Citation : 2025 Latest Caselaw 1866 Bom
Judgement Date : 28 January, 2025
2025:BHC-AUG:3862-DB
APEAL-956-22.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO. 956 OF 2022
Vikas Bapurao Choudante
Age: 20 years, Occu.: Labour,
R/o Panchasheel Nagar, Purna,
Tq. Purna, Dist. Parbhani ..APPELLANT
VERSUS
State of Maharashtra ..RESPONDENT
AND
CRIMINAL APPEAL NO. 846 OF 2022
Roshan Natha Ingole
Age: 22 years, Occu.: Labour,
R/o Panchasheel Nagar, Purna,
Tq. Purna, Dist. Parbhani ..APPELLANT
VERSUS
State of Maharashtra ..RESPONDENT
....
Mr. S.J. Salunke, Advocate for appellants
Mrs. K.B. Patil Bharaswadkar, A.P.P. for respondent - State
....
CORAM : R.G. AVACHAT AND
NEERAJ P. DHOTE, JJ.
RESERVED ON : 22nd JANUARY, 2025
PRONOUNCED ON : 28th JANUARY, 2025
JUDGMENT ( PER : R.G. AVACHAT, J. ) :
1. Both these appeals are taken up together for decision since the
challenge therein is to one and the same judgment of conviction and order of
consequential sentence dated 22nd September, 2022 passed by the Court of
Sessions Judge, Parbhani ('trial Court') in Sessions Case, No. 1 of 2021.
Vide the impugned order, the appellants have been convicted for the offence
APEAL-956-22.odt
punishable under Section 302 read with Section 34 of the Indian Penal Code,
and therefore, sentenced to suffer imprisonment for life and to pay fine of
Rs.2,500/- each with default stipulation. For the sake of convenience,
appellant - Vikas is referred to as Appellant No.1 and appellant - Roshan as
Appellant No.2.
2. Briefly stated, the case of the prosecution is as under :-
Appellants and Nitin (deceased) were the friends. The trio
alongwith their other friends consumed country liquor on cement road behind
railway quarters at Hari Nagar, Purna. Those friends left the company of the
trio midway or after consuming country liquor to their satisfaction. With a
view to take revenge of an earlier quarrel between the deceased and
Appellant No.2, Appellant No.1 cut the throat of Nitin (deceased) with a sharp
cutter.
Appellant No.1 was said to have approached the police station
and confessed (inadmissible) to have committed murder of Nitin. In the
meanwhile, somebody had reported about murder of Nitin to his sister, PW
12 - Deepika, who rushed to the crime scene. Police also arrived there.
Nitin was rushed to Purna Civil Hospital, where he was declared dead.
3. A Crime, vide C.R. No. 297 of 2020, was registered based on the
First Information Report ('F.I.R.') (Exh.79) lodged by PW 12 - Deepika, sister
of the deceased. The appellants were arrested. Clothes on their person
were seized. Crime scene panchanama (Exh.49) was drawn. Clothes on
APEAL-956-22.odt
the person of the deceased too were taken charge of. Statements of the
persons acquainted with the facts and circumstances of the case were
recorded. The seized articles were submitted to R.F.S.L., Nanded. Upon
completion of investigation, the appellants were proceeded against by filing
the charge-sheet.
4. The trial Court framed the charge (Exh.24). The appellants
pleaded not guilty. Their defence was of false implication.
5. To bring home the charge, the prosecution examined fifteen
witnesses and produced in evidence certain documents. On appreciation of
the evidence in the case, the trial Court convicted and sentenced the
appellants as stated above.
6. Learned counsel for the appellants would submit that the case is
based on circumstantial evidence. The witnesses examined in proof of the
appellants and the deceased were in the company of each other, did not
support the prosecution. They were the friends of the appellants. It was also
submitted by learned counsel for the appellants that statements of these
witnesses were recorded 5-6 days after the incident. All of them were
detained at the concerned police station and made to sweep the police
station and do other work there. As such, the statements (u/Sec. 161 of the
Cr.P.C.) of those persons could be treated to have not been made
voluntarily. He would further submit that the crime registered based on the
APEAL-956-22.odt
F.I.R. lodged by sister of the deceased would in no way be termed as the
F.I.R. in the eyes of law. It would at the most be a statement under Section
161 of Cr.P.C. Whatever was alleged by Appellant No.1 to the police officials
was inadmissible in evidence, being a confession to police. According to
him, even mere recovery of blood stained clothes and alleged weapon of
assault would be of no avail to bring home the charge beyond reasonable
doubt. It would at the most be one of the circumstances. The prosecution
proposes to rely on it to make a complete chain thereof. In support of his
contentions, learned counsel has relied on the following authorities to
ultimately urge for allowing the appeal in to-to :-
(I) Lalchand Cheddilal Yadav Vs. State of Maharashtra, 2000 ALL MR (Cri.) 1485 (II) Jasobanta Sahu Vs. State of Orissa, 2024 (5) Mh.L.J. (Cri.) (SC) 452
7. Learned Addl.P.P. would, on the other hand, took us through the
entire evidence on record. She would submit that Appellant No.2 was
equally responsible for the death of Nitin. The incident in fact occurred on
account of previous quarrel between Nitin and Appellant No.2. Evidence of
relevant witnesses in that regard was adverted to. Learned Addl.P.P. then
placed reliance on the disclosure statement made by Appellant No.2 and
recovery of a cutter and his clothes stained with blood. According to her,
these articles borne blood stains of the blood group of deceased. Moreover,
Appellant No.1 himself surrendered to the police station. The clothes on his
person were found to have blood stains of the blood group of the deceased.
APEAL-956-22.odt
There was ample evidence to indicate the appellants to have been in the
company of the deceased. They did not offer any explanation as regards
incriminating circumstances. According to learned Addl.P.P., the trial Court
has rightly convicted the appellants and sentenced as well. According to
learned Addl.P.P., no interference with the impugned order of conviction and
sentence is warranted.
8. Considered the submissions advanced. Perused the judgment
impugned herein. Let us advert thereto and appreciate the same.
9. Admittedly, the incident took place by evening of 24 th September,
2020 on a cement road at Hari Nagar, Purna, Dist. Parbhani. Nitin met with
homicidal death is also undisputed. The postmortem report (Exh.75)
indicates he died of hemorrhagic shock due to deep throat cut injury. In
Column No.17 of the postmortem report, following injuries were mentioned
appearing on the person of the deceased :-
"1) Deep incised wound two in number placed one above the other
(i) 18 x 5x 4 cm, (ii) 18 x 4 x 3 cm over the neck with complete cutting of skin, subcutaneous tissues, muscles, vessels, trachea and oesophagus
2) Abrasion of size 6 x 0.5 x 0.5 cms. over chest on Rt. Side on upper aspect.
3) Abrasion of size 1 x 0.5 x 0.5 cms. over lower lip on Lf. side."
These injuries were antemortem. The same has been duly
proved by the evidence of PW 11 - Dr. Nandini.
APEAL-956-22.odt
10. The question is whether the appellants are the authors of the
crime in question. Since the case is based on circumstantial evidence, we
first need to have reference to the judgment of the Apex Court in case of
Sharad Birdhichand Sarda Vs. State of Maharashtra, AIR 1984 SC 1622,
wherein it has been observed thus :-
"(1) The circumstances from which the conclusion of guilt is to be drawn should be fully established. The circumstances concerned 'must or should' and not merely "may be" established; (2) The facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty;
(3) The circumstances should be of a conclusive nature and tendency;
(4) They should exclude every possible hypothesis except the one to be proved; and (5) There must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused."
11. Following circumstances were relied on to bring home the charge
against both the appellants :-
(i) Homicidal death - not disputed;
(ii) Motive - previous quarrel between Appellant No.2 and the
deceased;
(iii) The appellants being in the company of the deceased a while before he (deceased) met with homicidal death
(iv) Recovery of blood stained cutter and dead body pursuant to the statement made by Appellant No.1.
APEAL-956-22.odt
12. Although the prosecution examined fifteen witnesses, four of them
viz. PW - 2 to 4 and 11 did not stand by the prosecution. Same is the case
of PW 8 - Vishal, who although supported the prosecution case in his
examination-in-chief, was won over by the defence. From his cross-
examination nothing fruitful could be elicited for the prosecution. These
witnesses were examined in proof of the appellant to have been in the
company of the deceased for consumption of country liquor when the
incident took place. We, therefore, do not advert to the evidence of these
witnesses.
