Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vandana D/O Laxmanrao Jumde vs State Of Mah, Thr, P.So P.S. Sitabuldi, ...
2025 Latest Caselaw 208 Bom

Citation : 2025 Latest Caselaw 208 Bom
Judgement Date : 8 May, 2025

Bombay High Court

Vandana D/O Laxmanrao Jumde vs State Of Mah, Thr, P.So P.S. Sitabuldi, ... on 8 May, 2025

2025:BHC-NAG:4959


                                                               cri.Revn.75 & 78.2019.Judgment.odt
                                                      (1)

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   NAGPUR BENCH : NAGPUR

                         CRIMINAL REVISION APPLICATION NO.75 OF 2019

                    1)   Baba s/o Parasram Shambharkar,
                         Aged about 47 Years,
                         Occupation : Principal Aniket College of
                         Social Work, Wardha,
                         R/o Sai-Vibhor Apartment,
                         Flat No. V-10, Jagrut Nagar,
                         Nari Road, Nagpur - 440026.

                    2)   Narendra s/o Madhao Dandekar (Dead),
                         through his legal heir,
                         (2)(i) Smt. Madhuri Wd/o Narendra
                         Dandekar, Aged about 50 Years,
                         Occupation : Household,
                         R/o Wahitpur, Post Sukali Station,
                         Rah. Seloo, District Wardha.                 ..... APPLICANTS

                                                // VERSUS //


                          State of Maharashtra,
                          Through Police Station Officer,
                          Police Station, Sitabuldi,
                          Nagpur.                                   ....NON-APPLICANT
                    -------------------------------------------
                           Mr. Shashibhushan Wahane, Counsel for the applicants/accused
                           Nos.2 and 3.
                           Mrs. M. A. Barabde, APP for the non-applicant/State.
                    -------------------------------------------

                                             WITH

                         CRIMINAL REVISION APPLICATION NO.78 OF 2019

                         Vandana D/o Laxmanrao Jumde,
                         Aged 42 Years, Occupation : Household,
                         R/o. Wadner, Tahsil : Hinganghat,
                         District Wardha and also
                         R/o. Talegaon,
                         Taluka and District Wardha.                   ..... APPLICANT
                                             cri.Revn.75 & 78.2019.Judgment.odt
                                  (2)

                           // VERSUS //
     State of Maharashtra,
     Through Police Station Officer,
     Police Station, Sitabuldi,
     Nagpur, District Nagpur.                 ....NON-APPLICANT
-------------------------------------------
      Mr. R. M. Patwardhan, Counsel for the applicant/accused No.1.
      Mrs. M. A. Barabde, APP for the non-applicant/State.
-------------------------------------------

                   CORAM : URMILA JOSHI-PHALKE, J.
                   RESERVED ON   : 23.04.2025
                   PRONOUNCED ON : 08.05.2025

JUDGMENT :

1. By preferring these revision applications, the applicants/

accused No.2 namely Baba s/o Parasram Shambharkar and legal

heirs of deceased accused No.3 Narendra s/o Madhao Dandekar

namely, Smt. Madhuri Wd/o Narendra Dandekar in Criminal

Revision Application No.75/2019 and Vandana D/o Laxmanrao

Jumde applicant/accused No.1 in Criminal Revision Application

No.78/2019 challenges the Judgment and order of conviction

passed by the learned 2nd Additional Chief Judicial Magistrate,

Nagpur in Regular Criminal Case No.334/2002 dated 24.04.2007

and confirmed in Criminal Appeal No.98/2007 and 100/2007 dated

28.03.2019.

2. Brief facts of the prosecution case as emerges from the

police papers and recorded evidence are as under:

The applicant Vandana D/o Laxmanrao Jumde was a student

of Aniket College of Social Work, wherein Baba s/o Parasram cri.Revn.75 & 78.2019.Judgment.odt

Shambharkar another applicant (original accused No.2) serving as a

Principal and deceased Narendra s/o Madhao Dandekar was serving

as a clerk. She appeared for the Summer Session Examination of

1998 of BSW Part - I and secured 05 marks in compulsory English

subject and during the revaluation, she had secured average 10

marks in the subject of compulsory English and thus, she was

failed. The applicant/accused Vandana D/o Laxmanrao Jumde

converted the figure 10 into 18 in the mark-sheet and 10 into 30 in

the notification and misappropriated the said mark-sheet and

notification as genuine one and submitted the same along with the

admission form of BSW Part - III and sought admission to the said

course. She had filed mark-sheet of BSW Part - I with the

examination form of BSW - III, wherein it was detected that she

was failed in English subject and thus, she duped the Nagpur

University and also committed the offence of cheating forgery and

using forged document as a genuine one with criminal intent. It is

alleged that she was sharing common intention with the other two

applicants/accused namely, Baba s/o Parasram Shambharkar and

deceased Narendra s/o Madhao Dandekar, who being the Principal

and admission Clerk of the said Aniket College. The

applicants/accused Nos.2 and 3 Baba s/o Parasram Shambharkar

and deceased Narendra s/o Madhao Dandekar have accepted and

approved the examination form of the accused Vandana and sent to

it to the Nagpur University and thus, they committed the abetment cri.Revn.75 & 78.2019.Judgment.odt

of the offence punishable under Sections 420, 468, 471 read with

Section 109, 34 of the Indian Penal Code, in furtherance of their

common intention. Initially, the charge was framed against the

accused No.1 Vandana Jumde. After recording the evidence of PW-

1 Vimal Meshram it revealed that the applicants/accused Nos.2 and

3 are also concerned with the offences for abetment of the same,

and therefore, in view of Section 319 of the Code of Criminal

Procedure, they are added as an accused.

3. On the basis of the First Information Report, further

investigation was carried out by the Investigating Officer. During

the investigation, he has collected relevant documents from the

University as well as from the College by drawing seizure memo.

After completion of the investigation, the charge-sheet was filed

against the accused.

4. The learned 2nd Additional Chief Judicial Magistrate,

Nagpur framed the charge initially against the accused No.1

Vandana vide Exh.9 and after adding accused Nos.2 and 3 the

charge was also framed vide Exh.10 against them.

5. To prove the charge, prosecution examined in all six

witnesses namely, PW-1 Vimal Dayaram Meshram Exh. 13 was

serving as Assistant Registrar Revaluation, Nagpur University, PW-2

Deorao Satbaji Kumbhare Exh.72 Deputy Registrar Exam in the

Nagpur University, PW-3 Anandrao Govindaji Bankar Exh.84 cri.Revn.75 & 78.2019.Judgment.odt

Assistant Registrar Revaluation, PW-4 Sanjay Nilkhanth Wankhede

vide Exh.93 service as office Superintendent in Aniket College of

Social Work, PW-5 Narayan Nagoji Thakare vide Exh.140

Superintendent Nagpur University and PW-6 Rajjabali Ashrafali

Sayyad Investigating Officer. Besides oral evidence, prosecution

placed reliance on tampered mark-sheet Exh.15, tampered

notification Exh.36 and photocopy of original notification Exh.37.

6. On appreciating the evidence, the learned 2 nd Additional

Chief Judicial Magistrate, Nagpur held all the accused guilty and

convicted the accused No.1 Vandana Laxmanrao Jumde for the

offence punishable under Section 420 of the Indian Penal Code and

sentenced to suffer rigorous imprisonment for three years and fine

of Rs.20,000/-, in default rigorous imprisonment for two months.

The accused No.1 is also convicted for the offence punishable under

Section 468 of the Indian Penal Code and sentenced to suffer

rigorous imprisonment for three years and fine of Rs.20,000/-, in

default to suffer rigorous imprisonment for two months and the

accused No.1 is also convicted for the offence punishable under

Section 471 of the Indian Penal Code and sentenced to suffer

rigorous imprisonment for one year and fine of Rs.10,000/-, in

default to suffer rigorous imprisonment for one month.

7. The accused No.2 Baba s/o Parasram Shambharkar is

also convicted for the offence punishable under Section 420, 468, cri.Revn.75 & 78.2019.Judgment.odt

471 read with Section 109, 34 of the Indian Penal Code and

sentenced to suffer rigorous imprisonment for three years and fine

of Rs.20,000/-, in default to suffer rigorous imprisonment for two

months for the offence punishable under Section 420 of the Indian

Penal Code, rigorous imprisonment for three years and fine of

Rs.20,000/-, in default rigorous imprisonment for two months of the

offence punishable under Section 468 of the Indian Penal Code and

rigorous imprisonment for one year and fine of Rs.10,000/-, in

default rigorous imprisonment for one month for the offence

punishable under Section 471 of the Indian Penal Code.

8. The deceased accused No.3 - Narendra Madhao

Dandekar is also convicted in the similar manner as accused No.2 is

convicted.

9. Being aggrieved and dissatisfied with the aforesaid

judgment and order of sentence, the accused Nos.2 and 3 preferred

an Appeal No.100/2007 and the accused No.1 also preferred an

Appeal No.98/2007. The learned Additional Sessions Judge - 12,

Nagpur confirmed the said sentence, hence these revision

applications.

