under the cot. This indicates that there was struggle in which

the ear-ring had fallen down and was found from under the

cot. She submitted that the three prosecution witnesses i.e. the

father, the brother and the aunt have deposed about the

demand of Rs.3 Lakhs and the ill-treatment meted out to the

deceased Sheetal. She submitted that the evidence of alibi

given through the defence witnesses is not trustworthy. The

accused have not explained the circumstances which were in

25 of 34

: 26 : 201-APEALS-260-151-14-J.odt

their exclusive knowledge. The accused Nos.1 & 2 had brought

down the dead body in the circumstances which are not

explained.

30. We have considered these submissions. We have

perused the impugned judgment as well as the evidence on the

record. The first point which needs to be answered is whether

the prosecution has successfully proved that Sheetal died

homicidal death or it was a suicidal death. In this context, the

evidence of the three doctors, as mentioned above, is very

important. PW-5 Dr. Gokhale has categorically accepted that

he was not an expert of forensic science and therefore he had

sent the dead body to J.J. Hospital for postmortem

examination. Therefore, no definite conclusion can be based on

his evidence.

31. PW-14 Dr. Sanklecha has produced the

histopathology report but her evidence shows that

compressing of neck was possible in all the cases, that would

include, compression by hanging or even by strangulation.

Therefore, the evidence of these two doctors do not indicate 26 of 34

: 27 : 201-APEALS-260-151-14-J.odt

whether the death was because of strangulation or hanging

and whether it was murder or suicide. The prosecution's

attempt was to show that it was murder by strangulation and,

therefore, the dead body was found on the floor. Nobody from

the neighbourhood had seen the dead body hanging from the

ceiling.

32. The evidence of PW-7 Dr. Chikhalkar assumes

more importance. We have reproduced the important points

from his evidence in the earlier part of our judgment. The

significant observation made by him was that the ligature mark

was incomplete and was going upwards and backwards

towards the right side. Another important feature was that

hyoid bone was intact, thyroid cartilage and hyoid cartilage

were intact. He had given his opinion that the cause of death

was due to asphyxia due to ligature compression of

neck(unnatural). He has stated that considering the injuries

and its cumulative effect the possibility of homicidal death

could not be ruled out and that the death could be by

strangulation also. But in the cross-examination he has

27 of 34

: 28 : 201-APEALS-260-151-14-J.odt

specifically admitted that some symptoms were absent and,

therefore, he was not sure that it was a homicidal or a suicidal

death; and he had given reasons as mentioned earlier. Since he

has categorically admitted that he was not sure whether it was

homicidal or suicidal death even after the detailed postmortem

examination and histopathology examination it is quite clear

that the prosecution has failed to prove beyond reasonable

doubt that it was a case of homicidal death. The possibility of

suicidal death is not ruled out. Therefore, in this case, benefit

of doubt in that behalf must go to the accused.

33. The next question would be, if it was not a case of

murder or if the prosecution has failed to prove that it was a

case of murder, then whether the accused can be said to have

abeted commission of suicide. In this context, the evidence of

PW-1, PW-2 and PW-11 would be important. As mentioned

earlier, their only version is that the deceased was ill-treated for

demand of Rs.3 Lakhs but that allegation is vague and general.

It is not directed towards a specific accused. No specific

instances of ill-treatment are mentioned. More importantly,

28 of 34

: 29 : 201-APEALS-260-151-14-J.odt

though in the examination-in-chief, those three witnesses have

deposed about some instances, in the cross-examination it is

brought out that all these descriptions of harassment in the

examination-in-chief were in the form of omissions and they

had not stated so in their police statements. Therefore their

evidence falls short of the necessity to prove the case beyond

reasonable doubt as far as the allegations of cruelty is

concerned. The evidence shows that the golden chain was

demanded by the accused No.1 and it was given to him. It is

also an omission from the police statement; but even otherwise

since his demand was fulfilled there was no occasion to cause

any ill-treatment and there was no further evidence to show

that the deceased had complained that inspite of having

received the gold chain, she was being harassed for the

demand of any other gold chain. According to PW-1 and PW-2

they had assured the accused No.1 that they would pay the

amount by installments after selling their agricultural land. But

as mentioned earlier, the accused No.1's visit to their house is

appearing only in examination-in-chief; and in the cross-



                                                                               29 of 34





                                 : 30 :        201-APEALS-260-151-14-J.odt

examination they have accepted that they have not stated so in

their police statements.

34. The injury on the sternum is not very clear and

even the prosecution has not produced on record any cogent

evidence or weapons by which this injury could have been

caused. The doctor has opined that it was possible that the

deceased had come in contact with a hard and blunt surface.

35. Most significantly PW-2 had immediately gone to

the police station on 24.4.2011 itself and had reported the

death of his sister Sheetal. He has specifically admitted that the

contents of that report were true and correct. That report was

treated as Accidental Death Report. In that report, there is

absolutely no allegation of any ill-treatment or harassment

against any of the accused. PW-2 has not even expressed any

suspicion against anybody. This is a very significant document

in the context of the case.

36. After about two days, the FIR was lodged by PW-1

on 26.4.2011 and in that FIR also there are only general

30 of 34

: 31 : 201-APEALS-260-151-14-J.odt

allegations against all the accused together. No further specific

instances were mentioned. These witnesses have accepted that

when their supplementary statements were recorded in July,

2011, at that time, they have not made the grievance that their

statements were not recorded as per their say.

37. In this view of the matter, it is quite clear that the

prosecution has failed to prove beyond reasonable doubt that

the deceased was treated with cruelty.

38. In this situation, even presumption under section

113-A of the Evidence Act will not operate against the accused.

The learned Judge has already held that the prosecution has

failed to prove the allegations under Section 304-B of IPC.

There is no challenge to that finding by the prosecution.

Therefore, that finding stays and we do not see any infirmity in

that part of reasoning given by learned trial Judge whereby he

has acquitted all the accused from the charges of commission

of offence punishable under Section 304-B of IPC.

39. We are not impressed with the submission that the

31 of 34

: 32 : 201-APEALS-260-151-14-J.odt

conduct of the accused was suspicious. The moment the

accused No.1 had seen the deceased hanging from the ceiling

the natural reaction was to bring her down and make efforts to

save her. But by that time she was already dead.

40. In this background, though the defence had led

evidence of alibi; since the prosecution has failed to prove the

basic facts, infirmity if at all in the defence witnesses will not

make any difference. Even otherwise, we find no reason to

discard the defence evidence. In this case, the prosecution

evidence and the defence evidence will have to be treated

equally. The cross-examination of the defence witnesses has

not really destroyed their evidence.

41. In this context, as mentioned earlier, the defence

witness DW-3 Madhuri Patil is very important who was

admittedly in the house when the incident had taken place.

Her evidence assumes more importance. She has given the

probable reason as to why the deceased had committed suicide.

The same reason is mentioned by the accused No.1 in his

answer given in the examination under Section 313 of Cr.P.C..

                                                                        32 of 34





                                 : 33 :                  201-APEALS-260-151-14-J.odt

Therefore, to that extent the defence has probabalized its case.

42. As a result of the above discussion, we are satisfied

that the prosecution has failed to prove its case in respect of all

the charges framed against the accused beyond reasonable

doubt and, therefore, the benefit of doubt must go to the

accused.

43. Hence, the following order:

:: O R D E R ::

i. The Appeals are allowed. The judgment and order dated

13.2.2014 passed by the Additional Sessions Judge, Kalyan

in Sessions Case No.171/2011 is set aside. The Appellants

are acquitted of all the charges faced by them in said trial.

ii. The Appellants i.e. Nitin Patil, Bhaskar Patil, Sarasbai

Patil and Gulabbai Patil are on bail. Their bail bonds shall

stand cancelled. The Accused No.1 Ramakant Patil is in

custody. He shall be released if not required in any other

case.

iii. The fine amount, if paid, shall be refunded to the

Appellants.

                                                                              33 of 34





                                                          : 34 :               201-APEALS-260-151-14-J.odt

                                iv.    Before his release, the accused No.1 Ramakant Patil shall

execute a PR bond under Section 437A of Cr.P.C., in the

sum of Rs.30,000/- (Rupees Thirty Thousand Only)

ensuring his availability in case if Appeal against the

acquittal is preferred. The other accused shall also execute

similar bonds before the trial Court. The bonds shall be

executed within a period of one month from today.

v. Criminal Appeals are disposed of in the aforesaid terms.

With disposal of the Appeals, Interim Applications, if any,

are also disposed of.

                       ( S.M. MODAK, J.)                                (SARANG V. KOTWAL, J.)



                       Deshmane (PS)




PRADIPKUMAR
PRAKASHRAO
DESHMANE











                                                                                                    34 of 34





 

 
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