13. PW 1 - Shivprasad is a witness to various panchanamas. He was
a public servant, a Kotwal in the Talathi Office at Purna. He attended the
police station on the directions of the Tahsildar. He testified that he went to
Purna Police Station by 07:30 p.m. on 24th September, 2020. Appellant No.1
was present at the police station. His clothes and hands were stained with
blood. The police officer on duty collected blood stains with cotton swabs for
analysis. He further testified that there was a cutter lying on the floor of the
police station. The same too was stained with blood. It was seized in his
presence. He referred to a panchanama (Exh.45) in that regard.
PW 1 - Shivprasad went on to testify that he accompanied the
police to Purna Rural Hospital whereat dead body of Nitin was. The clothes
on the person of Nitin were soaked with his own blood. Those were required
to be removed with scissor. Those clothes were taken charge of under
panchanama (Exh.47). He then returned to the police station alongwith PW
APEAL-956-22.odt
15 - PSI Bhume. At the police station, clothes on the person of Appellant
No.1 were seized under panchanama (Exh.48). Thereafter he joined the
police to the crime scene. A panchanama of the situation at the spot was
drawn vide Exhibit 49.
14. This witness was subjected to a searching cross-examination. It
was suggested to him that they went to the crime scene by 12:30 midnight.
He was further suggested that time street lights and headlights of the vehicle
of the police officer were on. This suggestion goes a long way to indicate the
defendants to have admitted the presence of this witness for drawing of the
crime scene panchanama. Nothing was brought on record to indicate that
this witness has any reason to take side of the prosecution. He is an
independent witness.
15. PW 9 - Kishor was a Police Naik on duty at the relevant time. He
testified that Appellant No.1 had come to the police station. He was armed
with a cutter stained with blood. Clothes of his person and his hands were
also stained with blood. He (Appellant No.1) threw the cutter on the floor.
PW 9 - Kishor availed services of panchas. He seized the cutter under
panchanama (referred to hereinabove). PW 9 - Kishor further testified that
he collected blood spots with cotton swabs from the cutter and hands of the
appellant. Those were kept safe and sealed. Diary entry to that effect finds
place at Exhibit 65. According to him, the appellant told him to have
committed murder of Nitin. He recorded the same in the station diary. It is
APEAL-956-22.odt
true that whatever the appellant has stated to the police officer on duty about
having committed murder of Nitin, would be inadmissible in evidence. The
same would, however be admissible as the appellant's conduct and recovery
of cutter, relevant under Sections 8 and 27 of the Evidence Act, respectively.
16. PW 15 - Bhume, Investigating Officer testified that he rushed to
the police station on receipt of a phone call. Thereafter, he alongwith
panchas went to the crime scene and saw Nitin was lying in a pool of blood.
This fact of Nitin to have been found in the pool of blood came to the
knowledge of the Investigating Officer and police officials for the first time
pursuant to the information given by Appellant No.1. The same too would be
admissible in evidence, although the sequence appears to have been
changed in view of evidence of PW 1.
17. PW 12 - Deepika, sister of Nitin, testified that she learnt about the
murder of her brother, Nitin from his friend, PW 2 - Shatru Bhole. She,
therefore, rushed to the crime scene. The police too arrived. The police then
shifted Nitin to government hospital. Nitin could not be saved. She
thereafter lodged the report (F.I.R., Exh.79).
18. Learned counsel for the appellant was right in submitting that
when one of the appellants had been to the police station and made a
confession about commission of cognisable offence, Exhibit 79 could not
have been treated as F.I.R. We are in agreement with learned counsel. The
same is, however of little consequence. Exhibit 79 could not be read in
APEAL-956-22.odt
evidence as corroborative to the evidence of PW 12 - Deepika, since she
was not an eye witness. She only set the criminal law in motion.
19. During her cross-examination, it has been brought on record that
some crimes were registered against the deceased. Learned counsel for the
defence meant to say that the deceased had many enemies. It has also
been brought on record that the deceased was an alcoholic.
20. Learned counsel for the appellants referred to C.A. report
(Exh.90) to submit that clothes and the cutter seized pursuant to so called
disclosure statement made by Appellant No.2, did not bear blood stains.
Learned Add.P.P., on the other hand, referred to the forwarding letter
wherein blood stains were shown on the cutter. We have to go by the final
analysis report. The C.A. report (Exh.90) indicates that cutter and clothes
recovered pursuant to the disclosure statement made by Appellant No.2, did
not bear blood stains except his trouser. Blood stains on both the articles are
of the blood group of the deceased. Since learned counsel have relied on
the C.A. reports, those can very well be read in evidence, although not
referred to the appellants in their examination under Section 313 of Cr.P.C.
The said C.A. report indicates the clothes on the person of Appellant No.1,
the cutter that was seized from him at the police station and the blood stains
collected from his hands were all stained with blood of blood group ("A") of
the deceased. Appellant No.1 did not offer any explanation except denial of
the prosecution evidence.
APEAL-956-22.odt
21. PW 5 - Kunal was the cousin of the deceased. He testified that
both the appellants had been to his shop by 05:00 p.m. on 24 th September,
2020. They took Nitin's phone number from him. He thereafter informed Nitin
of giving them his cell phone number.
During his cross-examination it was suggested to him that the
appellants and the deceased were acquainted to each other and were friends
as well. This suggests that the trio had reason to be together on the given
day.
22. True, this witness approached the police station to give his
statement three days after the incident. Moreover, he is relative of the
deceased. We, therefore, rely on his evidence only to the extent of what has
been brought on record through his cross-examination and that is the fact
that the appellants and the deceased were close friends.
23. PW 6 - Pandurang testified that on 24th September, 2020 he had
gone to his friend Laddya. It was 02:30 p.m. Nitin (deceased) too was there.
Then they went to the market. They purchased liquor. Then they went to a
community hall. The appellants met them there. Then all of them went to
near a Hanuman temple for consuming liquor. He further testified that verbal
wrangle ensued between Appellant No.2 and the deceased on account of
Nitin to have had beaten Roshan in the past. This witness, however gave a
vital admission that the said quarrel was subsided then and there. This
admission was elicited through his cross-examination. Although this helps
APEAL-956-22.odt
Roshan, evidence of PW 6 goes a long way to suggest that the appellants
and the deceased were together alongwith others. The others left after
consumption of alcohol to their content. The appellants and Nitin remained
behind to consume more liquor. Although this witness stated that he, for the
first time, met the appellant there and learned counsel would submit that the
Investigating Officer, therefore, ought to have held the test identity parade,
we find the same to have not been fatal in view of the fact that this witness
categorically named the appellants and it was suggested to him that the
quarrel between Roshan and Nitin was subsided then and there. He
identified the appellants before the Court. In view of certain questions to
have been put to him admitting his presence at the crime scene for
consumption of alcohol sometime before the incident, the fact that his
statement was recorded 4-5 days after the incident, takes a back seat.
24. PW 7 - Khalil was a panch witness to the recovery of cutter and
clothes pursuant to the disclosure statement made by Appellant No.2. Other
evidence in that regard has already been adverted to hereinabove with the
C.A. reports.
25. PW 8 - Vishal was another witness. He testified that Appellant
No.2 gave him Rs.100/- to buy country liquor. He accordingly bought the
same. He sat with them. They were Nitin, Vijay, Shatru, Balu, Roshan and
Vikas. According to him, after an hour he left for his home. Thereafter he
came to know about the murder of Nitin. He was cross-examined. He
APEAL-956-22.odt
testified that he gave his statement 4-5 days after the incident. His evidence
further indicates that the police officials had detained him at police station for
4-5 days and made to serve them by sweeping police station, etc. Same is
stated to have happened with some other prosecution witnesses. At the cost
of repetition, it is stated that we do not rely on the evidence of these
witnesses.
26. We further referred to the evidence of PW 11 - Dr. Nandini, who
testified that the police officials had referred her the cutter, on examination of
which she opined that the injuries noticed on the throat of the deceased
could have been caused by said cutter. Communications in that regard were
placed on record vide Exhibit 74 and 77.
27. PW 13 - Mangesh was a Police Constable, who carried the
seized articles to R.F.S.L., Nanded. PW 14 - Dr. Gajanan had examined
appellant - Roshan and obtained his blood sample.
28. Aforesaid was the evidence in the case. We have also
appreciated the same simultaneously i.e. while adverting thereto.
29. Appreciation of the evidence on record undoubtedly makes out a
case that the appellants and the deceased were close friends. The deceased
had criminal antecedents. The trio alongwith PW 6 - Pandurang had been to
the crime scene for consumption of alcohol. PW 6 - Pandurang left midway.
The trio remain behind (admitted in view of suggestion on behalf of the
APEAL-956-22.odt
appellant). It was little past 06:00 p.m. on 24 th September, 2020. Within an
hour appellant - Vikas approached the police station. Clothes on his person
and his hands were stained with blood. He was armed with a cutter. The
cutter too had blood stains. He threw the cutter on the floor of the police
station. Pursuant to his disclosure statement, PW 15 - Bhume, Investigating
Officer visited the crime scene and noticed Nitin lying in a pool of blood. The
C.A. report (Exh.90) indicates that blood group of deceased - Nitin was "A"
and the blood found on the clothes and hands of Appellant No.1 and the
cutter in his hands were stained with blood of blood group "A" (Nitin's).
Although the prosecution could not make out a case of motive, the same is
not vital for the prosecution. Even sometimes based on circumstantial
evidence, the prosecution fails to unearth the motive which is said to be
always looked in the mind of a culprit. As such, this evidence undoubtedly
make out a case that the appellant was done to death by Appellant No.1.
Role of Appellant No.2 :-
30. Although this appellant was in the company of the deceased and
the co-accused, there is nothing to attribute him with any overt act. His
quarrel with the deceased had already been subsided. Although other three
injuries were found on the person of the deceased, those were minor and
superficial. We cannot jump to the conclusion that those were caused by him
(Appellant No.2). The cutter seized pursuant to his disclosure statement did
not bear blood stains. The said recovery was, therefore, not relevant under
Section 27 of the Evidence Ace. The mere fact that a few blood stains were
APEAL-956-22.odt
found on his trouser does not lead us to hold him guilty of a capital offence.
Possibility of blood of the deceased spilled over his trouser could not be ruled
out. Section 34 of the I.P.C. reads thus :-
"34. Acts done by several persons in furtherance of common intention. - When a criminal act is done by several persons, in furtherance of the common intention of all, each of such persons is liable for that act in the same manner as if it were done by him alone."
31. For holding Appellant No.2 guilty with the aid of Section 34 of the
I.P.C., there is nothing to attribute him with any overt act. Mere presence in
the company of the deceased when he was done to death would not make
him liable for the offence. He, therefore, deserves grant of benefit of doubt.
32. We have considered the authorities relied on. In criminal cases,
law of precedent hardly applies. The judgment in case of Jasobanta Sahu
(supra) was relied on to disbelieve the witness, whose statements were
recorded 4-5 days after the incident. On facts we too not rely on the
statements of such witnesses, except one through whose cross-examination
his presence at the crime scene and some other vital material prejudicial to
the defence has been brought on record.
33. For all the aforesaid reasons, the appeals stand disposed of in
terms of following order :-
ORDER
(I) Criminal Appeal No. 956 of 2022 stands dismissed.
APEAL-956-22.odt
(II) Criminal Appeal No. 846 of 2022 is allowed.
(III) Impugned judgment and order dated 22nd September, 2022 passed by the Court of Sessions Judge, Parbhani ('trial Court') in Sessions Case, No. 1 of 2021 thereby convicting appellant - Roshan Natha Ingole for the offence punishable under Section 302 read with Section 34 of the Indian Penal Code is set aside. Appellant -
Roshan Natha Ingole stands acquitted thereof.
(IV) Since he is on bail, his bail bonds stand cancelled.
(V) Fine amount paid, if any, be refunded to him.
( NEERAJ P. DHOTE, J. ) ( R.G. AVACHAT, J. )
SSD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!