10. Heard learned Counsel Mr. Wahane for

applicants/accused Nos.2 and 3 in Criminal Revision Application

No.75/2019 and learned Counsel Mr. Patwardhan for

applicant/accused No.1 in Criminal Revision Application No.78/2019.

cri.Revn.75 & 78.2019.Judgment.odt

Learned Counsel Mr. Wahane also placed on record his detailed

submissions and submitted that the entire evidence on record

nowhere discloses that with the criminal intent the accused Nos.2

and 3 shared the common intention with the accused No.1 and

committed the offence. The entire evidence of the prosecution

shows that the accused No.2, who was serving as Principal and

accused No.3 clerk has not verified the documents with due care

and forwarded the same to the University. Except these

allegations, there is no evidence on record to show that they shared

a common intention with the co-accused and committed these

offences for pecuniary benefits. As far as the abetment is

concerned, there is absolutely no evidence to show that the accused

Nos.2 and 3 abetted the accused No.1 by way of instigation, aiding

or in any manner to commit the offence. Section 107 of the Indian

Penal Code (for short 'the IPC') defines abetment. A person is said

to have instigated the another when he goad or urge forward

provoke, incite or encourage to do "an act" which the person

otherwise would not have done. In order to amount to abetment,

there must be mens rea. Without knowledge or intention, there

cannot be any abetment. The knowledge and intention must relate

to the act said to be abetted which is absent in the case. Therefore,

in order to constitute abetment, there must be direct incitement to

do culpable act.

cri.Revn.75 & 78.2019.Judgment.odt

11. He submitted that in absence of the evidence, the

observation of the learned trial Court and the Appellate Court that

present applicants/accused Nos.2 and 3 with sharing common

intention is erroneous and liable to be quashed and set aside.

12. He further submitted that as the observation of the

learned trial Court and the Appellate Court as to the involvement of

the present applicants/accused by abetting the co-accused itself is

illegal and perverse and therefore, the revision application deserves

to be allowed by quashing and setting aside the conviction.

13. Learned Counsel Mr. Patwardhan for the

applicant/accused No.1 submitted that as far as the accused No.1 is

concerned, there is absolutely no evidence that she has forged the

said mark-sheet. The evidence of the prosecution witnesses shows

that the notification was forwarded to the College and not to the

accused, therefore, no question arises as to the forging of the said

document. He submitted that the ingredients of the offence for the

purpose of attracting the offence under Section 471 of the IPC that

fraudulent or dishonest use of document as genuine and knowledge

or reasonable believe on the part of the person using the document

that it is forged one. He submitted that there was no criminal intent

on the part of the accused. The prosecution evidence especially

evidence of PW-1 nowhere shows that it was the accused No.1, who

has forged the said document. Merely because that document was cri.Revn.75 & 78.2019.Judgment.odt

attached with the examination form she is arraigned as an accused.

He invited my attention towards the evidence laid by the

prosecution i.e. PW-1 Vimal Meshram, who deposed vide Exh.13

and Exhs.14 and 15 are proved by her. As per her evidence, in the

mark-sheet Exh.15, 18 marks were written, whereas the accused

No.1/applicant secured 10 marks. In the notification, it was

corrected as 30. He submitted that during cross-examination it

revealed that she was not at all concerned, with the examination

department. Accused No.1 was already exempted in subject

Marathi Sociology, and therefore she was eligible to get admission

in the third year on the basis of ATKT. PW-1 was not concerned

with the revaluation section. She admitted the same. She further

admitted that the student having ATKT in the Winter Session can

appear for upper class in the Summer Session. So, this admission

itself is sufficient to show that the applicant/accused No.1 Vandana

was entitled to have admission in the upper class. PW-1 further

admitted that the mark-sheet or notification was not referred to the

handwriting expert. Thus, in the absence of the evidence of the

handwriting expert, the conviction and sentence awarded is

erroneous and liable to be quashed and set aside. In support of his

contention he placed reliance on Shailesh Ramchandra Tupkary

& etc. Vs. State of Maharashtra reported in 2009(2) AIR Bom

R 354 wherein it is held that failure to avail service of handwriting

expert though was available adverse inference ought to be drawn.

cri.Revn.75 & 78.2019.Judgment.odt

Mere evidence of witness that entry was in handwriting of accused

when he did not state that entry was made to his presence, not

sufficient to convict accused unless authorship of the entry proved

and prays for quashing and setting aside of the judgment and order

of sentence.

14. Learned APP supported the judgment of the learned trial

Court and submitted that merely because the handwriting expert is

not examined is not sufficient to disbelieve the evidence of the

prosecution. She invited my attention towards the evidence of the

witnesses and submitted that the examination form was submitted

by the accused No.1.

15. It is undisputed that accused No.1 was a student of

Aniket College of Social Work and accused No.2 was the Principal

and accused No.3 was admission clerk. The evidence of PW-4

Sanjay Wankhede vide Exh.93 who was serving as Superintendent

of Aniket College of Social Work disclosed that accused No.1 took

admission for BSW part - I in Aniket College of Social Work, Wardha

in 1995-96. Her admission form is at Exh.104. She also submitted

the relevant documents at the time her admission. She took

admission for BSW part - II in the same college, in the year 1996-

97 and along with the admission form she submitted the mark-

sheet of BSW part - I where it appears that she failed in three

subjects namely, English, Sociology and Elements of Social Work.

cri.Revn.75 & 78.2019.Judgment.odt

The original mark-sheet of BSW part - I was returned to her on her

application Exh.110. In the year 1996 she took admission in the

College of BSW part - III vide Exh.111. The photocopies of the

marks of accused No.1 of her earlier examination are at Exhs.112 to

118. The photocopies of notification of revaluation is at Exh.119.

Copies of the extract of admission register and receipt book of the

College are at Exhs.123 and 124. The documents produced on

record shows that the above said facts and documents are not

disputed by any of the accused. These documents are seized from

the custody of the College. The University maintains Final

Tabulation Register (FTR) in respect of marks obtained by students.

The extract of FTRs are at Exh.28 to 35. These FTRs are related to

the examinations BSW part-I Summer 1996, BSW part - I Winter

1996, BSW part -I Summer 1997, BSW part - I Winter 1997, BSW

part -I Summer 1998, BSW part -II Summer 1997, BSW part II

Winter 1997, BSW part - II Winter 1998 respectively. The evidence

further shows that the student requires to submit the application

along with the relevant documents to the College before appearing

for the examination while filing the examination form. The duty of

the College to scrutinize the said form and then forward to the

Nagpur University. The evidence of the witnesses further shows

that accused No.1 submitted her examination form Exh.16 of BSW

part - III. It has also come on record that she had also submitted

mark-sheet Exh.15 and notification of revaluation of Exh.36 along cri.Revn.75 & 78.2019.Judgment.odt

with the said examination form. It is alleged that the marks of

English (compulsory paper of BSW part - I Summer 1998) of

accused No.1 was converted from 10 to 18 by overwriting in mark-

sheet Exh.15. In notification Exh.36 marks of English paper of BSW

part - I Summer 1998 was converted from 10 to 30. The defence

of the accused No.1 is that as she received the said document and

she has submitted the same along with the examination form and

she is not involved in tampering them. The mark-sheet Exh.15 is

relating to BSW part - I Summer 1998 it shows marks of English

only. On perusal of the documents by the bare eyes it reveals that

the marks 10 converted into 18 by overwriting on it and there is

also tick mark on both the options "Pass and fail". The notification

Exh.36 has also overwriting in the marks which shows 10 converted

into 30. Thus, the documents if perused discloses that the

documents are tampered by overwriting.

16. To corroborate this fact, the prosecution examined PW-1

Vimal Meshram vide Exh.13 who was Assistant Registrar

Revaluation Nagpur University at the relevant time. She was

Assistant Superintendent Examination Nagpur University. As per

her evidence that duty assigned to her section to scrutinize the

examination form. She described the procedure of scrutiny and

submitted that on bare perusal of the mark-sheet Exh.15 it reveals

to her that originally 10 marks are written and later on there is cri.Revn.75 & 78.2019.Judgment.odt

overwriting on the digit zero and other zero is connected to each

and thus, it was made as 18 marks. She also stated that as per the

FTR Exh.21 accused No.1 had secured only 10 marks in the

compulsory English in the revaluation and prior to revaluation she

had secured for 5 marks in English and its ITR is at Exh.22. Her

evidence is supported by the documents Exhs.21 and 22. These

documents sufficiently shows that accused No.1 had secured only

10 marks in English after revaluation.

17. The evidence of PW - 2 Deorao Kumbhare Deputy

Registrar, Exam and PW - 3 Anandrao Bankar Assistant Registrar of

Revaluation corroborates the version of PW - 1. The evidence of

PW - 1 to PW - 3 along with the documents Exhs.15 and 56 on

appreciation proves that the said documents are forged. It is an

admitted position that on perusal of the documents it reveals that

the marks which are obtained by the accused No.1 are converted by

overwriting on it.

18. Though learned Counsel for the accused submitted that

there is no evidence of handwriting expert, but the evidence on

record sufficiently disclosed that there is a tampering in the

mark-sheet, notification and the original marks reveals from the

photocopy of the FTR Exh.21. Thus, the evidence of these witnesses

sufficiently shows that the documents which are issued by the

University i.e. mark-sheet and the notification both are tampered.

cri.Revn.75 & 78.2019.Judgment.odt

Thus, as far as the role of the accused No.1 is concerned, which

establishes from the evidence of the prosecution witnesses.

Notification of revaluation Exh.37 is the original copy and Exh. 36 is

the copy of original notification. It is submitted that the original

FTR and RTR had not filed on record, and therefore their copies filed

on record have no evidentiary value. The originals were brought by

the prosecution witnesses while recording their evidence and after

inspecting and verifying the same, the said documents are returned,

therefore the contention of the learned Counsel for the accused is

not sustainable. Therefore, as far as the evidence against the

accused No.1 is concerned, which sufficiently shows that she is

involved in the tampering with the marks in mark-sheet Exh.15 and

revaluation notification Exh.36. The learned trial Court as well as

the Additional Sessions Judge in Criminal Appeal Nos.98/2007 and

100/2007 rightly appreciated the same and no perversity in the

impugned judgment reveals. The learned Counsel for the accused

No.1 could not point out any illegality in the judgment and order

passed by both the courts below.

19. Learned Counsel for the applicant/accused No.1 placed

his reliance on the decision Shailesh Ramchandra Tupkary Vs.

State of Maharashtra (referred supra) wherein it is observed that

failure to avail service of handwriting expert though was available

adverse inference ought to have drawn.

cri.Revn.75 & 78.2019.Judgment.odt

20. As far as the present matter is concerned, the oral

evidence on record sufficiently shows the involvement of accused

No.1 in alleged offence of tampering.

21. The essential ingredients of Section 471 are: (i)

fraudulent or dishonest use of document as genuine, (ii) knowledge

or reasonable belief on the part of person using the document that

it is a forged one. Section 471 is intended to apply to persons other

than forger himself, but the forger himself is not excluded from the

operation of the Section. To attract Section 471, it is not necessary

that the person held guilty under the provision must have forged

the document himself or that the person independently charged for

forgery of the document must of necessity be convicted, before the

person using the forged document, knowing it to be a forged one

can be convicted. The Hon'ble Apex Court in A. S. Krishnan &

Anr.Vs.State Of Kerala reported in 2004 ALL MR (Cri) 2566

(S.C.) while interpreting the provision 471 of IPC observed that

"the expression 'fraudulently and dishonestly' are defined in

Sections 24 and 25, IPC respectively. For an offence under Section

471, one of the necessary ingredients is fraudulent and dishonest

use of the document as genuine. The act need not be both

dishonest and fraudulent. The use of document as contemplated by

Section 471 must be voluntary one. For sustaining conviction under

Section 471 it is necessary for the prosecution to prove that cri.Revn.75 & 78.2019.Judgment.odt

accused knew or had reason to believe that the document to be a

forged one. Whether the accused knew or had reason to believe the

document in question to be a forged has to be adjudicated on the

basis of materials and the finding recorded in that regard is

essentially factual."

22. The Hon'ble Apex Court further interpreted the phrases

"intention" or "knowledge" or "reason to believe" and observed that

the expression "knowledge" is an awareness on the part of the

person concerned indicating his state of mind. "Reason to believe" is

another fact of the state of mind. "Reason to believe" is not the

same thing as "suspicion" or "doubt" and mere seeing also cannot

be equated to believing. "Reason to believe" is a higher level of

state of mind. Likewise "knowledge" will be slightly on higher plane

than "reason to believe". A person can be supposed to know where

there is a direct appeal to his senses and a person is presumed to

have a reason to believe if he has sufficient cause to believe the

same. "Reason to believe". A person is said to have 'reason to

believe' a thing, if he has sufficient cause to believe that thing but

not otherwise". What it means is that a person must have reason

to believe if the circumstances are such that a reasonable man

would, by probable reasoning, conclude or infer regarding the

nature of the thing concerned. Such circumstances need not

necessarily be capable of absolute conviction or inference; but it is cri.Revn.75 & 78.2019.Judgment.odt

sufficient if the circumstances are such creating a cause to believe

by chain of probable reasoning leading to the conclusion or

inference about the nature of the thing. These two requirements i.e.

"knowledge" and "reason to believe" have to be deduced from

various circumstances in the case.

23. In the light of the above observation of the Hon'ble

Apex Court if the factual aspect in the present case is taken into

consideration, the evidence laid by the prosecution i.e. evidence of

PW-1 Vimal Meshram who deposed vide Exh.13 and who proved

Exh.14 and 15. The mark-sheet Exh.15 wherein it by bare eyes it

reveals that marks 10 by overwriting the same converted as 18,

whereas the application form Exh.16 is also proved by the witness.

As far as the FTR Exh.21 accused No.1 had secured only 10 marks

in the compulsory English in revaluation against the Roll No.1655.

Before revaluation, she has secured only 5 marks in English and its

FTR is at Exh.21. Thus, the evidence of PW-1 is also supported by

Exhs.21 and 22. It is further corroborated by PW-2 Deorao

Kumbhare, Deputy Registrar Examination and PW-3 Anandrao

Bankar, Assistant Registrar of Revaluation of Nagpur University.

The notification Exh.36 is also on record which also sufficiently

shows that the overwriting in the said notification and marks 10 are

converted into marks 30.

cri.Revn.75 & 78.2019.Judgment.odt

24. In substance, the evidence on record sufficiently shows

that there is a tampering of the mark-sheet. The said tampering is

also proved by the prosecution on the basis of concerned document

i.e. Exhs.15, 21, 22, 36 and 37. The accused is also charged for the

offence punishable under Sections 467 and 468 of the IPC. Section

467 of IPC relates to the forgery of such documents as valuable

securities and of other documents mentioned. Section 468 of the

IPC deals with the forgery for the purpose of cheating. The offence

is complete as soon as there was forgery with a particular intent.

Section 420 of the IPC deals with cheating and dishonestly inducing

delivery of property. The offence of cheating is made of two

ingredients. Deception of any person and fraudulently or

dishonestly inducing that person to deliver any property to any

person or to consent that any person shall retain any property. To

put it differently, the ingredients of the offence are that the person

deceived delivers to someone a valuable security or property, that

the person so deceived was induced to do so, that such person

acted on such inducement in consequence of his having been

deceived by the accused and that the accused acted fraudulently or

dishonestly when so inducing the person. To constitute the offence

of cheating, it is not necessary that the deception should be by

express words, but it may be by conduct or implied in the nature of

the transaction itself.

cri.Revn.75 & 78.2019.Judgment.odt

25. The intention is an essential ingredient to constitute the

offence of abetment, it has to be shown that the accused had a

fraudulent dishonest intention at the time of committing the

offence. Thus, as far as the offence under Sections 420, 467, 468

and 471 of IPC are concerned, it is proved that accused No.1 forged

the documents intending to use for the purpose of cheating and she

also used them as genuine, and therefore all the offences are

proved against her.

26. The Hon'ble Apex Court in the case of A. S. Krishnan &

Anr.Vs.State Of Kerala referred supra observed that use of forged

mark sheet for securing admission in medical college, such types of

crimes deserve no leniency and deterrent punishment is necessary.

It is observed by the Hon'ble Apex Court that in a case when

students use forged mark sheets to obtain admission thereby

depriving eligible candidates to get seats and that too in a medical

course. The leniency or undue sympathy will be misplaced and

actually result in miscarriage of justice. It is further observed that

such types of crimes deserve as a matter of fact, deterrent

punishment in the larger interests of society. If at all, the case calls

for severe punishment.

27. In view of the above observation of the Hon'ble Apex

Court as offence punishable under Section 468, 471 and 420 is

made out against the present accused No.1, and therefore, no cri.Revn.75 & 78.2019.Judgment.odt

interference is called for as far as the punishment imposed by the

learned trial Court and confirmed by the Appellate Court is

concerned.

28. Now coming to the role of the applicants/accused Nos.2

and 3 are concerned. The evidence on record shows that the

accused No.2 was serving as Principal and accused No.3 was

serving as Clerk in the Aniket College of Social Work. The evidence

on record shows that they were charged with the duty to verify the

documents attached to the examination form, but they certified

falsely that they inspected the documents and found accused No.1

qualifying for admission to the examination and thereby they aided

accused No.1 in using forged document as genuine for securing

admission to the examination. If the evidence of PW-4 is

considered it shows that the accused No.2 was In-charge Principal

since 1997. Exh.16 examination form of BSW part-III bears the

signature of accused No.2 Principal at three places and also bears

the stamp of his College. Exh.37 bears the signature of accused

No.2 Principal at the rear side. It is a copy of notification issued by

the University. Supplementary form of examination filled by the

accused No.1 is at Exh.94 along with the Exh.94 there is an

admission card which is at Exh.95. There is one mark-sheet of

Summer 1997 BSW part-II of accused No.1 attested by the accused

No.2 Principal and it is at Exh.96. The original receipt of the cri.Revn.75 & 78.2019.Judgment.odt

examination fees issued by the College is at Exh.97. There is one

mark-sheet photocopy submitted by the accused No.1 attested by

accused No.2 Principal. The admission form of BSW-I of the

accused No.1 is also on record, it bears the signature of Smt. S.P.

Badge, who was the Principal and also signed at the time of seizure

by accused No.2.

29. Thus his evidence shows that the accused No.1 has

submitted the examination form as per the duty allotted. It has to

be accepted by the accused No.3, who also received the

examination fees from accused No.1. The accused No.3 after receipt

of the said form along with mark-sheet and certificate has to verify

the forms and certificates and mark-sheet attached to it and

thereafter he has to place before it to the Principal. In the

examination form there is declaration that examination form and

the documents are verified by the Principal and the accused No.2

had signed the said declaration at Exh.16. The examination form

along with documents have been sent to the Nagpur University by

the Principal. The cross-examination of this PW-4 shows that

whenever admission form is submitted it is to be verified by the

admission clerk and if he is having any difficulty or problem he has

to approach to the Superintendent. He also admitted that after

checking the form by him it was sent to the Principal. The

cross-examination further shows that on bare reading of the cri.Revn.75 & 78.2019.Judgment.odt

notification, scoring, overwriting and tampering is visible. After

seeing the notification, scoring, tampering and overwriting were

noticed in the notification by him. He further admits that after

noticing the tampering in the notification the admission form was

sent to the Principal. He further admits that after checking the form

by the clerk and by him, the Principal thought that everything was

complied and hence, he signed on the same. He further admits that

the form was placed before the Principal after checking the same

and then the provisional admission was given. He admitted that

when the University found that the notification is tampered,

overwriting and scoring, then it was intimated to the College and

accordingly the Principal cancelled the admission of the accused

No.1. He further admits that after receiving the admission form,

there is a procedure which is not followed in this College and form

was not checked and it was forwarded.

30. Thus, the evidence of PW-4 shows that the clerk has to

verify the form thereafter he has to re-verify the same and

thereafter it is to be forwarded to the Principal. Considering the

evidence on record, admittedly there is no allegation that

applicants/accused Nos.2 and 3 have forged the documents Exhs.15

and 36. Only allegation against the present accused Nos.2 and 3 is

that they have not verified and without verifying the same, they

have endorsed the certificate that they have verified the same and cri.Revn.75 & 78.2019.Judgment.odt

found to be correct. As without verifying and scrutinizing the

document they have endorsed, and therefore, it is alleged against

them that they have aided the accused No.1 in forging the

documents and forwarding the same to the University.

31. To charge someone on the charge of the abetment, the

prosecution must prove that the accused played the role in said

abetment. Section 107 of IPC explains to attract the abetment, the

accused has to either encourage the individual or to do the act

which would come with the purview of aid. Instigation is to goad,

urge forward, provoke, incite or encourage to do "an act". The

dictionary meaning of the abetment shows there should be intention

to provoke incite or encourage the doing of an act by the said

person. Abetment involves a mental process of instigating a person

or intentionally aiding a person in doing of a thing. Without a

positive act on the part of the accused to instigate or aid the

conviction or abetment is not maintainable. The intention of the

legislature and the ratio of the cases decided by this Court are clear

that in order to convict a person for abetment there has to be a

clear mens rea to commit the offence. It also requires an active act

or direct act which led the other accused to commit an offence. This

act must have been intended to push the accused in committing

such act.

cri.Revn.75 & 78.2019.Judgment.odt

32. In order to bring a case within the purview of Section

107 of IPC, there must be an evidence to show that the person have

abetted the commission of offence and have played an active role

by an act of instigation or aiding or by doing certain act to facilitate

the commission of the said offence. Therefore, the act of abetment

by the person charged with the said offence must be proved and

established by the prosecution. Thus, the requirement under

Sections 107 and 108 of IPC is a positive act on the part of the

accused to instigate or aid in committing the offence by the other

accused and in the absence of the same, the conviction cannot be

sustained. There has to be a clear intention to commit the offence.

The test which is to be applied is that on the basis of the material or

evidence on record it is to be ascertained whether there is anything

to indicate even prima facie that the accused intended to commit

said act. To attract the provisions what is to be shown is that the

accused have actually instigated or aided to the another co-accused

in committing the said act. There must be direct or indirect nexus

between the act of the accused as to the abetment and the act of

the other accused who committed the said offence. In the light of

above well settled legal position, if the evidence in the present case

is appreciated, the evidence of PW-1 shows that it was the duty of

the accused Nos.2 and 3 to verify the documents filed by the

accused No.1 and thereafter forward the same to the University,

which is not done by the accused Nos.2 and 3. The cri.Revn.75 & 78.2019.Judgment.odt

cross-examination on behalf of accused Nos.2 and 3 also shows that

it was the accused No.1, who had misutilized the mark-sheet and

the notification by sending the examination form to the University.

It further shows that the notification of result of revaluation was

directly sent to the concern student. The evidence of PW-2 Deorao

Satbaji Kumbhare, who was serving as a Deputy Registrar

Examination in Nagpur University also states about the tampering of

the mark-sheet and notification and the entire allegation is levelled

against the accused No.1. He also deposed that the examination

form received from the accused No.1, there was a tampering in the

mark-sheet and the notification. His cross-examination also shows

that the notification of revaluation and mark-sheet of revaluation is

sent to the college and the student by the University. The evidence

of PW-3 Anandrao Govindaji Bankar who works as an Assistant

Registrar in Nagpur University also testified against the accused

No.1 and the evidence PW-4 Sanjay Wankhede who was serving as

the office Superintendent Aniket College of Social Work also shows

that on bare reading of the notification the scoring, overwriting and

tampering was visible. His admissions given during the

cross-examination shows that initially, the clerk has to check the

same, thereafter it is to be forwarded to the Superintendent and

after checking the same, it is to be forwarded to the Principal. He

admitted the procedure that the admission form is to be submitted

and checked by the admission clerk and if he is having any difficulty cri.Revn.75 & 78.2019.Judgment.odt

then he has to approach to the Superintendent. Though the clerk

takes this admission form to the Principal to obtain the signature

before obtaining the signature, he has to verify all the aspects. His

evidence further shows that admission form of the accused No.1

shown to him by the admission clerk, prior to sending the same to

the Principal, he checked it and thereafter it was sent to the

Principal. He also admitted that the Principal might have signed on

it as it is verified by the accused No.3 as well as PW-4. Thus, there

is no evidence to prove that the applicants/accused Nos.2 and 3

either forged the documents or aided her for making forgery of

those documents, and therefore, it cannot be said that they have

committed an offence under Section 468 read with Section 109 of

IPC. The offence of abetment is also not made out against the

accused Nos.2 and 3. At the most, it can be negligence or

dereliction in duties, which is assigned to them. No criminal intent

can be attributed to them. Therefore, even if taking the allegation

as it is at its face value it cannot be said that the allegation would

amount to instigating or aiding the applicant/accused No.1 to

commit the offence. There is no reasonable nexus between the

present accused No.1 and accused Nos.2 and 3. At the most, it is

the negligence which can be attributed against the accused Nos.2

and 3, therefore, the conviction recorded by both the Courts against

the accused Nos.2 and 3 is liable to be quashed and set aside.

Accordingly, I proceed to pass following order:

cri.Revn.75 & 78.2019.Judgment.odt

ORDER

(i) Criminal Revision No.75/2019 is allowed.

(ii) The impugned judgment passed by the 2 nd Additional Chief Judicial Magistrate, Nagpur in Regular Criminal Case No.334/2002 and confirmed by the Additional Sessions Judge-12, Nagpur in Criminal Appeal No.100/2007 is hereby quashed and set aside.

(iii) The applicants/accused Nos.2 and 3 are hereby acquitted from the charges punishable under Sections 420, 468 and 471 read with Section 34 of the Indian Penal Code.

(iv) The accused Nos.2 and 3 shall surrender their bail bonds.

                                      (v)        The accused Nos.2 and 3 are set free.

                                      (vi)    Criminal      Revision     Application    No.78/2019         is
                                      dismissed.

                                      (vii)    The     applicant/accused  No.1 Vandana   d/o

Laxmanrao Jumde shall surrender herself before the trial Court within four weeks from today.

(viii) The record and proceeding of the Regular Criminal Case No.334/2002 shall be sent to the lower Court forthwith along with the copy of the judgment.

Both the revisions applications are disposed of.

(URMILA JOSHI-PHALKE, J.)

Sarkate.

Signed by: Mr. A.R. Sarkate Designation: PA To Honourable Judge Date: 08/05/2025 19:54:09

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter