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

Mahanor S/O. Sudmal Kale vs The State Of Maharashtra
2026 Latest Caselaw 1845 Bom

Citation : 2026 Latest Caselaw 1845 Bom
Judgement Date : 18 February, 2026

[Cites 13, Cited by 0]

Bombay High Court

Mahanor S/O. Sudmal Kale vs The State Of Maharashtra on 18 February, 2026

2026:BHC-AUG:7702
                                                                     907.APEAL.760.2024



                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       BENCH AT AURANGABAD

                                 CRIMINAL APPEAL NO. 760 OF 2024

          Mahanor S/o. Sudmal Kale,
          Age : 23 Years, Occu : Agri.,
          R/o. Salbatpur, Tq. Newasa,
          District Ahmednagar                                    ...APPELLANT

                   VERSUS

          The State of Maharashtra,
          Through Police Inspector,
          Police Station, Shrirampur (City).
          Shrirampur                                      ...RESPONDENT
                                           WITH
                        CRIMINAL APPLICATION NO. 4292 OF 2019
                                             IN
                            CRIMINAL APPEAL NO. 760 OF 2024

                                           ***
           Mrs. Renuka V. Ghule-Palve, Advocate for the Appellant.
           Ms. M. N. Ghanekar, APP for Respondent - State.
                                           ***

                                               CORAM : RAJNISH R. VYAS, J.
                                               DATE : FEBRUARY 18, 2026

          JUDGMENT :

1. The accused has approached this Court challenging the

judgment dated 25th September 2017 passed in Sessions Case No.12 of

2010 by the Additional Sessions Judge, Shrirampur, by which he was

convicted for the commission of offence punishable under Section 399

of the Indian Penal Code, 1860 (hereinafter referred to as "IPC" for the

907.APEAL.760.2024

sake of brevity) and directed to suffer rigorous imprisonment for term

of eight years and pay fine of ₹ 8,000/-. A default sentence of two

years was also imposed upon him.

2. In short, it is the case of the prosecution that police officers

attached to the respondent police station received certain information

based on which a raid was decided to be conducted. Accordingly, the

necessary arrangements were made. The spot of the incident was

raided by the police authorities, where it was found that a few persons

were sitting in a thorny bush at night, talking in sign language. When

the police officers tried to apprehend the persons, a few ran away, but

two of the accused were caught. The present appellant is one of the

accused.

3. It is the case of the prosecution that chilli powder and a

shock-up of a vehicle were recovered from the accused persons. It is

against this background that the first information report was lodged

and the investigation carried out. During the course of the

investigation, the necessary seizures were made, and the spot

panchnama was also prepared. After completion of the investigation, a

charge sheet bearing No.30 of 2010 was filed against the three

accused. Mr Vijay Balu Bhosale was shown as accused No.1, the

907.APEAL.760.2024

present appellant as accused No.2, and one Ramesh Bhosale was

shown as accused No.3.

4. The record reveals that the charge was framed against the

present appellant on 22nd June 2017, to which he did not plead guilty.

The other two accused were not be tried for want of their presence.

5. The prosecution, to bring home the charge, examined total

of six witnesses. The accused was then questioned under Section 313

of the Code of Criminal Procedure 1973 (hereinafter referred to as

"Cr.P.C." for the sake of brevity), in which he took a defence of false

implication. The accused neither entered the witness box nor

examined any other witnesses.

6. Considering the evidence available on record, the Trial

Court awarded the conviction and sentenced the accused - appellant

as stated above.

7. The learned counsel for the appellant contended that the

evidence available on record shows that the prosecution did not prove

the ingredients of the offences registered and that, in fact, it was a case

of false implication.

907.APEAL.760.2024

8. According to her, even if the evidence tendered by the

prosecution is taken as it is, it would reveal that there is nothing

against the present appellant. She submits that different witnesses

have advanced different stories, which weaken the prosecution's case.

She thus prays for acquittal.

9. Per contra, Ms Ghanekar, learned APP, contended that the

prosecution has led cogent and reliable evidence and that, in fact,

recovery at the instance of the appellant establishes his guilt. She

submitted that the evidence tendered by the police officers is cogent

and reliable and was thus rightly considered by the Trial Court.

