Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govind Kishan Waghela vs State Of Maharashtra
2025 Latest Caselaw 6793 Bom

Citation : 2025 Latest Caselaw 6793 Bom
Judgement Date : 14 October, 2025

Bombay High Court

Govind Kishan Waghela vs State Of Maharashtra on 14 October, 2025

Author: Sarang V. Kotwal
Bench: Sarang V. Kotwal
2025:BHC-AS:44560-DB


                                                 :1:                      APEALS--742-23+J.odt



                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               CRIMINAL APPELLATE JURISDICTION

            [1]                     CRIMINAL APPEAL NO.742 OF 2023

            Kamlesh Narayan Talekar                           .....Appellant
                        Versus
            The State of Maharashtra                          .....Respondent
                                                 .....
                                                WITH
            [2]                     CRIMINAL APPEAL NO.670 OF 2023

            Sagar Ashok Salve                                 .....Appellant
                        Versus
            The State of Maharashtra                          .....Respondent
                                                 .....
                                                WITH
            [3]                     CRIMINAL APPEAL NO.674 OF 2023

            Suraj Vijay Singh                                 .....Appellant
                        Versus
            The State of Maharashtra                          .....Respondent

                                                 .....
                                                WITH
            [4]                     CRIMINAL APPEAL NO.602 OF 2023

            Sachin Keshav Margaj                              .....Appellant
                        Versus
            The State of Maharashtra                          .....Respondent

                                                   .....
                                                  WITH
            [5]                      CRIMINAL APPEAL NO.640 OF 2023
                                                  WITH
                                   INTERIM APPLICATION NO.102 OF 2025
                                                  WITH
                                    INTERIM APPLICATION NO.90 OF 2025
                                                                                          1 of 48

                    Deshmane(PS)




                  ::: Uploaded on - 14/10/2025              ::: Downloaded on - 14/10/2025 21:40:27 :::
                                       :2:                           APEALS--742-23+J.odt

Govind Kishan Waghela                                   .....Appellant
            Versus
The State of Maharashtra                                .....Respondent

                                  -----
Dr. Yug Mohit Chaudhry Advocate a/w. Anush Shetty for the
Appellant in Appeal No.742/2023 and Appeal No.602/2023.
Mr. Gaurav Bhawnani, Advocate a/w. Khan Abdul Wahab, Mayanka
S.R., Advocate for the Appellant in Appeal No.670/2023 and Appeal
No.674/2023.
Mr. Amrish Salunke, Advocate a/w. Shraddha Shinde, Durgesh
Pandey, Dipali Patil for the Appellant in Appeal No.640/2023.
Ms. Sangeeta D. Shinde, APP for the Respondent-State.
                                  -----

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


                         RESERVED ON          : 1st OCTOBER, 2025

                         PRONOUNCED ON : 14th OCTOBER, 2025


JUDGMENT :

[PER SARANG V. KOTWAL, J.]

1. All these Appeals are decided by this common judgment

because they arise out of the same Sessions Case and the same

impugned judgment and order. For the sake of convenience, the

Appellants are referred to by their status as the original accused

before the trial Court. The Appellants were the accused in Sessions

Case No.788/2015 before the learned Additional Sessions Judge,

Greater Mumbai. The Appellant - Kamlesh Talekar in Criminal 2 of 48

:3: APEALS--742-23+J.odt

Appeal No.742/2023 was the original accused No.1, the Appellant -

Sagar Salve in Criminal Appeal No.670/2023 was the original

accused No.2, the Appellant - Suraj Singh in Criminal Appeal

No.674/2023 was the original accused No.3, the Appellant - Sachin

Margaj in Criminal Appeal No.602/2023 was the original accused

No.4 and the Appellant - Govind Waghela in Criminal Appeal

No.640/2023 was the original accused No.5.

2. The learned Judge, vide his judgment and order dated

29.3.2023, convicted and sentenced the accused as under :

i. They were convicted for commission of the offence punishable

under Section 302 read with Section 149 of IPC and were

sentenced to suffer RI for life and to pay a fine of Rs.5,000/-

each and in default to suffer RI for six months;

ii. They were convicted for commission of the offence punishable

under Section 302 read with Section 34 of IPC and were

sentenced to suffer RI for life and to pay a fine of Rs.5,000/-

each and in default to suffer RI for six months;

iii. They were convicted for commission of the offence punishable

under Section 120-B of IPC and were sentenced to suffer RI for 3 of 48

:4: APEALS--742-23+J.odt

life and to pay a fine of Rs.5,000/- each and in default to suffer

RI for six months;

iv. They were convicted for commission of the offence punishable

under Section 143 of IPC and were sentenced to suffer SI for

six months and to pay a fine of Rs.1,000/- each and in default

to suffer SI for one month;

v. They were convicted for commission of the offence punishable

under Section 144 and were sentenced to suffer SI for one year

and to pay a fine of Rs.1,000/- each and in default to suffer SI

for one month;

vi. They were convicted for commission of the offence punishable

under Section 147 and were sentenced to suffer SI for one year

and to pay a fine of Rs.1,000/- each and in default to suffer SI

for one month;

vii. The accused were acquitted from the charges of

commission of the offence punishable under Section 324 of

IPC.



viii.                All the substantive sentences were directed to run

                                                                              4 of 48





                                           :5:                             APEALS--742-23+J.odt

concurrently. They were granted set off under Section 428 of

Cr.P.C.

3. Heard Dr. Yug Mohit Chaudhry, learned counsel for the

Appellants in Appeal Nos.742/2023 & 602/2023, Mr. Gaurav

Bhawnani, learned counsel for the Appellants in Appeal

Nos.670/2023 & 674/2023, Mr. Amrish Salunke, learned counsel for

the Appellant in Appeal No.640/2023 and Ms. Sangeeta D. Shinde,

learned APP for the Respondent-State.

4. The prosecution case is that the deceased in this case

Ganesh Ghadigaonkar @ Babu, Gurdipsingh Nagpal and Shekhar

Patil were arrested in connection with C.R. no.41/2015 registered at

RCF Police Station on 11.2.2015 on the allegations of attempting to

commit murder of the accused No.1 herein Kamlesh. Subsequently,

they were released on bail. Therefore, there was enmity between

Ganesh and Kamlesh. The incident, which is the subject matter of

this case has occurred on 15.6.2015. In the night of 14.6.2015,

Gurdipsingh, his friend Gaurav Kochar and one Ashish had met and

were chitchatting. Ganesh met them. All of them decided to have a

drinking session. They went to Rasika Bar at Ghatkopar. They spent

5 of 48

:6: APEALS--742-23+J.odt

about three hours there. Ashish went home. They then decided to

have food. Therefore, they came to Chembur Camp area. They first

went to Zaika Hotel but food was not available there. Therefore,

Gurdipsing went to Mayur Hotel. He ordered food. In the meantime,

Ganesh saw his friend Shinde at Daryasagar Hotel. He went to meet

him. Both the hotels were close to each other. While Gurdipsingh was

coming out, he saw that the accused Nos.1, 2 and 3 had approached

Ganesh. The accused No.1 gave a blow with a knife on the back of

Ganesh's head. The accused Nos.4 & 5 also joined the other three

accused. All of them assaulted Ganesh with the weapons like knives,

guptis and a chopper. Ganesh was brutally assaulted. Initially

Gurdipsingh tried to intervene, but, the accused No.3 tried to

assault him with his weapon. It brushed against Gurdipsingh's

elbow. He got frightened and went away at a short distance. He saw

the incident from that place. Their friend Gaurav who had

accompanied Ganesh and Gurdipsingh also witnessed the incident.

He was also threatened. After the assault, all the accused left the

spot on their motorbikes. Within a short time, a police van arrived

there. Gaurav had left the spot out of fear but Gurdipsingh was

present at the spot. He tried to help but by that time because of the 6 of 48

:7: APEALS--742-23+J.odt

brutal assault, Ganesh had already succumbed to his injuries. After

the police reached the spot, another vehicle was called and Ganesh

was kept in that vehicle. He was taken to Rajawadi hospital.

Gurdipsingh was taken to Chembur police station. His statement was

recorded. It was treated as an FIR. The offence was registered vide

C.R. No.157/2015 at Chembur police station. The FIR was lodged

at 1.20 a.m. in the night on 15.6.2015. The investigation

commenced. Gurdipsingh showed the spot of incident to the police.

The spot panchnama was conducted. In the meantime, Gaurav was

also called by the police. His statement was recorded. Ganesh was

taken to Rajawadi hospital as mentioned earlier, but, he was already

dead. Inquest panchnama was conducted. His clothes were seized.

There was a small foldable knife in his hand. It was seized. His dead

body was sent for postmortem examination. The investigation

continued. The accused Nos.1 and 2 were arrested in the early hours

on 15.6.2015.

5. The accused No.3 was arrested on 16.6.2015. The

accused No.4 was arrested on 20.6.2015 and the accused No.5 was

arrested on 26.6.2015.



                                                                           7 of 48





                                     :8:                       APEALS--742-23+J.odt

6. During the investigation, the clothes of the accused were

seized. The clothes of the accused Nos.1 and 2 were seized at the

time of their arrest. The other accused produced their clothes from

their house. Three sharp weapons were recovered at the instance of

the accused No.1. Two weapons were recovered at the instance of

the accused No.5. All the articles were sent for Chemical Analysis.

The C.A. report shows that the clothes of all the accused, the clothes

of the deceased, the seized weapons and the small knife found in the

hand of the deceased were all stained with blood, but, the blood

grouping was inconclusive. At the conclusion of the investigation,

the charge-sheet was filed and the case was committed to the Court

of Session.

7. During the trial, the prosecution examined 22 witnesses.

Out of them, two eye witnesses were important. The other witnesses

were pancha witnesses, the medical officer and the police witnesses

including the investigating officers and the carriers of the muddemal

articles to the FSL Kalina.

8. The defence of the accused was of total denial. They

examined one defence witness i.e. one Shinde who was a friend of

8 of 48

:9: APEALS--742-23+J.odt

the deceased. According to him, he had seen the incident in which

four to five unknown persons had assaulted the deceased. He was

knowing all the accused as well as the two eye witnesses in this case,

but, according to him the assault was caused by the unknown

persons.

9. The learned Judge considered the evidence on record,

the defence led by the accused and the arguments. The learned

Judge believed the prosecution witnesses i.e. mainly the eye

witnesses and also the evidence of recovery. He relied on the C.A.

report showing presence of blood on the articles. He disbelieved the

defence witness. The learned Judge, based on these circumstances

and evidence convicted and sentenced the Appellants, as mentioned

earlier.

10. In this case, undoubtedly, the evidence of all the eye

witnesses is important. Two witnesses are examined by the

prosecution and one witness is examined by the defence. Their

evidence determines the decision of this case. Therefore, their

evidence is required to be considered with greater care than the

other evidence.


                                                                             9 of 48





                                           : 10 :                     APEALS--742-23+J.odt

11. PW-1 Gurdipsingh Nagpal was the first informant and an

eye witness. He deposed that the deceased Ganesh was his friend.

On 14.6.2015, he was sitting with his friends Gaurav (PW-5) and

Ashish near Gandhi market area. At about 9.00 p.m., Ganesh came

there. He asked PW-1 as to why PW-1 was not meeting him. PW-1

told him that his father had told him to be cautious after he was

released from jail. All of them had a little conversation and then at

10.30 p.m., Ashish suggested that they could go to have drinks. They

went to Ghatkopar. They went to Rasika Bar at Ghatkopar. They

were in the bar till 12.30 in the night. Ashish left from there itself. He

went to Vikhroli. PW-1 along with PW-5 Gaurav and the deceased

Ganesh went to Chembur at around 12.45 a.m.. First they went to

Zaika hotel to have food but there was no food there at that time.

Therefore, PW-1 and Ganesh crossed the road for going to Mayur

hotel, which was across the road. Gaurav waited on one side of the

road and Ganesh and PW-1 crossed the road. Ganesh saw his friend

near Daryasagar Bar and he went to talk to him. PW-1 proceeded to

take the food parcel from Mayur hotel. Ganesh met his friend

Shinde. They were having conversation. PW-1 came out of Mayur

hotel. He saw that the accused No.1 Kamlesh, the accused No.2 10 of 48

: 11 : APEALS--742-23+J.odt

Double and the accused No.3 Bittu came there. They encircled

Ganesh. The accused No.1 Kamlesh took out a knife from a bag and

gave a blow on Ganesh's head. PW-1 tried to intervene but the

accused No.2 took out some weapon like gupti from a wooden cover

and assaulted PW-1. According to PW-1 it caused hurt to his hand as

he escaped the blow. PW-1 has named the accused No.2 as 'Double'

and the accused No.3 as 'Bittu'. These three accused started

assaulting Ganesh. The accused No.4 Sachin and the accused No.5

Govind also came there. All of them assaulted Ganesh @ Babu with

the weapons like knives, chopper and gupti. PW-1 got frightened

and did not go near them. After that, all the assailants ran away.

They ran towards Zama Sweets. The police vehicle arrived there

from the other side. PW-1 informed the police that the assailants had

run away towards Zama Sweets. The police took him to the police

station. They called another vehicle to take Ganesh to the hospital.

PW-1 lodged his complaint at about 1.20 a.m. in the night. It was

treated as an FIR and it is produced on record at Exhibit-48.

12. PW-1 then showed the spot of incident to the police at

about 3.30 to 3.45 a.m.. The spot panchnama was prepared. PW-1

identified the accused before the Court. He pointed out to each one 11 of 48

: 12 : APEALS--742-23+J.odt

of them. He called their names as Sachin Margas, Govind. When he

called the name 'Double', the accused No.2 gave his name as Sagar

Salve. PW-1 named and pointed to the accused No.1 Kamlesh and he

pointed to the accused No.3 and called him 'Bittu'. The accused No.3

told his name as Suraj Singh. The court has recorded that PW-1 had

correctly pointed the accused before the Court.

13. PW-1 was shown the muddemal articles. He identified

Article-A as the chopper which was in the hands of the accused No.3

Suraj Singh. According to him, there were three knives in the hands

of the accused No.1 Kamlesh, the accused No.4 Sachin and the

accused No.5 Govind. He identified the clothes but could not say

which knife was in the hands of which accused. He identified a gupti

which according to him was in the hands of the accused No.2 Sagar.

14. PW-1 was cross-examined at length. In the cross-

examination, he stated that he did not go near the deceased after

the incident. The police arrived within five minutes. He did not

check whether Ganesh was dead or alive. He had a mobile phone

but he did not inform the police. He volunteered to say that the

police were seen coming there at that time. He could not say as to

12 of 48

: 13 : APEALS--742-23+J.odt

whether anyone else was present there with the deceased and

himself because according to him he was stunned by the incident. He

could not say whether PW-5 Gaurav had checked whether the

deceased had died by then. Both of them did not help the police to

lift the deceased and put him in the vehicle. PW-1 was taken to

police station but was not taken to the hospital. According to him,

the deceased had died by the time he was taken to the hospital.

PW-1 was at the police station for two hours. Then he was taken to

show the spot. He left the spot at around 5.30 a.m. to 5.40 a.m. and

then he went to Rajawadi hospital. He was there for about four to

five hours. He stated that he had gone to another hospital for his

medical examination, but, he did not remember the name of the

hospital. That hospital was at Govandi. He did not know whether

there was a knife found in one hand of the deceased. He could not

remember whether there were blood stains on his clothes. He had

not produced his clothes before the police. He went to the house of

the deceased from the hospital at Govandi and then he went to the

police station. According to him, the constable had already taken his

medical report to the police station.

15. PW-1 was cross-examined about the earlier offence in 13 of 48

: 14 : APEALS--742-23+J.odt

which connection he was arrested. It was in connection with C.R.

No.41/2015 of RCF Police Station under Section 307 of IPC. PW-1

himself, the deceased and one Shekhar Patil were the accused in that

case. The deceased's father Sambhaji had lodged another complaint

against the accused No.1 Kamlesh vide C.R. No.64/2015. The

subject matter of C.R. No. 41/2015 registered at RCF Police Station,

Chembur, Mumbai was the incident dated 11.2.2015 regarding an

assault on the accused No.1 Kamlesh. In that connection, Ganesh was

arrested and he was released after about 20 days from PW-1's release

on bail. After his release on bail in that connection, PW-1 had not

met the deceased till the date of incident when the deceased Ganesh

was assaulted to death. He stated that when they were travelling in

Ashish's car, he had seen Ganesh @ Babu having a nail cutter in his

hand. PW-1 could not tell the exact size. The evidence shows that it

was a foldable knife having 7 cm long blade and 8 cm long handle.

PW-1 could not state as to why the deceased was carrying that

weapon. He had not seen that weapon in Ganesh's hand when PW-1

had tried to lift him. He was shown Article 'G' produced in the Court

and he identified the same as a weapon which Ganesh was carrying

when they were travelling together in Ashish's car. PW-1 further 14 of 48

: 15 : APEALS--742-23+J.odt

stated that he had seen that knife in a folded condition. It was folded

at the handle. He admitted that Article 'G' was a knife but he added

that it looked like a nail cutter. It was in a folded condition. He did

not know about the exact nature of dispute between the deceased

and the accused No.1 Kamlesh. He was cross-examined regarding

the exact spot where the deceased was lying. According to him, the

deceased was lying in front of the Daryasagar Hotel. There were

about five shops between Daryasagar Hotel and Mayur Hotel. When

he came out of Mayur Hotel he had not seen where Gaurav was

standing. PW-1 hid himself during the time when Ganesh was

assaulted. He hid himself in a gap near Mayur Hotel. He could not

say from where the assailants came to the spot. He further stated

that he had seen only one gupti and not three guptis used in the

incident. He was cross-examined regarding the number of guptis and

number of knives used in the assault. According to him, a mob of

persons had gathered when the police had arrived at the spot. He

had not paid attention whether Gaurav came to the spot. But he

had seen Gaurav at the police station subsequently. He did not know

where Gaurav had gone after he came out of Mayur Hotel. After the

incident, the police had taken him by a jeep to the police station.

                                                                           15 of 48





                                      : 16 :                  APEALS--742-23+J.odt

The police had not sent him for medical examination. Some

omissions from his FIR were put to him, but they were of minor

nature. His FIR did not mention that Bittu had encircled the

deceased or that the accused No.1 took out a knife from the bag. He

could not explain why these statements were not mentioned in the

FIR, though he had stated so before the police. These omissions are

quite minor.

16. In the further cross-examination he stated that he was

taken to the Municipal Hospital for his treatment at about 11.00

a.m.. He was specifically cross-examined on behalf of the accused

No.3 regarding name of accused No.3 Suraj which he had mentioned

in the FIR as 'Bittu'. He denied the suggestion that he came to know

about the accused No.3's name as 'Bittu' only at the police station

after the incident. According to him, he had told the police that the

accused No.3 had a chopper in his hand. He could not explain why it

was not specifically mentioned in his FIR. He had told the police that

the accused No.3 had a gupti in his hand.

17. The FIR statement produced on record supports PW-1's

deposition. He had attributed a knife to the accused No.1, a gupti to

16 of 48

: 17 : APEALS--742-23+J.odt

the accused No.2 Sagar, a knife to the accused No.4 Sachin, gupti to

the accused No.3 Bittu and accused No.5 Govind. He had referred to

the weapons as knives and guptis. In his deposition, he had stated

that all the assailants started assault by means of weapons like

knives, chopper and gupti. In his FIR, he has not referred to chopper

in particular. In his deposition he had stated that the chopper article

'A' was in the hands of Suraj Singh (accused No.3). The description

of the Articles in Exhibit-31 mentions that length of the chopper was

38 cm with 12 cm handle and 26 cm blade. The knife was 31 cm

long; and another knife was 29 cm long. One more knife was about

42 cm long. There was one gupti which was 47 cm long. Thus, all

the weapons were having similar lengths.

18. PW-5 Gaurav Gochar was another important eye witness.

He has described first part of the events viz going to Rasika Bar,

coming back to Mayur Hotel and described it in the same manner as

described by PW-1. He stated that Ganesh was talking to Shinde and

PW-1 Gurdipsingh had gone to Mayur Hotel for picking up a food

parcel. At that time all the accused came there. They encircled

Ganesh. The accused No.1 Kamlesh gave a blow with knife on the

back side of head of Ganesh. Gurdipsingh was near Mayur hotel. He 17 of 48

: 18 : APEALS--742-23+J.odt

tried coming towards the spot but the accused No.2 Sagar took out a

gupti and tried to assault PW-1 Gurdipsingh. Therefore, PW-1 did not

intervene further. All the accused gave blows with knife, gupti and

weapons like chopper on the deceased. The accused No.3 Bittu had

stabbed Ganesh on his abdomen. After the assault, they went away

from the spot on their motor-bikes. PW-5 then returned home out of

fear. He identified all the accused by their names correctly before the

Court. He identified the Article 'D' knife as the weapon used by the

accused No.1 Kamlesh. He identified Article 'E' gupti used by the

accused No.3 Bittu @ Suraj.

19. In the cross-examination, PW-5 was asked about his

occupation. He was working as an electrician. He knew PW-1 since

past seven to eight years, and the deceased Ganesh since past six to

seven years. He was knowing that Ganesh and PW-1 were arrested in

connection with assault on the accused No.1 in the past. They were

released on bail. After the incident, he reached home at around 1.30

a.m. to 1.45 a.m.. The police came to his house at about 3.00 to

3.30 a.m.. He was asked to come to the police station. He went

there. In the meantime, he had not informed anything to his family

members. He stated that as he was frightened, he did not make any 18 of 48

: 19 : APEALS--742-23+J.odt

enquiry about the deceased after the assault. He knew the house of

the deceased. It was about five minutes walk but he did not go to the

house of the deceased because he was frightened. He was standing

on the side of the Inlaks Hospital. He did not go to the opposite side

when the deceased fell down. He had not seen PW-1 running away.

He himself stayed at the spot for about only one or two minutes and

then left from there. He had seen PW-1 Gurdipsingh standing near

Daryasagar Hotel. After PW-1 had sustained injury he was seen

standing near Dubey Dairy. The sketch shows that Mayur Hotel was

on left side of Daryasagar Hotel and Dubey Dairy was on the right

side. He had not seen the police arriving at the spot till he was there.

He further stated that he knew the difference between chopper,

gupti and knife, but he could not say who had used the chopper.

According to him, PW-1 Gurdipsingh had suffered some bleeding

injury. He had not seen any knife in the hands of Ganesh, but,

according to him he had seen a nail cutter in his hand. According to

him, the deceased usually used to carry it in his hand. He did not

remember whether Article 'G' was with the deceased at the relevant

time. Article 'G' was a knife.

20. PW-5 was also cross-examined in respect of name of the 19 of 48

: 20 : APEALS--742-23+J.odt

accused No.3. He did not remember whether he had stated name

'Bittu' or 'Suraj'. He did not remember whether he had referred the

accused No.3 by his name Suraj while narrating the incident to the

police. In further cross-examination, he stated that he could not

explain exact difference between a chopper, a gupti and a knife. In

the further cross-examination he accepted that the persons standing

in front of Zaika Hotel and Inlaks Hospital could not see Daryasagar

Hotel but, this question is put out of context. It was not asked to him

as to when he was present in front of Zaika Hotel. PW-5 has clearly

described where he was standing, and from that spot the incident

was visible. After the incident, he went back to his house. His

mother and sister were present in the house, but he did not inform

them. He lay in bed between 1.00 a.m. to 3.00 a.m.. Then the police

came and called him.

21. At this stage it is advantageous to refer to the defence

witness DW-1 Shinde because he also claims to be an eye witness to

the incident. He deposed that he was working as a Hotel Manager in

Daryasagar Bar. He knew PW-5 Gaurav, PW-1 Gurdipsingh and the

deceased Ganesh. He also knew all the accused by their names. He

knew all of them because they used to come to his hotel to drink 20 of 48

: 21 : APEALS--742-23+J.odt

liquor. He knew the deceased because he used to visit Daryasagar

Bar frequently for having liquor. He then described the the incident.

According to him, four to five unknown persons approached the

deceased. There was hot exchange of words. There was a scuffle.

Ganesh was pushed. He fell down and he took out a Chinese knife

from his waist and assaulted one person in front of him. Two other

unknown persons assaulted Ganesh by a chopper and a sickle

repeatedly. Then they ran away. He went near the deceased Ganesh.

He told this witness that those four to five assailants were unknown

to him. He further told this witness that he assaulted them, and

therefore they assaulted him. According to this witness, he used a

phone of waiter Rajendra Gupta and dialed '100' and informed the

police that Ganesh was assaulted. The police came within ten

minutes. Ganesh was put on a stretcher and was taken to Rajawadi

hospital. The police made enquiries with him. He told them about the

incident. The police asked him who had accompanied Ganesh. This

witness told them that Gurdipsingh Nagpal (PW-1) used to be with him.

The police asked the address of PW-1. DW-1 showed PW-1's house to

the police. The police gave two slaps to PW-1 and brought him to

the police station. According to him at the time of incident PW-1 was 21 of 48

: 22 : APEALS--742-23+J.odt

not present at the spot of the incident. He further deposed that, at

the time of incident, none of the accused was present at the spot of

incident. The police had recorded their statement. He identified

Article 'G' as the Chinese knife used by the deceased Ganesh. In the

cross-examination conducted by learned APP, he stated that the

police had told him that he had to give evidence in the Court. The

police had recorded his statement on two occasions. He admitted

that he had not narrated this incident to anybody prior to coming to

the Court for giving his evidence. He came to know that all the

accused were arrested after the incident within four to five days. He

did not go to Court from anywhere else but stated that the deceased

was assaulted by some unknown persons and not by the accused. He

denied the suggestion that since there were many cases pending

against the accused he was under their fear and, therefore, was not

giving evidence against them.

22. PW-10 Dr. Narendra Shinde had conducted the

postmortem examination. The postmortem notes were produced on

record at Exhibit-85. PW-10 has described the injuries caused to the

deceased. There were multiple injuries from Sr. Nos.1 to 40. All

these injuries were mainly on the head, neck, chest and abdomen.

                                                                                        22 of 48





                                      : 23 :                      APEALS--742-23+J.odt

There were incised wounds and stab wounds. Their size varied from

14 cm to 3 cm. They were of the length from range of 14 cm length

it was 3 cm length. There was fracture of parital bone and fracture of

base of skull. There was fracture to 3 rd, 4th, 5th, 6th, 7th, 8th right ribs.

Both the lungs were ruptured. The liver was ruptured. The cause of

death was hemorrhagic shock due to head injury with skull fracture

with multiple incise wounds with multiple stab wounds with rupture

of vital organs. In short, it was a brutal murder.

23. These are the main witnesses in this case. There are other

panch witnesses but the arguments were advanced before us mainly

in respect of these eye witnesses. However, it is necessary to refer to

the other evidence in the form of pancha witnesses. PW-2 Shekhar

Patil was a pancha for inquest panchnama. He was knowing the

deceased. He deposed that the deceased was in the habit of having a

nail cutter with him. He had seen the same nail cutter in his palm

even at the time of inquest panchnama. The inquest panchnama is

produced on record at Exhibit-58. Exhibit-64 is a separate

panchnama for seizure of clothes of the deceased and seizure of that

particular knife which was found in the hand of the deceased. Said

article was produced on record as Article 'G'. It is described as a knife 23 of 48

: 24 : APEALS--742-23+J.odt

having 7 cm long blade and 8 cm long handle. It was a foldable

knife. It had a small chain of 4 cm length. Thus, when it was folded

into the handle the length was 8 cm..

24. PW-3 Ismail Shaikh was a hostile panch. He was

connected with the panchnama for recovery of two knives at the

instance of the accused No.5 Govind Waghela. According to the

prosecution case, the two knives were taken out by him from a small

place behind a rock. The two knives were measuring 31 cm and 29 ½

cm in length. He had also produced his clothes from his house.

According to the prosecution case, those clothes were worn by him

at the time of incident. PW-3 had not supported the prosecution case.

25. PW-4 Mansingh Rokade was present at the time of

inquest panchnama when the instrument in the hands of the

deceased was seized. He described that instrument as a nail cutter.

The clothes of the deceased were recovered in his presence.

26. PW-6 PC Atul Sawant was a Muddemal Clerk. He had

carried the muddemal articles seized till 18.7.2015 to FSL. He had

carried those articles, viz., blood samples, hairs, nail clippings of the

accused, knives, the clothes of the accused and the deceased to FSL, 24 of 48

: 25 : APEALS--742-23+J.odt

Kalina.

27. PW-7 Vilas Ingole was a pancha for the panchnama under

which the clothes of the accused No.3 were seized at his instance

from his house. The panchnama is produced on record at Exhibits-

76 & 76A. It does not specifically mention that there were blood

stains on the clothes. But the pancha had explained in the cross-

examination that the blood stains were not clearly visible and,

therefore, it was not mentioned so. The C.A. reports show presence

of blood on his clothes as well.

28. PW-8 Adhikrao Shinde had taken the deceased to

Rajawadi Hospital. He deposed that he received a message on their

wireless at about 1.30 a.m. on 15.6.2015 that a dead body was lying

in front of Daryasagar Bar, Chembur. Their staff on wireless van

went to the spot. The detection staff had already arrived there. They

were waiting for PW-8's van. PW-8 and others took the dead body to

Rajawadi Hospital. The doctor examined and declared him as dead.

According to him, Gurdipsingh was present on the spot and he was

asking the detection staff for help.

In the cross-examination, he deposed that he could not 25 of 48

: 26 : APEALS--742-23+J.odt

give description of Gurdipsingh neither could he identify Gurdipsingh

when his evidence was recorded.

29. PW-9 Police Nayak Sheshrao Tiwale was a muddemal

clerk. He had carried 19 sealed packets to Kalina, FSL on 18.6.2015.

Those articles were found at the spot. He also carried the clothes of

the deceased and the clothes of the accused Nos.1,2 and 3.

30. PW-11 Satish Kamble was a pancha for the spot

panchnama which is produced on record at Exhibit-93. He has

deposed about the seizure of articles from the spot. According to the

prosecution case, the footwear of the deceased and the footwear of

the accused No.2 were seized from the spot. The spot of incident is

not really in dispute.

31. PW-12 Shashi Pandey was a pancha, in whose presence,

the clothes of the accused No.4 Sachin were seized on 26.6.2015.

They were seized from his house at his instance. He identified the

accused No.4 correctly in the Court.

32. PW-13 Atmaram Dait was a pancha, in whose presence

the accused Nos.1 & 2's clothes were recovered, but, he did not

depose about the same during his deposition. Therefore, his 26 of 48

: 27 : APEALS--742-23+J.odt

signature on that panchnama was marked as Exhibit-101. He was

not declared hostile and was not cross-examined by the learned APP.

According to the prosecution, he was a pancha when accused No.4

had shown the place where he had hid himself at Ghansoli.

33. PW-14 Sampaati Aldar was a pancha in whose presence

the weapons were produced by the accused No.1, but, he did not

support the prosecution case and he was declared hostile. The

panchnama is produced on record at Exhibit-105A, which mentions

that one gupti, one knife and one chopper were recovered at the

instance of the accused No.1 from near Ashish Theater from the

bushes. The gupti was 47 ½ cm long. The knife was 42 cm long and

the chopper was 38 cm long.

34. PW-15 HC Nana Gophne was the driver of a mobile van.

On that day, he was on patrolling duty at 1.30 a.m.. On 15.6.2015

ASI Patil received a message and directed this witness to take the

vehicle to the spot where the dead body was lying. He helped other

staff members to keep the dead body in the mobile van. PW-1

Gurdipsingh was present there. He informed about the incident to

the police. The statement of PW-15 was recorded on 18.6.2015 and

27 of 48

: 28 : APEALS--742-23+J.odt

at that time he had stated that PW-1 had told him that 2-3 persons,

namely, Sagar and Sachin had assaulted the deceased.

35. PW-16 Rupesh Mohite was another pancha for recovery

of weapons at the instance of the accused No.1, but, he had also

turned hostile.

36. PW-17 API Salim Khan was attached to Chembur police

station at the relevant time. He received information about the

incident. He went to the spot. The detection staff was already

present at the spot. PW-1 Gurdipsingh was present there. Sr. PI.

instructed PW-17 to take Gurdipsingh to the police station. PW-17

recorded Gurdipsingh's statement at Chembur police station. In the

meantime, he received a phone call that the deceased was declared

dead by the doctors at Rajawadi Hospital. He recorded the complaint

of Gurdipsingh and registered the offence vide C.R. No..157/2015 at

Chembur police station mainly under Section 302 of IPC. He

supervised the preparation of inquest panchnama. A small knife

found in the right hand of the deceased was seized. He recorded the

statement of Sushil Shinde (DW-1). He recorded statements of other

witnesses including the police witnesses who had reached the spot.


                                                                               28 of 48





                                    : 29 :                      APEALS--742-23+J.odt

He sent the articles for chemical analysis.


In the cross-examination, he stated that the phone call

was received on the landline of Chembur police station at 1.15 a.m.,

but, he did not know who had made the phone call. PW-1 was with

him when he went to the police station from the spot of incident. He

had not sent PW-1 to the residence of Sambhaji Ghadigaonkar i.e.

father of the deceased. He had not sent PW-1 for alcohol test. He

admitted that the clothes of the eye witnesses needed to be seized.

He had not sent PW-1 for medical examination. He admitted that

PW-1 was injured but he had not made any request for medical help.

He further volunteered that PW-1 told him that those were minor

injuries and he would take medical help later on. He proved

omissions from the FIR and the police statement. He had not seen

the CCTV footage of any of the hotels at the spot. He did not know

whether CCTV was installed there. He was there at the spot for

about half an hour. PW-1 had not accompanied him to the hospital.

In the cross-examination on behalf of the accused No.3 he stated

that he had not asked PW-1 about the full name and address of the

accused (referred to by PW-2 as Bittu). PW-1 had not referred to the

name 'Suraj Singh' when he took the name of 'Bittu'. He denied the 29 of 48

: 30 : APEALS--742-23+J.odt

suggestion that 'Bittu' and 'Suraj Singh' were two different persons.

37. PW-18 API Malhari Kokre was another investigating

officer. He had gone to the spot. He had examined the spot. On

15.6.2015 he arrested accused No.3 Bittu @ Suraj Singh. On

17.6.2015 at the instance of Suraj his clothes were recovered from

his house. On 24.6.2015 he had shown the place where he had

concealed himself. On 26.6.2015, the accused No.4 Sachin Margaj's

clothes were recovered at his instance. On 26.6.2015, the accused

No.5 Govind was arrested. On 28.6.2015, the clothes and weapons

were recovered at the instance of the accused No.5 Govind. In the

cross-examination, he stated that the neighbours had confirmed that

Suraj Singh was Bittu, but, he had not recorded the statements of

neighbours because Suraj Singh had created terror and the witnesses

were not ready to give the statements.

38. PW-19 Sharad Jadhav was a pancha witness in whose

presence the clothes of the accused No.1 Kamlesh and the accused

No.2 Sagar were seized.

39. PW-20 PI Dnyaneshwar Kolham was another

investigating officer. Under his supervision, the weapons were 30 of 48

: 31 : APEALS--742-23+J.odt

recovered at the instance of the accused No.1. The panchnama was

produced on record at Exhibit-105. The plastic bag with weapons

was recovered from the bushes near Ashish Theater. He identified

those weapons before the Court. They were a chopper, a knife and a

gupti.

40. PW-21 API Prakash Kalange had prepared the arrest

panchnama of the arrested accused No.1 and 2 on 15.6.2015. Their

clothes were seized in his presence.

41. PW-22 PI Viswanath Kolekar had completed the

investigation and had filed the chargesheet. PW-22 has referred to

the complaint dated 9.6.2015 made by the deceased Ganesh

expressing apprehension to his life from the accused No.1 Kamlesh

and the accused No.4 Sachin.

. This is the evidence led by the prosecution.

42. The defence counsel led by Dr. Yug Mohit Chaudhry

made the following submissions:

i. The entire prosecution case depends on the evidence of PW-1

and PW-5. PW-1 is not a reliable witness, which can be seen

31 of 48

: 32 : APEALS--742-23+J.odt

from his evidence and his conduct. According to the

prosecution case he sustained the injuries on his right hand but

the prosecution has not produced any medical record to

support that case. The evidence of an injured witness is always

important and, therefore, if the prosecution was claiming that

he had suffered injuries during the incident, it was necessary

for the prosecution to have produced the medical certificate

regarding his injuries to establish his presence at the spot.

ii. PW-1 had a definite reason to implicate the accused falsely.

PW-1 himself was an accused in the previous offence in which

the accused No.1 Kamlesh was assaulted by the deceased and

PW-1 himself. Therefore, he had a grudge against the accused

No.1 and his friends. PW-1, therefore, was an interested

witness, and his evidence needs close scrutiny and independent

corroboration. Dr. Chaudhry relied on certain judgments in

support of this contention. However, there is absolutely no

quarrel about this proposition that the evidence of the

interested witness needs close scrutiny, particularly when he

has a vested interest in implicating the accused. The

proposition submitted by Dr. Chaudhry in this behalf is 32 of 48

: 33 : APEALS--742-23+J.odt

acceptable and, therefore, it is not necessary to refer to the

judgments relied on by him in that behalf.

iii. PW-1 has suppressed the genesis of the incident. A knife was

actually found in one hand of the deceased which clearly

meant that the incident was something else. The genesis was

suppressed by PW-1. He has not said a word about the

deceased using that knife against any of the assailants. PW-1

has deliberately described this as a nail cutter and not a knife.

When he was shown the Article 'G' he had to admit that it was

a knife and not a nail cutter. He had failed to explain why the

deceased was carrying a knife in his hand at the time of

assault.

iv. PW-1 has given deliberately false answers in respect of the

treatment he took for his injuries. First of all, no medical

papers were produced by the prosecution. PW-1, at some stage,

had stated that the medical papers regarding his injuries were

with one police constable. He has not even given the name of

the hospital where he had taken treatment for his injuries.

Initially, he had gone to Rajawadi hospital to see the deceased.


                                                                         33 of 48





                                 : 34 :                  APEALS--742-23+J.odt

He was present there for about 4-5 hours, but he did not take

any treatment at Rajawadi Hospital. Instead, he claims to have

gone to a hospital at Govandi at 11.00 a.m.. He insisted that

the police did not send him for medical examination, but he

did not explain as to why his medical papers were with one

constable.

v. The learned Judge has acquitted the accused for causing

injuries to PW-1 and, therefore, all of them were acquitted

from the charges of commission of an offence punishable under

Section 324 of IPC.

vi. The conduct of PW-1 was completely unnatural. He did not

seek assistance from anybody after the assailants had fled from

the spot. He had not helped his friend's body to be kept in the

police van. He did not try to help him after the assailants had

left the spot and by the time the police had reached there. His

blood stained clothes were not seized. Those clothes could

have established his presence. The spot where he actually hid

himself is not clearly brought out by the prosecution. As per

PW-5, PW-1 was in front of Dubey Dairy, which on the other

34 of 48

: 35 : APEALS--742-23+J.odt

side of spot of incident compared to Mayur Hotel. PW-1 claims

to have seen the incident from near Mayur Hotel.

vii. PW-1 has not described the weapons properly and

he has given contrary answers regarding the nature of

weapons.

viii. PW-5 was equally an unreliable witness. According

to him, the incident could not be seen from Zaika Hotel which

was inside the lane and he had admitted that from that spot

Daryasagar Hotel was not visible. PW-5 has also suppressed

the genesis of the incident, as he had not referred to the use

of a knife by the deceased. He had also described that weapon

as a nail cutter which was in the hands of the deceased. His

conduct is absolutely unnatural. After the incident he

immediately rushed back home. He lay on his bed between

1.00 a.m. to 3.00 a.m. untill the police came to take him to the

police station. He did not accompany his friend the deceased to

the hospital. He did not inform the father of the deceased,

who was staying nearby. He did not describe the incident in

sufficient particulars. According to Dr. Chaudhary he was a got

35 of 48

: 36 : APEALS--742-23+J.odt

up witness.

ix. In addition to these statements, the learned Counsel Shri

Bhawnani, appearing for the accused No.3, submitted that

PW-1 had named accused No.3 as 'Bittu', but, there is no

evidence that the accused No.3 was known as 'Bittu'. No

independent evidence is led in that behalf. The prosecution,

therefore, has not established the identity of the accused No.3

and that he was known as 'Bittu'.

x. Learned counsel for the defence then referred to the evidence

of DW-1 and submitted that his evidence is absolutely reliable

and, therefore, based on this evidence the accused deserve to

be acquitted. They submitted that DW-1 Shinde admittedly was

present at the spot because his presence is mentioned by PW-1

and PW-5. DW-1 has stated that he was knowing all the

accused by names. He was also knowing PW-1, PW-5 and the

deceased by names. Therefore, if the accused Nos.1 to 5 had

assaulted the deceased, and if he had seen the incident he

would have definitely stated that the accused had assaulted the

deceased; but his case is specific. He has stated that the

36 of 48

: 37 : APEALS--742-23+J.odt

deceased was assauted by unknown persons. He has not

suppressed the genesis of the incident, as he has stated about

the scuffle between the deceased and four to five unknown

persons during which the deceased was pushed. He fell down.

He got up. He took out his knife and gave a blow to one of the

assailants. This incident is more probable. He was a natural

witness because he was Manager at Daryasagar Hotel, which

was near the spot. The incident had taken place in front of

that hotel.

xi. As far as recovery of weapons and the clothes is concerned,

that evidence is innocuous because, though there was blood

found on the clothes of the accused, the blood grouping was

inconclusive. The prosecution has not established conclusively

that the clothes of the accused had the blood of the deceased.

The weapons were recovered from open space accessible to all.

Most of the panchas have turned hostile and, therefore, this

evidence cannot be used as a corroborative piece of evidence.

43. On the other hand, learned APP submitted that there is

no reason to disbelieve PW-1 and PW-5. They were the natural eye

37 of 48

: 38 : APEALS--742-23+J.odt

witnesses. PW-1 had escaped the blow, as can be seen from the

evidence, and, therefore, there was no medical certificate mentioning

the injury. There were threats to those who came to help the

deceased and, therefore, the conduct of both PW-1 and PW-5 cannot

be said to be unnatural as they had tried to hide themselves and

could not help the deceased. The accused were carrying the deadly

weapons. Therefore, it was not possible for either of these witnesses

to have helped the deceased. The investigation had revealed that

Bittu and Suraj Singh were the names of the same person. The

neighbours and other witnesses could not be examined because of

the fear created by Suraj Singh. PW-1 and PW-5 corroborated each

other. They were the natural witnesses because they had

accompanied the deceased. They were friends. Both of them spoke

about the presence of each other. There is no evidence to show that

the deceased had used that knife. Therefore, merely because the

deceased was carrying a knife, it would not mean that there was

some other incident and not the incident as described by PW-1 and

PW-5.

44. PW-22 has stated that the deceased had lodged a

complaint only six days prior to the incident, expressing fear at the 38 of 48

: 39 : APEALS--742-23+J.odt

hands of the accused. There was a clear motive for commission of

this offence because the deceased had assaulted the accused No.1 in

the earlier case. There were 40 injuries on the dead body. It was a

brutal murder. Therefore, the intention and design was clear, which

had not occurred on the spur of the moment as submitted by learned

counsel for the Appellants based on evidence of DW-1 Shinde as a

retaliation of the blow given by the deceased. There is corroborative

evidence of recovery of weapons and blood stained clothes. The

C.A.. report shows blood on the clothes and the weapons. The

defence witness is absolutely unreliable. He was under the fear of the

accused and had given evidence to support the accused.

45. We have considered these submissions. As rightly

submitted by learned counsel for the defence, the case depends on

the quality of evidence of the eye witnesses. It is also rightly

submitted that PW-1 at least can be termed as an interested witness.

Therefore, we have scrutinized his evidence closely. Though his

evidence is criticized by the learned defence counsel, we find that

there is hardly any infirmity in his evidence. Evidence of interested

witness, if found reliable can be accepted. PW-1 and PW-5 have

consistently deposed that they had met the deceased in the night at 39 of 48

: 40 : APEALS--742-23+J.odt

around 9.00 p.m., then all of them had gone to Rasika Bar and had a

drinking session, one of their friend Ashish left from that place and

after that the deceased with these two witnesses decided to have

food at Chembur. PW-1 and PW-5 have consistently deposed about

the same, and this story is not destroyed in the cross-examination.

After that PW-1 went to Mayur Hotel to collect the food parcel. PW-5

waited across the road. The deceased and PW-1 had crossed the

road. The deceased, then, went to Daryasagar Hotel, which was in

the vicinity, to meet his friend Shinde i.e. DW-1. Though it was

submitted by learned counsel for the defence that PW-5 could not

have witnessed the incident as he had admitted that from the lane in

front of Inlaks Hospital the spot in front of Daryasagar Hotel was not

visible. However, that question is put out of context in the cross-

examination. PW-5 has never stated that he had remained in the lane

in front of Intaks Hospital and he had not gone with the deceased

and PW-1 towards Mayur Hotel. PW-5 has clearly stated that he

waited across the street and the deceased and PW-1 had crossed the

street to go towards Mayur Hotel. Therefore, both PW-1 and PW-5

were in a position to witness the incident.

46. PW-1 and PW-5 both consistently deposesd about the 40 of 48

: 41 : APEALS--742-23+J.odt

incident in sufficient details. As the deceased was talking with DW-1

Shinde, all the accused came there. Initially, the accused Nos.1 to 3

assaulted him and then the accused Nos.4 & 5 also joined. After the

first blow was given to the deceased, PW-1 tried to reach there to

intervene but a blow was directed towards him, therefore, out of fear

he went back from the spot. Much emphasis was laid by the defence

counsel on the fact that the medical certificate showing his injuries is

not produced by the prosecution on record but the evidence shows

that he had not suffered a major blow on his hand. A blow was

directed towards him but it is not described that he had suffered a

serious bleeding injury worth mentioning. After that, PW-1 hid

himself in a gap near Mayur Hotel, and PW-5 stopped where he was.

During that time the deceased was assaulted. The assailants went

away. After that, PW-5 got frightened and returned home. After

witnessing the assault where not less than 40 injuries were caused to

the dead body, it is not unnatural that the witness would get

frightened. Therefore, there was nothing unnatural for PW-5 to rush

home and not tell this incident to anybody. Only his mother and

sister were at home and naturally he would not tell this incident to

those ladies. It is not as if he had gone to sleep. He lay on his bed. It 41 of 48

: 42 : APEALS--742-23+J.odt

was a night time, between 1.00 a.m. to 3.00 a.m., by which time the

police came to call him. We do not find his conduct unnatural.

Though the deceased was his friend, but the manner of assault would

naturally cause deep fear in his mind. The important fact is that both

of them had described the incident consistently.

47. Dr. Choudhary submitted that the sketch shows that PW-5

had stated that PW-1 was on one side of the spot of incident, i.e.,

near Dubey Dairy; whereas Mayur Hotel was on the other side of the

spot of incident. However, as can be seen, PW-5 was totally under

fear. He had clearly seen PW-1 and the deceased going towards

Mayur Hotel and PW-1 then trying to help the deceased when the

first blow was given. Therefore, it does not matter whether PW-5

had seen PW-1 after the incident. PW-1's presence was clearly stated

by PW-5. Therefore, PW-1's presence at a short distance near Dubey

Dairy would not make much dent to the prosecution case.

48. Further emphasis was laid on the description of the

weapons and the confusion in the minds of both these witnesses.

Here, it must be noted that the length of these weapons was almost

similar as was mentioned earlier. Therefore, when five assailants

42 of 48

: 43 : APEALS--742-23+J.odt

were assaulting the deceased with their respective weapons, it is

hardly expected that PW-1 and PW-5 would differentiate and

distinguish between a chopper, a gupti and a knife of same length

and would describe them in a greater details and would ascribe a

particular weapon to a particulate accused. Therefore, we do not

find much infirmity about description of the weapons given by both

the witnesses in their depositions and in the cross-examination as

well as in the FIR of PW-1.

49. Though it was argued that PW-1 is an interested witness

and in particular had vested interest because he was also an accused

along with the deceased in the earlier case lodged for the offence of

attempting to commit murder of the accused No.1, that by itself does

not mean that his evidence cannot be termed as a reliable piece of

evidence. In fact it shows the close friendship between the deceased

and PW-1. It makes him a natural witness. This has to be seen in the

light of the evidence of PW-5, who has described the incident right

from its inception till the actual assault. PW-5 admittedly was not an

accused in the prvious case, in which PW-1 and the deceased were

arrested. PW-5 definitely did not have any grudge against the

accused. Therefore, though he was a friend of the deceased, he had 43 of 48

: 44 : APEALS--742-23+J.odt

no reason to implicate all the five accused falsely.

50. We do not find much substance in the submission that

the accused No.3 was not known as Bittu or at least no such

evidence is brought on record by the prosecution. The investigating

officer has given sufficient reasons as to why no witness in that

behalf could be examined. It was explained that those who knew

that the accused No.3 was known as 'Bittu' were the neighbours of

the accused No.3 and were under his fear. Apart from that, the

accused No.3 has not taken that specific defence in his statement

under Section 313 of Cr.P.C.. that he was not known as 'Bittu'. It was

only during the cross-examination that some suggestions were put

that he was not known as Bittu. More importantly PW-1 had

identified the accused No.3 correctly in the Court. Therefore, his

identity as one of the assailants is clearly established in the Court.

Since he was known to the accused there was no necessity to have

conducted the test identification parade.

51. Another important feature in this case is that all the

police officers have consistently depossed that when they reached the

spot PW-1 was present there at the spot. In fact he was taken to the

44 of 48

: 45 : APEALS--742-23+J.odt

police station from the spot itself and his FIR was immediately taken.

The incident had taken at around 12.45 a.m.. The proforma of the

FIR shows that the police station was informed about the incident at

1.20 a.m. and the FIR was actually registered at 2.30 a.m.. There is

no time gap between the actual incident and registration of the FIR

to enable PW-1 to concoct a false story to implicate all the five

accused. No evidence is brought on record as to why he would

implicate the accused Nos.2, 3, 4 and 5 though he had enmity only

against the accused No.1.

52. The evidence of PW-22 also shows that the deceased had

expressed clear apprehension only six days' before the incident that

he was apprehending for his life at the hands of the accused No.1

Kamlesh and the accused No.4 Sachin. This is an added feature in

favour of the prosecution. Therefore, the deceased always carrying a

small knife for self protection is not unusual. That does not mean

that he was the aggressor or that he had given the first blow to the

assailants.

53. As against the eye witnesses examined by the

prosecution, the evidence of DW-1 also calls for scrutiny and close

45 of 48

: 46 : APEALS--742-23+J.odt

examination of his evidence. Admittedly, his presence was deposed

by PW-1 and PW-5. Therefore, he was present at the spot. The

question is whether he is deposing truthfully about the incident.

According to the defence, he was knowing the deceased, PW-1, PW-5

and all the accused by names and, hence he was familiar with all the

parties concerned. Therefore, when he deposed that four to five

unknown persons assaulted the deceased, that would exclude the

accused as the assailants. In this context some of the answers given

by him in his cross-examination conducted on behalf of the

prosecution are important. His statement was recorded by the police,

but, he has admitted that he had not disclosed this incident to

anybody before his evidence was recorded in the Court. This is quite

unnatural. He has described that he had seen the incident right from

the beginning. According to him, there was a scuffle between the

deceased and four to five unknown persons resulting in the deceased

giving the first blow and the assailants assaulting him thereafter. He

has further deposed that after the assault, he went near the deceased

and asked him about the incident. At that time the deceased told

him that he had assaulted an unknown person and, therefore, the

unknown persons assaulted him in retaliation. However, this part of 46 of 48

: 47 : APEALS--742-23+J.odt

his deposition is absolutely unbelievable. Looking at the nature of

injuries caused to the deceased, all over his vital organs, right from

his head to his abdomen, it was not possible that the deceased would

be in a position to utter anything. He had suffered injuries to his

head, face, throat, neck, chest, and abdomen. All his vital organs

were damaged. Therefore, it is simply impossible that he would

describe the incident to this witness. Therefore, we find that DW-1 is

not describing the incident truthfully. Therefore, we are not

believing him at all.

54. Thus, we find that the prosecution has sufficiently

established its case through the evidence of the eye witnesses. In

addition, there are corroborative pieces of evidence in the nature of

recovery of weapons and recovery of clothes. However, the recovery

of weapon is from the place which was accessible to all and they

were not from the spot which were exactly not visible. Therefore,

not much importance can be given to the recovery of weapons.

55. As far as seizure of the clothes of the accused is

concerned, the C.A. report shows presence of blood but the blood

group is mentioned as 'inconclusive'. Therefore, it cannot unerringly

47 of 48

: 48 : APEALS--742-23+J.odt

point to the only possibility that the blood on the clothes of the

accused was that of the deceased. Therefore, not much reliance can

be placed on the recovery of weapons and clothes. Resultantly this

case only depends on the quality of the evidence of the eye

witnesses. As discussed earlier, we are satisfied that the evidence of

PW-1 and PW-5 is consistent, cogent and reliable. Based on their

evidence, the prosecution has proved its case beyond reasonable

doubt against all the accused. Therefore, we are not inclined to

interfere with the judgment and order passed by the learned trial

Judge in convicting and sentencing the Appellants. With the result,

all the five Appeals are dismissed and the judgment and order dated

29.3.2023 passed by the Additional Sessions Judge, Greater Mumbai

in Sessions Case No.788/2015, is confirmed. With dismissal of the

Appeals, nothing survives in the pending Applications and the same

are also disposed of.





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


                          Deshmane (PS)






PRADIPKUMAR PRAKASHRAO
PRAKASHRAO DESHMANE
DESHMANE    Date:
            2025.10.14
            16:45:43
            +0530
                                                                                                          48 of 48





 

 
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