Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramashankar Singh vs State Of Maharashtra
2025 Latest Caselaw 4076 Bom

Citation : 2025 Latest Caselaw 4076 Bom
Judgement Date : 19 June, 2025

Bombay High Court

Ramashankar Singh vs State Of Maharashtra on 19 June, 2025

Author: Sarang V. Kotwal
Bench: Sarang V. Kotwal
2025:BHC-AS:26010-DB

            P.H. Jayani                                      901 APEAL1009.2014 and others.doc




                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CRIMINAL APPELLATE JURISDICTION

                                     CRIMINAL APPEAL NO. 1009 OF 2014
                                                  WITH
                                   CRIMINAL APPLICATION NO. 498 OF 2019
                                                   IN
                                     CRIMINAL APPEAL NO. 1009 OF 2014

            Ramchandra @ Ram Mewalal Yadav
            Age : 27 years, Occu : Material Supplier,
            R/o. Room No.101, Sitaram Sadan,
            Tulinj Road, Nallasopara (E),
            (At present in the Nashik Central Jail)             .... Appellant
                   v/s.
            The State of Maharashtra
            Through Police Inspector, Nalasopara
            Police Station, Nalasopara, Dist. Thane             .... Respondent

                                                  WITH
                                   INTERIM APPLICATION NO. 4978 OF 2024
                                                    IN
                                     CRIMINAL APPEAL NO. 1009 OF 2014

            Ramashankar Singh
            Age : 67 years, Occ : Nil,
            R/o. S/o. Ramkeshav Singh,
            Guri Gauri, Gorry, Ghazipur,
            Uttar Pradesh - 233223.                             .... Applicant/Intervenor

            In the matter between :-
            Ramchandra @ Ram Mewalal Yadav
            Age : 27 years, Occu : Material Supplier,
            R/o. Room No.101, Sitaram Sadan,
            Tulinj Road, Nallasopara (E),
            (At present in the Nashik Central Jail)             .... Appellant
                   v/s.
            The State of Maharashtra
            Through Police Inspector, Nalasopara
            Police Station, Nalasopara, Dist. Thane             .... Respondent

                                                   WITH
                                      CRIMINAL APPEAL NO. 1015 OF 2014

                                                                                                   1/50


                    ::: Uploaded on - 01/07/2025               ::: Downloaded on - 05/07/2025 08:33:04 :::
 P.H. Jayani                                       901 APEAL1009.2014 and others.doc


                                      WITH
                       INTERIM APPLICATION NO. 1641 OF 2024
                                        IN
                         CRIMINAL APPEAL NO. 1015 OF 2014

Roshan @ Chini Dannichand Thakur
Age : 25 years, Occupation : Transport Service,
R/o. A/4, Shrikunj, Gayatri Park,
Nalasopara (E).
(At present in the Nashik Central Jail)                      .... Appellant
       v/s.
The State of Maharashtra
Through Police Inspector, Nalasopara
Police Station, Nalasopara, Dist. Thane                      .... Respondent

                                      WITH
                       INTERIM APPLICATION NO. 4979 OF 2024
                                        IN
                         CRIMINAL APPEAL NO. 1015 OF 2014

Ramashankar Singh
Age : 67 years, Occ : Nil,
R/o. S/o. Ramkeshav Singh,
Guri Gauri, Gorry, Ghazipur,
Uttar Pradesh - 233223.                              .... Applicant/Intervenor

In the matter between :-
Roshan @ Chini Dannichand Thakur
Age : 25 years, Occupation : Transport Service,
R/o. A/4, Shrikunj, Gayatri Park,
Nalasopara (E).
(At present in the Nashik Central Jail)              .... Appellant
       v/s.
The State of Maharashtra
Through Police Inspector, Nalasopara
Police Station, Nalasopara, Dist. Thane              .... Respondent

                                       WITH
                          CRIMINAL APPEAL NO. 1016 OF 2014
                                       WITH
                        INTERIM APPLICATION NO. 731 OF 2024
                                        IN
                          CRIMINAL APPEAL NO. 1016 OF 2014


                                                                                       2/50


        ::: Uploaded on - 01/07/2025                ::: Downloaded on - 05/07/2025 08:33:04 :::
 P.H. Jayani                                     901 APEAL1009.2014 and others.doc


Rahim Rais Khan
Age : 25 years, Occcupation : Business,
R/o. E/13, Navjyoti Apartment,
Tulinj Road, Nalasopara (E),
(At present in the Nashik Central Jail)            .... Appellant
       v/s.
The State of Maharashtra
Through Police Inspector, Nalasopara
Police Station, Nalasopara, Dist. Thane            .... Respondent

                                      WITH
                       INTERIM APPLICATION NO. 4800 OF 2024
                                        IN
                         CRIMINAL APPEAL NO. 1016 OF 2014

Ramashankar Singh
Age : 67 years, Occ : Nil,
R/o. S/o. Ramkeshav Singh,
Guri Gauri, Gorry, Ghazipur,
Uttar Pradesh - 233223.                            .... Applicant/Intervenor

In the matter between :-
Rahim Rais Khan
Age : 25 years, Occcupation : Business,
R/o. E/13, Navjyoti Apartment,
Tulinj Road, Nalasopara (E),
(At present in the Nashik Central Jail)            .... Appellant
       v/s.
The State of Maharashtra
Through Police Inspector, Nalasopara
Police Station, Nalasopara, Dist. Thane            .... Respondent


Dr. Yug Mohit Chaudhary a/w. Mr. Anush Shetty for the Appellant
in APEAL/1016/2014.
Mr. Sarthak Shetty a/w. Dnyanesh Bhatkhande and Mr. Sagar Thakur
i/b. Mr. Prakash Shetty for the Appellant in APEAL/1009/2014.
Mr. Pachpansingh Gusign a/w. Ms. Sheetal Pakhare for the Appellant in
APEAL/1015/2014.
Mr. Anil Galgali a/w. Mr. Bhavesh Magam for the Applicant in
IA/4978/2024, IA/4979/2024 and IA/4800/2024.
Mr. Avinash A. Naik, APP for the Respondent - State in
APEAL/1009/2014 and in APEAL/1015/2014.
Ms. Geeta Mulekar, APP for the Respondent - State in APEAL/1016/2014.

                                                                                     3/50


        ::: Uploaded on - 01/07/2025              ::: Downloaded on - 05/07/2025 08:33:04 :::
 P.H. Jayani                                          901 APEAL1009.2014 and others.doc




                                            CORAM : SARANG V. KOTWAL AND
                                                    SHYAM C. CHANDAK, JJ.

                                            DATED : 19th JUNE, 2025

ORAL JUDGMENT : (Per : Sarang V. Kotwal, J.) :-

. All these three Appeals are decided by this common Judgment

because they arise out of the same impugned Judgment and Order. For the

sake of convenience, the Appellants are referred to either by their names or

by their original status as the 'Accused' before the trial Court. The

Appellants faced the trial in Sessions Case No.66/2012 before the learned

Additional Sessions Judge, Vasai. The Appellant - Rahim Rais Khan was the

original Accused No.1. The Appellant - Roshan @ Chini Dannichand

Thakur was the original Accused No.2 and the Appellant - Ramchandra @

Ram Mewalal Yadav was the original Accused No.3. At the conclusion of the

trial, the Additional Sessions Judge, Vasai vide his Judgment and Order

dated 17/11/2014 passed in Sessions Case No.66/2012 convicted and

sentenced the Appellants as follows :-

(i) The Appellants were convicted for commission of the

offence punishable under Section 302 read with 34 of IPC and

were sentenced to suffer life imprisonment and to pay a fine of

Rs.1,000/- each and in default to suffer RI for six months.

(ii) The Appellant (Accused No.1) - Rahim Rais Khan was

separately convicted for commission of the offence punishable

P.H. Jayani 901 APEAL1009.2014 and others.doc

under Section 341 read with 34 of IPC and was sentenced to

suffer RI for one month and to pay a fine of Rs.200 and in

default to suffer RI for seven days.

(iii) The Accused No.1 - Rahim Rais Khan was convicted for

commission of the offence punishable under Section 341 read

with 34 of IPC and was sentenced to suffer RI for one month

and to pay a fine of Rs.200 and in default to suffer RI for seven

days. This separate head was provided for the offence against

the eye witnesses.

(iv) The Accused No.1-Rahim was convicted for commission

of the offence punishable under Section 323 read with 34 of

IPC and was sentenced to suffer RI for six months and to pay a

fine of Rs.500/- and in default to suffer RI for seven days.

(v) He was further convicted for commission of the offence

punishable under Section 504 read with 34 of IPC and was

sentenced to suffer RI for six months and to pay a fine of

Rs.300/- and in default to suffer RI for seven days.

(vi) He was further convicted for commission of offence

punishable under Section 506 read with 34 of IPC and was

sentenced to suffer RI for one month and to pay fine of Rs.300

and in default to suffer RI for seven days.

P.H. Jayani 901 APEAL1009.2014 and others.doc

All these convictions were recorded for commission of the

offences qua different eye witnesses who were present at the spot, except

the offence punishable under Section 302 read with 34 of IPC which was in

respect of the deceased Neeraj.

(vii) Accused Nos.2 and 3 were similarly convicted for

each of these offences.

(viii) In addition, the Accused No.2 - Roshan @ Chini

Dannichand Thakur and Accused No.3 - Ramchandra @ Ram

Mewalal Yadav were convicted for commission of offence

punishable under Section 324 read with 34 of IPC and were

sentenced to suffer RI for two years and to pay a fine of

Rs.500/- and in default to suffer RI for seven days.

These separate convictions and sentences were recorded for

commission of assault on the eye witnesses.

2) Heard Dr. Yug Chaudhary, learned Counsel for the Appellant in

APEAL/1016/2014; Mr. Sarthak Shetty, learned Counsel for the Appellant

in APEAL/1009/2014; Mr. Pachpansingh Gusign for Counsel the Appellant

in APEAL/1015/2014; Mr. Anil Galgali, learned Counsel for the

Applicant/Intervenor in IA/4978/2024, IA/4979/2024 and IA/4800/2024;

Mr. Avinash Naik and Ms. Geeta Mulekar, learned APPs for the Respondent-

State in APEAL/1009/2014, APEAL/1015/2014 and APEAL/1016/2014

respectively.

 P.H. Jayani                                          901 APEAL1009.2014 and others.doc


3)                The prosecution case is that, between the night of 15/04/2012

and 16/04/2012, out of a petty quarrel, the Accused No.1-Rahim

intercepted the car in which the deceased - Neeraj Singh was travelling

with his friends. The Accused No.1 along with the other two accused,

damaged the car. They assaulted Neeraj's friends with sticks and caused

assault on the deceased with a broken beer bottle and a knife. Neeraj's

friends took him first to Alliance Hospital and then on the advice of the

Doctor present in the hospital, to a speciality hospital i.e., Orbit Hospital.

It is the case of the prosecution that, a Police Officer recorded

Neeraj's statement in Orbit hospital in the morning of 16/04/2012 based on

which the FIR was registered. The Accused No.1-Rahim was arrested on

18/04/2012. The other two accused were arrested on 20/04/2012. The

statements of the eye witnesses were recorded, spot panchanama was

conducted. He was shifted to another hospital in Mumbai. He succumbed

to his injuries while undergoing treatment in the evening of 16/04/2012.

4) The investigation was carried out. The clothes of the accused

were seized. The beer bottle was seized at the instance of the Accused No.1-

Rahim and the knife was seized at the instance of Accused No.2 - Roshan

@ Chini. The Articles were sent for CA examination. After the investigation

was concluded, the charge-sheet was filed and the case was committed to

the Court of Session.


5)                During trial, the prosecution examined 16 witnesses. The main






 P.H. Jayani                                          901 APEAL1009.2014 and others.doc


witnesses were the three eye witnesses who had allegedly accompanied the

deceased when the incident took place. The prosecution also examined

PHC - Nathuram Hate attached to Kashimira Police Station who had

recorded the dying declaration. There is medical evidence in the form of

the Doctor who had conducted the Post Mortem examination, the Doctor

who had medically examined the deceased at the time of recording of his

dying declaration and the Doctor who had treated him in Orbit Hospital.

There is evidence in the form of panchas for various panchanamas

including the spot panchanama and the recovery panchanama. A Finger

Print Expert was examined to show that the finger print on the recovered

beer bottle was that of Accused No.1-Rahim. The defence of the Appellants

was of total denial and false implication.

6) The learned Judge believed the evidence of the eye witnesses

and the evidence of dying declaration. Based on these reasons, the learned

Judge convicted and sentenced the Appellants as mentioned above.

Evidence of the Eye Witnesses :-

7) The main evidence in this case is in the form of direct evidence

of the eye witnesses. PW1 - Hiren Yadnic was the first eye witness. He has

deposed as follows :-

The deceased Neeraj Singh was his friend. He was a resident

of Nalasopara. On 15/04/2012, at around 11:30 p.m., PW1, Neeraj and

few other friends including PW2 - Piyush Shah and PW3 - Loyoid Nazarin

P.H. Jayani 901 APEAL1009.2014 and others.doc

had gone to play a box cricket match at Taki Road. After the match was

over, the deceased and those three eye witnesses were together. The match

got over at around 12:30 a.m. in the night. They went to Hotel Prabhat on

the highway. They travelled in the Santro Car of Neeraj. They had their

dinner in that hotel. They were in that hotel upto 02:00 a.m. The Accused

No.1 - Rahim was their friend. They met him at the gate of Hotel Prabhat.

The Accused No.1-Rahim started abusing Neeraj and asked him to play

Teen Patti. Neeraj refused and reminded him that, they could instead play

the game of arm wrestling. Neeraj reminded him that the Accused No.1 -

Rahim had lost in the past. Rahim got annoyed and caught Neeraj's shirt.

It was torn. Neeraj asked Rahim to pay for the shirt. Rahim got annoyed

further and started quarreling. Neeraj's friends separated them. Rahim then

made a phone call to someone and told him that he was being assaulted by

ten persons and sought their help. Since PW1, Neeraj and others did not

want to aggravate the situation, they decided to go home. Accordingly, they

started to go away from Prabhat Hotel. PW1 was driving the car. Neeraj

was sitting next to him. The other two friends were sitting in the back.

When they reached Goraipada in front of Joya Hospital, the Accused No.1 -

Rahim came in his car and intercepted Neeraj's car. The Accused Nos.2 and

3 came on a motorcycle at the spot. They were accompanied by one more

accused - Sandeep who was absconding during the trial. The Accused Nos.2

and 3 were on the same bike. The Accused No.1 - Rahim got down from

P.H. Jayani 901 APEAL1009.2014 and others.doc

his car. He jumped on the bonnet of Neeraj's car and kicked the windscreen

causing crack in the windscreen. He then got down and started beating

PW1 with fist blows. His friends joined him. The Accused No.3 -

Ramchandra and Sandeep started assaulting PW1 with a bamboo. Loyoid

and Piyush i.e., PW3 and PW2 were assaulted by Sandeep and Ramchandra

with bamboo. The Accused No.1 - Rahim and Accused No.2 - Roshan @

Chini went near Neeraj. They were having a broken bottle and a knife in

their hands, respectively. They assaulted Neeraj with those weapons.

PW1's specific case is that Neeraj was assaulted in his abdomen

and on his neck. At that time, Neeraj was still sitting inside the car. They

pulled Neeraj out of the car and then Accused No.2 - Roshan @ Chini

assaulted him on the neck and near his shoulder with the knife. According

to PW1, he could not intervene as Sandeep and Ramchandra were

assaulting him. He saw Neeraj running towards a lane next to Joya

Hospital. The Accused then beat and abused the PW1, PW2 and PW3 and

then left the spot. All of these witnesses then went in the direction where

Neeraj had run away. They found him sitting in front of the door of one

house. He was bleeding. Thereafter, his friends took him to Alliance

Hospital in a rickshaw. They informed Neeraj's mother who came to the

hospital. The Doctors examined Neeraj and told them that there was no

facility of CT Scan at Alliance Hospital and therefore, advised them to take

Neeraj to Orbit Hospital at Mira Road. He was taken there. Neeraj's father

P.H. Jayani 901 APEAL1009.2014 and others.doc

came to Orbit Hospital. The Doctor advised surgery. For that purpose,

Neeraj was taken to Asian Heart Hospital at Bandra. However, Neeraj

succumbed to his injuries before the surgery could be performed. PW1

identified all the accused before the Court. According to him, he knew the

accused much before the incident. He identified the broken bottle and

knife in the Court. He identified the wooden sticks.

In his cross-examination, PW1 admitted that Tulinj Police

Chowky was at a distance of five minutes walk from Alliance Hospital. Joya

Hospital is five kms away from Alliance Hospital. One Kumar Kakade came

to Alliance Hospital after they had reached there. He came there within ten

to twenty minutes. He was a social worker. He enquired about the incident.

According to PW1, they narrated the incident to him and that he did not

call the police. Kakade is not examined by the prosecution. PW1 admitted

that he did not inform the Doctor about the place of the assault, the name

of the assailants and the weapons. He deposed that they took Neeraj to

Orbit Hospital from Alliance Hospital and that, they left Alliance Hospital at

about 04:30 a.m. The Doctor in Alliance Hospital informed them that

Neeraj's general condition was bad. He denied the suggestion that Neeraj

was drowsy when he was taken to Alliance Hospital. They reached Orbit

Hospital at about 06:00 a.m. He admitted that his name and signature were

not taken in Orbit Hospital. He also admitted that at the time of admission

in Orbit Hospital, Neeraj was breathless. He further admitted that he did

P.H. Jayani 901 APEAL1009.2014 and others.doc

not inform anybody in the Orbit Hospital about the place of the offence, the

names of the assailants and the weapon of assault. Neeraj's cousin - Sadho

and mother - Usha were present in the Orbit Hospital at the time of his

admission. He was immediately taken to ICU. After he was admitted, the

Doctor informed them that Neeraj was serious and surgery was advised. He

categorically deposed that he did not meet any police officer either in

Alliance Hospital or Orbit Hospital. He was there in Orbit Hospital upto

07:30 p.m. He did not contact the Police during that time. The place of

incident was on the main road connecting Nalasopara to the highway. The

incident lasted for about 4-5 minutes. During that period, he did not raise

any shouts. The rickshaw driver did ask them about the incident. PW1 did

not disclose the names of the assailants to the rickshaw driver. He could

not give details of that rickshaw. While travelling in the rickshaw, he had

supported Neeraj. PW2 - Piyush was sitting on the other side. Neeraj was

bleeding. His entire body was smeared with blood. He admitted that his

clothes as well as PW2's clothes were stained with blood. He was wearing

the same clothes till he left Orbit Hospital at 07:30 p.m. He did not inform

any Doctor about the injuries suffered by him due to the assault with sticks.

Significantly, he has further deposed that he met the police for the first time

in the evening of 17/04/2012 and he narrated the incident to the Police for

the first time on that day. According to him, the statements of the other

two eye witnesses were recorded on 18/04/2012. At about 03:15 a.m. in

P.H. Jayani 901 APEAL1009.2014 and others.doc

the night of the incident, he had gone to the house of Neeraj and had

informed his mother about the incident and had brought her to Alliance

Hospital. According to him, he himself had sustained five to six blows of

bamboo in the assault. The blows were forceful. He went to the Doctor for

the first time on 18/04/2012 but he did not remember name of the Doctor.

He stated that the Muddemal Article i.e., the knife was shown to him and

he knew that a chopper is bigger in length than a knife.

Importantly, this witness was asked questions about important

omissions of facts which he has not mentioned in his police statement but

had deposed about them before the Court. He could not explain as to why

these facts were not mentioned in his police statement. All these omissions

are important and he could not assign any reason as to why he had not

mentioned those facts in his police statement. Those omissions were as

follows :-

(a) It was not mentioned that accused-Rahim was holding a black coloured broken bottle and the accused-Chini was holding a knife like weapon.

(b) It was not mentioned in his police statement that Neeraj was assaulted with a knife like weapon on his neck and abdomen.

(c) It was not mentioned in his police statement that Neeraj was pulled from the car and the accused Chini assaulted him on his head and shoulder with a knife like weapon.

 P.H. Jayani                                          901 APEAL1009.2014 and others.doc


                  (d)     It was not mentioned in his statement that Ram and

Sandeep assaulted him with bamboo and therefore he could not come out of the car.

(e) He could not explain as to why his police statement did not mention the fact that Neeraj was sitting in front of door of one house.

PW1 has further deposed in his cross-examination that he was

given a letter dated 12/07/2012 for attending the Test Identification Parade

on 13/07/2012. He had shown his willingness to attend that Test

Identification Parade but he never went for the Test Identification Parade.

He has not explained as to why he did not attend the Test Identification

Parade. The prosecution evidence does not show that any Test Identification

Parade was actually held. He further admitted that on 17/04/2012, he was

called by the Police to the spot of incident in the morning. He denied the

suggestion that at the time of incident, Neeraj was alone in the car and he

himself as well as the other two eye witnesses were not with him. He

deposed that his brother - Sameer was already admitted in Alliance

Hospital when Neeraj was brought to Alliance Hospital. He admitted that

they did not seek any help from the house where Neeraj was sitting after

the assault. He further stated that they did not take Neeraj to Joya Hospital

which was very near to the spot because, according to him, there was no

facility in that hospital. A suggestion was given to him on behalf of the

Accused No.3 that there was a dispute during the cricket match and to

P.H. Jayani 901 APEAL1009.2014 and others.doc

cover up the incident, one Kakade had actively participated in covering the

true facts.

8) PW2 - Piyush Shah is the second eye witness. He has narrated

the incident exactly in the same manner as narrated by PW1 right from the

time when they had gone to play the cricket match. He has deposed that

after the match, they went to Prabhat Hotel. They had their dinner. Then,

there was a quarrel between Neeraj and the Accused No.1. He has

described the quarrel in the same manner. He then described about the

incident of intercepting their car and the accused assaulting them.

Regarding the actual assault, he deposed that the accused - Ramchandra,

Roshan and Sandeep started beating them with bamboo. Rahim and Chini

were assaulting Neeraj. Rahim was having a broken bottle in his hand and

Chini was having a knife. Neeraj was assaulted on his chest. He was then

pulled from his car and was assaulted on his neck. He was also assaulted on

the right shoulder and abdomen. Thereafter, Neeraj ran towards the lane

near the road of Joya Hospital. The accused abused these witnesses and

went away. According to him, PW1 and PW3 alongwith himself then went

where Neeraj was lying in front of one house. He was bleeding. Neeraj told

them that he had removed a piece of glass from his abdomen. He requested

them to take him away from that place. He was taken to Alliance Hospital

in a rickshaw. PW2 has narrated about taking him to Alliance Hospital and

then to Orbit Hospital. After one hour of admitting Neeraj to Orbit Hospital,

P.H. Jayani 901 APEAL1009.2014 and others.doc

PW2 himself and PW3 - Loyoid went home. At about 09:00 p.m., they came

to know that Neeraj had succumbed to his injuries.

In the cross-examination, he deposed that there were about 12

to 15 customers when the incident occurred at Prabhat Hotel. It lasted for

about 10-12 minutes. At the time of the incident, he had received two

blows of bamboo on right arm and leg. He did not approach any Doctor for

his own injuries. He admitted that the Doctors had informed them that

Neeraj's health was critical. He could not explain as to why his police

statement did not mention that Neeraj was assaulted with a knife. He could

not explain why he had described the assault with a chopper in his police

statement. That particular portion was a contradictory statement to his

version of assault by a knife. When Neeraj was taken to the hospital in a

rickshaw, according to PW2 he had pressed the lower part of abdomen of

Neeraj. He further deposed that the clothes of all the three witnesses i.e.,

PW1, PW2 and PW3 were stained with blood while taking Neeraj to the

hospital. He could not give the details of the rickshaw and its driver. The

same suggestions about Kumar Kakade was given to him but he deposed

that he did not meet Kumar Kakade at Alliance Hospital. He met Sadho

Singh i.e., Neeraj's cousin at about 03:15 a.m. to 03:30 a.m. in Alliance

Hospital. Sadho came to the hospital after Neeraj was admitted in the

hospital. According to PW2, it would be incorrect to say that Sadho had

admitted Neeraj in Alliance Hospital. Sadho had made enquiry with them

P.H. Jayani 901 APEAL1009.2014 and others.doc

as to who had assaulted Neeraj and with what weapon. PW2 had disclosed

the names of the Appellants to Sadho. He further admitted that Kashimira

Police Station was situated just across the road opposite the Orbit Hospital.

He could not explain as to why he left Orbit Hospital though at that time,

Neeraj was in critical condition. He reached his house at about 07:50 a.m.

His statement was recorded by the police on 18/04/2012 at 05:00 p.m. It

was recorded in the Police Chowky. He admitted that for the first time on

18/04/2012, he narrated the incident to the police. On 12/07/2012, he

received the message to attend the Test Identification Parade at Thane

Central Prison that was to be held on 13/07/2012 but he did not attend it.

He could not explain as to why certain facts were not mentioned in his

police statement. He could not explain as to why it was not mentioned in

his police station that accused-Rahim was having a broken bottle and

accused - Chini was having a knife in his hand. He could not explain why

it was not mentioned that Neeraj was first assaulted on his chest and

thereafter he was pulled from the car and was assaulted on his neck. His

police statement did not mention that Neeraj had sustained injuries on his

right shoulder and abdomen. He could not explain as to why he had not

stated before the police that Neeraj was lying in front of that particular

house. He had not given his blood stained clothes to the police. The police

did not ask for the same. He had washed his clothes on the same day. They

were kept in his house. He admitted that Joya Hospital was the nearest

P.H. Jayani 901 APEAL1009.2014 and others.doc

hospital from the spot of the incident. He admitted that Neeraj would have

got the earliest treatment if he was taken to Joya Hospital. There were four

more hospitals on the way from Joya Hospital to Alliance Hospital.

9) PW3 - Loyoid Nazarin was the third eye witness. He has also

described the incident in the same manner as described by the other two

eye witnesses. He had described about the incident at Prabhat Hotel and

then the actual incident of the fatal assault. He has deposed that Accused

No.1 - Rahim and Accused No.2 - Chini assaulted Neeraj with a bottle and

a chopper like knife. Neeraj ran away in the lane of Joya Hospital. Then

they went near Neeraj. He told them that he had removed a piece of glass

from his abdomen. They took him to Alliance Hospital in a rickshaw and

then to Orbit Hospital. At about 06:00 a.m. to 07:00 a.m., he came back to

his house from the hospital. In the evening, he came to know that Neeraj

had succumbed to his injuries. He identified the accused-Ram who was

present in the Court. The other accused were not present in the Court. He

identified the weapons i.e., the beer bottle and the knife.

In his cross-examination, he deposed that his statement was

recorded by the police on 18/04/2012 in the evening. Before that, he did

not disclose the incident to anyone else. He was in the Orbit Hospital for

about half an hour. They had reached there at about 05:45 a.m. The

distance between Alliance Hospital and Orbit Hospital is about forty-five

minutes to one hour on a motorcycle. They started at about 04:30 a.m.

P.H. Jayani 901 APEAL1009.2014 and others.doc

from Alliance Hospital. They were in that hospital for about an hour. He

deposed that according to him, there was an injury on the left side of the

lower part of abdomen of Neeraj. He could not depose anything about the

injuries caused by glass bottle. The injury by knife was caused on the chest.

According to him, Neeraj had sustained 8-10 injuries. He himself had

received 3-4 blows of bamboo on his hand and leg. After that, certain

omissions were put to him from his police statement. He could not explain

as to why his police statement did not mention that after assaulting Hiren,

Rahim came to the side of Neeraj and assaulted him with a beer bottle.

According to him, the blows of bamboo were given to him forcefully. He

admitted that Tulinj Police Chowky is situated at the distance of five

kilometers walk from Alliance Hospital. He did not feel like informing about

the incident in the said Police Chowky. He could not explain as to why he

did not go for Test Identification Parade even after receiving the letter.

Evidence of Dying Declaration :-

10) The prosecution has relied on the evidence of the dying

declaration which was treated as the FIR. In that context, the prosecution

has examined PW12 PHC - Nathuram Hate and PW-13 Dr. Vinodkumar

Jaiswal who had permitted recording of the dying declaration.

11) PHC - Hate has stated that at the relevant time, he was

attached to Kashimira Police Station as Police Head Constable. On

16/04/2012 at about 07:30 a.m., he received a memo from Orbit Hospital

P.H. Jayani 901 APEAL1009.2014 and others.doc

regarding admission of one patient. The name of the patient was Neeraj

Singh. PW-12 visited the hospital at 08:00 a.m. Neeraj was admitted in

ICU. PW12 made inquiries with the Doctor and asked him whether the

patient was conscious and was in a position to give a statement. The Doctor

informed that the patient was conscious and his statement could be

recorded. PW12 then made inquiry with the patient and recorded his

statement in PW12's own handwriting. PW12 has deposed that it was

recorded as per the say of the patient. According to him, the statement was

recorded in the presence of the Doctor. It was read over to the patient after

it was recorded. His signature was obtained on it. PW12 also signed the

statement and then the signature of Doctor was obtained on it. That

particular statement was produced on record at Exhibit - 77. It was

produced before the PSO and on the basis of that statement, the FIR was

registered. The records show that it was registered by zero number. PW12

then addressed a letter to Nalasopara Police Station for registration of the

FIR and for further action.

In his cross-examination, he deposed that Kashimira Police

Station is 10 minutes walking distance from Orbit Hospital. He went to the

hospital on his motorcycle and took about five minutes to reach there. He

produced the memo receipt of the hospital but it was marked as Article 'X'

as it was not proved properly. It was not given an exhibit number at that

stage. He had not made any entry in the Station Diary when he had left the

P.H. Jayani 901 APEAL1009.2014 and others.doc

police station for recording Neeraj's statement. When he went to the

hospital, he did not make any inquiry as to who was the Doctor incharge

under whom the patient was treated. The Doctor with whom he made

inquiries informed him that, since one hour the patient was in a serious

condition but he denied the suggestion that at that time the patient was

having an oxygen mask. He admitted that there was one injury on the neck

and two injuries on the left side of the chest. He asked several questions to

the patient but he did not take note of those questions. He did not take any

note that the Doctor had given the opinion that the patient was conscious

and was in a position to make a statement and the statement was recorded

in the presence of the Doctor. According to PW12, it took about 30-45

minutes for recording the statement but he had not recorded the timing on

that statement. He could not explain as to why he did not mention the

timing. PW12 reached back to the police station at about 09:00 a.m. He

accepted that there was correction in the timing mentioned in the second

paragraph of Exhibit - 77 but no initial was made on that correction. He

further admitted that he did not meet anybody in Orbit Hospital who

claimed to have seen the incident of assault. Patient's mother was in the

hospital. She did not tell PW12 regarding the names of the assailants and

the names of the witnesses. He could not state as to in whose handwriting

the FIR was written. He further admitted that endorsement of the Doctor

on the statement was obtained after the writing was over. He denied the

P.H. Jayani 901 APEAL1009.2014 and others.doc

suggestion that between 08:00 to 08:45 a.m., Neeraj was not in the hospital

and was in a serious condition.

12) Exhibit-77 is the dying declaration of Neeraj which runs into

three pages. It purportedly bears Neeraj's signature. There is no timing

mentioned on that dying declaration. The FIR was lodged at Kashimira

Police Station at 01:05 p.m. on 16/04/2012 as mentioned therein. It bears

the endorsement of Dr. Vinod Jaiswal. He had put his signature for Dr.

Sandip Patil.

The statement starts with Neeraj's full description i.e. name,

occupation, details of his address and two mobile phone numbers. The

statement then mentions that he was residing with his parents and was

studying a Diploma course. Then he had described that they had attended

the cricket match on 15/04/2012 at 23:30 hours. The overwriting referred

to in the cross-examination of PW12, is in respect of this time of 23:30

hours. A perusal of that time shows that the time is apparently changed

from 21:30 hours to 23:30 hours. Then, he had described that PW1, PW2,

PW3 and he himself had gone to Prabhat Hotel in his Santro Car for dinner.

At 01:30 a.m., the Accused No.1 met him outside the hotel. He was under

the influence of liquor. He started abusing Neeraj who also abused the

Accused No.1 - Rahim. Neeraj and others then were returning home. They

were intercepted by the Accused No.1 in his Swift Car. He then described

the incident of assault. The Accused No.1 - Rahim had assaulted Neeraj

P.H. Jayani 901 APEAL1009.2014 and others.doc

with a chopper on his chest and on his right hand. Accused No.2 - Chini

assaulted him on his throat with a chopper. The other accused Ram and

Sandeep were assaulting the witnesses with bamboo. The incident had

taken place at 02:30 a.m. on Santosh Bhuvan Road. There was no reference

to an assault by a broken beer bottle. The bottle is not referred anywhere in

the entire statement. The weapon was mentioned as chopper.

13) PW13 - Dr. Vinod Jaiswal is another important witness in

respect of this dying declaration. He deposed that he was working with

Orbit Hospital as RMO. Neeraj Singh was admitted in that hospital on

16/04/2012 at about 07:00 a.m. He further deposed that he attended the

duty at around 08:30 a.m. to 09:00 a.m. and after that, he examined the

patient in ICU. According to him, the patient was conscious at that time. As

soon as he joined the duty, two police officers came to ICU and inquired

with him about the condition of the patient. He told them that they could

record the statement of the patient. The police officers recorded Neeraj

Singh's statement and at that time, he was present near the patient.

According to him, the statement was recorded in his presence. After the

recording was over, he made his endorsement on the statement that the

patient was conscious and was able to give the statement. He identified his

endorsement and stated that it was in his own handwriting.

In the cross-examination, he admitted that he could not give

the exact time at which he reported for duty on that day. He further

P.H. Jayani 901 APEAL1009.2014 and others.doc

admitted that he had seen the medical treatment papers of Neeraj Singh

before he entered the witness box. From the record, General Surgeon - Dr.

Sandip Patil had examined the patient at 07:30 a.m. on that day and had

advised C.T. scan of neck, chest and abdomen promptly. PW13 further

admitted that he himself was not incharge of the patient. He could not tell

at what time the patient was taken out of the hospital for conducting C.T.

scan. He admitted that when he examined the patient, he found him in a

critical condition. He could not tell which questions were asked by the

police to the patient. He could not tell what answers were given by the

patient. He admitted that in the medical papers, his name appeared in the

entry made at 10:00 a.m. and it did not appear anytime prior to that. There

was another Dr. Vinod Pal attached to that hospital and in the entry at

10:00 a.m., no surname was mentioned after the name 'Vinod'. According

to him, the recording of statement was over within 15-20 minutes. He did

not remember the time at which he made the endorsement. He agreed that

taking the patient for C.T. scan would be the priority than recording of the

statement of the patient. He denied the suggestion that the patient was not

in a condition to speak.

Medical Evidence :-

14) The medical evidence in this case is also important.

15) PW8 - Dr. Akhilesh Mishra was attached to Alliance Hospital.

He was the first Doctor who had treated Neeraj Singh. He has deposed that

P.H. Jayani 901 APEAL1009.2014 and others.doc

on his examination, he found that Neeraj's general condition was very poor.

His pulse was not palpable. The blood pressure was not recorded. The

patient was drowsy but arousable. He was occasionally obeying verbal

command. He was moving all his four limbs. There was reduced air entry

on the left side of the chest lower aspect. There was guarding of abdomen.

He found four stab injuries on the chest. Stitches were given to the patient.

There was one CLW over the neck anteriorly measuring 0.5 x 1 cm. His

blood pressure was not recorded. Intravenous injection was given. Painkiller

was given. Once he was stabilised, he was referred to Higher Center for

further management. At the time of transfer, the patient was conscious. He

was kept on oxygen. He produced the medical certificate at Exhibit - 66.

When we perused the record of this case, the number 'Exhibit-

66' was scored off, but that statement is on record because there was

duplication of Exhibit-66. In that certificate, there was a mention of three

stab injuries on the chest and one incised wound on the deltoid region.

There was no reference to the neck injury. The history also does not

mention the names of the assailants and other details. Significantly, the

certificate mentions that he was brought to Alliance Hospital by Sadho

Singh who was the cousin of Neeraj Singh. It is not mentioned that any of

the witnesses i.e. PW1, PW2 or PW3 had brought Neeraj Singh to the

hospital.

In the cross-examination, PW8 accepted that the patient was

P.H. Jayani 901 APEAL1009.2014 and others.doc

brought to the hospital by his cousin Sadho Singh. He was admitted at

04:30 a.m. on 16/04/2012. He reiterated that the patient was brought to

the hospital in a serious condition. He accepted that there was no mention

of any injury on the neck in Exhibit-66. He did not notice any injury on the

abdomen. He has further admitted that if trachea and larynx are punctured,

then a person would not be in a position to speak. The patient was

transferred to a higher hospital at 05:30 a.m. The record did not show that

the police were intimated about this patient. According to him, Alliance

Hospital was the biggest private hospital in Nalasopara.

16) PW11 - Dr. Sandip Patil had treated Neeraj Singh in Orbit

Hospital. He has deposed that he was a General Surgeon. At 07:15 a.m. on

16/04/2012, Neeraj Singh was admitted to Orbit Hospital. He was

transferred from Alliance Hospital. At that time, the patient was conscious.

He then described four injures on the chest and also the incised wound on

the neck approximately 2 cm in size. There was no bleeding. He has further

deposed that he had advised C.T. scan of the chest and abdomen. There was

blood in the chest cavity. Emergency surgery was planned. The patient was

shifted to operation theatre for undergoing surgery at 12:00 p.m. but he

developed sudden cardiac arrest and hence, the surgery was postponed and

the patient was shifted to ICU. He was put on ventilatory support. The

patient's relative insisted to transfer him to Asian Heart Hospital and

accordingly, he was shifted to Asian Heart Hospital at 07:30 p.m. in cardiac

P.H. Jayani 901 APEAL1009.2014 and others.doc

ambulance. The injuries were grievous and life threatening. He produced

the medical papers on record which are marked at Exhibit-75.

He admitted that the entry made at 07:00 a.m. did not show

any abdominal injury. The patient was admitted in a critical condition. At

08:00 a.m., another RMO - Dr. Vinod Pal attended the patient. Even at that

time, the patient's condition was critical. There was pain on deep

inspiration because of laborious breathing. It was due to reduced air entry

to the left side of the chest. The patient was admitted to the hospital by his

brother - Sadho. He was accompanied by Neeraj Singh's mother. The names

of the assailants and weapons were not disclosed to the hospital authority.

At 10:00 a.m., the general condition of the patient was poor. At 11:00

a.m., he personally explained Neeraj's condition to the relatives regarding

the high risk. By 11:00 a.m., he decided that the patient needed abdominal

surgery. From the CT scan, it was revealed that the patient had suffered

internal hemorrhages. There was no facility of CT scan in Orbit Hospital

and therefore, he was taken out of the hospital for CT scan of the neck,

chest and abdomen as per his advise. The CT scan report was made

available at 11:00 a.m. For each of these parts, separate CT scan was

required and it required approximately one hour for CT scan of each part of

the body. The CT scan center was situated at about 10-15 minutes driving

distance from their hospital. Before 11:00 a.m., atleast for one and a half

hour, the patient was out of the hospital for CT scan. He volunteered that it

P.H. Jayani 901 APEAL1009.2014 and others.doc

took one hour for carrying out CT scan of the entire body. At 08:00 a.m.

itself, the gravity of the stab injury was informed to the relatives of the

patient. At 12:00 p.m., he was suffering with heavy difficulties and his

condition continued to be critical. He had to be kept on oxygen. From 12:00

p.m. onwards, the patient was unconscious till he was transferred to Asian

Heart Hospital. He admitted that in case of neck injury, the patient may not

be in a position to speak.

The medical papers at Exhibit-75 show the serious condition of

the patient right from his entry. At 10:00 a.m., there is mention of Dr. Vinod

but prior to that, there is mention of Dr. Vinod Pal who had seen the

patient. There is no reference to Dr. Vinod Jaiswal. The endorsement at

11:00 a.m. in the medical papers show that the patient's relatives were

explained the serious condition of the patient. After that, it was mentioned

that it was a very high risk condition. In short, the medical papers show

that Neeraj Singh was in critical condition and it was explained to his

relatives.

17) PW15 - Dr. Rajesh Dere had conducted the Post Mortem

examination. He mentioned that there were nine injuries. There were five

injuries on the chest which were sutured. There was stab injury of size 2.5

cm x 1 cm x 4 cm deep over anterior aspect of neck at level below laryngeal

cartilage placed horizontally with clean cutting edges and directed upwards

and backwards. There was linear abrasion on the right lumbar region and

P.H. Jayani 901 APEAL1009.2014 and others.doc

there were two incised wounds of the length 4 cm and 5 cm on the right

forearm. On the internal examination, he noticed blood in plura cavity,

puncture wound corresponding to the neck injury and corresponding

internal damage because of the other injuries. The cause of death was

haemorrhagic shock following multiple stab injuries.

The Post Mortem notes show that the neck dissection revealed

that there was haematoma in the muscle of neck corresponding to that stab

injury to the neck. According to him, the knife and the broken bottle shown

from the Muddemal articles could have caused those injuries.

In the cross-examination, he admitted that there was puncture

noticed on larynx and trachea. The depth of the injury was 4 cm.

18) The other corroborative pieces of evidence are in the nature of

spot pancha, recovery pancha, Finger Print Expert and the Investigating

Officer.

19) PW4 - Ashok Singh was examined as a pancha for spot

panchanama. He was also a pancha for recovery of clothes of the Accused

No.2. He produced the spot panchanama on record at Exhibit - 42.

According to him, PW1 - Hiren had shown that spot. Significantly, the spot

panchanama also mentions that the spot was shown by PW1 - Hiren. The

spot panchanama was conducted between 07:00 a.m. to 07:15 a.m. on

17/04/2012. Very importantly, the spot panchanama describes the entire

incident with names of the Accused. Of course, this particular description in

P.H. Jayani 901 APEAL1009.2014 and others.doc

the spot panchanama of the incident is not admissible, but the significance

lies in the fact that according to the prosecution case, PW1 was present at

the spot at 07:00 a.m. on 17/04/2012 and he had shown the spot to the

police. Inspite of that, his statement was not recorded. In fact, the

deposition of PW1 shows that it was recorded in the evening on

17/04/2012.

PW4 was also a pancha for seizure of clothes and footwear of

the deceased.

On 22/04/2012, in his presence, the Accused No.3 -

Ramchandra Yadav had shown the spot where his motorcycle was parked. It

was seized. Then, the Accused No.3 took the pancha and the police officer

to his house. This witness has further stated that he was waiting on the

ground floor. The police and Accused No.3 climbed upto the Accused No.3's

house and came with his clothes. He therefore could not describe what had

transpired in the Accused No.3's house. That panchanama is produced on

record at Exhibit - 44.

20) PW5 - Rohan Dhurve was a pancha in whose presence the

Accused No.1 produced his clothes from his house. That panchanama is

produced on record at Exhibit - 52.

In the cross-examination, he admitted that the door of Accused

No.1's house was open and there were other rooms on that floor and that

anybody could have entered that house. He did not notice any blood stains

P.H. Jayani 901 APEAL1009.2014 and others.doc

on the clothes.

21) PW6 - Hitesh Tandel was a pancha in whose presence the

Accused No.2 - Roshan Thakur @ Chini had produced his clothes which he

was allegedly wearing at the time of the incident. This panchanama was

conducted on 22/04/2012. The motorcycle was also shown and it was

seized. The clothes were produced from his room. The clothes as well as a

knife was kept in a plastic bag under a showcase. The weapon was also

seized. That panchanama was produced on record at Exhibit - 55. He

could not depose as to whether anybody was present in the house. He

admitted that anybody could have entered the house. He did not

particularly look at the articles for presence of blood stains. The Article -

the weapon in his house was a kitchen knife. That panchanama is

produced on record at Exhibit - 54.

22) PW7 - Santosh Bangera was a pancha in whose presence

allegedly the Accused No.1 - Rahim had produced a broken glass bottle on

24/04/2012. That panchanama is produced on record at Exhibit - 59. The

Acused No.1 took the panchas and the police near Santosh Bhuvan. He led

them to the garbage lying in that lane in search for the broken bottle.

According to him, the police took the bottle with the help of a handkerchief.

It was a brown coloured bottle stained with blood. On 30/04/2012, he

again attended the police station and on this occasion, in his presence, the

Finger Print Expert lifted finger prints from that bottle. That panchanama is

P.H. Jayani 901 APEAL1009.2014 and others.doc

produced on record at Exhibit - 61. On 27/04/2012, in his presence, a

Swift Car was seized. He admitted that the garbage was lying in an open

place and anybody could have seen the bottle lying in the garbage. No seal

was put on the bottle at the time of its seizure. The box was not in a sealed

condition when the finger prints were lifted from the glass bottle. The

panchanama itself mentions that the accused himself had taken out the

glass bottle. The panchanama does not mention that the police picked up

the glass bottle. It is specifically mentioned that the Accused No.1 took out

the glass bottle from that garbage. In that case, the finger prints on that

bottle loses all its significance.

23) PW16 - Anil Arabat was examined as the Finger Print Expert.

He had lifted the finger prints on 30/04/2012 from that broken glass bottle

in Nalasopara Police Station. He developed one chance print in presence of

the I.O. On 28/06/2012, he received a finger print slip of the Accused No.1

- Rahim from Nalasopara Police Station. He compared the finger prints

and according to him, the finger print of the left middle finger of the

Accused No.1 - Rahim matched with the finger print on the bottle.

24) PW9 - Jatin Patil was a pancha in whose presence the Accused

No.3 - Ramchandra produced bamboos on 24/04/2012. That panchanama

is produced on record at Exhibit - 67. The bamboos were produced in front

of Hindustan Water Supply Shop from a dustbin but there was no mention

of dustbin in the panchanama itself. He admitted that it was an open place

P.H. Jayani 901 APEAL1009.2014 and others.doc

and he could easily see the bamboos when they went near the garbage bin.

That panchanama is produced on record at Exhibit - 68.

25) PW10 - Amol Ghag had taken photographs of the spot and of

the Santro Car.

26) PW14 - API Dinesh Tayde was the Investigating Officer. He was

attached to Nalasopara Police Station. He investigated the offence

registered vide C.R.No.I-278/2012. It was transferred to Nalasopara Police

Station from Kashimira Police Station under '0' number. He deposed that

by the time he received the investigation, it was dark. Therefore, though he

visited the spot, he did not prepare the panchanama and one constable was

deployed at the spot. He then went to the address of the injured who was

by then shifted to Asian Heart Hospital. His friends were at his residence.

PW14 took information from them about the incident. Next day morning,

he went to the spot and conducted the spot panchanama. He went to the

lane in front of that spot where the injured had sat on the verandah. It was

house of one Keshav Hadale. However, he did not notice any stains of blood

on that verandah. On inquiry with the residents, one Yamunabai told him

that she had seen the blood and she had cleaned the verandah. He then

mentioned that the spot was shown by PW1. The Accused No.1 - Rahim

was arrested on 18/04/2012 in the evening. PW14 deposed about various

recovery panchanamas. He produced the C.A. certificate on record. The

Accused - Sandeep was still absconding.

P.H. Jayani 901 APEAL1009.2014 and others.doc

In the cross-examination, he admitted that by end of the day

on 16/04/2012, he had come to know that there were eye witnesses to the

incident. At 06:50 p.m. on 16/04/2012, he had gone through the FIR and

at that time, he knew the names of PW1, PW2 and PW3 who had seen the

incident. He admitted that statement of PW1-Hiren was recorded on

17/04/2012. The statements of PW2 - Piyush and PW3 - Loyoid were

recorded on 18/04/2012. He had not asked these witnesses as to why they

had not given their statements earlier. He further deposed that he was

aware that the Test Identification Parade was to be conducted when the

accused were unknown and that he had sought permission from JMFC,

Vasai on 05/07/2012 to conduct the Test Identification Parade of the

accused and the permission was granted. The Test Identification Parade was

arranged at Thane Central Jail on 13/07/2012 and he had given notice to

PW1, PW2 and PW3 on 12/07/2012 for attending the Test Identification

Parade but he did not further explain as to why the Test Identification

Parade was not held. He had not received any communication from these

witnesses that they would be unable to attend the Test Identification

Parade. He admitted that he could see from the statements and the dying

declaration that there was material discrepancy in respect of the weapon of

assault and that there was no reference to a beer bottle in the dying

declaration. The rickshaw driver who had taken the deceased from the spot

to the Alliance Hospital could not be found. According to him, his inquiry

P.H. Jayani 901 APEAL1009.2014 and others.doc

did not reveal that the three witnesses had their clothes smeared with blood

while taking the deceased to the hospital. Those witnesses did not offer

their clothes for seizure. He further stated that since there were no visible

injuries on these witnesses, they were not referred for medical examination.

He admitted that when the clothes of the accused were seized, he did not

notice blood stains. He did not notice blood stains on the knife. He

admitted that the recoveries were made from open places. He admitted that

broken bottles are normally found in the garbage. There was no mention in

the panchanama that the bottle was kept in the brown box. He then proved

the omissions from the evidence of the eye witnesses PW1, PW2 and PW3

which were referred to hereinabove while discussing their evidence.

27) The C.A. report was produced on record at Exhibit - 83 and the

results show that clothes of the deceased had human blood of 'B' Group.

However, the clothes of the accused show presence of human blood but the

blood group was inconclusive. The knife, bamboos and the broken bottle

show presence of human blood but the blood group was inconclusive.

This is the entire evidence led by the prosecution.

28) Dr. Yug Chaudhary, learned Counsel for the Appellant - Rahim

(Accused No.1) made the following submissions :-

                  (i)              The evidence of the eye witnesses is totally

                  unreliable.          It is full of contradictions and omissions. Their

evidence is contrary to the description of the incident

P.H. Jayani 901 APEAL1009.2014 and others.doc

mentioned in the dying declaration.

(ii) The statements of the eye witnesses are recorded

much belatedly. PW1's statement was recorded by the police in

the evening on 17/04/2012 and the statements of the other

two eye witnesses i.e., PW2 and PW3 were recorded on

18/04/2012. No explanation is offered for the same. Their

conduct is unnatural.

(iii) According to the prosecution case, PW1 was

present at the spot on 17/04/2012 in the morning at 07:00

o'clock where he showed the spot of incident at the time of

conducting the spot panchanama and yet, his statement was

not recorded at that time. The police waited till the evening to

record his statement. This clearly shows that they are shown as

witnesses as an afterthought and they have concocted a story.

(iv) Their presence is nowhere mentioned in the

admission record of either of the hospitals i.e., Alliance

Hospital and Orbit Hospital.

(v) If they were knowing that their friend Neeraj

Singh's health condition was critical, then they would not have

left him in Orbit Hospital in the morning. They made no

attempt whatsoever to help him after that in shifting Neeraj to

Asian Heart Hospital or even asking after his health.

 P.H. Jayani                                              901 APEAL1009.2014 and others.doc


                  (vi)             According to them, they had helped Neeraj Singh

to be taken to Alliance Hospital first from the spot and at that

time, they had supported him in the rickshaw. The evidence

shows that their clothes were smeared with blood but they had

not produced their clothes during the investigation and there is

no corroboration to their evidence that they were present at

the spot.

(vii) All of them have stated that they were assaulted

forcefully with bamboo sticks but there is no medical evidence

supporting this part of their evidence showing injuries suffered

by them because of assault with bamboo sticks.

(viii) Curiously, they were called for Test Identification

Parade. If the witnesses knew the assailants and if they had

even given their names in the police statements, then there was

absolutely no reason as to why the police had arranged to

conduct the Test Identification Parade. Even then, neither of

these witnesses cared to remain present at Thane Central Jail.

(ix) The blood stained clothes of these witnesses were

not seized.

(x) There is no independent corroboration to the

evidence of these witnesses in respect of their presence at any

of the spots. It was possible for the investigating agency to

P.H. Jayani 901 APEAL1009.2014 and others.doc

have produced the evidence of the employees of Prabhat Hotel

or even the spot where the deceased had taken shelter after the

assault but none of these witnesses was examined.

(xi) Very significantly, the prosecution has not

examined the mother and cousin of the deceased who were

present in the hospitals. The record shows that the deceased

was admitted to Alliance Hospital and Orbit Hospital by his

cousin - Sadho Singh. Therefore, he was an important witness

who could have provided the link between the incident and the

admission of the deceased in the hospital but he is not

examined. No explanation is offered as to why these two

witnesses were not examined.

(xii) The evidence of dying declaration is extremely

doubtful. The medical evidence shows that the larynx and

trachea of the victim were punctured and therefore, it was

impossible for Neeraj to have uttered any word. The dying

declaration runs into three pages. Dr. Chaudhary submitted

that the reliability of a dying declaration given by a patient in a

critical condition relies on the brevity of the dying declaration.

In this case, the detailed version including the detailed address,

two telephone numbers, background etc. belies the fact that

the deceased himself could have given that dying declaration

P.H. Jayani 901 APEAL1009.2014 and others.doc

particularly when the medical evidence shows that he was in a

critical condition and he lost consciousness within a couple of

hours thereafter. Even the timing of recording of the dying

declaration does not match. The name of the Doctor who had

given the endorsements on the dying declaration, is not

mentioned in the medical papers.

(xiii) The Police Head Constable who had recorded the

dying declaration, had reached the hospital at 8 o'clock

whereas the Doctor himself i.e., Dr. Vinod Jaiswal had reached

the hospital subsequently.

(xiv) According to PHC - Hate, the recording of dying

declaration took atleast 45 minutes whereas Dr. Jaiswal has

stated that it was over within 15 minutes.

(xv) Though Dr. Jaiswal claims to be present at the

time of recording of the evidence, he has not deposed as to

what the deceased had told the police. He has not referred to

his statement at all. He could not tell as to what were the

questions put by PHC - Hate to this witness.

As far as the recovery evidence is concerned, the

evidence shows and it is even admitted by the witnesses and

the Investigating Officer that the recoveries were either from

open spaces accessible to all where the articles could be easily

P.H. Jayani 901 APEAL1009.2014 and others.doc

seen. They were not even concealed. The clothes of the

Accused No.1 were taken from his house which was open and

anybody could have entered that house.

In any case, the C.A. reports are inconclusive in

respect of the blood group of the blood found on these articles.

Therefore, there is no connecting evidence of these articles

with the incident.

The Finger Print Expert's opinion loses all its

significance in the background of the fact that the panchanama

mentions that the Accused No.1 himself had taken out the

bottle from the open space. Therefore, it was but natural that

his finger prints would appear on that bottle. The procedure of

lifting the finger prints is not beyond doubt because the

evidence of the expert witness and the Investigating Officer

shows that the bottle was not properly sealed and it was not

kept properly in a sealed box. In any case, the dying

declaration makes no reference to any broken beer bottle.

29) Dr. Chaudhary, learned Counsel relied on the judgment of the

Hon'ble Supreme Court in the case of Sohan and another v/s. State of

Haryana and others with Rajinder and others v/s. State of Harayana1 and in

the case of State of Punjab v/s. Harbans Singh and another 2, in support of

1 (2001) 3 SCC 620 2 (2003) 11 SCC 203

P.H. Jayani 901 APEAL1009.2014 and others.doc

his contentions that absence of seizure of blood stained clothes of the

witnesses in the facts of this case, operates against the prosecution case.

30) Shri. Pachpansingh Gusign, learned Counsel appearing for the

Appellant (Accused No.2) adopted the arguments advanced by

Dr. Chaudhary.

31) Shri. Sarthak Shetty, learned Counsel for the Appellant

(Accused No.3) adopted the arguments of Dr. Chaudhary and added that

there was discrepancy in the eye witnesses' evidence as far as the role of the

Accused No.3 is concerned. He submitted that the autorickshaw driver was

not examined and it was not difficult to locate that particular rickshaw

driver. The labels on the sticks did not mention the signature of the

panchas. The recovery was made from the open space.

32) We also heard Mr. Anil Galgali, learned Counsel for the

Intervenor and the learned APPs Shri. Naik and Ms. Mulekar opposing the

submissions made by the learned Counsel for the Appellants. They

submitted that the incident took place in three stages. The first one was

outside Prabhat Hotel. The second one was at the spot where the Car was

intercepted and the third one was when the deceased was assaulted and

when he had run to a nearby lane. These three stages are consistently

described by the eye witnesses and are also reflected in the dying

declaration. The depositions of the eye witnesses coupled with the dying

declaration, are consistent and barring a few minor contradictions which do

P.H. Jayani 901 APEAL1009.2014 and others.doc

not go to the root of the matter, all this evidence is consistent. It is

supported by the recovery of weapons and the C.A. reports. The medical

evidence shows the injuries suffered by the deceased and it corroborates the

ocular version of the witnesses and also that of the dying declaration. There

is supporting evidence of finger print found on the broken beer bottle. The

omissions referred to by Dr. Chaudhary are minor in nature and they do not

amount to contradiction in the evidence of these witnesses. The learned

Judge has rightly considered all these aspects and has rightly recorded the

conviction. The delay in recording the statements of the eye witnesses is not

fatal to the prosecution. It was not necessary to have seized the clothes of

the witnesses.

33) Learned counsel for the Intervenor submitted that though the

larynx was punctured, it was possible for the deceased to have given his

declaration by whispering without involving the larynx.

34)               We have considered these submissions.

35)               The main evidence in this case is that of the eye witnesses and

the dying declaration. We have discussed this evidence in detail in the

earlier paragraphs. As far as PW1 is concerned, he is an important witness.

He was present right from the beginning of the incident till the deceased

was taken to the hospital. Therefore, his version is very important.

According to the prosecution case, his name was disclosed in the dying

declaration itself and therefore, the Investigating Officer was aware of

P.H. Jayani 901 APEAL1009.2014 and others.doc

PW1's name on 16/04/2012 itself. The record shows that the spot was

shown by this witness - PW1 which is mentioned in the spot panchanama

conducted at 07:00 a.m. on 17/04/2012. The entire evidence is described

in the spot panchanama. That means, according to the prosecution case,

PW1 was available to the police on 17/04/2012 in the morning at 07:00

a.m. Therefore, that was the time when the Investigating Officer should

have immediately recorded his statement because immediate disclosure

from the available witness assumes greater significance. This was not done

and his statement was recorded belatedly at about 05:00 p.m. in the

evening. No explanation whatsoever is offered for this.

The defence has brought out certain omissions of the fact

which PW1 had not mentioned in his police statement. We have referred to

those omissions in the earlier part of this Judgment. He had not mentioned

in his police statement that the accused - Ramchandra and Sandeep had

started beating him with bamboo. He had not mentioned that the Accused

No.1 - Rahim and Accused No.2 - Chini were holding a bottle and a knife

and he had not specifically mentioned in his statement that they assaulted

Neeraj with a knife like thing on his neck and abdomen. All these omissions

are important because it is not clearly brought out by the prosecution as

what exactly was the murder weapon. The dying declaration does not make

any reference to any broken beer bottle. At some places, according to the

witnesses, the murder weapon was a chopper and not knife. The dying

P.H. Jayani 901 APEAL1009.2014 and others.doc

declaration also refers to a chopper. All these are material discrepancies and

contradictions.

36) PW2's evidence also suffers from important omissions. His

police statement did not mention that initially Neeraj was assaulted on his

chest and thereafter, he was removed from his Car and then he was

assaulted on his neck.

37) PW3 accepted that his police statement does not mention that

the accused were from his locality and therefore, he knew them. He could

not explain as to why he did not go for the Test Identification Parade. He

also accepted that Tulinj Police Chowky was five minutes walking distance

from Alliance Hospital and he had gone there to collect his bike yet, he did

not inform the police about this incident. This conduct is unnatural.

The record of these hospitals do not mention anywhere that

the patient was brought to the hospital by either of these witnesses. This is

very significant.

In this context, in the facts of this case, their evidence could

have been corroborated by various factors. Importantly, the prosecution

could have easily produced their blood stained clothes because according to

PW1 and PW2, the clothes of all these witnesses were stained with blood.

PW3 had stated that he had not supported the deceased and therefore there

was no blood on his clothes. This particular deposition is rather

unbelievable. All the three eye witnesses were together and they had

P.H. Jayani 901 APEAL1009.2014 and others.doc

travelled together to take the deceased to the hospital. Therefore, it was not

possible that there would be no blood stains on the clothes of PW3. In any

case, the other two eye witnesses have admitted that the clothes of all of

them were stained with blood but the clothes were not seized and there is

no explanation offered. The blood stained clothes of these eye witnesses

would have corroborated their presence at the time of the incident, atleast

in the facts of the present case. Dr. Chaudhary relied on the judgments of

Harbans Singh and Sohan and another as mentioned earlier. The relevant

paragraph from Harbans Singh (supra) is paragraph 9 which reads thus :-

" 9. It is the prosecution case itself that Darshan Singh who was one of the witnesses to the incident who also helped PWs 4 and 11 to carry the injured to the hospital and remained with them almost right through has not been examined by the prosecution. The explanation given is that he has been won over by the accused. But then it is also to be noted that there were many neighbours also who came to the place of incident but none of them have been examined as witnesses leaving only PWs 4 and 11 as the sole eye-witnesses in this case. Further it is to be noticed that these two witnesses along with Darshan Singh carried both the injured persons in the vehicle and thereafter helped in carrying the injured persons to the Primary Health Centre but no blood stained clothes were recovered from the possession of these witnesses which also throws considerable doubt about the presence of these witnesses at the time of incident. PW-11 though says that there was a little bloodstain on his cloth, he washed the same in the hospital which explanation, in our opinion, is highly artificial. "

38) The relevant paragraph and observations in Sohan and another

P.H. Jayani 901 APEAL1009.2014 and others.doc

(supra) is paragraph 28 which reads thus :-

" We may add that the prosecution case entirely rested on the sole evidence of PW-7, who was not only interested being the cousin of the deceased and was inimical too to the accused in view of the civil litigation referred to above. It was unsafe to act on his evidence without any corroboration. Although there were material witnesses available to corroborate, their non-examination or withholding their evidence was a serious lacuna in the prosecution case. Non- examination of another eye-witness, Sumer, whose name was mentioned in the FIR and who had witnessed the occurrence according to PW-7, was also fatal. PW-7 stated that he himself, his brother Dani Ram and his cousin Tara Chand went to the place of occurrence and lifted Daya Nand to his house and their clothes got bloodstained. The bloodstained clothes were neither produced nor seized. Failure to do so raises a serious doubt as to the version of PW-7. Dani Ram and Tara Chand were also not examined. PW-7 stated that immediately after the occurrence he ran towards his house; in front of his house Dani Ram and Tara Chand were sitting, he informed them and narrated about the incident and thereafter all three of them went to the place of occurrence and brought the deceased Daya Nand to his house. If only Dani Ram and Tara Chand were examined they would have corroborated the evidence of PW-7. This again shakes the prosecution case. The High Court disbelieved the recovery of both weapons and clothes In all cases recovery by itself may not be material. But in this case in the absence of corroboration to the evidence of PW-7, the recovery aspect assumed importance. The civil litigation was started in 1982; the suit was decreed in favour of Sohan, accused no. 1 in 1993; the appeal filed by the deceased and PW-7 was pending on the date of occurrence; there was no immediate provocation or cause for committing the offence on 11.2.1985. "

P.H. Jayani 901 APEAL1009.2014 and others.doc

In the facts of the present case, this is an important lacunae in

the prosecution case. In this particular case, since we do not find that the

evidence of the eye witnesses is reliable, therefore, in particular in the facts

of this case, this lacunae assumes importance.

39) The prosecution could have easily led evidence in respect of

the customers or atleast the employees of Prabhat Hotel where the

deceased and PW1, PW2 and PW3 had taken dinner. This was important

because the incident started from there as the Accused No.1 - Rahim had

picked up a quarrel with the deceased outside Prabhat Hotel but the

prosecution case is silent in that behalf. Similarly, nobody from the house

where the deceased had taken shelter, was examined. No blood was found

on the verandah of that house. The prosecution has also not examined the

cousin of the deceased - Sadho Singh and his mother. They were important

witnesses because the deceased was admitted to the hospital by Sadho

Singh. He was the best person to have given his evidence in respect of the

admission of the deceased to the hospital and the knowledge of the incident

if he had gathered it from the eye witnesses.

40) The corroborative piece of evidence in respect of recovery of

weapons and clothes also does not help the prosecution case, because as

discussed earlier, the recoveries were from open and accessible places or

from the houses which were accessible to others. In any case, there was no

linking evidence because the blood group was not established. The finding

P.H. Jayani 901 APEAL1009.2014 and others.doc

of finger prints on the beer bottle has lost its significance because the

panchanama itself mentions that the Accused No.1 had taken out the glass

bottle from the garbage. This would mean that the Accused No.1 - Rahim

was made to handle the bottle and therefore it was obvious that his finger

prints would appear on that bottle. Thus, we find there is absolutely no

corroborative evidence to support the version of the eye witnesses.

41) The only other important feature in this case is recording of the

dying declaration. We have perused the dying declaration and we find that

it was highly improbable that a dying man in this case, who was in critical

condition, could have given such a detailed and lengthy dying declaration.

The medical evidence as discussed earlier, showed that his larynx and

trachea were punctured and the Doctors have admitted that in such a case,

it is not possible for a patient to speak. Therefore, it is unbelievable that he

could have given this dying declaration. There is a discrepancy between

the evidence of PHC - Hate who had recorded the dying declaration and Dr.

Jaiswal who had endorsed that the patient was in a position to give that

dying declaration. The timings do not match. Dr. Vinod Jaiswal's presence is

nowhere mentioned in the medical papers. His endorsement was given after

the dying declaration was recorded. Though he claims to have remained

present throughout the recording of the dying declaration, he could not

depose as to what was narrated by the deceased to the police. This throws

doubt on the veracity of the recording of the dying declaration.

 P.H. Jayani                                          901 APEAL1009.2014 and others.doc


42)               Dr. Sandip Patil has deposed that in the morning on

16/04/2012 at 07:30 a.m. itself, the patient was advised to be taken for CT

scan and some significant period was necessary for conducting the CT scan.

It was also a priority because he was to be operated urgently. Therefore, it

is also difficult to believe that in between taking him for CT scan, the police

would insist on recording the dying declaration and the Doctor would

permit him. It is also on record that, the injured was taken for CT scan

outside the Orbit Hospital and then he was brought back. This also adds to

the discrepancy in the time.

43) All these factors show that it is not safe to hold that the dying

declaration was properly recorded as per the version given by the deceased

himself. Significantly, within a very short time, he was put on the ventilator

and oxygen mask. He even had lost his consciousness. From then onwards,

his health deteriorated to the point that he succumbed to his injuries.

44) Thus, we find that the evidence of the eye witnesses is

extremely doubtful. The recording of dying declaration is even more

doubtful. There is no corroborative piece of evidence supporting the direct

evidence which was necessary in this particular case because of the poor

quality of evidence of the eye witnesses. As a result, benefit of doubt must

be given to the accused and they deserve to be acquitted. Hence, the

following Order :-

                       P.H. Jayani                                              901 APEAL1009.2014 and others.doc


                                        (a)              The Criminal Appeal Nos.1009/2014, 1015/2014

                                        and 1016/2014 are allowed.


                                        (b)              The impugned Judgment and Order dated 17 th

November, 2014 passed by the learned Additional Sessions

Judge, Vasai in Sessions Case No.66/2012 convicting and

sentencing the Appellants, is set-aside.

(c) The Appellants are in custody. They shall be

released forthwith, if not required in any other case.

(d) Before being released, the Appellants shall execute

a P.R. Bond in the sum of Rs.25,000/- each for their appearance

under Section 481 of the Bharatiya Nagarik Suraksha Sanhita

(BNSS), 2023, in case an Appeal is preferred.

45) With the disposal of the Appeals, all the companion

Applications are also disposed of.

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


  PREETI
  HEERO
  JAYANI













 

 
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