10. I have heard the respective counsel and also gone through

the record of the case. Since the accused was charged under Section

399 of the Indian penal code ( IPC), it is necessary to see what the said

provision speaks about.

11. Section 399 of the IPC speaks about preparation to commit

dacoity. It states that whoever prepares to commit dacoity shall be

punished with rigorous imprisonment for a term which may extend to

10 years. A fine is also prescribed.

907.APEAL.760.2024

12. Dacoity is defined under the provisions of Section 391 of

IPC, which states that when five or more persons conjointly commit or

attempt to commit a robbery -----, it is said to have committed dacoity.

13. The discussion regarding the applicability of Section 391 of

IPC would not be complete unless and until the definition of robbery is

perused, which can be found in Section 390 of IPC.

14. Section 390 of IPC defines robbery in two contingencies:

when the theft is robbery and when extortion is robbery.

15. The theft is robbery if, in orderto committing of the theft,

or in committing the theft, or carrying away or attempting to carry

away property obtained by the theft, the offender, for that end

voluntarily causes or attempts to cause to any person death or hurt or

wrongful restraint, or fear of instant death or of instant hurt, or of

instant wrongful restraint.

16. Though in the present case the question is regarding

preparation to commit dacoity, the definition of theft will also have to

be appreciated, which is defined under Section 378 of the IPC. In

simple language, theft means an act intending to take dishonestly any

movable property out of the possession of any person without that

907.APEAL.760.2024

person's consent. Section 378 of the IPC defines theft at length.

17. At this juncture, it is necessary to mention here that there

are four stages in the commission of a crime: (1) an intention, (2)

preparation, (3) attempt and (4) completion.

18. Thus, it will have to be seen whether the case of

prosecution falls short of an attempt and is one step ahead of

intention, and consequently or proves preparation.

DIFFERENCE BETWEEN ATTEMPT AND PREPARATION

19. In Abhayanand Mishra Vs. State of Bihar1 1961 SCC

OnLine SC 67 and in case of In re : T. Munirathnam Reddi it was

observed at p. 122:

"The distinction between preparation and attempt may be clear in some cases, but, in most of the cases, the dividing line is very thin. Nonetheless, it is a real distinction. The crucial test is whether the last act,if uninterrupted and successful, would constitute a crime. If the accused intended that the natural consequence of his act should result in death but was frustrated only by extraneous circumstances, he would be guilty of an attempt to commit the offence

1 1961 SCC OnLine SC 67

907.APEAL.760.2024

of murder. The illustrations in the section (Section

511) bring out such an idea clearly. In both the illustrations, the accused did all he could do but was frustrated from committing the offence of theft because the article was removed from the jewel box in one case and the pocket was empty in the other case." The observations "the crucial test is whether the last act, if uninterrupted and successful, would constitute a crime" were made in connection with an attempt to commit murder by shooting at the victim and are to be understood in that context. There, the nature of the offence was such that no more than one act was necessary for the commission of the offence.

24. We may summarise our views about the construction of Section 511 IPC, thus : A person commits the offence of attempt to commit a particular offence when (i) he intends to commit that particular offence; and (ii) he, having made preparations and with the intention to commit the offence, does an act towards its commission; such an act need not be the penultimate act towards the commission of that offence but must be an act during the course of committing that offence.

25. In the present case, the appellant intended to deceive the University and obtain the necessary permission and the admission card and, not only sent an

907.APEAL.760.2024

application for permission to sit at the university examination, but also followed it up, on getting the necessary permission, by remitting the necessary fees and sending the copies of his photograph, on the receipt of which the University did issue the admission card. There is therefore hardly any scope for saying that what the appellant had actually done did not amount to his attempting to commit the offence and had not gone beyond the stage of preparation. The preparation was complete when he had prepared the application for the purpose of submission to the University. The moment he despatched it, he entered the realm of attempting to commit the offence of "cheating". He did succeed in deceiving the University and inducing it to issue the admission card. He just failed to get it and sit for the examination because something beyond his control took place inasmuch as the University was informed about his being neither a graduate nor a teacher."

