Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinu Janakya Kadali vs The State Of Maharashtra
2025 Latest Caselaw 382 Bom

Citation : 2025 Latest Caselaw 382 Bom
Judgement Date : 9 July, 2025

Bombay High Court

Vinu Janakya Kadali vs The State Of Maharashtra on 9 July, 2025

Author: Sarang V. Kotwal
Bench: Sarang V. Kotwal
      2025:BHC-AS:27928-DB
WAKLE
MANOJ
JANARDHAN             Manoj                                                     903-APEAL-994-2018.doc
Digitally signed by
WAKLE MANOJ
JANARDHAN
Date: 2025.07.09                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
19:29:50 +0530

                                           CRIMINAL APPELLATE JURISDICTION
                                              CRIMINAL APPEAL NO.994 OF 2018
                                                           WITH
                                            INTERIM APPLICATION NO.4995 OF 2024

                      Vinu Janakya Kadali                                           ...Appellant
                            V/s.
                      State of Maharashtra
                      Through Jawhar Pol. Station,
                      Tal. Jawhar, Dist. Palghar.                                   ...Respondent

                                                          WITH
                                           CRIMINAL APPLICATION NO.1334 OF 2018
                                                            IN
                                              CRIMINAL APPEAL NO.994 OF 2018

                      Vinu Janakya Kadali, Indian Citizen,
                      Aged- 45 years, Occ- Agriculturist,
                      Residing at Dabheripaiki, Holipada,
                      Taluka- Jawahar, Dist. Palghar, Maharashtra
                      At present serving sentence at
                      Amravati Central Prison.                                      ...Applicant
                            V/s.
                      The State of Maharashtra
                      at the instance of Jawhar Police Station,
                      through Government Pleader, PWD Building
                        High Court, Bombay 400 032.                                    ...Respondent

                                                        ------
                      Mr. Samay Pawar, for the Appellant.
                      Mr. Vinit A. Kulkarni, APP for the Respondent-State.
                                                        ------
                                                             CORAM : SARANG V. KOTWAL &
                                                                     SHYAM C. CHANDAK, JJ.
                                                    RESERVED ON : 01st JULY, 2025.
                                                 PRONOUNCED ON : 09th JULY, 2025.

                                                                                                              1/25


                              ::: Uploaded on - 09/07/2025                ::: Downloaded on - 09/07/2025 22:29:46 :::
 Manoj                                                      903-APEAL-994-2018.doc


JUDGMENT :

(PER SHYAM C. CHANDAK, J.)

1) Present Appeal challenged the Judgment and Order dated

18/11/2017, in Session Case No.364 of 2015, passed by the Court of

learned District Judge-6th and Additional Sessions Judge, Thane.

Thereby the Appellant ("the accused") has been convicted for

commission of the offence punishable under Section 302 of the Indian

Penal Code, 1860 and was sentenced to suffer rigorous imprisonment

for life and to pay a fine of Rs.10,000/-, in default to undergo

rigorous imprisonment for six months, with a benefit of set off under

Section 428 of the Code of Criminal Procedure (Cr.P.C.).

2) Heard Mr. Pawar, learned counsel for the accused and Mr.

Kulkarni, learned APP for the Respondent-State. Perused the record.

3) The prosecution story is that, first informant - Kalu Kadali

(PW-1), a native of Dabheripaiki, Holipada, Tal. Jawhar, Dist. Palghar,

was paternal uncle of the accused. Somi Kadali ("the deceased") was

wife of the accused. The deceased, accused, PW-1 and others were

doing labour work at village Behadgaon, and there, they were

residing in a mango orchard, under Kumbheri (stack of grass/

makeshift hut), in the field of Mr.Gangaram Malgavi. The accused was

frequently quarreling with the deceased by suspecting her character.

Manoj 903-APEAL-994-2018.doc

On 16/04/2015, at 12:00 p.m., PW1, his wife Gulabi and

his brother-in-law PW4-Yashwant Pawar went to take bath in the

nearby river. At that time, they saw that the accused and the deceased

had stopped at their hut and a quarrel was going on between them.

They asked the accused and the deceased to join them, but they

refused. Therefore, PW-1 and the others went away. At about 1:30

p.m., PW-1 and others with him, returned to the place of their stay. At

that time, they found that the deceased was lying on the ground near

her hut and the accused was seated near the deceased, and possessed

a crowbar. The accused told them that he assaulted the deceased over

her both the ears (mandible region) by the crowbar and she was

dead. Therefore, PW-1 and others with him got frightened and ran

away. In the evening, at about 5 p.m. to 6 p.m., PW-1 went to the

village Sarpanch and informed him about the incident. Then, they

came at the place of their stay. At that time, they saw that the accused

had removed the body of the deceased to another place in the field.

The deceased had injuries on the mandible region. Blood was oozing

from her nose and mouth. She was dead. Meanwhile, police were

informed about the incident on the phone. Police arrived at the spot

and recorded the Report (Exh.7) of PW-1 wherein he narrated the

Manoj 903-APEAL-994-2018.doc

incident as above. PW-5 recorded the Occurrence Report (Exh.23).

PW-6 forwarded the Report (Exh.7) and the Occurrence Report to the

Police Station by hand with PW-5. The Report (Exh.7) was registered

at F.I.R. No.31 of 2015, under Section 302 of the I.P.C. Then PW-5

returned to the spot, carrying a torch. PW-6 recorded the Inquest

Panchnama (Exh.10) in the presence of panchas and referred the

body for postmortem. Then, in the morning, PW-6 recorded the Spot

Panchnama (Exh.11) The crowbar was lying at the spot. PW-6 seized

the same. The postmortem examination revealed that the deceased

had sustained following external and internal injuries :-

External Injuries

(i) Contusion on left cheek over mandibular area 8 cm x 1 cm.

(ii) Contusion on right cheek on mandibular area 6 cm x 1 cm.

(iii) Fracture ramus of left mandibular area.

Internal Injuries

(i) Fracture of ramus of left mandible.

(ii) Fracture at atlanto occipital joint on palpation seen, 1st and 2nd cervical vertebra fracture at body and transverse process.

PW6 recorded the statements of witnesses and arrested

the accused on 17/04/2015. Investigation revealed that the accused

committed the murder of the deceased suspecting her character.

Manoj 903-APEAL-994-2018.doc

Accordingly, charge sheet was submitted before the Court of Judicial

Magistrate, First Class. In turn, the case was committed to the Court

of Sessions, at Thane.

4) To prove the charge, the prosecution examined following

witness:- PW1-Kalu Kadali, First Informant. PW2-Shantaram Budhar,

panch witness to the Inquest and Spot Panchnama. PW3-Dr.

Shashikant Awari, Medical Officer, Nashik Civil Hospital, who

conducted the postmortem examination. PW4-Yashwant Pawar, Uncle

of the accused. PW5-Bhimrao Badade, Police Head Constable, who

recorded the Occurrence Report. PW6-Dilip Thombre, the then PSI,

who conducted the investigation and filed the charge sheet.

5) The learned Judge of the Trial Court found the evidence

led by the prosecution as sufficient, cogent and reliable. Therefore,

convicted and sentenced the accused as noted above. Hence, this

Appeal.

6) With a view to appreciate the contentions that would

come from learned counsel for the accused and the learned APP, the

scrutiny of the prosecution evidence is necessary.

7) PW-1 deposed that, the accused was his cousin. The

deceased was wife of the accused. The hut of the accused was

situated at some distance from his residence. PW-1 deposed that, at

Manoj 903-APEAL-994-2018.doc

the time of the incident, he was going to the river to take a bath. The

accused and the deceased were waiting at the Kumbheri. The accused

had told them that on that day, he would not go to work along with

them. PW-1 deposed that, when they returned from the river, the

accused told them that he had killed the deceased. The accused was

having a crowbar. PW-1 deposed that the accused had assaulted the

deceased on her neck with the crowbar. There was bleeding from the

mouth and nose of the deceased. PW-1 deposed that, he informed the

Sarpanch about the incident. In turn, the Sarpanch informed the

incident to the police. Police visited the spot. Meanwhile, the accused

removed the body of the deceased in the agricultural land of

Mr.Malgavi. PW-1 deposed that, police recorded his Report (Exh.7).

PW-1 identified the seized crowbar used in the offence.

In the cross-examination, PW-1 admitted that on the day

of the incident, he had been to the river to take bath at about 8:00

a.m. They returned from the river at about 12:00 noon. He admitted

that, the deceased was lying at a distance of five minutes from the

village. He himself had not gone to the Sarpanch. He volunteered that

one village boy had phoned the Sarpanch. But, he admitted that he

did not state that fact in the Report (Exh.7). He admitted that,

Manoj 903-APEAL-994-2018.doc

immediately the Sarpanch phoned the police. He admitted that, there

was heavy bleeding from the mouth of the deceased and there were

blood stains on the ground. PW-1 denied that he falsely deposed that

the accused told him that he killed the deceased. He denied that, the

accused was not present at the spot of the incident. He denied that,

since the deceased was demanding her share in their house, he, his

wife and his wife's brother killed the deceased and falsely implicated

the accused in this case.

8) PW-4 deposed that, Gulabi Kadali was his sister. PW-1 was

husband of Gulabi. The deceased was his niece and the accused was

his nephew. PW-4 deposed that, at the time of incident, he was doing

labour work at Bhelpada. The accused, the deceased, PW-1 and

Gulabi were also working with him. PW-4 deposed that, the accused

was suspecting the fidelity of the deceased. He deposed that, on the

day of incident, at about 1.30 p.m., he, PW-1 and Gulabi had been to

the river. At that time, they called the accused and the deceased. The

accused and the deceased were quarreling with each other under the

makeshift hut. He deposed that, the accused inflicted crowbar blows

on both the ears of the deceased and caused her injuries. The

deceased was lying on the ground and blood was oozing from her

Manoj 903-APEAL-994-2018.doc

nose. He deposed that, the accused was seated by the side of the

deceased. He deposed that, the accused told them that he killed the

deceased by means of the crowbar. He identified the said crowbar. He

deposed that, the accused threatened them with the crowbar.

Therefore, he, PW-1 and Gulabi ran away. He informed the incident to

the village Sarpanch. The police recorded his statement.

In the cross-examination, PW-4 admitted that he had not

personally witnessed the incident of assault on the deceased by means

of the crowbar. He could not assign any reason as to why the fact that

the accused threatened them with the crowbar is not mentioned in his

statement before the police. He admitted that, he has not stated

before the police as to in whose presence and at what time the

accused told them the said fact of the assault. He admitted that,

before they returned from the river, the village Sarpanch had

informed the incident to the Jawhar police station. He denied that, he

deposed false that the accused told them that he had assaulted the

deceased by means of the crowbar. He denied that, he, PW-1 and

Gulabi killed the deceased on account of a land dispute. He denied

that, as the accused questioned them about the same, therefore, they

deposed false against him.

 Manoj                                                     903-APEAL-994-2018.doc


9)                 PW-2 deposed that, on 17/04/2015 police had called him

at the spot, in the agricultural land of Mr. Malgavi, at Behadgaon. The

body of the deceased was lying at the spot with injuries over her neck

and ears. There, the police showed him the body. He deposed that,

the police recorded the Inquest Panchnama in his presence. He

deposed that, then the police visited at the spot. The crowbar was

lying at the spot. The police recorded the Spot Panchnama and seized

the crowbar in his presence. He deposed that, the Accused was

present at the spot at the time of the Panchnama.

In the cross-examination, PW-2 stated that, before signing

the Panchnama, he was readover the same. The Inquest Panchnama

was recorded between 2:00 a.m. to 2.45 a.m. and the Spot

Panchnama was recorded between 9.30 a.m. to 10.00 a.m. He stated

that, the accused was resident of the village Dabheripaiki - Holipada.

He admitted that, crowbar like the seized crowbar was available with

every farmer. He denied that, both the Panchnamas were prepared in

the Police Station and he signed the same, there.

10) PW-3 deposed that, on 17/04/2015, at about 11:00 a.m.,

the dead body of the deceased was brought to the hospital by ASI-

Thombre. He held the postmortem examination on the body of the

Manoj 903-APEAL-994-2018.doc

deceased and noted the aforesaid external and internal injuries on her

body. He deposed that, the cause of death of the deceased was

neurogenic shock due to injury to vital organ and spinal cord by a

hard and blunt object. Accordingly, he issued the postmortem report

(Exh.19). He deposed that, the said injuries were possible by the

seized crowbar.

In the cross-examination, PW-3 admitted that the

aforesaid injury to spinal cord was possible due to a fall on hard

surface of stone. He admitted that, the injuries mentioned in the

postmortem report were possible due to falling from a tree and that,

instant death is possible on account of the said injuries.

11) PW-5 deposed that, on 16/04/2015 he was working as

Police Naik and was present at Jawhar Police Station. He deposed

that, after receiving the information of the incident, he and other

police visited the spot in the agricultural land of Mr. Malgavi. The

accused was found seated at the side of the deceased. The spot of the

incident was at about 500 mtrs. distance from the river. He deposed

that, PW-6 recorded the Inquest Panchnama. He deposed that, he

prepared the Occurrence Report (Exh.23). Thereafter, the dead body

was handed over to Police Naik- Nandu Gaikwad for the postmortem

Manoj 903-APEAL-994-2018.doc

examination. He deposed that, then PW6 recorded the Spot

Panchnama.

In the cross-examination, PW-5 admitted that, on

16/04/2015, he was on duty for 24 hours from 9:00 a.m. to 9:00 a.m.

of the next day. He admitted that, there is interpolation in the time

and date of the incident, mentioned in the Occurrence Report. He

stated that he was present at the time of the Inquest Panchnama and

the Spot Panchnama. He admitted that, at the time of the Spot

Panchnama, the accused was told to sit elsewhere, hence, it is not

mentioned therein that the accused was found seated near the

deceased. He denied that, he has deposed false that the spot of the

incident was at the distance of 500 mtrs. from the river. He denied

that, he has deposed false that accused was found seated at the side

of the deceased and he was having the crowbar.

12) PW-6 deposed that, on 16/04/2015, he was present on

duty in the Police Station. At that time, he received a telephonic

information of this incident from village Behadgaon. Thereafter, he

proceeded to the spot alongwith PW-5, Police Naik Mr. Patil and other

police staff. They reached at the spot at about 8.00 p.m. The spot was

situated in the agricultural land of Mr. Malgavi. The deceased was

Manoj 903-APEAL-994-2018.doc

lying there dead. The Accused was seated there. He deposed that, he

inquired with the relatives and there itself he recorded the Report

(Exh.7) of PW-1. Then he sent the Report to the Police Station

alongwith the forwarding letter (Exh.27) with PW-5. Accordingly, this

crime was registered. He deposed that, then PW-5 returned to the

spot carrying a torch. He deposed that he recorded the Inquest

Panchnama in the torch light and handed over the dead body to

Police Constable Mr.Gaikwad for the postmortem. He deposed that he

apprehended the accused on the spot, took him to the Police Station

and then arrested him under the Arrest Form (Exh.28). He deposed

that, thereafter he again visited the spot and recorded the Spot

Panchnama in the presence of two panchas. The crowbar was lying on

the spot. He seized the same. He deposed that, he recorded the

statements of the witnesses and collected the postmortem report. He

deposed that, the investigation revealed that the accused committed

the murder of the deceased as he was suspecting her character.

Hence, he submitted the charge sheet.

In the cross-examination, PW-6 admitted that he received

the phone call about the incident from the Sarpanch Budhar, at about

7:00 p.m. He admitted that he did not take entry of the said phone

Manoj 903-APEAL-994-2018.doc

call. He admitted that he did not record the names of the persons who

apprehended the accused on the spot. He admitted that, the accused

was not present at the spot at the time of the Spot Panchnama. He

admitted that, no blood stains were found at the spot of the incident.

He admitted that there were no blood stains on the crowbar. He did

not send the crowbar for C.A. He denied that, he recorded a false

Report (Exh.7). He denied that, he wrongly investigated this crime

and filed a false charge sheet against the accused.

13) Assailing the aforesaid evidence, Mr. Pawar, the learned

counsel for the accused submitted that there is a material

inconsistency in the evidence of the prosecution witnesses. He

pointed out that as stated in the Report (Exh.7), PW-1 and others

went to the river at about 12.00 noon and returned at about 1.30

p.m. and at that time they saw the incident. However, as admitted by

PW-1, they had been to the river at about 8:00 a.m. and returned

from the river at about 12:00 noon. But PW-4 deposed that, he, PW-1

and Gulabi had been to the river at about 1:30 p.m. and at that time

they saw the incident. PW-1 did not depose that his wife Gulabi and

PW-4 were with him when he went to the river. He submitted that

PW-1 did not depose that he called the accused and the deceased and

Manoj 903-APEAL-994-2018.doc

that, they were quarreling with each other. He submitted that,

although PW-1 and PW-4 claimed that, they found the deceased dead

in the noon time and at that time, the accused had told them that he

killed the deceased, they did not immediately inform the said fact to

the village Sarpanch or any other responsible person. The Report is

silent as to the fact of threatening by the accused by showing the

crowbar. He submitted that, PW-1 admitted that immediately the

Sarpanch had phoned the police. PW-4 admitted that, before they

returned from the river, the village Sarpanch had informed the

incident to the Jawhar police station. But according to PW-6, he

received the said information at about 7.00 p.m. on 16/04/2015 and

thereafter he proceeded to the spot and arrived at the scene at about

8:00 p.m. He submitted that according to PW-1 and PW-4, blood was

oozing from the mouth and the nose of the deceased. But PW-6

admitted that no blood stains were found at the spot nor on the

crowbar, allegedly used to assault. He submitted that, the fact that the

accused was found seated near the dead body, is not recorded in the

Inquest Panchnama nor in the Spot Panchnama. Said fact is also

negated by the arrest of the accused on 17/04/2015, at about 7.15

a.m.

Manoj 903-APEAL-994-2018.doc

Therefore, Mr. Pawar, the learned counsel emphatically

submitted that the claim of PW-1 and PW-4 is doubtful that they saw

the accused and the deceased together; that, at that time the couple

was quarreling; that, when PW-1, PW-4 and Gulabi returned from the

river, they saw that the deceased was lying dead on the spot; that,

there were injuries on her body; and that, the accused was seated at

the side of the dead body. Thus, in short, Mr.Pawar urged that the

prosecution has failed to prove the chain of circumstances, leading to

the hypothesis that, except for the accused no other persons has

committed the murder.

14) In contrast, Mr.Kulkarni, the learned APP submitted that

when PW-1, his wife Gulabi and PW-4 went to the river to take bath,

they saw that the accused and the deceased were together and they

were engaged in a quarrel. Both were asked to come to the river but

they refused and soon thereafter, the witnesses saw the deceased

dead. This all occurred within a short duration. The accused was

seated near the body of the deceased and he was having the

crowbar. That apart, immediately, the accused confessed the crime

before PW-1 and PW-4 which is natural in such cases, as PW-1 and

PW-4 were related to the accused. Therefore, the conclusion is

Manoj 903-APEAL-994-2018.doc

inescapable that only the accused committed the murder of the

deceased as he was suspecting her character. As such, the conviction

and sentence is lawful.

15) We have considered the rival submission. Admittedly,

there is no direct evidence showing that the accused has committed

the murder of the deceased. Therefore, the prosecution has been

depending on circumstantial evidence to prove the murder.

16) As held in the case of Sujit Biswas vs. State Of Assam

reported in AIR 2013 SC 3817, "... In a criminal trial, suspicion no

matter how strong, cannot and must not be permitted to take the

place of proof. This is for the reason that the mental distance between

"may be" and "must be" is quite large, and divides vague conjectures

from sure conclusions. In a criminal case, the Court has a duty to

ensure that mere conjectures or suspicion do not take the place of

legal proof. The large distance between "may be" true and "must be"

true, must be covered by way of clear, cogent and unimpeachable

evidence produced by the prosecution, before an accused is

condemned as a convict, and the basic and golden rule must be

applied. In such cases, while keeping in mind the distance between

"may be" true and "must be" true, the Court must maintain the vital

Manoj 903-APEAL-994-2018.doc

distance between mere conjectures and sure conclusions to be arrived

at, on the touchstone of dispassionate judicial scrutiny, based upon a

complete and comprehensive appreciation of all features of the case,

as well as the quality and credibility of the evidence brought on

record. The Court must ensure, that miscarriage of justice is avoided,

and if the facts and circumstances of a case so demand, then the

benefit of doubt must be given to the accused, keeping in mind that a

reasonable doubt is not an imaginary, trivial or a merely probable

doubt, but a fair doubt that is based upon reason and common sense."

It is further laid down that, "In a case of circumstantial

evidence, the Judgment remains essentially inferential. Inferences are

drawn from established facts, as the circumstances lead to particular

inferences. The Court must draw an inference with respect to whether

the chain of circumstances is complete, and when the circumstances

therein are collectively considered, the same must lead only to the

irresistible conclusion, that the accused alone is the perpetrator of the

crime in question. All the circumstances so established must be of a

conclusive nature, and consistent only with the hypothesis of the guilt

of the accused."


17)                In the case of Sharad Birdhichand Sarda vs. State of







 Manoj                                                    903-APEAL-994-2018.doc


Maharashtra reported in AIR 1984 SC 1622, the Hon'ble Supreme

Court held that, "Graver the crime, greater should be the standard of

proof". In Kali Ram vs. State of Himachal Pradesh reported in AIR

1973 SC 2773, the Hon'ble Supreme Court enunciated that , "Another

golden thread which runs through the web of the administration of

justice in criminal cases is that, if two views are possible on the

evidence adduced in the case, one pointing to the guilt of the accused

and the other to his innocence, the view which is favourable to the

accused should be adopted. This principle has a special relevance in

cases wherein the guilt of the accused is sought to be established by

circumstantial evidence".

18) Keeping in mind the aforesaid settled legal propositions,

we have considered the prosecution evidence in the case in hand. The

following circumstances emerged from the evidence, on the strength

of which the prosecution has claimed to have proved the charge :

i) The accused and deceased were last seen together.

ii) At that time they were quarreling with each other.

iii)      Within short time thereafter, the deceased was found dead at
the       spot, with the injuries on her body.
iv)       The accused failed to explain the death of the deceased in his
          custody.
v)        The crowbar was seized from the spot.






 Manoj                                                  903-APEAL-994-2018.doc


vi)       The medical evidence proved the injuries and its cause.
vii)      Immediately after the incident, the accused confessed to have

assaulted the deceased with the crowbar and caused her death.

19) The internal and external injuries on the body of the

deceased clearly indicate that the said injuries were due to a violent

assault and intentionally inflicted to cause the death of the deceased.

PW-3 deposed that the said injuries were possible by the crowbar. The

deceased died due to the neurogenic shock produced by the said

injuries. Therefore, clearly the death of the deceased was homicidal.

20) The evidence of PW-1 and PW-4 is consistent that when

they were going to the river to take a bath, at that time, they saw that

the accused and the deceased were together present under the

makeshift hut. PW-4 specifically deposed that, at that time, they

called the accused and the deceased, but, they were quarreling with

each other. Further, the PW-1 and PW-4 consistently deposed that

when they returned from the river, they saw that the deceased was

lying dead on the ground and there were injuries on the body of the

deceased. PW-4 deposed that, the accused was found seated near the

body of the deceased and he possessed the crowbar. Further, PW-1

and PW4 deposed that when they arrived at the spot, the accused told

them that he killed the deceased with the crowbar. The aforesaid

Manoj 903-APEAL-994-2018.doc

evidence is corroborated with the Report (Exh.7), medical evidence of

PW-3 and the seizure of the crowbar from the spot. Nothing material

has emerged in the cross-examination of PW-1 and PW-4 to disbelieve

their said testimony. The accused has not explained as to why both

PW-1 and PW4 have deposed against him. Therefore, there is no

hurdle to accept the evidence of the said witnesses.

21) The deceased was last seen in the company of the accused

and thereafter, within short time, she was found dead in his company

and at the same place of their makeshift residence. It is not the

defence of the accused that, at the time of the incident, he was not

present at the spot or he was elsewhere. No other person had any

reason to commit the murder of the deceased. The evidence of PW-1

and PW-4 shows that the accused was found seated to the side of the

deceased. However, the accused has not explained as to how the

deceased sustained the said injuries, died shortly after they were last

seen together and why he had not informed the incident to police

immediately. As such, the accused has not discharged his burden

under Section 106 of the Evidence Act.

22) PW-4 has specifically deposed that the accused was

suspecting the fidelity of the deceased. This evidence went

Manoj 903-APEAL-994-2018.doc

undisputed in the cross-examination. The evidence does not show

that the accused caused the death of the deceased on account of a

grave and sudden provocation and in a fit of anger. On the contrary,

the accused assaulted a helpless woman, selectively, on the vital parts

of the body.

23) In the backdrop, we hold that the accused was doubting

the character of the deceased, and therefore, the accused only

committed the murder of the deceased by assaulting her with the

crowbar.

24) No doubt, there is some inconsistency in the evidence of

PW-1 and PW-4 as to the timings when the accused and the deceased

were last seen together. However, said inconsistency is natural looking

at their age above sixty years, as well as their social and economical

status. Secondly, the said inconsistency is not of such a magnitude so

as to cast doubt on the entire the prosecution story. Non-collection of

the blood from the spot is also much emphasized by Mr. Pawar, the

learned counsel, but looking at the entire evidence, said short coming

in the investigation is of no avail to the accused.

25) The links in the chain of the circumstances and the

sufficiency, cogency and reliability thereof is essential to prove the

Manoj 903-APEAL-994-2018.doc

charge. Herein, all the circumstances established by the prosecution

are of a conclusive nature, and consistent only with the hypothesis of

the guilt of the accused.

26) In the chain of the circumstances another important

circumstance that prosecution heavily relied upon is the extra-judicial

confession of the accused. Both PW-1 and PW-4 have deposed that the

accused confessed before them that he had killed the deceased with

the crowbar. Such confession can be accepted during criminal

proceedings if it is found to be of sterling quality and in line with the

chain of evidence produced before the Court. It is no more res integra

that an extra judicial confession must be accepted with great care and

caution. There should not be any shadow of doubt on the same as due

to the self-incriminating nature of such a confession, such a piece of

evidence is generally treated as a weak piece of evidence as has been

held in Gopal Sah vs. State of Bihar reported in (2008) 17 SCC 128

and Prabhatbhai Aatabhai Dabhi vs. State of Gujarat reported in

2023 INSC 1003.

27) In the case of Sahadevan & Anr. vs. State Of Tamil Nadu

reported in (2012) 6 SCC 403, the Apex Court culled out certain

principles regarding the reliability of an extra-judicial confession. Said

Manoj 903-APEAL-994-2018.doc

principles are as reproduced below :

"16. Upon a proper analysis of the abovereferred judgments of this Court, it will be appropriate to state the principles which would make an extra-judicial confession an admissible piece of evidence capable of forming the basis of conviction of an accused. These precepts would guide the judicial mind while dealing with the veracity of cases where the prosecution heavily relies upon an extra-judicial confession alleged to have been made by the accused.

i) The extra-judicial confession is a weak evidence by itself.

It has to be examined by the court with greater care and caution.

ii) It should be made voluntarily and should be truthful.

iii) It should inspire confidence.

iv) An extra-judicial confession attains greater credibility and evidentiary value, if it is supported by a chain of cogent circumstances and is further corroborated by other prosecution evidence.

v) For an extra-judicial confession to be the basis of conviction, it should not suffer from any material discrepancies and inherent improbabilities.

vi) Such statement essentially has to be proved like any other fact and in accordance with law."

28) In the case in hand, we have noticed that, the accused has

not seriously denied or disputed his relationship with the PW-1 and

Manoj 903-APEAL-994-2018.doc

PW-4. There was no enmity between PW-1, PW-4 and the accused.

They all were neighbours and doing labour work together, at the

same place. Considering their close relations, it was not unnatural

that the accused would make the confession before PW-1 and PW-4.

The accused made the extra-judicial confession immediately after the

arrival of PW-1 and PW-4 on the scene of the crime. The confession is

supported with the medical evidence as in the opinion of PW-3, the

injuries of the deceased were possible by the seized crowbar. As such,

the extra-judicial confession of the accused is of sterling quality, is in

line with the other circumstances proving his crime and thus,

inspiring confidence. Therefore, we have no hesitation to rely upon

the said confession as reproduced by the witnesses.

29) The upshot of the above discussion that the impugned

Judgment and Order of conviction and sentence recorded by the Trial

Court against the accused is based on appreciating the prosecution

evidence in its correct perspective. There is no perversity of any kind.

Hence, in our opinion, the said Judgment and Order is proper and

does not call for an interference by this Court.

30) As a result, the Appeal is liable to be dismissed. The

Appeal is accordingly dismissed.

Manoj 903-APEAL-994-2018.doc

With the disposal of the Appeal, the pending Interim

Applications do not survive and hence, stand disposed of.

(SHYAM C. CHANDAK, J.)                          (SARANG V. KOTWAL, J.)








 

 
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