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

Sanjay Sahebrao Wayakar And Ors vs The State Of Mah
2026 Latest Caselaw 241 Bom

Citation : 2026 Latest Caselaw 241 Bom
Judgement Date : 12 January, 2026

[Cites 18, Cited by 0]

Bombay High Court

Sanjay Sahebrao Wayakar And Ors vs The State Of Mah on 12 January, 2026

2026:BHC-AUG:967


                                               *1*              apeal417a424o07


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD

                               CRIMINAL APPEAL NO.417 OF 2007

                   1.    Sanjay S/o Sahebrao Wayakar
                         Age: 25 years, R/o Sonegaon,
                         Tq. & Dist.Osmanabad.
                         (Died during pendency of appeal).
                         (accused No.1)

                   2.    Dilip Vasant More
                         Age: 38 years,
                         R/o Sonegaon, Tq. & Dist. Osmanabad.
                         (accused No.3)

                   3.    Hari @ Harischandra Rajaram Survase
                         Age: 27 years,
                         R/o Sonegaon, Tq.& Dist. Osmanabad.
                         (Died during pendency of appeal).
                         (accused No.4)

                   4.    Sahebrao Dnyanoba Wayakar
                         Age: 73 years,
                         R/o Sonegaon, Tq.& Dist. Osmanabad.
                         (accused No.6)

                   5.    Youraj Namedo Gopane
                         Age: 26 years,
                         R/o Sonegaon, Tq.& Dist.Osmanabad.
                         (accused No.7)

                   6.    Pappu @ Jarichandra Rajaram Survase
                         Age: 25 years,
                         R/o Sonegaon, Tq.& Dist. Osmanabad.
                         (accused No.8)

                   7.    Anil Sahebrao Wayakar
                         Age: 35 years,
                         R/o Sonegaon, Tq.& Dist.Osmanabad.
                         (accused No.9)
                              *2*               apeal417a424o07




8.    Sunil Sahebrao Wayakar
      Age: 39 years,
      R/o Sonegaon, Tq.& Dist.Osmanabad.
      (accused No.10)

9.    Mohan Vithal Ghadge
      Age: 33 years,
      R/o Sonegaon, Tq.& Dist.Osmanabad.
      (accused No.11)

10.   Pandit Vithal Ghadge
      Age: 28 years,
      R/o Sonegaon, Tq.& Dist. Osmanabad.
      (accused No.12)

11.   Vithal Dattatraya Ghadge
      Age: 63 years,
      R/o Sonegaon, Tq. & Dist. Osmanabad.
      (Died during pendency of appeal).
      (accused No.13)

12.   Suryakant Vithal Ghadge
      Age: 36 years,
      R/o Sonegaon, Tq.& Dist.Osmanabad.
      (accused No.14)
                                  ...Appellants/ accused

      - Versus -

1.    The State of Maharashtra.

2.    Pramod Tribakrao Pawar,
      Age : 39 years, Occ : Service,
      R/o Sonegaon,
      Tq. & Dist. Osmanabad.
                                     ...Respondents
                               (No.2: Orig. Complainant)
                               ...
                             *3*                apeal417a424o07


                      WITH
       CRIMINAL APPLICATION NO. 2363 OF 2023
                       IN
          CRIMINAL APPEAL NO.417 OF 2007

            SURYAKANT VITHAL GHADGE
                 (Orig. Appellant No.12)
                        VERSUS
            THE STATE OF MAHARASHTRA
                           ...
                         WITH
           CRIMINAL APPEAL NO. 424 OF 2007

1.   Laxman s/o Rajaram More,
     Age : 39 years, Occ : Teacher.
     (accused No.2)

2.   Vikram s/o Rajaram More,
     Age : 33 years, Occ : Agri,
     Both r/o at post Sonegaon,
     Tq. & Dist. Osmanabad.
     (accused No.5)
                                          ...Appellants
                              (Orig. accused Nos.2 and 5)
     - Versus -

1.   The State of Maharashtra.

2.   Pramod Tribakrao Pawar,
     Age : 39 years, Occ : Service,
     R/o Sonegaon,
     Tq. & Dist. Osmanabad.
                                    ...Respondents
                              (No.2: Orig. Complainant)

                              ...
Shri R.N. Dhorde, Senior Advocate i/by Shri Dhorde Vikram R.,
advocate for the appellants in Criminal Appeal No.417/2007.
Shri Jadhav Satej S., Advocate for the Appellants in Criminal
Appeal No.424/2007.
Shri V.M. Lomte, APP for the Respondents/State.
                                *4*              apeal417a424o07


                                ...

                     CORAM : SUSHIL M. GHODESWAR, J.

                     Reserved on :     22 December 2025
                     Pronounced on :   12 January 2026

JUDGMENT :

-

1. For the reasons stated in the application, Criminal

Application No.2363/2023 praying for fixing the appeal for final

hearing is allowed and both the appeals are taken up for final

hearing forthwith.

2. Since both these appeals filed under Section 374(2)

of the Code of Criminal Procedure (for short, 'the CrPC'), raise

challenge to the same judgment and order, therefore, these

appeals are decided by this common judgment.

3. In these appeals, the appellants/ accused challenge

the judgment and order dated 11.10.2007 passed by the learned

Ad-hoc Additional Sessions Judge, Osmanabad, in Sessions Case

No.27/2005. Operative part of the impugned judgment reads

thus:-

"1. Accused nos.1 to 14 are hereby convicted for the offences punishable U/Ss.147, 148, 307, 506 r/w 149 of Indian Penal Code vide section 235(2) of the Code of Criminal Procedure, as under.

*5* apeal417a424o07

2. Accused nos. 6 & 7 are hereby sentenced to suffer Rigorous Imprisonment for the period of one year and to pay a fine of Rs.500/-(Rs. Five hundred only) each I/d to suffer R.I., for two months as per Section 147 of the Indian Penal Code.

3. Accused nos. 1 to 5 and 8 to 14 each are hereby sentenced to suffer Rigorous Imprisonment for one year and to pay a fine of Rs.500/- (Rs. Five hundred only) each I/d to suffer R.I., for two months U/s 148 of the Indian Penal Code.

4. Accused nos.1 to 14 each are hereby sentenced to suffer Rigorous Imprisonment for seven years and to pay a fine of Rs.500/- (Rs. Five Hundred only) each I/d to suffer R.I., for one year U/s 307 r/w 149 of the Indian Penal Code.

5. Accused nos.1 to 14 each are hereby sentenced to suffer Rigorous Imprisonment for one year and to pay a fine of Rs.500/- (Rs. Five hundred only) I/d to suffer R.I., for two months U/s 506 r/w 149 of the Indian Penal Code.

6. The sentence order shall run concurrently.

7. Set off is given to all accused in sentence period as per sec.428 of Cr.P.C.

8. In addition to above sentence order, each of the accused do pay compensation of Rs.4000/- (Rs. Four thousands only) each to complainant as per Section 357(2) of the Cr.P.C., and shall deposit this amount in the court and after depositing this amount in the court it shall be provided to complainant after appeal period is over.

9. Accused nos.1 to14 are hereby acquitted for the offence punishable U/S. 504/149 of Indian Penal Code and U/s 135 of the Bombay Police Act.

*6* apeal417a424o07

10. The Bail bonds of all accused stand cancelled and restored.

11. The muddemal property, sticks and clothes etc. shall be destroyed after appeal period is over and the muddemal property Tum Tum No.MH 25/F 1145 and Tractor No. MH-13/J-8032 and trolley No.MH-13/T-0714 shall be returned to the owner of it or if returned, owner be retained with it."

4. The brief facts leading to filing of the present

appeals are as under:

(a) The prosecution case is that the complainant PW-1

Pramod Trimbak Pawar lodged complaint while he was under

treatment at Civil Hospital, Osmanabad on 21/6/2004 at about

10.30 am alleging that he is admitted as an indoor patient at Civil

Hospital, Osmanabad. He is resident of village Sonegaon and

resides in joint family. He is in service at Saraswati High School

as a teacher. He used to attend his duty from Sonegaon to

Osmanabad by daily up and down process. He is member of

Rashtrawadi Congress Party.

(b) It is alleged by the complainant that on 21/6/2004 at

about 6.00 am, he was proceeding towards Osmanabad to attend

his job. At that time, Balaji Nilu Mane (PW-4) and Shashikant *7* apeal417a424o07

Ghadge (PW-3) met him. They also wanted to go to Osmanabad,

therefore, all three of them proceeded to Osmanabad on his

motor cycle bearing number MH-25/8040. They came up to one

km. away near to Kotha (hut) of Rangnath Shinde. At that time,

one Tum-Tum rickshaw came from his opposite direction and it

gave severe dash to his motor cycle, therefore, he, Balaji Mane

(PW-4) and Shashikant Ghadge (PW-3) fell down. At that time,

Laxman More (accused No.2) alighted from Tum Tum rickshaw,

who was having iron bar in his hand and assaulted PW-1

complainant by iron bar on his legs, back and tibia. So also, other

accused persons, namely, Vikram More, Suryakant Vithal

Ghatge, Mohan Vithal Ghatge, Pandit Vithal Ghadge, Vithal

Dattatrya Ghadge, Sunil Sahebrao Vyakar, Sanjay Sahebrao

Vyakar, Hari Rajaram Surwase, Pappu Rajaram Surwase, Dilip

Vasant More also alighted from said rickshaw and they were

having sticks in their hands. Vikram More (accused No.5)

assaulted him by stick on his head and both legs. Suryakant

Ghadge (accused No.14), Mohan Ghadge (accused No.11),

Pandit Ghadge (accused No.12), Vithal Ghadge (accused No.13),

Sunil Vyakar (accused No.10) and Anil Vyakar (accused No.9),

have assaulted PW-1 complainant by sticks. So also, Hari *8* apeal417a424o07

Surwase (accused No.4), Pappu Surwase (accused No.8) and

Dilip More (accused No.3) have assaulted Balaji Mane (PW-4)

and Shashikant Ghatge (PW-3) by sticks on their hands. Due to

the assault caused by these people, the complainant became

unconscious. The village people brought him in the hospital and

he was admitted in the hospital.

(c) According to the prosecution story, all accused have

assaulted PW-1 and other victims because the PW-1 complainant

stopped Lucky Draw Scheme of accused Laxman More, Vikram

More, Suryakant Ghadge, Mohan Ghadge, Pandit Ghadge, Vithal

Ghadge, Sunil Vyakar, Anil Vyakar, Sanjay Vyakar, Hari

Surwase, Pappu Surwase and Dilip More. They have assaulted

the complainant and two victims due to their political rivalry. It is

also alleged that the accused drove Rickshaw bearing MH-25/F-

1145 in such a manner to kill the complainant.

(d) Thus the PSI, Osmanabad, Rural Police Station had

recorded the complaint and registered it at crime No.90/04 U/Ss.

307, 147, 148, 326, 324, 323, 504, 506 r/w 149 of the Indian

Penal Code.

5. After completion of investigation, the charge-sheet *9* apeal417a424o07

was filed. Since offences were triable by the Sessions Court, the

case was committed to the Sessions Court. The learned Ad-hoc

Additional Sessions Judge framed charge at exhibit 21 against

the appellants/ accused for offences punishable under Sections

147, 148, 307, 504, 506 r/w 149 of the Indian Penal Code and

under Section 37(1) r/w 37(3) of the Bombay Police Act. The

appellants/ accused pleaded not guilty and claimed to be tried. To

prove its case, the prosecution has examined in all 16 witnesses

as under:-

PW No. Name of witness     Significance/ role
PW-1 Pramod T. Pawar       Complainant
PW-2 Shivnarayan Shinde Eyewitness

PW-3 Shashikant Ghadge Pillion rider/ victim PW-4 Balaji N. Mane Pillion rider/ victim PW-5 Digambar Wayakar Panch (spot panchanama) PW-6 Dr.Vijaya Borade Medical Officer, Solapur PW-7 Hanmant P. Gopne Photographer of spot PW-8 Mansoor Ahmed Panch witness to spot Sayed PW-9 Namdeo Limbraj Panch witness Dhole PW-10 Mahesh M. Bachute Panch at Police Station PW-11 Dr. Anant Rajmane Private Medical Practitioner where the complainant was brought for treatment PW-12 Ashok S. Aragade Panch witness PW-13 Shahaji K. Bhosale Panch witness PW-14 Mahadeo V. Shinde P.I., Osmanabad *10* apeal417a424o07

PW-15 Ramraje Mane A.S.I., Osmanabad PW-16 Dr. Hanumandas V. Private medical practitioner, Chandak examined as expert.

6. After recording evidence and hearing the appellants

and prosecution side, the learned Ad-hoc Additional Sessions

Judge was pleased to pass the impugned judgment thereby,

convicting and sentencing the appellants/ accused, as reproduced

above.

7. During pendency of these appeals, the appellants/

accused were released on bail. Appellant No.1 Sanjay Waykar,

appellant No.3 Harishchandra Surwase and appellant No.11

Vitthal Ghadge, have expired during the pendency of the appeal

and hence, the appeal stands abated against them.

8. The learned Senior Advocate Shri R.N. Dhorde

appearing for the appellants in Criminal Appeal No.417/2007 has

vehemently submitted that the impugned judgment and order is

totally based on frivolous findings. The learned Trial Court has

failed to consider that the prosecution has not proved various

aspects as regards the alleged incident beyond all reasonable

doubts. According to him, PW-1 complainant was not assaulted, *11* apeal417a424o07

however, on the contrary, he met with road accident wherein, his

motorcycle collided with one Tum Tum rickshaw and he

sustained injuries. The learned Senior Advocate Shri Dhorde

submitted that PW-1 complainant was facing prosecution under

Section 138 of the Negotiable Instruments Act filed by one of the

accused, therefore, in order to save himself, the complainant has

falsely implicated the appellants/ accused by preparing false and

concocted story.

9. The learned Senior Advocate Shri Dhorde further

submitted that in fact, another false FIR bearing Crime

No.91/2004 was lodged by one Giridhar Mane at the behest of

PW-1 complainant against 25 persons of the village for the

offences punishable under Sections 147, 148, 326, 324, 452, 323,

504 and 506 r/w 149 of the Indian Penal Code and Section 135 of

the Bombay Police Act. It was alleged in the said FIR that the

accused persons assaulted the informant Giridhar Mane, his

nephew Pramod Pawar (i.e. PW-1 complainant) and Laxman

Mane. All the accused persons in the said FIR came to be

acquitted on the ground of plea of alibi vide the judgment and

order dated 16.08.2011 passed by the learned Chief Judicial *12* apeal417a424o07

Magistrate, Osmanabad, in R.C.C. No.413/2004. According to

the learned Senior Advocate, the allegations in the said acquitted

case and in the present case, are somewhat identical. Due to

political rivalry in the village, the complainant PW-1 has been

implicating his political opponents by lodging false complaints.

10. Shri Dhorde further submitted that PW-1

complainant has used his injuries caused in road accident, in

order to frame the appellants/ accused due to political enmity.

Eyewitnesses examined by the prosecution are interested

witnesses. There is political rivalry in the village. On perusal of

evidence of these eyewitnesses, it is evident that there is no

corroboration in testimonies of these eyewitnesses and it also

suffers from discrepancies. Shri Dhorde has drawn attention of

this court to the medical evidence and submitted that even the

Medical Officer has admitted that injuries were simple in nature

and were consistent with the accidental injuries. Therefore, it was

not appropriate for the learned Trial Court to base conviction on

such frivolous prosecution.

11. Shri Dhorde further submitted that out of 14 accused

persons, two accused persons are teachers and at the relevant *13* apeal417a424o07

time of the alleged incident, they cannot be said to be present on

the spot. Even otherwise, other accused persons were also not on

the spot. Maximum seating capacity of Tum Tum rickshaw is up

to six persons only, however, PW-1 complainant in order to settle

his personal goal, has named 14 persons as accused. There are

material omissions and contradictions in testimonies of the

witnesses. No elaborate evidence has come forward from the

prosecution side as to who has assaulted the injured persons.

Moreover, the charge under Section 307 is not at all proved.

Therefore, the learned Trial Court has committed grave error by

convicting the appellants as it has not properly appreciated

evidence brought on record. The prosecution has failed to prove

guilt of the appellants beyond reasonable doubt.

12. The learned advocate Shri Satej Jadhav appearing

for the appellants in Criminal Appeal No.424/2007 has adopted

the submissions of the learned Senior Advocate Shri Dhorde. In

addition, he submitted that these two appellants in Criminal

Appeal No.424/2007 are real brothers and residents of the same

village, therefore, they have been deliberately implicated by PW-

1 complainant due to political enmity in village. In fact, appellant *14* apeal417a424o07

No.1 (Laxman More) is teacher and he was not present at the

spot of alleged incident. Therefore, the learned advocate

submitted that the prosecution has failed to prove guilt of the

appellants. As such, the appeal needs to be allowed and the

appellants be acquitted.

13. Per contra, the learned APP strongly opposed the

submissions of learned advocates for the appellants. According to

the learned APP, the statements of witnesses proved the guilt of

the appellants beyond all reasonable doubts and, therefore, their

evidence cannot be discarded. The impugned judgment of

conviction is correct and proper. Since the learned Trial Court

has appreciated evidence in proper perspective, therefore, the

impugned judgment is legally correct and requires no

interference. The learned APP has taken this Court through the

depositions of material eyewitnesses and submitted that the

appellants have been rightly convicted by the learned Trial Court.

The learned APP, therefore, prayed for dismissal of the appeals

and for maintaining the impugned judgment. In support of his

submissions, the learned APP has relied upon the judgment of the

Hon'ble Supreme Court in Abdul Sayeed vs. State of M.P., *15* apeal417a424o07

(2010) 10 SCC 259.

14. After hearing the submissions of learned advocates

for the respective parties and with their assistance, after going

through evidence on record carefully, it is to be noted here that

the prosecution has examined as many as 16 witnesses as

reproduced above. On perusal of evidence of PW-1 complainant

at exhibit 53, it goes to show that he was driving the motorcycle

and PW-3 (Shashikant Ghadge) and PW-4 (Balaji Mane) were

pillion riders. His motorcycle met with an accident with Tum

Tum rickshaw. As per the evidence of PW-1, PW-3 and PW-4,

who were injured witnesses, all of sudden all 14 accused persons

alighted from Tum Tum rickshaw and they were carrying

weapons in their hands and they assaulted the injured victims.

Though as per the prosecution case, the alleged incident took

place on 21.06.2004 in early morning at 06:00 am, however, the

prosecution has not explained as to when there was previous

meeting between the accused and they had hatched conspiracy so

as to assault PW-1 complainant. It is also not brought on record

by the prosecution as to how and when 14 accused persons all of

sudden caught Tum Tum rickshaw in early morning, went at the *16* apeal417a424o07

spot and alighted from rickshaw. The prosecution has also not

explained as to how PW-1 complainant reached to the hospital

after the incident. His statement was recorded by the police in the

hospital and on the basis of the said statement, the complaint

came to be registered. PW-1 complainant stated in his deposition

that when he was Up-Sarpanch of his village, he had initiated the

cause for prohibition of liquor in village and had also closed

gambling business and due to his actions, the accused persons

were affected and as such, they assaulted him on the given date

and time. PW-1 complainant also deposed that at his behest, legal

action was taken against one accused Ghadge on account of

grabbing one school of said village and due to which, he was

arrested for 10 to 12 days. Though PW-1 complainant has tried to

depose that the accused persons were having enmity with him,

however, it is not brought on record as to how in early hours of

morning of the alleged incident, the accused persons, 14 in

number, boarded one vehicle from village and came to the spot

and after the accident, immediately started assaulting the injured

persons including PW-1 complainant. It is brought on record that

accused Laxman More and Suryakant Ghadge are teachers and at

the relevant time of the alleged incident, they were not present on *17* apeal417a424o07

the spot. However, the prosecution has not proved beyond all

reasonable doubts that they were present at the spot. Therefore,

the case of false implication by PW-1 complainant cannot be

ruled out.

15. PW-2 Shivnarayan Shinde is the eyewitness, who

initially deposed that he saw assault, however, later on, he stated

that he could not see the place of incident from where he was

standing. PW-3 (Shashikant Ghadge) and PW-4 (Balaji Mane)

are pillion riders along with PW-1 complainant. PW-3 and PW-4

are maternal cousins of PW-1. There are material omissions and

contradictions in testimonies of PW-3 and PW-4 on account of

who assaulted whom.

16. As regards medical evidence, the prosecution has

examined PW-6 (Dr. Vijaya Borade), Medical Officer, PW-11

Dr.Anant Rajmane, who is private medical practitioner and

treated the complainant and PW-16 Dr.Chandak, who is an expert

witness. PW-6 Dr.Borade stated that he had examined all three

victims one by one. Three injuries were suffered by injured PW-3

(Shashikant Ghadge) i.e. Contused Lacerated Wound (CLW) on

left eye, Swelling diffuse at right hand and CLW on left leg calf.

*18* apeal417a424o07

According to PW-6 Dr. Borade, all these injuries are simple in

nature. PW-6 also checked PW-4 (Balaji Mane) and she found

two injuries on his person i.e. Sutured wound on right parietal

region and swelling diffused over left leg and out of these two

injuries, first one is simple in nature and second one is grievous.

PW-6 Dr.Borade also checked PW-1 complainant and found

three injuries on his person i.e. CLW at left eye, swelling

diffused at right calf and deep lacerated muscle at left leg

anterior aspect. According to her, all these three injuries are

grievous in nature. PW-6 stated that all these injuries sustained

by the victims were caused by hard and blunt objects. However,

in cross-examination, PW-6 Dr. Borade has candidly stated that

injuries caused were not on vital parts of the body like head,

chest and abdomen. She further stated that she cannot state

exactly that injuries sustained by PW-1 complainant are

dangerous or not. She stated that it is probable that such injuries

may be caused by fall or accident.

17. As regards testimony of PW-11 Dr.Anant Rajmane,

it is brought on record that he treated the injured victims

including the complainant at the first point of time. PW-11 *19* apeal417a424o07

candidly admitted in his cross-examination that all these patients

had not sustained injuries on vital parts of their bodies. PW-16

Dr.Chandak came to be examined as expert witness, who is

private medical practitioner. PW-16 Dr. Chandak has candidly

admitted in his cross-examination that PW-1 complainant had

come to his hospital as patient and he had checked him.

According to this witness, all injuries were grievous in nature.

18. It is settled position of law that when ocular

evidence in the form of eyewitnesses is available then, medical

evidence does not require to be given much weightage. So also,

where ocular evidence itself is doubtful, inconsistent or

improbable, medical evidence gains significance. Eyewitnesses

PW-1 to PW-4 have stated that all accused persons assaulted

injured victims and as a result of such assault, the injuries were

sustained by the victims. In this regard, testimony of PW-2

(Shinde), who is eyewitness, but not injured witness, needs to be

perused for the reason that he deposed that he only saw the

collision of rickshaw and motorcycle and not the actual assault.

PW-3 and PW-4 are maternal cousins of PW-1 and, therefore,

they are interested witnesses. Though the law on the point of *20* apeal417a424o07

interested witnesses is very much settled that only because the

witnesses are interested, their testimonies are not required to be

kept aside, however, same are required to be examined

scrupulously. If testimony of PW-3 and PW-4 is perused, there

are material omissions and contradictions as regards the assault

and no specific overt act has been attributed to each of the

accused persons. PW-3 (Ghadge) has virtually not supported the

version of PW-1 complainant as regards the location of incident

and there are material inconsistencies as regards the person, who

taken them to hospital. PW-3 (Ghadge) stated that after the

incident, Ashok Sangle and Dwarkabai Sangle took the injured

persons to hospital at Osmanabad in tempo of one Namdeo

Dhone. However, the prosecution has not examined the said

Ashok Sangle, Dwarkabai Sangle and Namdeo Dhone, to prove

its case beyond reasonable doubt. In view of such discrepancies,

evidence of PW-3 cannot be said to have corroborated the

version of PW-1 complainant. Likewise, testimony of PW-4

(Balaji Mane) also suffers from discrepancies and it is not

corroborated with the testimony of PW-3.

19. In view of the aforesaid discussion, the case of the *21* apeal417a424o07

prosecution cannot be said to be genuine for the reason that PW-

1 complainant had also filed another FIR against 25 persons with

similar allegations and those 25 persons have been acquitted by

the learned Chief Judicial Magistrate on the ground of alibi.

20. Reliance placed by the learned APP on the judgment

of the Hon'ble Supreme Court in Abdul Sayeed vs. State of M.P.

(supra), is misplaced. In the said case, the injured witnesses were

found to be wholly reliable, consistent, and their presence at the

spot was never in doubt, and their ocular version was fully

corroborated by medical and circumstantial evidence. However,

in the present case, the evidence of injured witnesses suffers

from material contradictions and omissions, particularly

regarding the presence and role of all accused, the manner of

assault, and the immediate steps taken after the incident. Further,

medical evidence in the present case supports probable

accidental injuries, which was not the situation in Abdul Sayeed

(supra). Therefore, ratio of the said judgment is clearly

distinguishable on facts and does not advance the case of the

prosecution.

21. It is well settled that the evidence of eyewitnesses is *22* apeal417a424o07

not to be accepted mechanically as wholly reliable merely

because they claim to have witnessed the incident. In Thevar

Vedivelu v. State of Madras (AIR 1957 SC 614), the Hon'ble

Supreme Court classified witnesses into three categories, namely,

wholly reliable, wholly unreliable, and neither wholly reliable

nor wholly unreliable. The Hon'ble Supreme Court held that

where a witness falls in the third category, conviction cannot be

based on such testimony without substantial corroboration. In the

present case, the conduct of the eyewitnesses and their inter se

inconsistencies and contradictions on material particulars, render

their testimony unsafe to be treated as wholly reliable. Their

evidence, therefore, falls in the category of witnesses who are

neither wholly reliable nor wholly unreliable, and in the absence

of independent and cogent corroboration, reliance on such

testimony would be contrary to the settled principles of criminal

jurisprudence.

22. It is settled principle of criminal jurisprudence that

the prosecution must establish its case beyond reasonable doubt.

In the present case, the prosecution has failed to prove the

presence of all accused at the spot, the existence of common *23* apeal417a424o07

object under Section 149 IPC, and the essential ingredients of

Section 307 IPC, namely intention or knowledge to cause death.

The inconsistencies in oral evidence, lack of independent

corroboration and medical evidence supporting the defence

version create serious doubt about the prosecution case. In such

circumstances, the appellants are entitled to benefit of doubt, and

interference with the conviction recorded by the learned Trial

Court is necessary to prevent miscarriage of justice.

23. In view of the foregoing discussion, I am of the view

that the prosecution has failed to establish the ingredients of the

charge levelled against the appellants beyond reasonable doubt.

Consequently, both these Criminal Appeals are allowed and the

impugned judgment and order is quashed and set aside. The

appellants/ accused are acquitted for the said offence. As the

appellants are on bail, they need not surrender. The bail bond

stands cancelled. Surety, if any, stands discharged. Fine amount

and compensation, if deposited, be refunded. The record and

proceedings be sent back to the concerned Court.

kps                                   (SUSHIL M. GHODESWAR, 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