20. In State of M.P. v. Mahendra, alias Golu2, distinction

between "preparation" and "attempt" to commit rape, is aptly decided

and it was observed as under :

"12. It is a settled proposition of criminal jurisprudence that in every crime, there is first, mens rea (intention to commit), secondly, preparation to commit it, and 2 (2022) 12 SCC 442

907.APEAL.760.2024

thirdly, attempt to commit it. If the third stage, that is, "attempt" is successful, then the crime is complete. If the attempt fails, the crime is not complete, but law still punishes the person for attempting the said act. "Attempt" is punishable because even an unsuccessful commission of offence is preceded by mens rea, moral guilt, and its depraving impact on the societal values is no less than the actual commission.

13. There is a visible distinction between "preparation"

and "attempt" to commit an offence and it all depends on the statutory edict coupled with the nature of evidence produced in a case. The stage of "preparation" consists of deliberation, devising or arranging the means or measures, which would be necessary for the commission of the offence. Whereas, an "attempt" to commit the offence, starts immediately after the completion of preparation.

"Attempt" is the execution of mens rea after preparation. "Attempt" starts where "preparation"

comes to an end, though it falls short of actual commission of the crime.

18. Even prior thereto, this Court in [Madan Lal v. State of J&K [(1997) 7 SCC 677] opined that the. degree of the act of an accused is notably decisive to differentiate between "preparation" and "attempt" to commit rape. It was held thus : (SCC p. 689, para

907.APEAL.760.2024

12)

"12. The difference between preparation and an attempt to commit an offence consists chiefly in the greater degree of determination and what is necessary to prove for an offence of an attempt to commit rape has been committed is that the accused has gone beyond the stage of preparation. If an accused strips a girl naked and then making her lie flat on the ground undresses himself and then forcibly rubs his erected penis on the private parts of the girl but fails to penetrate the same into the vagina and on such rubbing ejaculates himself then it is difficult for us to hold that it was a case of merely assault under Section 354 IPC and not an attempt to commit rape under Section 376 read with Section 511 IPC. In the facts and circumstances of the present case the offence of an attempt to commit rape by the accused has been clearly established and the High Court rightly convicted him under Section 376 read with. Section 511 IPC."

19. The difference between "attempt" and "preparation"

in a rape case was again elicited by this Court in

907.APEAL.760.2024

Koppula Venkat Rao v. State of A.P. [Koppula Venkat Rao v. State of A.P., (2004) 3 SCC 602] , laying down that : (SCC p. 606, paras 10-11)

"10. An attempt to commit an offence is an act, or a series of acts, which leads inevitably to the commission of the offence, unless something, which the doer of the act neither foresaw nor intended, happens to prevent this. An attempt may be described to be an act done in part-

execution of a criminal design, amounting to more than mere preparation, but falling short of actual consummation, and, possessing, except for failure to consummate, all the elements of the substantive crime. In other words, an attempt consists in it the intent to commit a crime, falling short of, its actual commission or consummation/ completion. It may consequently be defined as that which if not prevented would have resulted in the full consummation of the act attempted. The illustrations given in Section 511 clearly show the legislative intention to make a difference between the cases of a mere preparation and an attempt.

11. In order to find an accused guilty of an attempt with intent to commit rape, court has to be satisfied that the accused, when he laid hold of

907.APEAL.760.2024

the prosecutrix, not only desired to gratify his passions upon her person, but that he intended to do so at all events, and notwithstanding any resistance on her part. Indecent assaults are often magnified into attempts at rape. In order to come to a conclusion that the conduct of the accused was indicative of a determination to gratify his passion at all events, and in spite of all resistance, materials must exist. Surrounding circumstances many times throw beacon light on that aspect."

Thus what emerges from the aforesaid observation is that though preparation, which is stage in commission of offence may not cause direct injury to any person, but the law acts in proactive manner to control the commission of offence."

21. In this regard, it is necessary to consider the testimony of

PW-2 Kachru Chothve, who was a Police Head Constable and driver

attached to Police Station Shrirampur. He deposed that on 20 th

December 2009, at about 10:30 to 11:00 p.m., he was called by PI-

Pandole, who informed him that they had to go somewhere;

accordingly, PW-2, along with Panchas and other persons, proceeded

from the police station and came near Ashok Petrol Pump. PW-2

deposed that the vehicle was parked there, and they walked up to the

907.APEAL.760.2024

FCI Godown. They noticed 5 to 6 people sitting in a thorny bush,

signalling to each other. PW-2 and others chased the said persons, and

only two persons were apprehended. PW-2 further deposed that he

fell due to a scuffle and sustained injury to his left hand. Thereafter, PI

- Pandole and PSI - Ballayya, along with other staff, prepared the

panchnama, and chilli powder, a motorcycle shock-up, and one iron

rod were found. Those two people were then brought to the police

station. This witness identified the articles produced in the Court,

namely chilli powder, a motorcycle shock absorber(shock up), and an

iron rod. He then identified the accused, who was present in the

Court.

22. In cross-examination, PW-2 has admitted that the

Shrirampur - Newasa road is a highway and that there are hotels and

shops on both sides of that road between the petrol pump and the

railway bridge. There was darkness at that time, but PW-2 volunteered

that there were stars in the sky. He admitted he was assigned to drive

the jeep, but denied the suggestion that he could not leave it due to

the wireless. He stated that he was unable to state the weight of chilli

powder with its wrapper, and also admitted that chilli powder can be

purchased from a grocery shop and that any person can bring a stick,

907.APEAL.760.2024

an iron rod, or a shock-up.

23. PW-2, in cross-examination, further admitted that he was

unable to state which of those persons was possessing which particular

item. He also admitted that, due to the darkness, he could not see the

faces of those persons.

24. So far as the testimony of this witness is concerned, it is

necessary to mention here that he was a driver who had sustained

injuries on his body in a scuffle. Though he identified the accused in

the dark, the fact remains that, in cross-examination, he admitted he

could not see the faces of those persons. It is worth mentioning that

the incident in question occurred on 20th December 2009, whereas the

examination and evidence of this PW-2 were recorded on 26 th July

2017; thus, his identification of the accused after a lapse of more than

eight years seems to be highly doubtful.

25. As PW-2 has stated that he has sustained injury, let us see

the testimony of PW-4, Dr Anil Momle, who stated that on 21st

December 2009, he examined PW-2 and found two injuries: (1)

abrasion left elbow measuring 3x3 cm, and (2) contusion with

abrasion left on the knee joint measuring 2x4 cm. He stated that the

907.APEAL.760.2024

injury occurred within 24 hours. During cross-examination, he

admitted that no signature or thumbprint of the patient was obtained

on the certificate.

26. The evidence of the aforesaid witness shows that he

examined the patient, PW-2, on 21 st December 2009 and, after

examination, issued an injury certificate. As rightly pointed out by the

learned counsel for the appellant, the said medical certificate does not

bear any thumb impression or signature of the PW-2. Further, at the

bottom of the medical certificate (Exhibit 62), the outward number of

the MLC and the date of the MLC are not mentioned, and the column

for forwarding the copy to PSI is also not filled. Thus, this raises a

doubt regarding the examination of PW-2 at the hands of PW-4.

27. This takes me to the testimony of PW-3 Shankar Bahirath,

who was attached to Shrirampur City Police Station as a Head

Constable. According to him, on 12 th December 2009, at about 10:30

to 11:00 p.m., PI - Pandole called the police staff and informed them

that they were required to carry out a raid. Accordingly, all those

persons went to the spot in a government vehicle. He stated that PI

Pandole told PSI Ballayya to proceed to the incident site on a

907.APEAL.760.2024

motorcycle with two police personnel. When they reached the spot,

some persons were found near the FCI Godown, sitting in a circle.

When the police officials arrived, those persons started running, and

two were caught.

28. He deposed that a scuffle took place between those persons

and PW-2, due to which PW-2 fell and sustained injury. During the

personal search of those two persons, accused Bhosale was found in

possession of chilli powder, and the present appellant was found in

possession of a steel rod. He stated that wooden logs were found lying

at the spot; accordingly, the panchnama was prepared there, and those

persons were taken to the police station. The report was lodged below

Exhibit 60. The PW-3 identified the muddemal shown to him in the

Court, as well as the accused-appellant.

29. In cross-examination, he admitted that the steel rod he

referred to was a rod of the shock-up of a truck. He further admitted

that in the report he had incorrectly stated that the steel rod was of a

truck, when in fact it was of a motorcycle.

30. PW-3, in his cross-examination, has stated that when the

incident had taken place, it was dark and he did not personally catch

907.APEAL.760.2024

anybody. He also stated that the incident occurred within the railway's

jurisdiction and that there were localities on both sides of the railway

line; the Newasa road was also situated beside the railway line. He

deposed that there was traffic on the Newasa road at that time, and

that they did not call any drivers of those vehicles for a panchnama,

nor did they record their names. He further admitted that no third

person had filed a complaint with the police regarding the presence of

those persons at the spot. He denied other suggestions.

31. The testimony of this witness would reveal that, though he

was occupying the post of Assistant Sub Inspector, he admitted that the

rod which he stated in the police report was not the shock-up rod of a

truck. He stated that it was incorrectly stated that the steel rod was

from a truck. This testimony, if taken into consideration in the

background of the entire prosecution case, would reveal that the

possibility cannot be ruled out that the police authorities set the

criminal law in motion against the accused persons without having

cogent and reliable evidence.

32. PW-5 is one Prasad Salve, who was a Police Constable

attached to Shrirampur City Police station, and who deposed about the

information given by PI- Pandole for effecting a raid behind the FCI

907.APEAL.760.2024

godown beside the railway line, and thereafter they reaching the spot.

He stated that their staff member proceeded from behind the FCI

godown with PI - Pandole towards the railway line. PI - Pandole

received a call from PSI - Ballayya, whose team had gone to the

incident site by private vehicle. PSI - Ballayya then gave a signal to PI

- Pandole that some persons were holding discussions beside the

bushes, and when the police staff encircled those persons, they found

that all those persons were sitting in a circle, with one person in the

middle portion giving signals to them. The raid was conducted, and

two persons were caught, while the others ran away from the scene,

taking advantage of the darkness.

33. PW-5 has deposed that, on enquiry, those two persons

disclosed their names, and also revealed the name of another accused.

PSI - Ballayya then conducted a personal search of those persons, in

which chilli powder was found in the possession of one of the accused.

In contrast, a motorcycle shock-up pipe was found in the possession of

another accused. A panchnama was prepared, and the accused were

taken into custody. He also deposed about the injury received by PW-2

during the course of the raid. He identified the present appellant in

the Court.

907.APEAL.760.2024

34. PW-5 was then subjected to cross-examination, in which he

admitted that the panchas were called by PHC - Bahirath and that no

information was received that those persons were sitting at the spot for

the purpose of committing theft. The attention of this witness was

drawn to the portion marked A in his statement, which stated that PSI

Balaiyya had asked him to reach the spot with his staff from the

northern direction.

35. This witness admitted that the raiding party was holding

sticks and pistols and also had vehicles, and that all the accused

persons were encircled by the raiding teams from all sides. He

admitted that the incident occurred between 11:00 p.m. and 12:00

a.m., when it was dark, but he volunteered that there were stars in the

sky. He admitted that, due to the darkness, he could not tell what was

in the accused persons' hands. He further showed his inability to state

the time required to reach the spot. He stated that he had known the

accused for a long time. The other suggestions were denied.

36. At this juncture, it is necessary to mention here that the

conduct of this particular witness fails to provide any confidence. The

reason is that, though the raiding party was holding sticks and pistols,

907.APEAL.760.2024

had a vehicle, and had encircled those persons from all sides, only two

were caught. The raiding party consisted of eight to ten persons,

whereas this witness did not mention the number of persons sitting on

the spot.

37. PW-6 is one Bharat Ballayya, who was attached to

Shrirampur City Police Station as a PSI and stated that the

investigation of the crime was handed over to him. On 20 th December

2009, PI - Pandole informed PW-6, i.e., Ballayya, and the staff that a

raid was to be effected near the FCI Godown based on information

received by him. Police Constable Bahirath then called two panchas,

and PW-6, along with the staff, proceeded to the incident site in

government and private vehicles at 10:30 p.m. Some dacoits were

found sitting on the northern side of the said godown in the light of

stars, and they effected the raid.

38. He deposed that they nabbed two of the dacoits, while four

dacoits managed to flee by taking advantage of the darkness. On

personal search, chilli powder wrapped in paper and a motorcycle

shock-up rod pipe were found in the custody of the two accused

apprehended. The weapons were then seized by preparing the

panchnama below Exhibit 56, which commenced from 23:00 hours

907.APEAL.760.2024

and was completed on 23:45 hours. The said panchnama shows that,

in the search for the two persons apprehended, chilli powder, one steel

motorcycle shock-up pipe, three iron rods and one iron bar were

seized. Though the panchnama shows that chilli powder was found in

a pocket of Vijay Bhosale's pants, there is nothing on record to confirm

whether it was chilli powder. PW-6 identified the present appellant in

the Court.

39. In cross-examination, he stated that he was not in a

position to state the exact number of persons who went to effect the

raid. He admitted that he conducted the raid, prepared the

panchnama, and investigated the crime. He further deposed that he,

along with his staff, went by a four-wheeler, while others went by a

private car. When question was put whether he could state as to which

particular person from the staff caught which of the two persons, he

replied that all of them caught those two persons. He further stated

that he did not recall whether they conducted a personal search of

those persons. He admitted he could not understand the question and

later denied that the panchas' personal search was conducted. He

admitted that there was no panchnama for the personal search of his

staff and himself. He further admitted that no statement of

907.APEAL.760.2024

independent witnesses was recorded other than that of the police staff

and that the spot of the incident was situated near the railway bridge.

40. This witness, in cross-examination, admitted that it was

not mentioned in the report that a truck shock-up was found in the

custody of the accused and stated that the portion marked A in the

report was correct. He further stated that he recorded the statement of

Prasad Salve, and that the portion marked A of the said statement was

correct.

41. At this juncture, it is necessary to mention here that,

though PW-6 admitted that he had conducted the raid, prepared the

panchnama, and investigated the crime, he surprisingly also deposed

that he was not in a position to state the exact number of persons who

went to effect the raid. The aforesaid fact also casts a light of

suspicion on the testimony of this witness.

42. The witness discussed earlier stated that, at the time of the

raid, there was a discussion between the accused persons who were

sitting in thorny bushes, but what the discussion was about is not

mentioned in the panchnama. The brief description could have clearly

shown the accused's intention, which could have provided foundation

907.APEAL.760.2024

to test whether it was a case of preparation to commit dacoity. The

prosecution has not brought anything on record to show that the

accused were intending to commit theft, robbery, and consequently,

dacoity.

43. The entire story advanced by the prosecution appears to be

doubtful. Merely because two persons were having a shock-up rod and

the alleged chilli powder would not, in the peculiar facts and

circumstances of the case, constitute the commission of an offence

under Section 399 of IPC. The overall testimony of the prosecution

witnesses clearly shows that the prosecution has not established the

ring of truth, in its case. In that view of the matter, there is nothing on

record to show that the prosecution has proved the case beyond a

reasonable doubt.

44. So far as the findings of the Trial Court are concerned,

suffice it to say that the evidence was not appreciated in the proper

perspective. That being so, the present appeal is liable to be allowed

and is accordingly allowed.

45. Hence, I pass the following order.

907.APEAL.760.2024

ORDER

A) The judgment passed by Additional Sessions Judge,

Shrirampur, on 25th September 2017, in Sessions

Case No.12 of 2010, so far as convicting the

appellant for the commission of an offence

punishable under Section 399 of the Indian Penal

Code, is set aside.


       B)         The appellant, accused Mahanor Sudmal Kale, is

                  acquitted   for   the   commission     of   an   offence

punishable under Section 399 of IPC. He be set at

liberty, if custody is not required in any other case.

C) Fine amount, if deposited, be returned to him.

46. The learned appointed counsel for appellant has argued

the case at length and has invited my attention to various pieces of

evidence; her fees are quantified at ₹ 10,000/-.

47. Pending applications, if any, also stand disposed of.

( RAJNISH R. VYAS, J. )

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter