Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjiv Shankar Kuhikar And 4 Others (In ... vs The State Of Maharashtra, Through ...
2026 Latest Caselaw 328 Bom

Citation : 2026 Latest Caselaw 328 Bom
Judgement Date : 14 January, 2026

[Cites 13, Cited by 0]

Bombay High Court

Sanjiv Shankar Kuhikar And 4 Others (In ... vs The State Of Maharashtra, Through ... on 14 January, 2026

2026:BHC-NAG:538-DB




              Judgment

                                                         520 apeals80 & 110.14

                                           1

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                           NAGPUR BENCH, NAGPUR.

                         CRIMINAL APPEAL NO.80 OF 2014
                                      AND
                         CRIMINAL APPEAL NO.110 OF 2014


              CRIMINAL APPEAL NO.80 OF 2014
              Mahesh s/o Natthuji Devgune,
              age 30 years, occupation - business,
              r/o Timki Mochipura, Nagpur.
              (at present in Nagpur Central Prison). ..... Appellant.

                                   :: V E R S U S ::

              The State of Maharashtra, through
              PSO Tahsil Police Station,
              district Nagpur.                ..... Respondent.

              Shri R.K.Tiwari, Counsel for the Appellant.
              Shri M.J.Khan, Additional Public Prosecutor for the
              Respondent/State.


              CRIMINAL APPEAL NO.110 OF 2014
              1. Sanjiv Shankar Kuhikar, aged 26
              years.

              2. Santosh Chaitram Kuhikar, aged
              about 38 years.

              3. Devanand Chaitram Kuhikar, aged
              about 44 years.
                                                                      .....2/-
 Judgment

                                            520 apeals80 & 110.14

                             2



4. Sheshrao Ramdas Kuhikar, aged 32
years.

5. Rajesh Ramprasad Kuhikar, aged
about 35 years.

All resident of Timki Mochipura,
Nagpur. (All appellants are presently
in jail.                          ..... Appellants.

                     :: V E R S U S ::

The State of Maharashtra, through
Police Station Officer, Police Station
Tahsil, Nagpur.                     ..... Respondent.

Shri Avinash Gupta, Senior Counsel assisted by Shri Akash
Gupta, Advocate for Appellants.
Shri M.J.Khan, Additional Public Prosecutor for the
Respondent/State.

CORAM : URMILA JOSHI-PHALKE &
        NANDESH S.DESHPANDE, JJ.
CLOSED ON : 15/12/2025
PRONOUNCED ON : 14/01/2026

COMMON JUDGMENT ( Per : Urmila Joshi-Phalke)

1.         By these appeals, appellants (the accused

persons) have challenged judgment and order dated

14.2.2014 passed by learned Additional Sessions Judge,
                                                         .....3/-
 Judgment

                                                    520 apeals80 & 110.14

                                     3

Nagpur (learned Judge of the trial court) in Sessions Trial

No.219/2011.


2.          By the said judgment impugned in these appeals,

the accused persons are convicted for offence punishable

under Section 143 of the IPC and sentenced to undergo

three months rigorous imprisonment and pay fine Rs.200/-,

in default, to undergo further rigorous imprisonment for 15

days.


            They     are      further      convicted   for     offence

punishable under Section 144 of the IPC and sentenced to

undergo rigorous imprisonment for 6 months and pay fine

Rs.200/-,    in    default,     to       undergo   further    rigorous

imprisonment for 15 days.


            They are also convicted for offence punishable

under Section 147 of the IPC and sentenced to undergo

rigorous imprisonment for 6 months and pay fine Rs.200/-,


                                                                 .....4/-
 Judgment

                                            520 apeals80 & 110.14

                               4

in default, to undergo further rigorous imprisonment for 15

days.


           They are also convicted for offence punishable

under Section 148 of the IPC and sentenced to undergo

rigorous imprisonment for 6 months and pay fine Rs.300/-,

in default, to undergo further rigorous imprisonment for 15

days.


           They are convicted for offence punishable under

Section 302 read with 149 of the IPC and sentenced to

undergo life imprisonment and pay fine Rs.300/-, in

default, to undergo further rigorous imprisonment for 15

days.


3.         Brief facts of the prosecution case emerge from

police papers, are as under:


           (A) The FIR came to be registered on the basis of

           a report lodged by Deva @ Devdas Laxman

                                                         .....5/-
 Judgment

                                           520 apeals80 & 110.14

                              5

           Shendekar, the brother of Dinesh (the deceased),

           on an allegation that the deceased was his

           younger brother.       The accused persons are

           residents of the same locality and residing in

           front of his house and, therefore,          he    is

           acquainted to them. On 17.1.2011, there was a

           quarrel between brother of the deceased Guddu

           Laxman    Shendekar      and   accused      Rajesh

           Ramprasad Kuhikar on account of money.           On

           19.1.2011, at about 9:30 pm, when informant

           Deva was standing in front of his house, the

           accused persons came in front of his house

           possessing in their hands swords.         Accused

           Devanand Chaitram Kuhikar has hit glass of

           window and broken it and they disclosed that

           they have killed his brother. After hearing the

           same, immediately, informant Deva rushed to the


                                                        .....6/-
 Judgment

                                            520 apeals80 & 110.14

                              6

           spot at Rajgire Lane. He saw the deceased lying

           in pool of blood who has sustained swords

           injuries on his abdomen, throat, fingers, and

           hands. Amol Kumbhalkar was also there, who

           has also sustained injuries and was sitting near

           the dead body of his brother. Amol Kumbhalkar

           informed him that the accused persons killed his

           brother by assaulting him by weapons. When he

           intervened in the quarrel, he was also assaulted

           by them on his abdomen.          He immediately

           rushed to the police station.   The police have

           already received the information about the

           incident. Thereafter, the police came along with

           him at the spot and prepared spot panchanama.

           The police have seized various articles there and,

           thereafter, they have obtained his report. On the




                                                         .....7/-
 Judgment

                                                 520 apeals80 & 110.14

                                7

           basis of the said report, the police registered the

           crime against the accused persons.


           (B) After registration of the crime, wheels of

           investigation started rotating.           During the

           investigation, the investigating officer has visited

           the alleged spot of the incident and has drawn

           spot panchanama. They have also drawn inquest

           panchanama and forwarded the dead body of the

           deceased       for       conducting        postmortem

           examination.    They have seized clothes of the

           deceased and the accused persons. The accused

           persons were arrested. Accused Mahesh Natthuji

           Devgune has sustained injuries.          He was also

           referred for medical examination. On the basis

           of memorandum statement of accused Mahesh

           Natthuji   Devgune        and   acquitted       accused

           Jitendra, incriminating weapons are recovered.

                                                              .....8/-
 Judgment

                                             520 apeals80 & 110.14

                               8

           The   said    incriminating   weapons     are     also

           forwarded to the medical officer for seeking

           opinion.     All the incriminating articles were

           forwarded to the Chemical Analyzer and after

           completion of the investigation, he submitted

           chargesheet against the accused persons.


           (C) Learned Judge of the trial court framed

           charge vide Exh.42. The contents of the charge

           are read over and explained to the accused

           persons in vernacular Marathi.       The accused

           persons pleaded not       guilty and claimed to

           be tried.


           (D) The prosecution, in support of its case, has

           examined in all 14 witnesses, they are as follows:


  PW                   Names of Witnesses                  Exh.
  Nos.                                                     Nos.
   1       Deva @ Devdas Laxman Shendekar, the             71

                                                           .....9/-
 Judgment

                                               520 apeals80 & 110.14

                               9

           informant and brother of the deceased;
   2       Tarachand Ganpatlal Aherwar, pancha on            76
           memorandum statement of accused
           Santosh and acquitted accused Jitendra
           and discovery panchanamas;
   3       Atul Suresh Mahajan, pancha on seizure of         81
           clothes of the deceased and the accused
           persons
   4       Amol Kumbhalkar, eyewitness                       89
   5       Dhnyaneshwar Dhapekar, eyewitness                 91
   6       Suman Devgune, eyewitness                         93
   7       Subhash Parde, eyewitness                         95
   8       Chanda Shendekar, the wife of the                 97
           informant
   9       Manish Shrigiriwar, Medical Officer              100
   10      Sudhir Nandanwar, Investigating Officer          101
   11      Anil Pawar, Investigating Officer                130
   12      Pandurang Warkhade, Executive                    132
           Magistrate
   13      Dr.Naina Dhumale, Medical Officer                145
   14      Dr.Mamta Sonsare, Medical Officer                147




            (E) Besides the oral evidence of these witnesses,

            the prosecution placed reliance on report Exh.72,

            FIR Exh.73, indoor injury certificate Exh.75,

                                                           .....10/-
 Judgment

                                            520 apeals80 & 110.14

                            10

           memorandum statement of accused Santosh

           Chaitram Kuhikar Exh.77, discovery panchanama

           Exh.78, memorandum statement of acquitted

           accused Jitendra Exh.79, discovery panchanama

           Exh.80, seizure memo of clothes of the deceased

           Exh.82, seizure memos as to blood samples and

           clothes of the accused persons and acquitted

           accused   Jitendra    Exhs.83   to   88,    inquest

           panchanama Exh.98, spot panchanama Exh.98-A

           (as the spot panchanama is exhibited by the

           same Exhibit mark, therefore, it is marked as

           Exh.98-A for identification purpose), postmortem

           report Exh.100-A, query report Exh.100-B, arrest

           panchanamas of the accused persons Exhs.102-

           107, seizure memo of the clothes of accused

           Santosh Chaitram Kuhikar Exh.108, requisition

           to the medical officer Exh.109, seizure memo of


                                                        .....11/-
 Judgment

                                                   520 apeals80 & 110.14

                                 11

           blood samples of the accused persons Exh.110,

           requisition to the Regional Forensic Laboratory

           by   the     Medical       Officer    dated    21.1.2011

           forwarding the samples of the accused persons

           Exh.111 to 115, requisition to the Mayo Hospital

           Exh.116, requisition to the Chemical Analyzer

           dated      28.1.2011       Exh.125,    invoice      challan

           Exh.126, requisition to the Chemical Analyzer

           dated      21.3.2011       Exh.128,    invoice      challan

           Exh.129,     communication           from     the    Junior

           Engineer to the investigating officer Exh.127,

           medical certificate of accused Mahesh Natthuji

           Devgune Exh.146, and medical certificate of

           accused Sanjiv Shankar Kuhikar Exh.148


           (F) All the incriminating evidence is put to the

           accused     persons    in    order    to    obtain     their

           explanations by recording their statements under

                                                                .....12/-
 Judgment

                                               520 apeals80 & 110.14

                              12

           Section 313 of the CrPC.     The defence of the

           accused persons is of total denial and of false

           implication.


           (G) Learned Judge of the trial court appreciated

           the evidence and held the accused persons guilty

           and convicted and sentenced them as the

           aforesaid.


           (H) Being aggrieved and dissatisfied with the

           same, the present appeals are preferred by the

           accused persons.


4.         Heard   learned    counsel   Shri    R.K.Tiwari       in

Criminal Appeal No.80/2014; learned Senior Counsel Shri

Avinash Gupta in Criminal appeal No.110/2014, and

learned Additional Public Prosecutor Shri M.J.Khan for the

State.




                                                           .....13/-
 Judgment

                                            520 apeals80 & 110.14

                            13

5.         Learned Senior Counsel submitted that the

prosecution has examined in all 14 witnesses. The entire

case of the prosecution is rested upon two eyewitnesses

PW5 Dhnyaneshwar Dhapekar and PW6 Suman Devgune,

who are already disbelieved by the trial court as their

statements were recorded belatedly and there is no

explanation by the investigating officer as to the belated

statements.   He submitted that besides the evidence of

these eyewitnesses, the prosecution placed reliance on the

evidence of PW2 Tarachand Aherwar, who acted as pancha

on memorandum statement of accused Santosh Chaitram

Kuhikar, at whose instance incriminating weapons are

discovered.   He is not an independent witness.          He is

brother-in-law of PW1 Deva Laxman Shendekar. Despite

availability of independent witnesses, no attempt was made

to record statements of the accused persons in presence of

the independent witness and, therefore, the entire aspect of


                                                        .....14/-
 Judgment

                                          520 apeals80 & 110.14

                           14

recording of memorandum statement and discovery at the

instance of accused Santosh Chaitram Kuhikar is doubtful.

He further submitted that as per the prosecution, the said

weapons are recovered at the instance of accused Santosh

Chaitram Kuhikar on 22.1.2011.       The weapons were

forwarded to the medical officer on 18.3.2011 and again

forwarded to the Chemical Analyzer on 21.3.2011. During

this period, these weapons were kept in a safe custody and

there was no possibility of planting any evidence is not

adduced. On the contrary, PW10 Sudhir Nandanwar was

unable to state explanation why the weapons are not

forwarded to the medical officer prior to 18.3.2011 though

the same are recovered on 21.1.2011. Thus, the entire case

of the prosecution becomes doubtful as to recovery of the

weapons and incriminating blood stains found on the

clothes of the accused persons.   He submitted that the

judgment impugned in these appeals awarding the sentence


                                                      .....15/-
 Judgment

                                            520 apeals80 & 110.14

                             15

solely rests on circumstantial evidence. When the case is

based on circumstantial evidence, the prosecution is under

obligation to establish all circumstances unerringly pointing

out towards the guilt of the accused. The circumstances as

to voluntary statement of the accused and recovery of the

weapons are itself doubtful. The weapons were deposited

belatedly in Malkhana. The evidence as to recovery is also

doubtful as nothing is mentioned stating that the accused

has disclosed the place where the weapons were concealed.

There is also no evidence to show that the weapons

recovered were sealed immediately after recovery. Though

the weapons were recovered on 21.1.2011, the same were

deposited on 24.1.2011 and there is no explanation as to

the place where the said weapons were kept during this

period. There is an inordinate delay in sending the said

weapons to the Chemical Analyzer.        The carrier of the

weapons is also not examined. There is no link evidence to


                                                        .....16/-
 Judgment

                                              520 apeals80 & 110.14

                              16

show from discovery till it is sent to the Chemical Analyzer

and during this period the said weapons were in a proper

custody.   In absence of the link evidence, there is no

guarantee as to the said weapons were not tampered. The

accused persons were arrested immediately after the

incident. However, the clothes were seized on 21.1.2011

and forwarded to the Chemical Analyzer on 28.1.2011. As

per the prosecution case, the accused persons wearing

those clothes at the time of the arrest were not immediately

seized at the time of the arrest and, therefore, recovery of

the clothes is also required to be discarded. The evidence of

the investigating officer is also not cogent as despite receipt

of the information of the cognizable offence, no offence was

registered by the incharge of the police station. The FIR is a

fabricated document.     For all above these grounds, the

judgment impugned in these appeals deserves to be quashed

and set aside.


                                                          .....17/-
 Judgment

                                            520 apeals80 & 110.14

                            17

6.         In support of his contentions, learned Senior

Counsel placed reliance on following decisions:


           (1) Ramanand vs. State of Uttar Pradesh,
           reported in AIR 2022 SC 5273;

           (2) Kanhai Mishra alias Kanhaiya Misar vs.
           State of Bihar, reported in 2001 SCC (Cri)
           537;

           (3) Din Dayal vs. Raj Kumar and ors, reported
           in MANU/SC/0216/1998;

           (4) Ganesh Bhavan patel and ors vs. State of
           Maharashtra,          reported            in
           MANU/SC/0083/1978;

           (5) Pohalya Motya Valvi vs.            State     of
           Maharashtra,       reported                      in
           MANU/SC/0204/1979;

           (6) Pratibha Ganesh Pande vs. State of
           Maharashtra,        reported        in
           MANU/MH/2602/2020;

           (7) Rakesh Mahadu Dandekar and ors vs. The
           State of Maharashtra, reported in MANU/MH/
           3389/2025;

           (8) State of Maharashtra vs. Prabhu Barku
           Gade, reported in MANU/MH/0160/1994;


                                                          .....18/-
 Judgment

                                            520 apeals80 & 110.14

                             18

           (9) Mohd.Hussain Badamiyan Ramzan vs.
           State of Maharashtra, reported in MANU/MH/
           0130/1993;

           (10) Gopal Singh and anr vs State of MP,
           reported AIR 1972 SC 1557;

           (11) Anil vs. State of Maharashtra, reported in
           2022 SCC OnLine Bom 1780; and

           (12) Laxmi Singh vs. State of Bihar, reported
           in MANU/SC/0136/1976.


7.         Learned counsel Shri R.K.Tiwari supported the

contentions of learned Senior Counsel and submitted that

the FIR is ante-time. Accused Mahesh Natthuji Devgune has

also sustained injuries and, therefore, the recovery of blood

stained clothes from his person and possibility of having his

own blood stains on the said clothes cannot be ruled out.

The investigation nowhere shows that counter case is filed

regarding the said incident.   Thus, faulty investigation is

carried out and adverse inference is to be drawn against the




                                                        .....19/-
 Judgment

                                            520 apeals80 & 110.14

                             19

prosecution. He adopted the argument of learned Senior

Counsel on the other aspects.


8.         In support of his contentions, learned counsel

Shri R.K.Tiwari has placed reliance on following decisions:


           (1) Vijaybhai Bhanabhai Patel vs Navnitbhai
           Nathubhai Patel & Ors, reported in
           MANU/SC/0279/2004;

           (2) Kochu Maitheen Kannu Salim vs. State of
           Kerala, reported in MANU/SC/0218/1998;

           (3) Criminal Appeal No.1157/2011 (Turkesh
           Singh vs. State Chhattisgarh), decided on
           14.5.2025, and

           (4) Criminal Appeal No.608/2013 (Ramu
           Appa Mahapatar vs. The State of
           Maharashtra), decided on 4.2.2025.


9.         Per contra, learned Additional Public Prosecutor

for the State submitted that the prosecution case is not only

rested on circumstantial evidence but also on the direct



                                                        .....20/-
 Judgment

                                            520 apeals80 & 110.14

                            20

evidence in the nature of eyewitnesses PW5 Dhnyaneshwar

Dhapekar and PW6 Suman Devgune. Merely because their

statements are recorded belatedly, that by itself is not

sufficient to discard their evidence. The opportunity is to

be granted to the investigating officer to explain the delay

by cross examining him on the delay aspect.                The

investigating officer has also explained the circumstance by

mentioning    the   law   and    order   situation.       PW5

Dhnyaneshwar also stated about the law and order

situation. The incident has occurred in such a manner that

no witness was ready to come forward as well as the

investigating agency were busy in maintaining law and

order situation. Learned Judge of the trial court has not

considered the evidence of extra judicial confession by

accused Devanand Chaitram Kuhikar. There was a previous

dispute between the brother of the deceased and accused

Rajesh Ramprasad Kuhikar prior to the incident.            The


                                                        .....21/-
 Judgment

                                           520 apeals80 & 110.14

                            21

evidence of eyewitnesses is not only corroborated by the

circumstantial evidence, like recovery of the incriminating

weapons at the instance of the accused, but also it is

corroborated by the scientific evidence as blood stains are

found on the said weapons.       He submitted that merely

because there is some negligence on the part of the

investigating agency, the entire prosecution case cannot be

thrown out. The evidence of PW6 Suman Devgune states

about the terror of the accused persons.      The accused

persons have committed the offence to show their

supremacy. Thus, the entire prosecution evidence, as far as

authorship of the crime is concerned, is disclosed by

accused Devanand Chaitram Kuhikar himself in the nature

of extra judicial confession. It is further corroborated by

the evidence of eyewitnesses PW5 Dhnyaneshwar Dhapekar

and PW6 Suman Devgune. Learned Judge of the trial court

has wrongly ignored the evidence of these witnesses merely


                                                       .....22/-
 Judgment

                                              520 apeals80 & 110.14

                              22

because their statements are recorded belatedly.             The

evidence is consistent, cogent, and reliable one and,

therefore, the appeals being devoid of merits are liable to

be dismissed.


10.          In support of his contentions, learned Additional

Public Prosecutor for the State placed reliance on following

decisions:


             (1) Criminal Appeal No.1181/2019 and
             other connected appeals (Goutam Joardar
             vs. State of West Bengal) decided on
             7.10.2021 by the Hon'ble Apex Court;

             (2) Rameshwar s/o Dijnaji Dhawde vs. The
             State of Maharashtra, reported in 2016 ALL
             MR (Cri) 3864;

             (3) Ajay Singh vs. State of Maharashtra,
             reported in (2007)12 SCC 341;

             (4) Gura Singh vs. State of Rajasthan,
             reported in AIR 2001 SC 330;




                                                          .....23/-
 Judgment

                                            520 apeals80 & 110.14

                              23

           (5) State of AP vs. S.Rayappa and ors
           reported in AIR 2006 SC 3709;

           (6) Mahesh Janardhan Gonnade vs. State of
           Maharashtra, reported in AIR 2009 SC
           (Suppl) 428(2);

           (7) Ajayan Alias Baby vs. State of Kerala,
           reported in 2010 SCC OnLine Kerala 5019;
           and

           (8) Firoz Khan Akbarkhan vs. The State of
           Maharashtra, reported in 2025 LiveLaw (SC)
           349.


11.        Heard both the sides and perused the entire

record.


MARSHALING OF EVIDENCE


12.        The first and foremost question is, whether the

death of the deceased is homicidal one.


13.        Insofar as homicidal death of the deceased is

concerned,   the   material   evidence    adduced     by    the


                                                        .....24/-
 Judgment

                                               520 apeals80 & 110.14

                                24

prosecution    is   of   Medical     Officer   PW9    Dr.Manish

Shrigiriwar examined vide Exh.100. He deposed that on

20.1.2011 he was attached to IGMC at Nagpur as Associate

Professor. On that day, he received corpse of the deceased.

He performed postmortem on the dead body of the

deceased.     On external examination, he found following

injuries:


            "(1) Incised wound present over left side of
            forehead 3 cm from midline and 4 cm above left
            eye brow of size 2.5 cm. x 0.5 cm. x muscle deep,
            obliquely placed.

            (2) Chop wound present over left side of
            forehead, l cm below injury no.1 and 3 cm. above
            left eye brow of size 5 cm. x 1 cm x bone deep
            underlying bone cut, obliquely placed, bevelling
            present over lower margin, both margins sharp.

            (3) Chop wound present over left parieto
            occipital region 8.5 cm. from midline and 9 cm.
            above tip of left mastoid of size 7 cm. x 1 cm. x

                                                           .....25/-
 Judgment

                                            520 apeals80 & 110.14

                               25

           bone deep, underlying bone cut, obliquely
           placed, bevelling present over medial margin,
           both margins sharp.

           (4) Chop wound present over left parieto
           occipital region extending upto midline and 3
           cm. above injury no.3 of size 5 cm x 1 cm x bone
           deep underlying bone cut, obliquely placed,
           bevelling present over medial margin, both
           margins sharp.

           (5) Chop wound present over right occipital
           region, 7 cm, from midline and lower end is 6
           cm. from tip of right mastoid of size 3 cm. x 0.8
           cm. x muscle deep, vertically placed, both
           margins sharp.

           (6) Contused abrasion present over lateral end of
           left eye brow of size 2 cm. x 1 cm. dark red in
           colour.

           (7) Incised wound present over lateral end of left
           eyebrow 0.2 cm. lateral to injury no.6 of size 1
           cm. x 0.2 cm. x subcutaneous tissue deep
           obliquely placed.

                                                        .....26/-
 Judgment

                                            520 apeals80 & 110.14

                                 26

           (8) Incised wound present over left zygomatic
           region, below injury no.7 and 2.5 c.m. From
           lateral canthus of left eye of size 1.8 cm. x 0.5
           c.m. X subcutaneous tissue deep, horizontally
           placed.

           (9) Chop wound present over left zygomatic
           temporal region, 0.5 cm. lateral to injury no.8
           and 3 cm. above tip of left mastoid of size 7.5
           cm. x 1.5 cm. x bone deep, horizontally placed
           underlying bone cut.

           (10) Multiple contused abrasion present over an
           area of 4 cm. x 3 cm. of left maxillary region of
           size varying from 1 cm. x 0.5 cm. to 0.5 cm. x 0.5
           cm. dark red in colour.

           (11)Contused     abrasion   present   over     right
           maxillary region. 4.5 cm. from midline of size 3.5
           cm. x 2cm, dark red in colour.

           (12) Contused abrasion present over right ala of
           nose .3.5 cm. from glabella of size 2 cm x 1 cm.
           dark red in colour.



                                                        .....27/-
 Judgment

                                                520 apeals80 & 110.14

                             27

           (13) Chop wound present over left mandibular
           region extending upto upper part of left side of
           neck, upper end is 4.5 cm. from left tragus and
           lower end is 5 cm. from midline of size 6 cm x
           1.5 c.m. X bone deep underlying bone cut,
           obliquely placed bevelling present over lower
           margin both margins sharp.

           (14) Stab entry wound present over front of
           neck, 1 cm. above thyroid cartilage and 6 cm.
           from tip of chin, extending on both sides for
           length 1.5 cm. on right side and 3 cm on left side
           of size 4.5 cm. x 1.5 cm. x cervical spine deep,
           obliquely    placed,      directed        downwards,
           backwards, towards right side leading to exit
           wound at right lateral aspect of neck at midpart
           10 cm. from midline and lateral end 3 cm. below
           tip of right mastoid of size 4 cm. x 1.5 cm.,
           margins erected and sharp. Both entry and exit
           wound obliquely placed.

           (15) Incised wound present over upper 1/3 of
           left front of neck 0.5 cm. lateral to injury no. 14



                                                            .....28/-
 Judgment

                                                  520 apeals80 & 110.14

                                 28

           of size 1.5 cm. x 0.5 cm. horizontally placed
           tailing present over medial end of length 0.5 cm.

           (16) Incised wound present over upper 1/3 of
           left front of neck, 1.5 cm. from midline and 1 cm.
           below injury nol.14 of size 1.5 on. x 0.2 cm x
           subcutaneous       tissue    deep,   obliquely        placed
           talling present over medial end of length 1 cm.

           (17) Incised wound present over front of neck in
           midline,     4.5cm.        Below     thyroid     cartilage
           extending on both sides of size 2.5 cm. x 0.2 cm
           x subcutaneous tissue deep horizontally placed.

           (18) Stab wound present over lower 1/3rd of left
           front of neck, 0.5 cm. from midline and 2 cm.
           below injury no. 17 of size 2 cm. x 1 cm. x
           muscle      deep      obliquely      placed,     directed
           downwards,         backwards       and-medially.        Both
           margins and angles sharp.

           (19)       Stab     wound      present         over       left
           supraclavicular region at medial part 1.5 cm.
           below. injury no.18 and 1 cm. above medial end
           of left clavicle of size 2.5 cm x 1 cm x muscle

                                                                 .....29/-
 Judgment

                                             520 apeals80 & 110.14

                             29

           deep, obliquely placed, directed downwards and
           medially, both margins and angles sharp.

           (20) Incised wound present over postero latero
           lateral aspect of upper 1/3 right side of neck, 3.5
           cm. from tip of right mastoid and 2 cm above
           exist wound of injury no.14 of size 3 cm. x 0.5
           cm. x muscle deep, obliquely placed tailing
           present over upper end of length 1 cm.

           (21) Stab wound present over right parasternal
           region of chest in 2 inter costal space,1.5 cm.
           from midline of size 4 cm x 1 cm x cavity deep,
           obliquely placed directed downwards, backwards
           and medially both margins and angles sharp.

           (22) Stab wound present over right upper chest
           in 3 inter costal space 5 cm. above right nipple
           and 8 cm. lateral to injury no.21 of size 3 cm. x 1
           cm. x cavity deep obliquely placed, directed
           backwards and medically both margins and
           angles sharp.

           (23) Stab wound present over right lateral aspect
           of chest in midaxillay line, 8 cm. below and

                                                         .....30/-
 Judgment

                                                 520 apeals80 & 110.14

                             30

           lateral to right nipple of size 3.5 cm. x 1 cm. x
           muscle deep obliquely placed directed upwards
           and medially both margins and angles sharp.

           (24)    Stab     wound      present       over      right
           hypochondriac region, 12 cm. below right nipple
           and 12 cm. from midline of size 1 cm. x 0.5 cm. x
           muscle deep obliquely placed both margins and
           angles sharp.

           (25) Stab wound present over right umbilical
           region,5 cm. above umbilicus and 10 cm. Below
           and medial to injury no.24 of size 1.5 cm. x 0.5
           cm. x muscle deep, obliquely placed, both
           margins and angles sharp.

           (26) Contused abrasion present over left lower
           anterior part of chest 12 cm. below left nipple
           and 16 cm from midline of size 3 cm x I cm. dark
           red in colour.

           (27) Stab wound present over left lateral aspect
           of chest between midaxillary and posterior
           axillary line 15 cm. below and lateral to injury
           no.26 of size 4.5 cm. x 1 cm. x muscle deep,

                                                             .....31/-
 Judgment

                                             520 apeals80 & 110.14

                             31

           obliquely placed, directed upwards and medially
           both margins and angles sharp.

           (28) Stab wound present over left hypochondriac
           region 11 cm. from midline and 7 cm below
           injury no. 26 of size 3 cm x 1.5 cm. x muscle
           deep, obliquely placed directed upwards and
           medially both margins and angles sharp.

           (29) Stab wound present over left lumber region,
           9 cm from midline and 8 cm. below and lateral to
           injury no.28 of size 4.5 cm. x 1.5 cm. x cavity
           deep, obliquely placed, directed upwards and
           medially both margins and angles sharp.

           (30) Stab wound present over left lumbar region,
           2 cm. below and quely placed, directed upwards
           and medially both margins and angles sharp.

           (31) Contused (abrasion present over left upper
           scapular region, upper end 13 cm. from midline
           of size 7 cm x 0.8 cm. dark red in colour.

           (32) Stab wound present over, midpart of left
           side of back at T12 vertebral level. 11 cm. from
           midline of size 2 cm x 1 cm. x cavity deep,
                                                         .....32/-
 Judgment

                                            520 apeals80 & 110.14

                              32

           obliquely placed, directed forwards,, downwards
           and medially both margins and angles sharp.

           (33) Incised wound present over lower part of
           back in midline extending on left side L3
           vertebral level, 10 cm. below and medial to
           injury no.32 of size 7.5 cm x 1 cm. x muscle
           deep, horizontally placed, tailing present over
           left lateral end of size 5 cm.

           (34) stab wound present over lower part of back
           in midline, at 14 vertebral level, 2 cm below
           injury no.33 of size 2.5 cm. x 1 cm. x bone deep,
           horizontally placed, directed forwards both
           margins and angles sharp.

           (35) Contused abrasion present over postero
           medial aspect of lower 1/34d of right forearm,
           18 cm. below olecranon process of size 3 cm x
           0.2 cm. dark red in colour.

           (36) Incised wound present over lower 1/3 of
           postero aspect of right forearm, 3 cm above wrist
           of size 1 cm. x 0.5 cm x muscle deep obliquely
           placed.

                                                        .....33/-
 Judgment

                                            520 apeals80 & 110.14

                             33

           (37) Incised wound present over lower 1/3 of
           posteromedial aspect of right forearm, 2cm
           medial, to injury no.36 of size 2 cm x 0.5 cm. x
           muscle deep, obliquely placed.

           (38) Incised wound present over dorsum of right
           hand proximally, 2 cm. distal to wrist of size 1.5
           cm. x 0.2 cm. x muscle deep obliquely placed.

           (39) Incised wound present over dorsum medial
           aspect of right hand, 3 cm from ulnar styloid of
           size 3 cm x 0.5 cm. x muscle deep obliquely
           placed.

           (40) Chop wound present over dorsum of right
           hand 3.5 cm distal to injury No.38 extending
           upto dorsal lateral aspect of proximal pharynx of
           right thumb of size 8 cm. x 1.5 cm. x bone deep
           obliquely placed, underlying bone cut, bevelling
           present over lower margin.

           (41) Incised wound present over dorsum of distal
           aspect of right hand, 1.5 cm. from injury no.40
           and 1 cm. proximal to middle finger knuckle of



                                                        .....34/-
 Judgment

                                              520 apeals80 & 110.14

                              34

           size 1.5 cm. x 0.5 cm. x muscle deep, obliquely
           placed.

           (42) Incised wounds, one each over (1) distal
           phalanx (ii) Proximal phalanx of dorsum of right
           index finger present, distal one is 1.5 cm. from
           tip and proximal is l cm from knuckle of sizes 2
           cm x 0.5 cm. x bone deep, distal phalanx bone
           cut and 2 cm x 0.2 cm. muscle deep both
           obliquely placed, respectively.

           (43) Three incised wounds present over dorsum
           of right middle finger (i) one at proximal
           interphalyngeal joint of size 2.5 cm. x 0.5 cm. x
           muscle deep, obliquely placed (ii) two at
           proximal-phalanx of same size 1cm x 0.2 cm. X
           msucle deep both obliquely placed and separated
           by a distance of 1 cm.

           (44) Incised wound present over knuckle of right
           ring finger-of size 1 cm x 0.2 cm. x muscle deep,
           horizontally placed.

           (45) Chop wound present over proximal phalanx
           of forsum of right ring finger 2 cm distal to injury

                                                          .....35/-
 Judgment

                                                520 apeals80 & 110.14

                                35

           no.44 of size 2cm x 0.5 cm x bone deep,
           underlying bone cut, horizontally placed.

           (46) Chop wound present over proximal phalanx
           of dorsal aspect of right little finger extending
           upto knuckle of size 3 cm x 1 cm x bone deep
           underlying bone cut, obliquely placed, bevelling
           present over distal margin.

           (47) Contused abrasion present over lateral part
           of left shoulder, 3.5 cm. from tip of size 7.5 cm. x
           0.8 cm., dark red in colour.

           (48) Contused abrasion present over lateral
           aspect of left shoulder extending upto lateral
           aspect of upper 1/3 of left arm intermingled with
           injury no.47 at its lower part, 1cm from tip of
           shoulder of size 9 cm. x 0.8 cm. dark red in
           colour.

           (49)      Contused        abrasion   present        over
           posteromedial aspect of middle 1/34d of left
           forearm, 13 cam. Below olecranon process of size
           3 cm x 2 cm, dark red in colour.



                                                            .....36/-
 Judgment

                                             520 apeals80 & 110.14

                               36

           (50) Chop wound present over distal 1/34d of
           anterior aspect of left forearm 3ema above wrist
           joint of size 4.5 cm. x 1.5 cm. x muscle deep
           horizontally placed.

           (51) Incised wound present over left thenar
           eminence of size 6 cm x 0.5 cm. x muscle deep,
           obliquely placed.

           (52) Incised wound present over left hypothenar
           eminence extending towards midpart of palm of
           size 7cm x 0.2 cm. x muscle deep obliquely
           placed.

           (53) chop wound present over palmer aspect of
           base of left lile finger involving medial aspect of
           right finger of size 4 cm x 1 cm x bone deep
           underlying bone cut obliquely placed.

           (54) Chop wound present over left little finger
           medially extending from tip upto proximal
           phalanx, 1cm distal to injury no.53, vertically
           placed of size 4 cm x 0.5 cm x bone deep
           underlying bone cut.



                                                         .....37/-
 Judgment

                                             520 apeals80 & 110.14

                               37

           (55) Incised wound present over proximal
           phalanx of palmer aspect of left thumb of size 3
           cm x 0.2 cm. x subcutaneous tissue deep,
           horizontally placed.

           (56) Incised wound present over dorsolateral
           aspect of distal phalanx of left thumb of size 3 cm
           x 0.5 cm. x muscle deep, obliquely placed.

           (57) Incised wound present over dorsal aspect of
           proximal phalanx of left index finger of size 4.5
           cm. x 0.5 cm. x muscle deep. obliquely placed.

           (58) Incised wound present over knuckle of left
           little finger of 2:cm x 0.5 cm. x muscle deep,
           obliquely placed.

           (59) Stab wound present over anterior aspect of
           middle 1/3 of left thigh 28 cm.. Below anterior
           superior iliac spine of size 1.5 cm. x 0.5 cm. x
           muscle    deep,     obliquely   placed,     directed
           backwards and medially both margins and angles
           sharp.

           (60) Stab wound present over middle 1/3rd of
           medial aspect of left thigh 10 cm below and
                                                         .....38/-
 Judgment

                                             520 apeals80 & 110.14

                             38

           medial to injury no.59 of size 2 cm x 0.5 cam. X
           muscle    deep,    obliquely     placed     directed
           backwards and laterally.

           (61) Stab wound present over middle 1/3 of
           lateral aspect of back of left thigh,28 cm. below
           anterior superior iliac spine of size 3 cm x1 cm x
           muscle deep obliquely placed, directed forwards,
           both margins and angles sharp.

           (62) Stab wound present over middle 1/3 of
           back of left thigh 5 cm below injury no.61 of size
           3 cm x 1 cm. muscle deep obliquely placed,
           directed forwards both margins and angles sharp.

           (63) Incised wound present over lateral aspect of
           upper part of left knee at from of size 4.5 cm. x
           0.5 cm. x subcutaneous tissue deep, horizontally
           placed.

           (64) Incised wound present over midpart of front
           of left knee 3 cm below injury nol.63 of size 3 cm
           x 1cm x subcutaneous tissue deep, horizontally
           placed.



                                                         .....39/-
 Judgment

                                                  520 apeals80 & 110.14

                                  39

            (65)       Contused        abrasion   present        over
            anterolateral aspect of upper part of left leg 5 cm
            below injury no.64 of size 7 cm x 1cm dark red in
            colour."

            As per his evidence, all the injuries were

antemortem. On internal examination, he noticed following

injuries:


            "(1) Skull Vault: i) The cut mark present over
            left frontal bone of length 4 cm, ii) Cut mark
            present over left parieto occipital bone of length
            6 cm iii) another cut mark present over left
            parieto occipital bone, 3 cm above 1 cut mark as
            described in (2) extending upto midline of
            length 4.5 cm iv) cut mark present over left
            zygomatic temporal bone of length 6 cm
            corresponding to the injury nos. (2)(3)(4) and
            (9) respectively mentioned in column no.17 of
            postmortem report.




                                                              .....40/-
 Judgment

                                               520 apeals80 & 110.14

                                40

           (2) Meninges: Intact, pale. Differ subarachnoid
           hemorrhage present over both parieto occipital
           cerebral center as a thin red blood film.

           (3) Walls, ribs, cartilages: (1) Cut marks present
           over ribs on right side from 2nd to 3rd ribs in
           parasternal region, from 3rd to 4th rib in
           midaxillary line corresponding to injuries nos.
           21, 22 and 23 respectively as mentioned in
           column no.17(2) cut marks present over ribs on
           left side in posterior axillary line from 9 th to 10th
           ribs corresponding to injury no.27 mentioned in
           column no.17.

           (4) Pleura: Pale cut marks present over anterior
           surface of pleura on right side corresponding to
           injury nos.21 and 22 mentioned in column
           no.17.

           (5) Trachea: Intact.

           (6) Right lung: Pale, partially collapsed, stab
           wounds     present     over   medial    aspect      and
           anterolateral aspect of right upper lobe of lung
           corresponding to injury no.21 and 22 mentioned

                                                           .....41/-
 Judgment

                                            520 apeals80 & 110.14

                             41

           in column no.17 right pleural cavity contains
           about 800 ml of blood and blood clots.

           (7) Large Vessels: Cut present over common
           carotid artery. Internal jugular vein and other
           small vessels on right side of neck corresponding
           to injury no.14 mentioned in column no.17.

           (8) Peritoneum: Cut mark present over left side
           of peritoneum corresponding to injury no.29
           mentioned in column no.17.

           (9) Cavita contains about 1.5 liter of blood and
           blood clots mixed with fecal matter.

           His evidence further shows that injury Nos.2-6

and 9-12 mentioned in column No.17 were corresponding

to the internal injuries mentioned in column No.19. Injury

No.14 with its damage is mentioned in column Nos.20 and

21. Injury Nos.21 and 22 with their internal damage are

mentioned in column No.20 and injury Nos.29 and 32 with

their corresponding internal damage mentioned in column

No.21. All these injuries mentioned above were sufficient to

                                                        .....42/-
 Judgment

                                            520 apeals80 & 110.14

                            42

cause death in ordinary course of nature.      The cause of

death is due to injuries to vital organs.           The said

postmortem notes are in handwriting of his Assistant Doctor

Ghormade.      Accordingly, he issued postmortem notes

Exh.100-A.


           As far as his cross examination is concerned, the

cause of death is not seriously challenged by the defence.

The nature of death is homicidal one is not challenged by

the defence. The cross examination shows that maximum

injuries on the person of the deceased were on front side.

He admitted that injuries mentioned at Sr.Nos.35, 47, 49,

and 65 in postmortem report are not possible by the

weapons shown to him.


           Thus, an attempt was made to show that injuries

sustained by the deceased were on the front side and some

of injuries are not possible by weapon like "swords",



                                                        .....43/-
 Judgment

                                              520 apeals80 & 110.14

                               43

"guptis", and "knives", recovered at the instance of the

accused.


14.         Besides the evidence of Medical Officer PW9

Dr.Manish Shrigiriwar, the prosecution further placed

reliance on inquest panchanama Exh.98. As per the inquest

panchanama, on the dead body of the deceased, multiple

injuries are seen by panchas, which are mentioned in the

said panchanama.     The said inquest panchanama is not

challenged by the defence.


15.         Thus, the evidence of Medical Officer PW9

Dr.Manish    Shrigiriwar,    substantiated   by   the    inquest

panchanama Exh.98, shows that the deceased has sustained

multiple injuries, which are sufficient to cause death in the

ordinary course of nature.          The internal injuries are

corresponding to the external injuries.




                                                          .....44/-
 Judgment

                                            520 apeals80 & 110.14

                             44

16.        The evidence of Medical Officer PW9 Dr.Manish

Shrigiriwar is not only opinion evidence but also his

evidence is in the nature of direct evidence as he has an

opportunity to see injuries on the person of the deceased.


17.        A medical witness, who performs a postmortem

examination, is a witness of fact though he also gives an

opinion on certain aspects of the case. This proposition of

law has been stated by the Hon'ble Apex Court in the case

of Smt. Nagindra Bala Mitraand vs. Sunil Chandra Roy and

another, reported at 1960 SCR (3) 1 wherein it has been

observed as under:


           "The value of a medical witness is not merely
           a check upon the testimony of eye witness; it
           is also independent testimony, because it may
           establish certain facts , quite apart from the
           other oral evidence . If a person is shot at
           closed range the marks of tattooing found by
           the medical witness would show that the

                                                        .....45/-
 Judgment

                                              520 apeals80 & 110.14

                               45

           range was small, quite apart from any other
           opinion of his. Similarity, fractures of bones,
           depth and size of the wounds would show the
           nature of the weapon used. It is wrong to say
           that it is only opinion evidence; it is often
           direct evidence of the facts found upon the
           victims' person."

           Thus, testimony of medical witness is very

important and it can be safely accepted.


18.        In recent judgment also, The Hon'ble Apex Court

in the case of Anuj Singh @ Ramanuj Singh @ Seth Singh

vs. The State of Bihar, reported in 2022 Live Law (SC) 402

dealt with the "evidentiary value" of the medical evidence

and observed that, "the evidentiary value of a medical

witness is very crucial to corroborate the case of prosecution

and it is not merely a check upon testimony of eyewitnesses,

it is also independent testimony, because it may establish

certain facts, quite apart from the other oral evidence. It has

                                                          .....46/-
 Judgment

                                              520 apeals80 & 110.14

                               46

been reiterated by this court that the medical evidence

adduced by the prosecution has great corroborative value as

it proves that the injuries could have been caused in the

manner alleged".

19.          Thus, testimony of medical witness is very

important and it can safely be accepted.


20.          The evidence adduced by the medical officer,

corroborated by the inquest panchanama, shows that the

deceased died homicidal death.


21.          The entire case of the prosecution is based on the

direct     evidence   of   PW4      Amol   Kumbhalkar;      PW5

Dhnyaneshwar Dhapekar; PW6 Suman Devgune, and

eyewitness PW7 Subhash Parde.              Besides the direct

evidence, the prosecution has also placed reliance on the

evidence of informant PW1 Deva @ Devdas Laxman

Shendekar on extra judicial confession of accused Devanand


                                                          .....47/-
 Judgment

                                            520 apeals80 & 110.14

                            47

Chaitram Kuhikar and the circumstantial evidence i.e. the

blood stained clothes recovered at the instance of the

accused, blood stained weapons recovered at the instance of

accused Santosh Chaitram Kuhikar and acquitted accused

Jitendra.


22.         The evidence of informant PW1 Deva @ Devdas

Laxman Shendekar,      who is brother of the deceased,

deposed that the accused persons namely accused Nos.2 to

6 are residents of the same locality and, therefore, he is

acquainted with them.       He further deposed that on

19.1.2011, at about 9:00 pm, the accused persons came to

his house holding swords in their hands. Amongst them,

accused Devanand Chaitram Kuhikar told that they have

killed his brother. Thereafter, they caused damages to glass

of windows and, thereafter, left the place. Subsequent of

leaving the place by the accused persons, Anand Jatap

informed him that his brother is killed in Rajgire Lane in

                                                        .....48/-
 Judgment

                                            520 apeals80 & 110.14

                             48

front of grocery shop by the accused persons.                He

immediately rushed to the spot and saw his brother lying in

pool of blood and sustained injuries on all over his body.

PW4 Amol Kumbhalkar was sitting near the dead body of

his brother, who has also sustained injuries.     PW4 Amol

Kumbhalkar informed him that the accused persons killed

his brother by assaulting him with swords and when he

attempted to intervene, he was also assaulted by the

accused persons.    He immediately rushed to the police

station. The police have already received the information

about the incident. Immediately, the police came along with

him at the spot, prepared the spot panchanama, seized

articles from the spot and, thereafter, again took him to the

police station and recorded his report, which is at Exh.72

and the FIR is at Exh.73.


           His evidence further shows that the spot of the

incident was approximately 300 feet away from his house.

                                                        .....49/-
 Judgment

                                            520 apeals80 & 110.14

                               49

Accused Nos.2 to 6 are residing since birth near to his house

and accused Mahesh Natthuji Devgune is their nearest

relative. The reason behind the assault is narrated by him

that on 17.1.2011 there was a quarrel between accused

Rajesh Ramprasad Kuhikar and his another brother Guddu

on account of money. There was abusing and altercation on

that count also. He has identified weapons swords Articles-

1 and 2 and "knive" Article-4 and also identified the

accused.


           Informant     PW1    Deva   @   Devdas     Laxman

Shendekar, is cross examined at length.             His cross

examination shows that he is residing in a thick locality and

his residence is near the spot of the incident. It further

came on record that PW5 Dhnyaneshwar Dhapekar; PW6

Suman Devgune, and eyewitness PW7 Subhash Parde are

his nearest relatives.     It further came in his cross

examination that the police did not draw the panchanama

                                                        .....50/-
 Judgment

                                            520 apeals80 & 110.14

                             50

regarding the spot where the window glasses were broken.

Rest of the cross examination shows that when he initially

went to the police station, he disclosed the incident to the

police which he was knowing and he was in the police

station for 15 minutes. He also admitted that he went to

the police station from the spot and at that time he stayed

there upto 4:00 am and after recording of the FIR, he

returned home. He denied the suggestion that when he

reached the spot, PW4 Amol Kumbhalkar was not present

there.


           An omission is brought on record during the

cross examination for accused No.3 that while lodging the

report, he has not stated to the police that accused Sanjiv

Shankar Kuhikar, Sheshrao Ramdas Kuhikar, and Rajesh

Ramprasad Kuhikar killed his brother. He has not stated to

the police while lodging the report that all the accused

persons are residing in front of his house since their birth.

                                                        .....51/-
 Judgment

                                             520 apeals80 & 110.14

                             51

During the cross examination on behalf of accused Nos.4, 5

and 6, he denied suggestion that due to night, he could not

see clearly anyone of the accused persons.


           Thus, from the cross examination, an attempt

was made to show that there is omission as far as as his

acquaintance with the accused persons is concerned and

there is delay in disclosing names of the assailants. Though

an omission is brought on record that he has not stated in

the FIR that the accused persons are residing near to his

house, recital of the FIR shows that he has stated as to the

residence of the accused persons in the same locality in a

different manner.


23.        To corroborate the version of informant PW1

Deva @ Devdas Laxman Shendekar, the prosecution has

examined PW4 Amol Kumbhalkar vide Exh.89. Though he

is injured eyewitness, he has left loyalty towards the



                                                         .....52/-
 Judgment

                                            520 apeals80 & 110.14

                            52

prosecution and not supported the prosecution case.

However, as far as his evidence, regarding injuries on his

person, is concerned, he only left loyalty towards the

prosecution to the extent of involvement of the accused

persons. His evidence shows that on 19.1.2011, between

9:00 pm and 10:00 pm, when he was near the house of

Rajgire, and the deceased was also sitting near the house of

Rajgire, they were attacked and he has sustained injuries in

the said attack.   His cross examination by learned APP

shows that he used to talk to the deceased. Kuhikar family

resides near the house of the deceased.     Accused Sanjiv

Shankar Kuhikar, Santosh Chaitram Kuhikar, Devanand

Chaitram Kuhikar, and Sheshrao Ramdas Kuhikar are

members of Kuhikar family and accused Mahesh Natthuji

Devgune,and acquitted accused Jitendra are also residents

of the same locality. He has also admitted his acquaintance

with the deceased as well as the accused persons. However,


                                                        .....53/-
 Judgment

                                             520 apeals80 & 110.14

                              53

he has shown ignorance as to dispute between Kuhikar

family and family of the deceased. He denied suggestion of

learned APP that he was assaulted by the accused persons.


24.        The     evidence        of   eyewitnesses       PW5

Dhnyaneshwar Dhapekar examined vide Exh.91, shows that

on 19.1.2011, at about 8:30 pm, the deceased was sitting in

front of the house of Rajgire. The deceased is his cousin. At

the relevant time, he was in his house and 4-5 persons killed

the deceased, those were Mahesh Natthuji Devgune, Sanjiv

Shankar Kuhikar, Santosh Chaitram Kuhikar, Devanand

Chaitram Kuhikar, and Jitendra who were possessing two

swords and three guptis. He specifically stated that accused

Santosh Chaitram Kuhikar and Devanand Chaitram Kuhikar

were holding swords and Jitendra, Mahesh Natthuji

Devgune and Sanjiv Shankar Kuhikar were holding "guptis"

in their hands. After the assault, they left therefrom. Friend

of the deceased PW4 Amol Kumbhalkar also sustained

                                                         .....54/-
 Judgment

                                             520 apeals80 & 110.14

                              54

injuries in the said incident.      The deceased sustained

injuries all over his body.     He further stated that the

deceased along his friend PW4 Amol Kumbhalkar was

sitting on vehicle in front of the house of Rajgire. At that

time, they were assaulted by the accused persons. He has

identified the accused persons and specifically stated that

swords held by Santosh Chaitram Kuhikar and Devanand

Chaitram Kuhikar, which are at Articles-1 and 2, weapons,

which are at Articles-3 and 4, are also identified by him.


           His cross examination for accused No.3 shows

that when, initially, the police came at the spot, he did not

disclose the police that he has seen the incident and identify

the assailants. After three days of the incident, when the

police came to him for enquiry, he disclosed the said

incident to the police.   He specifically admitted that the

incident, which he has narrated to the police after three

days of the incident, was narrated by him in his house. The

                                                         .....55/-
 Judgment

                                              520 apeals80 & 110.14

                             55

police recorded his statement after 3-4 days of the incident

and that is the only statement recorded by the police.


           Thus, from this cross examination, an attempt

was made to show that despite he was aware about the

incident, he himself has not disclosed about the incident to

the police and when the police approached him, he has

disclosed the incident to the police. There is a delay in

recording statement of eyewitness. The eyewitness is the

nearest relative of the deceased and, therefore, his evidence

is to be scrutinized on the aspect that despite he was aware

about the incident, he has not disclosed though he was

having an opportunity to disclose the same.


           Further cross examination of this witness shows

that the incident took place in a thick locality. There are

various houses near the house of Rajgire in front of whose

house the alleged incident has taken place. It further came



                                                          .....56/-
 Judgment

                                              520 apeals80 & 110.14

                              56

in the cross examination that the incident was going on for

about twenty minutes. He specifically stated that doors of

all houses were closed and nobody came out of house.

           Thus, the cross examination shows that the incident

was of such a nature that nobody dared to came at the place

of the incident.


             On behalf of cross examination of accused No.1,

it only came on record that he has never visited the house of

accused Mahesh Natthuji Devgune and Mahesh is not living

nearby houses. Rest of cross examination is in denial form.


             An omission was brought on record to the extent

that he has stated before the police while recording the

statement that accused Sanjiv Shankar Kuhikar was holding

"gupti" in his hand, which is not narrated by him.


             Further omissions are brought on record that he

has not stated before the police that the deceased was


                                                          .....57/-
 Judgment

                                              520 apeals80 & 110.14

                              57

sitting in front of the house of Rajgire and accused Jitendra

and Sanjiv Shankar Kuhikar were holding "guptis" in their

hands. He has witnessed Jitendra assaulting the deceased

and PW4 Amol Kumbhalkar.


           Perusal of the statement reveals that sum and

substance is narrated by him that when he was at house at

about 9:15 pm, 6-7 persons came and assaulted the

deceased and PW4 Amol Kumbhalkar.


           Thus, he has not stated that the deceased was

sitting in front of the house of Rajgire, but he has stated that

the accused persons were holding weapons in their hands

like "swords" and "guptis" and they have assaulted the

deceased and injured PW4 Amol Kumbhalkar.


25.        PW6 Suman Devgune, is another eyewitness,

who is sister of the deceased.       As per her evidence on

19.1.2011, at about 9:15 to 9:30 pm, when she went near


                                                          .....58/-
 Judgment

                                            520 apeals80 & 110.14

                             58

the lane of Rajgire to call her brother for dinner, she

witnessed the accused persons assaulting her brother. They

were holding "swords", "knives", and "guptis". She has also

stated about presence of PW4 Amol Kumbhalkar at the spot

and stated that when Amol intervened to rescue her brother,

he was assaulted by the accused persons. Thereafter, her

brother was lying in pool of blood. The nearby residents out

of fear shut down doors and windows of their houses and

they were viewing the incident from the galleries and

thereafter, the accused persons fled away.      As she was

frightened, she sat there for some time and, thereafter, left

for home. Her cross examination shows that PW4 Amol

Kumbhalkar was present there and standing there, which is

witnessed by her. The shop of Rajgire was closed. She

further admitted that Amol Kumbhalkar was lying in

injured condition at the spot. After the incident, she stayed

there for 5-10 minutes and left for her home. When she


                                                        .....59/-
 Judgment

                                           520 apeals80 & 110.14

                            59

reached home, informant PW1 Deva Shendekar was not at

home, but he met her at the spot. She clarified during the

cross examination that after informing her mother about

the incident, she returned to the spot at that time she met

PW1 Deva. She has not narrated the incident to PW1 Deva.


           During her cross examination, omissions are

brought on record that she has not stated that she is

residing along with her brothers. She has also not stated

that on 17th there were altercations between her brother

Guddu and accused Rajesh Ramprasad Kuhikar. She has

also not stated that the accused persons are residing nearby

to her house and accused Mahesh Natthuji Devgune is

residing nearby the Corporation School in their locality

and, therefore, she recognized them. She has not stated

that nearby residents, out of fear, shut down doors and

windows of their houses. She has explained that after the

incident, the police had come to her house, but she was not

                                                       .....60/-
 Judgment

                                              520 apeals80 & 110.14

                              60

in a condition to talk. Thus, she has explained that why she

has initially not narrated the incident to the police.


            The cross examination on behalf of accused

Nos.4 to 7 shows that the police were enquiring many

people at the spot. She did not go to the police station at

that night. She further admitted that when the police were

coming, they were communicating with Deva. It further

came in her cross examination that as she was not feeling

well, after the incident, she was treated in the hospital and

her family members were knowing about her ill-health. She

denied the suggestion that the accused persons are not

residing near to her house.


26.          Eyewitness PW7 Subhash Parde, has not

supported the prosecution case and left the loyalty towards

the prosecution to the extent that he has witnessed any

incident.



                                                          .....61/-
 Judgment

                                            520 apeals80 & 110.14

                             61

27.        PW8 Chanda Shendekar, the wife of informant

PW1 Deva @ Devdas Laxman Shendekar, has narrated

about the incident that after the incident, all the accused

persons came to her house and amongst them accused

Devanand Chaitram Kuhikar disclosed that they have killed

the deceased and the accused persons have broken glass of

window at their house.     Thereafter, she gave a phone call

by dialing No.100 and informed the police about the attack

on their house. Though extensive cross examination was

carried out, nothing incriminating is brought on record.

She has only admitted that broken glasses of window were

lying there for 3-4 days. They have not picked up those

pieces of glass and kept in their house.


           Some omissions are also brought on record

during her cross examination.




                                                        .....62/-
 Judgment

                                            520 apeals80 & 110.14

                            62

28.         The circumstance, on which the prosecution

placed reliance, is of PW2 Tarachand Aherwar, who acted as

pancha on memorandum statements of accused Santosh

Chaitram Kuhikar and acquitted accused Jitendra at whose

instance incriminating weapons are recovered.


29.         The evidence of PW2 Tarachand Aherwar shows

that he along with one Ishant acted as pancha. In their

presence,    accused   Santosh   Chaitram    Kuhikar       gave

memorandum statement that two "swords" and one "gupti"

are concealed under a tyre in the locality and he would

show the place. Accordingly, his memorandum statement

was reduced into writing, which is at Exh.77. Then, he

along with another pancha, police, and the accused

proceeded in a Government vehicle. The accused led them

via Golibar Square and asked to stop the vehicle at Ravidas

Temple near his house. Thereafter, the accused was leading

them and he took them near the house of one Jagdish

                                                        .....63/-
 Judgment

                                             520 apeals80 & 110.14

                               63

Pathane, where there was a heap of tyres from which the

accused produced two blood stained "swords" and one

"gupti". The police seized the said weapons. One "sword"

was without handle, one "sword" was having brass metal,

and   there   was   one      "gupti."   Accordingly,    seizure

panchanama Exh.78 was done. He has identified accused

Santosh Chaitram Kuhikar at whose instance the weapons

were recovered and he has also identified the weapons

recovered in his presence.


           His further evidence shows that another accused

Jitendra also made a statement in his presence that he has

concealed the clothes, which were on his person at the time

of the incident, and the weapons in his house. Accordingly,

his memorandum statement was recorded in their presence,

which is at Exh.79. Thereafter, he led them at his house and

produced the clothes and the weapons kept in article like

container beneath kitchen platform of his house. The said

                                                         .....64/-
 Judgment

                                             520 apeals80 & 110.14

                              64

weapon "knife" was seized in their presence as well as the

clothes were seized. Accordingly, panchanama was drawn,

which is at Exh.80. He has identified Jeans Pant Article-19

and T-Shirt Article-20 as well as "knife".


           The cross examination of this witness shows that

he is relative of informant PW1 Deva Shendekar.               On

22.1.2011, the police had been to the house of the

informant and asked him to act as pancha. He has admitted

that he has not received any summons from the police to act

as pancha.     Except this cross examination, nothing is

brought on record as far as memorandum statement and

discovery at the instance of the accused are concerned.


           Thus, the evidence of PW2 Tarachand Aherwar

shows that in his presence two "swords" and one "gupti" at

the instance of accused Santosh Chaitram Kuhikar and one




                                                         .....65/-
 Judgment

                                           520 apeals80 & 110.14

                              65

"knife" at the instance of accused Jitendra and blood

stained clothes are seized.


30.        To corroborate the version of the prosecution,

the prosecution has also adduced the medical evidence by

examining PW9 Dr.Manish Shrigiriwar.    His evidence as to

homicidal death is already discussed. The evidence of PW9

Dr.Manish Shrigiriwar further shows that he received query

from the investigating along with weapons. He examined

the said weapons and opined that the "iron-swords" with

handles are sharp pointed and heavy. The blades of the said

"swords" were curved at distal part. The length of the same

is 78.5, maximum breadth is 3 cm, maximum thickness is 4

mm, tip of the weapons was sharp and pointed, edges distal

1/3 upto 17 cm, both edges sharp from tip, and one edge -

blunt and other edge sharp portion of blade near handle for

length 14 cm, having both blunt edges. He has also drawn

diagrams of the said weapons. He has further observed that

                                                       .....66/-
 Judgment

                                              520 apeals80 & 110.14

                                66

the surface of the blade was blood stains and rust. The

stains are present over surface of the blade at places and

advised for chemical analysis. He has further opined that

cut marks present over clothes mentioned in column No.7

with injury Nos.1 to 5; 7 to 9, 13 to 25, 27 to 30, 32 to 34,

36 to 46, and 50 to 64 mentioned in column No.17 and

internal damage mentioned in column No.19, 20, and 21 of

the postmortem report can be possible with such kind of

weapon.


            The another weapon was also examined by him

which      was   "iron-sword"   sharp   pointed,   and    heavy,

dangerous, if used as weapon of the offence. The length of

the said "iron sword" was 61 cms, maximum breadth was

3.8 cms, maximum thickness was 4 mm, tip was sharp and

pointed, one edge sharp and another edge blunt, and one

triangular projected end present near handle, the part of

length 6 cms, maximum breadth 1.4 cms and maximum

                                                          .....67/-
 Judgment

                                             520 apeals80 & 110.14

                             67

thickness 4 mm. He has also drawn a diagram of the said

weapon also. He has further observed that surface of the

weapon was rough, blood stains, and rust stains. He has

advised for chemical analysis. He opined cut marks present

over clothes mentioned in column No.7 with injury Nos.1 to

5, 7 to 9, 13 to 25, 27 to 30, 32 to 34, 36 to 46, and 50 to

64 mentioned in column No.17 and internal damage

mentioned in column Nos.19, 20 and 21 of the postmortem

report can be possible with such kind of weapon.


           Another weapon examined by him is "gupti" with

handle, sharp, pointed, light, and dangerous, if used as

weapon of offence.     The length of the same is 31 cms,

maximum breadth 2 cms, maximum thickness 3 mm, tip

sharp and pointed, both edges are sharp upto 10.5 cms from

tip, and white stains and rust stains present over the surface

of places. He advised for chemical analysis. He opined cut

marks over clothes mentioned in column No.7 with injury

                                                         .....68/-
 Judgment

                                             520 apeals80 & 110.14

                              68

Nos.1, 7, 8, 15 to 20, 22, 24, 25, 30, 32, 33, 34 to 39, 41 to

44, 51, 52, and 55 to 64 mentioned in column No.17 and

internal damage mentioned in column No.21 of postmortem

report can be possible with such kind of weapon. He has

also drawn diagram of the said weapon. His query report

further shows that all three weapons are signed, packed,

sealed and handed over to Police Constable Sanjay (Bakkal

No.3570) from police station tahsil. The evidence of PW9

Dr.Manish Shrigiriwar further shows that he has received

three sealed packets containing weapons with Mal No.10/11

from the Tahsil Police Station.


           Thus, his evidence shows that when he received

the weapons, the same were in a sealed condition and while

re-sending the same, he has again signed, sealed, and,

thereafter, handed over to Police Constable Sanjay.




                                                         .....69/-
 Judgment

                                            520 apeals80 & 110.14

                             69

           As far as his cross examination on the aspect of

query report is concerned, he has admitted that even

roughly he has not measured number of stains over the

blades. He explained that it does not fall under his purview.

He has admitted that he cannot specifically state that which

injury is caused by which weapon.


           Except    this   cross   examination,      nothing

incriminating is brought on record by the defence counsel.


31.        Another witness i.e. PW3 Atul Suresh Mahajan is

examined to prove the seizure memos regarding the clothes

of the accused persons which were on their person. As per

his evidence, on 20.11.2011, he was called at the Tahsil

Police Station. The police took him to the Mayo Hospital

wherein the police seized white-shirt, black-colour-jeans,

and underwear of the deceased.       Accordingly, the police

prepared   seizure panchanama       and   the said seizure



                                                        .....70/-
 Judgment

                                            520 apeals80 & 110.14

                             70

panchanama is at Exh.82. The police have also seized the

blood samples of the deceased in his presence and seizure

memo was prepared in his presence. The police seized the

clothes of the accused in the police station in his presence.

Thereafter, the said witness has not supported the

prosecution case and, therefore, with the permission of the

court, learned APP was permitted to cross examine the

witness.


           During his cross examination, he stated that

along with him another pancha Indranath Khinchi was

present.   In their presence, Police Constable Kishore

produced blood samples of accused Rajesh Ramprasad

Kuhikar. Accordingly, seizure memo was prepared, which is

at Exh.83. On the same day, one embroidery white-colour-

blood stained shirt and one black-colour lining pant stained

with blood were seized from accused Devanand Chaitram

Kuhikar and all these articles were seized in his presence

                                                        .....71/-
 Judgment

                                           520 apeals80 & 110.14

                            71

and in presence of another pancha by the police.          The

seizure memo is at Exh.84. His evidence further shows that

on the same day, the police have seized black-colour half

shirt and brown colour half-pant from accused Sheshrao

Ramdas Kuhikar by drawing seizure memo Exh.85. On the

same day, the police seized purple colour T-Shirt and

greenish colour blood stained pant from accused Mahesh

Natthuji Devgune.      The police prepared its seizure

panchanama, which is at Exh.86. On the same day, the

police seized two pockets embroidery full-shirt and faint

blue colour jeans pant from accused Sanjiv Shankar

Kuhikar.   The seized shirt was blood stained.      The said

seizure memo is at Exh.87. On 22.1.2011, the police called

him and in his presence, seized blood samples of accused

Jitendra by drawing seizure memo Exh.88.           His cross

examination shows that his house is at a distance of half

kilometer from the Tahsil Police Station. Another pancha is


                                                       .....72/-
 Judgment

                                            520 apeals80 & 110.14

                            72

also from his locality. He has admitted that whenever the

Tahsil Police Station requires witness, they called him on

telephone to work as a pancha. He has also worked as a

pancha in Lakadganj Police Station. He acted as a pancha

at about 10-12 times. He has also admitted that whenever

he was called to act as a pancha, that time another pancha

Khinchi was also working with him as co-pancha.


            Thus, from the cross examination, learned

defence counsel attempted to show that the pancha

witness, who is examined by the prosecution, has acted as a

pancha in various cases and, therefore, he is habitual

pancha.


32.         As per the prosecution case, the statement of

PW4 Amol Kumbhalkar is also recorded by the Executive

Magistrate and, therefore, Executive Magistrate PW12

Pandurang     Warkhade   was     examined   as   PW4      Amol



                                                        .....73/-
 Judgment

                                               520 apeals80 & 110.14

                             73

Kumbhalkar survived from the injuries and, therefore, the

said statement is to be treated as statement under Section

161 of the CrPC.


33.        Medical Officer PW13 Dr.Naina Dhumale, is

examined by the prosecution to explain the injuries of

accused Mahesh Natthuji Devgune.         Her evidence shows

that on 19.1.2011 she was on duty as Medical Officer in

Government Medical College and Hospital.            Police Naik

Totaram (Bakkal No.3069) brought accused Mahesh

Natthuji   Devgune    to   the    hospital   for   his   physical

examination.   Accordingly, she examined him and found

injuries on his person, one incised wound around 6 cms

over his right little finger and ring finger. She referred him

to orthopedic expert. The size of the injury caused on right

little finger was measuring 6 cms x 1 cm. The injury was

caused within 24 hours. As per the report of the orthopedic

expert, the injury was fracture 5th metacarpal bone. It was

                                                           .....74/-
 Judgment

                                            520 apeals80 & 110.14

                             74

a grievous injury and caused by any sharp object.           She

issued the MLC, which is at Exh.146. Her evidence shows

that she has examined the injured at 10:10 pm on

19.1.2011. Her cross examination shows that he has given

history of assault.   The medical certificate of accused

Mahesh Natthuji Devgune is at Exh.146, which also shows

that he was examined on 19.1.2011 at 10:10 pm.             The

alleged incident has taken place, as per the prosecution,

between 9:15 and 9:30 pm on 19.1.2011. In the medical

examination of the accused, before his arrest on 19.1.2011

at 10:10 pm, though the medical officer has stated that he

has given history of assault, the medical certificate nowhere

shows that he has given any history of assault before her.


34.        PW14 Dr.Mamta Sonsare, is examined to prove

the medical certificate of accused Sanjiv Shankar Kuhikar.

As per her evidence, on 19.1.2011, when she was on duty,

at about 10:00 pm, accused Sanjiv Shankar Kuhikar was

                                                        .....75/-
 Judgment

                                           520 apeals80 & 110.14

                            75

brought to the police station by Police Constable Totaram.

She examined him and found injuries on his right cheek. It

was incised wound. Since the injury was big, she referred

him to ENT Expert. On the report of the expert, she opined

that the injury was measuring 8 cms x 1 cm x 1 cm. The

injury was extending from tragus upto zygomatic procesus.

It was simple in nature. It was fresh and caused within one

hour.   The injury may be caused by sharp point cutting

object. In her cross examination, she has admitted that the

patient had given her history of assault. It further shows

that the police referred the injured with a requisition for

examination.


           Thus, the cross examination of PW14 Dr.Mamta

Sonsare also shows that the incident had occurred on

19.1.2011. On the same day, at about 10:00 pm, accused

Sanjiv Shankar Kuhikar was examined as he was referred

by the police along with requisition and on examination,

                                                       .....76/-
 Judgment

                                           520 apeals80 & 110.14

                              76

the injury was found on his person.       Though she has

admitted that the patient has given history of assault,

admittedly, the same was not mentioned in the medical

certificate, which is at Exh.148.


35.        Thus, by examining these two witnesses Medical

Officers PW13 Dr.Naina Dhumale and PW14 Dr.Mamta

Sonsare, the prosecution has explained the injuries of two

accused Mahesh Natthuji Devgune and Sanjiv Shankar

Kuhikar.


36.        Coming to the evidence of Investigating Officers

PW10 Sudhir Nandanwar and PW11 Anil Pawar, it shows

that they have narrated about the investigation carried out

by them.


           The evidence of PW10 Sudhir Nandanwar shows

that on 19.1.2011 he was working as Senior Police Station

Officer.   One person namely Deva @ Devdas Laxman


                                                       .....77/-
 Judgment

                                          520 apeals80 & 110.14

                           77

Shendekar approached the police station and informed that

his brother is killed. At the same time, he received the

information from the control room that murder is

committed in "Timki Area".      Accordingly, an entry was

taken by him in the station diary. He along with informant

PW1 Deva Shendekar went at the spot of the incident. On

the spot, the brother of informant PW1 Deva @ Devdas

Laxman Shendekar was found lying dead. He has sustained

numerous injuries on his person.    Informant PW1 Deva

Shendekar informed the names of the accused persons in

the police station as well as at the spot of the incident.

Immediately, he communicated the names of the accused

persons to the Detection Branch Squad and directed them to

search the accused. He has also directed API PW11 Anil

Pawar to draw panchanama of scene of occurrence and

forwarded the dead body of the deceased for autopsy. As

the situation due to the murder was tensed, he deployed


                                                      .....78/-
 Judgment

                                             520 apeals80 & 110.14

                             78

some police in the area and then went to the police station

along with informant PW1 Deva Shendekar. Thereafter, API

PW11 Anil Pawar obtained report of informant PW1 Deva

Shendekar and then the crime was registered. Thereafter,

he took the investigation in his hands and in the midnight,

he arrested five accused persons.       The officials of the

Detection Branch Squad produced five accused before him

and, thereafter, he arrested them. The arrest panchanamas

are at Exhs.102 to 106. On the next day, he prepared the

spot panchanama Exh.98.        On 20.1.2011, he arrested

accused Rajesh Ramprasad Kuhikar as per Exh.107. He has

also seized the clothes of the accused persons which were

on their person at the time of the incident. The said seizure

panchanamas are at Exhs.84 to 88 and 108. He has also

collected blood samples of the accused by seizure memo.

He has also issued letter to the medical officer to record the

statement of injured and through the Executive Magistrate


                                                         .....79/-
 Judgment

                                           520 apeals80 & 110.14

                            79

also, he recorded the statement.     He got recorded the

statement of injured PW4 Amol Kumbhalkar. He further

stated that accused Santosh Chaitram Kuhikar, while in

custody, gave a memorandum statement in presence of

panchas that he has concealed two "swords" used in the

crime in the heap of tyres near his house and is ready to

produce the same. Accordingly, his statement was recorded

in presence of panchas, which is at Exh.77.      Thereafter,

accused Santosh Chaitram Kuhikar led them towards his

house and near his house, there was a heap of tyres from

which he has produced two "swords" and one "gupti"

having blood stains on it. Accordingly, panchanama was

drawn, which is at Exh.78. His evidence further shows that

at the instance of acquitted accused Jitendra, on the basis

of his memorandum statement Exh.79, the "knife" and his

blood stained clothes were discovered, which are at

Exhs.79 and 80. Thereafter, he recorded the statements of


                                                       .....80/-
 Judgment

                                                520 apeals80 & 110.14

                               80

relevant witnesses.       On 24.1.2011, he has recorded

statements of eyewitnesses PW5 Dhnyaneshwar Dhapekar

and PW7 Subhash Parde. On 28.1.2011, he sent clothes of

the accused persons and the deceased and their blood

samples for chemical analysis. On 31.1.2011, he recorded

the statement of another eyewitness PW6 Suman Devgune.

He has sent the weapons used in the commission of the

crime to the medical officer for opinion along with query.

The said query report is at Exh.102 dated 18.3.2011. After

completion   of   the     investigation,   he   submitted       the

chargesheet against the accused persons.


           His    cross    examination     shows       that     the

information given by informant PW1 Deva Shendekar was

cognizable offence.       He is aware that soon after the

information of the cognizable offence, the FIR is required to

be registered. He further admitted that in the present case

registration of the FIR was kept reserved. He has admitted

                                                            .....81/-
 Judgment

                                           520 apeals80 & 110.14

                            81

that he has not attached separate entry of the information

received about the incident in station diary because it was

mentioned in spot panchanama.       His cross examination

further shows that when for the first time he reached the

spot of the incident, there was a crowd. He enquired about

the eyewitnesses of the incident, but he did not find any

eyewitnesses of the incident. From both sides of the spot of

the incident, there are residential houses.         Prior to

24.1.2011, except injured PW4 Amol Kumbhalkar, he did

not find any eyewitness.     Since night of 19.1.2011 till

23.1.2011, he visited the "Timki Locality" for the purpose

of the investigation and his investigation was to find out

whether there was any eyewitness. When he visited the

house of informant PW1 Deva Shendekar, at that also, he

has enquired as to whether there was any eyewitness to the

said incident from his family.    The law and order was

disturbed in the locality where the incident took place and,


                                                       .....82/-
 Judgment

                                           520 apeals80 & 110.14

                            82

therefore, police men were deployed in that locality and,

therefore, the witnesses were not coming forward to give

their statements. Hence, he could not record statements of

eyewitness PW5 Dhnyaneshwar Dhapekar and PW7

Subhash Parde before 24.1.2011. Thus, he explained that

there was a law and order situation and, therefore, nobody

was coming forward and hence, he could not record

statements of eyewitnesses PW5 Dhnyaneshwar Dhapekar

and PW7 Subhash Parde before 24.1.2011.


           His cross examination further shows that PW5

Dhnyaneshwar Dhapekar and PW7 Subhash Parde told that

due to the terror of the accused persons, they did not give

their statements previously.      He admitted that the

explanation given by the witnesses is not recorded in their

statements. He further explained that he did not feel it

necessary to record their explanations and, therefore, he

has not recorded the same in their statements. He did not

                                                       .....83/-
 Judgment

                                          520 apeals80 & 110.14

                           83

take the entry in the station diary that witnesses are not

coming forward due to the terror of the accused persons.

He further explained that the statement of PW6 Suman

Devgune was not recorded till 31.1.2011 as she was under

shock. Prior to 31.1.2011, he enquired her for 2-4 times,

but he has not recorded her statement.


           Thus, delay in recording the statement of PW6

Suman Devgune is also explained by this witness.


           His further cross examination shows that in

serious matters, pancha witnesses are to be called, but no

summonses were issued to PW3 Atul Suresh Mahajan or

Indranath Khinchi. They were called through the police.

His evidence further shows that muddemal property seized

vide Exhs.77 to 80 were deposited in Malkhana on

24.1.2011. There is no reason for not depositing that

Muddemal in Malkhana prior to 24.1.2011. He has not



                                                      .....84/-
 Judgment

                                            520 apeals80 & 110.14

                            84

sent the weapons to the Forensic Science Laboratory, till

21.3.2011 and he explained that those weapons were sent

to the doctor for query.      He further explained that,

normally, they do not send the weapons seized in the crime

to the doctor for query, till notes of the postmortem are

available. Accordingly, till 8.2.2011, he did not sent the

weapons to the doctor for query. On 1.3.2011, he received

the postmortem report and, thereafter, he has sent the

weapons to the medical officer for query.


           In further cross examination, omissions were

brought on record of the evidence of informant PW1 Deva

Shendekar, PW5 Dhnyaneshwar Dhapekar, PW6 Suman

Devgune, and PW7 Subhash Parde.


37.        PW11 Anil Pawar, is also investigating officer

whose evidence is to the extent of recording the FIR of

informant PW1 Deva Shendekar. He has also visited the



                                                        .....85/-
 Judgment

                                            520 apeals80 & 110.14

                             85

house of the deceased and witnessed stones and pieces of

glasses lying there. He has also stated about gathering of

the crowd at the spot of the incident.             His cross

examination shows that he reached the spot within five

minutes from receipt of the information about the incident.

Informant PW1 Deva Shendekar was not present at that

time in the police station. There were many eyewitnesses

on the spot.      However, he has not recorded their

statements.    He is not aware whether PW10 Sudhir

Nandanwar enquired anybody on the spot. He was busy in

preparing the spot panchanama and, therefore, he has not

recorded the statements of any eyewitnesses.        His cross

examination shows that there was a huge crowd and senior

police officials were also present there. He also stated that

there was a tensed situation and huge crowd. This aspect

is brought on record during the cross examination.




                                                        .....86/-
 Judgment

                                          520 apeals80 & 110.14

                              86

38.        Thus, the evidence of Investigating Officers

PW10 Sudhir Nandanwar and PW11 Anil Pawar is

consistent that due to the incident, there was a tensed

situation and, therefore, the police bandobast was

deployed at the spot of the incident.


39.        The prosecution has also placed reliance on the

scientific evidence i.e. C.A.Reports.


40.        As per C.A. Reports Exhs.61 and 62, Blood

Group of accused Mahesh Natthuji Devgune and Sheshrao

Ramdas Kuhikar was not determined.        As per Exh.63,

Blood Group of accused Sanjiv Shankar Kuhikar is "B".

Blood Group of deceased is also "B" (Exh.65).          Blood

Group of accused Jitendra is not determined.         As per

Exh.68, Blood Group of accused Rajesh Ramprasad Kuhikar

is "B". As per Exh.69, Blood Group of accused Santosh

Chaitram Kuhikar is "O". Whereas, as per Exh.70 Blood



                                                      .....87/-
 Judgment

                                            520 apeals80 & 110.14

                             87

Group of accused Devanand Chaitram Kuhikar is "B". As

per Exh.64, Article-1 pair of rubber slipper found on the

spot, Article-4 soil mixed with concrete pieces collected

from the spot, Article-6 Shirt, Article-7 Jacket, Article-8

Jeans Full Pant, Article-9 underwear of the deceased,

Article-10 Shirt of accused Santosh Chaitram Kuhikar,

Article-11 Full Pant of accused Santosh Chaitram Kuhikar,,

Article-12 Shirt, Article-13 Full Pant, Article-16 T-Shirt of

accused Mahesh Natthuji Devgune, Article-18 Shirt of

accused Sanjiv Shankar Kuhikar, Article-21 Jeans Full Pant

of accused Sanjiv Shankar Kuhikar are stained with Blood

Group "B". As per Exh.64, blood stains found on Article-2

woolen cap found on the spot and Article-3 handle of the

"sword" are also stained with human blood. As per Exh.66,

Article-1 "sword", Article-2 another "sword", and Article-3

"gupti" are stained with blood. Blood Group "B" was found




                                                        .....88/-
 Judgment

                                          520 apeals80 & 110.14

                           88

on Articles-1 and 2. Blood Group on Article-3 "gupti" is

not determined.


41.        Thus, as per the evidence of PW2 Tarachand

Aherwar, the weapons are discovered on the basis of the

memorandum statement of accused Santosh Chaitram

Kuhikar on 22.1.2011 i.e. two "swords" and one "gupti"

and the place of concealment of the "knife" was discovered

on the basis of statement of acquitted accused Jitendra on

22.1.2011.


42.        As per the evidence of Medical Officer PW9

Dr.Manish Shrigiriwar, he has received requisition on

18.3.2011 for examination of weapons and he has

examined the weapons and replied to the query on

18.3.2011.   The requisition, given by the Investigating

Officer, by which the weapons were forwarded, is dated

21.3.2011 which is at Exh.128.



                                                      .....89/-
 Judgment

                                          520 apeals80 & 110.14

                           89

           As per the evidence of Investigating Officer

PW10 Sudhir Nandanwar, as per their practice, they do not

send weapons to doctor for query, till they receive

postmortem notes. He has received the postmortem notes

on 1.3.2011 and, thereafter, on 21.3.2011, he has

forwarded the weapons to the Chemical Analyzer.          The

muddemal receipt Exh.58 shows that Mal.No.9/11 dated

21.1.2011 and Mal.No.10/11 dated 24.1.2011, i.e. simple

soil, blood stained soil, handle of the swords, pare of

slippers, woolen cap, total 21 articles, were deposited on

21.1.2011.   Whereas, other articles were deposited on

24.1.2011.


43.        Thus, the evidence on record shows that all

articles were deposited by the investigating officer on

21.1.2011 and 24.1.2011.


APPRECIATION OF EVIDENCE



                                                      .....90/-
 Judgment

                                             520 apeals80 & 110.14

                                90

44.        The entire case of the prosecution is based on

direct evidence of eyewitnesses PW5 Dhnyaneshwar

Dhapekar, PW6 Suman Devgune, and PW7 Subhash Parde

and   injured      eyewitness    PW4    Amol     Kumbhalkar.

Admittedly, injured PW4 Amol Kumbhalkar has not

supported the prosecution case to the extent that the

accused persons were assailants.       However, the medical

certificate of the injured shows that he was referred for the

medical treatment as he has sustained injuries in the said

incident and history of the assault was given by him to the

medical officer.    The said medical certificate Exh.75 is

admitted by the defence wherein history of assault is given

by him. The history narrated shows that he was assaulted

by somebody on 19.1.2011. His date of admission was in

the intervening night of 19.1.2011 and 20.1.2011 at about

2:25 am. He has left loyalty towards the prosecution only

to the extent of names of the assailants.       His evidence


                                                         .....91/-
 Judgment

                                               520 apeals80 & 110.14

                               91

shows that he was assaulted on 19.1.2011 by some

unknown persons.         On the contrary, the evidence of

informant PW1 Deva Shendekar shows that after he

received the information that his brother is assaulted, he

immediately rushed to the spot of the incident and

witnessed PW4 Amol Kumbhalkar in injured condition

sitting near the dead body of the deceased.              He has

disclosed informant PW1 Deva Shendekar that the accused

persons killed the deceased with "swords".


45.             As far as cross examination by accused

No.3       is    concerned,    presence   of     PW4        Amol

Kumbhalkar          narrated   by   informant     PW1       Deva

Shendekar is not challenged. The fact, that he has

seen PW4 Amol Kumbhalkar in injured condition at

the spot, is also not denied by the defence counsel.

The entire cross examination on behalf of accused

No.3 shows that informant PW1 Deva Shendekar

                                                           .....92/-
 Judgment

                                           520 apeals80 & 110.14

                            92

reached the spot, but presence of PW4 Amol Kumbhalkar

witnessed by him and narrated by him during his chief-

examination is neither denied nor any cross examination is

taken on that aspect.    The facts, that the injured has

sustained injuries on 19.1.2011 and informant PW1 Deva

Shendekar witnessed the injured at the spot of the incident

which remained unchallenged and PW5 Dhnyaneshwar

Dhapekar has also witnessed the injured at the spot of the

incident which is also not challenged during the cross

examination   of   PW5    Dhnyaneshwar     Dhapekar,       are

sufficient to infer that PW4 Amol Kumbhalkar has not

supported the prosecution case and won over by the

defence.


46.        The evidence of informant PW1 Deva Shendekar

shows on 19.1.2011, when he was at home, the accused

persons came there along with weapons in their hands and

out of them, accused Devanand Chaitram Kuhikar disclosed

                                                       .....93/-
 Judgment

                                            520 apeals80 & 110.14

                             93

that they have killed his brother and, thereafter, he rushed

to the spot and witnessed his brother lying in pool of blood

and PW4 Amol Kumbhalkar was also witnessed by him in

injured condition at the spot. PW4 Amol Kumbhalkar has

also disclosed about the involvement of the accused

persons in the alleged incident and, thereafter, he rushed to

the police station and along with the police, he came on

the spot.       The police officer has drawn the spot

panchanama and, thereafter, he again went to the police

station and lodged the report.


47.         The evidence of informant PW1 Deva Shendekar

is challenged by the defence on the grounds that his

conduct is not natural; FIR is ante-time; there is no

immediate disclosure by him to the police as to

involvement of the accused persons in the alleged incident,

and after thought, this FIR came to be lodged against the

accused persons.

                                                        .....94/-
 Judgment

                                            520 apeals80 & 110.14

                             94

           As far as the cross examination on behalf of

accused No.3 is concerned, only his relationship with other

witnesses i.e. PW5 Dhnyaneshwar Dhapekar and PW7

Subhash Parde was brought on record. During the cross

examination of informant PW1 Deva Shendekar, nothing

incriminating is brought on record, as far as the incident is

concerned.     The evidence of informant PW1 Deva

Shendekar is criticized on all these aspects.              The

investigating officer is cross examined to show that

informant PW1 Deva Shendekar has not disclosed the

names of the assailants immediately and, therefore, no FIR

was registered on the basis of the said information given by

informant PW1 Deva Shendekar. The investigating officer

has denied the suggestion that he has not immediately

narrated the incident.   On the contrary, the evidence of

Investigating Officer PW10 Sudhir Nandanwar shows that

when informant PW1 Deva Shendekar approached the


                                                        .....95/-
 Judgment

                                           520 apeals80 & 110.14

                            95

police station, at the same time, they received a message

from the control room disclosing the incident and

informant PW1 Deva Shendekar has also disclosed the

incident and involvement of the accused persons and,

therefore, he immediately rushed to the spot of the

incident and witnessed the injured is lying in pool of blood

in injured condition. After drawing the spot panchanama

at the spot, again, he came along with informant PW1

Deva Shendekar at the police station and, thereafter,

PW11 Anil Pawar has recorded the FIR.


48.        In support of the contentions, learned Senior

Counsel Shri Avinash Gupta for the accused, placed

reliance on the decision in the case of Kanhai Mishra alias

Kanhaiya Misar supra    wherein the Hon'ble Apex Court in

the facts and circumstances of the case observed that, " by

the time informant was at the police station he did not

suspect complicity of the appellant with the crime and

                                                       .....96/-
 Judgment

                                            520 apeals80 & 110.14

                            96

subsequently after due deliberations, fard-beyan was given

by the informant at his house alleging therein that the

appellant had complicity with the crime. Thus the evidence

of this witness makes the prosecution case showing

complicity of the appellant with the crime doubtful".

           On going through the facts of the said case, it

reveals that the officer incharge of police station recorded

the fard-bayan of the informant PW3 at 11:00 O'clock.

During the cross examination, he has admitted that he

arrived at the police station at about 9:00 O'clock and

stayed there for 10-20 minutes and, thereafter, returned to

the village. At the relevant time, he has not stated about

involvement of the accused before the officer incharge and

when the witness had gone to the police station, his fard-

bayan was not recorded there at 9:00 O'clock, but it was

recorded at his house after two hours at 11:00 O'clock.



                                                        .....97/-
 Judgment

                                               520 apeals80 & 110.14

                               97

49.          Here, in the present case, the facts are not

identical.    The facts of the present case show that

informant PW1 Deva Shendekar received the information

when the accused visited his house, he immediately rushed

to the spot witnessing his brother lying in pool of blood

and, thereafter, he immediately approached the police

station. The police were informed by him. At the relevant

time, investigating officer PW10 Sudhir Nandanwar has

also received the message from the control room and,

therefore, along with the informant rushed to the spot of

the incident and after drawing the spot panchanama, the

FIR was obtained. Admittedly, though he has stated that

he has taken station diary entry to that effect, he has not

produced the same on record.


             The   question   is,   whether    failure   of    the

investigating officer to produce the entry of the station

diary is sufficient to discard the evidence.

                                                           .....98/-
 Judgment

                                            520 apeals80 & 110.14

                            98

50.        In the present case, the alleged incident has

occurred between 9:00 and 9:30 pm.        Immediately, the

information was received at the police station at 23:55 pm.

There is no evidence that between this period, informant

PW1 Deva Shendekar has either visited his house or there

was any opportunity for him to have deliberations with

other relatives and, thereafter, he lodged the report.       No

such facts came on record and, therefore, the contention of

learned Senior Counsel Shri Avinash Gupta that the FIR is

ante-time is not acceptable.     On the same ground, he

placed reliance on the decision in the case of Ganesh

Bhavan patel and ors supra wherein also the Hon'ble Apex

Court observed that, "there was inordinate delay in

registration of the FIR and further delay in recording the

statements of the material witnesses."


51.        Insofar as the present case is concerned, the FIR

is immediately lodged within two hours of the incident.

                                                        .....99/-
 Judgment

                                              520 apeals80 & 110.14

                            99

Informant   PW1    Deva    Shendekar    has     received      the

information at 9:00 to 9:15 pm; immediately rushed to the

spot of the incident and, thereafter, approached the police;

the police again took him to the spot and from the spot

again he came to the police station after drawing the

panchanama, which are sufficient to show that the FIR is

lodged by him promptly after informing the incident to the

police. Considering the facts in the cited, the facts in the

present case are not identical one and not helpful to the

defence.    Therefore, the contention of learned Senior

Counsel Shri Avinash Gupta, that the evidence of

informant PW1 Deva Shendekar is not trustworthy and

liable to be rejected, is not sustainable.         As already

observed, nothing incriminating came on record during his

cross examination to show that there was any deliberation

on his part with the other relatives and, thereafter, after

thought, he lodged the report. On the contrary, there is


                                                        .....100/-
 Judgment

                                           520 apeals80 & 110.14

                           100

consistent evidence of informant PW1 Deva Shendekar that

the accused persons came at his house at about 9:00 pm.

One of the accused persons disclosed that they have killed

his brother. Thereafter, he immediately went to the spot of

the incident, witnessed his brother in pool of blood,

approached the police station, informed the incident to the

police, again came at the spot along with the police, the

police have drawn the spot panchanama and, thereafter, he

was again taken to the police station and he lodged the

report.


           Thus, it is sufficient to show that there was

prompt FIR regarding the incident showing involvement of

the accused persons in the crime.


52.        The evidence of informant PW1 Deva Shendekar

further shows that when the accused persons visited his




                                                     .....101/-
 Judgment

                                             520 apeals80 & 110.14

                            101

house, one of the accused persons Devanand Chaitram

Kuhikar told that they have killed his brother.


           Learned Additional Public Prosecutor for the

State vehemently submitted the evidence of informant PW1

Deva Shendekar is sufficient to show that there was

disclosure by one of the accused persons regarding their

involvement in the said incident, which comes under extra

judicial confession.


           Learned Senior Counsel Shri Avinash Gupta,

submitted that by no stretch of imagination, it can be said

that it is extra judicial confession. The exact words are to

be reproduced when the prosecution has placed reliance on

the extra judicial confession. He submitted that in fact,

extra judicial confession is very weak type of evidence and

would not be sufficient to show involvement of the

accused.



                                                       .....102/-
 Judgment

                                             520 apeals80 & 110.14

                             102

            In support of his contentions, he placed reliance

on the decision of the Hon'ble Apex Court in Criminal

Appeal (Harjinder Singh @ Kala vs. State of Pubjab)

decided on 22.1.2025, which has been placed on record by

learned counsel Shri R.K.Tiwari, wherein the Hon'ble Apex

Court observed that, "it is a settled principle of criminal

jurisprudence that extra judicial confession is a weak piece

of evidence. Wherever the Court, upon due appreciation of

the entire prosecution evidence, intends to base a

conviction on an extra judicial confession, it must ensure

that the same inspires confidence and is corroborated by

other   prosecution    evidence".      He   submitted       that

requirement of the law is that the exact words to be

reproduced should be made voluntarily and should be

truthful.   It should inspire confidence, attains greater

credibility and evidentiary value, if it is supported by a

chain of cogent circumstances and is further corroborated


                                                       .....103/-
 Judgment

                                            520 apeals80 & 110.14

                            103

by other prosecution evidence. It should not suffer from

any material discrepancies and inherent improbabilities.

Such statement essentially has to be proved like any other

fact and in accordance with law.


53.        Per contra, learned Additional Public Prosecutor

for the State strongly opposed the said contentions and

submitted that there is consistent evidence of informant

PW1 Deva Shendekar and PW8 Chanda Shendekar, who

stated about the disclosure made by accused Devanand

Chaitram Kuhikar. He has invited our attention to recital of

the FIR and submitted that the report shows that it was

accused Devanand Chaitram Kuhikar who has broken

down the glass of the window of the house of informant

PW1 Deva Shendekar and said that, "your brother is

murdered." Admittedly, informant PW1 Deva Shendekar,

during his evidence, has not stated in the words that, "your

brother is murdered", but he disclosed that, "they killed his

                                                      .....104/-
 Judgment

                                                   520 apeals80 & 110.14

                                   104

brother".          Though PW8 Chanda Shendekar exaggerated

the version that accused Devanand Chaitram Kuhikar came

to their house and disclosed that, "xqMMw lkys ckgj fudy] rsjs

HkkbZ fnus'kdks      ge lqykds vk;s-"    Learned Additional Public

Prosecutor submitted that requirement of law is to be taken

into consideration.


              On this aspect, he placed reliance on the

decision in the case of Rameshwar s/o Dijnaji Dhawde

supra wherein the Division Bench of this Court has

considered the law regarding extra judicial confession and

observed by referring the decision in the case of Chattar

Singh and another vs. State of Haryana, reported in 2009

ALL MR CRI 936, as under:


                  "An extra-judicial confession, if voluntary
                  and true and made in a fit state of mind, can
                  be relied upon by the court. The confession
                  will have to be proved like any other fact.


                                                             .....105/-
 Judgment

                                             520 apeals80 & 110.14

                             105

           The value of the evidence as to confession,
           like any other evidence, depends upon the
           veracity of the witness to whom it has been
           made. The value of the evidence as to the
           confession depends on the reliability of the
           witness who gives the evidence. It is not
           open   to   any   court   to   start   with     a
           presumption that extra-judicial confession is
           a weak type of evidence. It would depend on
           the nature of the circumstances, the time
           when the confession was made and the
           credibility of the witnesses who speak to
           such a confession. Such a confession can be
           relied upon and conviction can be founded
           thereon if the evidence about the confession
           comes from the mouth of witnesses who
           appear to be unbiased, not even remotely
           inimical to the accused, and in respect of
           whom nothing is brought out which may
           tend to indicate that he may have a motive
           of attributing an untruthful statement to the
           accused, the words spoken to by the witness
           are clear, unambiguous and unmistakably
                                                       .....106/-
 Judgment

                                               520 apeals80 & 110.14

                             106

           convey that the accused is the perpetrator of
           the crime and nothing is omitted by the
           witness which may militate against it. After
           subjecting the evidence of the witness to a
           rigorous test on the touchstone of credibility,
           the extra-judicial confession can be accepted
           and can be the basis of a conviction if it
           passes the test of credibility".


           It has been further observed, as under:


           "If the facts and circumstances surrounding
           the making of a confession appear to cast a
           doubt on the veracity or voluntariness of the
           confession, the court may refuse to act upon
           the confession, even if it is admissible in
           evidence. One important question, in regard
           to which the court has to be satisfied with is,
           whether    when     the   accused    made       the
           confession, he was a free man or his
           movements were controlled by the police
           either by themselves or through some other
           agency employed by them for the purpose of

                                                         .....107/-
 Judgment

                                             520 apeals80 & 110.14

                             107

           securing such a confession. The question
           whether a confession is voluntary or not is
           always a question of fact. All the factors and
           all the circumstances of the case, including
           the important factors of the time given for
           reflection, scope of the accused getting a
           feeling of threat, inducement or promise,
           must be considered before deciding whether
           the court is satisfied that in its opinion the
           impression caused by the inducement, threat
           or promise, if any, has been fully removed. A
           free and voluntary confession is deserving of
           the highest credit, because it is presumed to
           flow from the highest sense of guilt. It is not
           to be conceived that a man would be
           induced to make a free and voluntary
           confession of guilt, so contrary to the feelings
           and principles of human nature, if the facts
           confessed were not true. Deliberate and
           voluntary confessions of guilt, if clearly
           proved, are among the most effectual proofs
           in law. An involuntary confession is one
           which is not the result of the free will of the
                                                       .....108/-
 Judgment

                                                  520 apeals80 & 110.14

                                 108

           maker of it. So where the statement is made
           as a result of harassment and continuous
           interrogation for several hours after the
           person is treated as an offender and accused,
           such     statement      must     be   regarded      as
           involuntary. The inducement may take the
           form of a promise or of a threat, and often
           the inducement involves both promise and
           threat, a promise of forgiveness if disclosure
           is made and threat of prosecution if it is not.
           (See Woodroffe's Evidence, 9th Edn., p. 284.)
           A    promise     is   always     attached    to    the
           confession alternative while a threat is
           always attached to the silence alternative;
           thus, in one case the prisoner is measuring
           the net advantage of the promise, minus the
           general undesirability of a false confession,
           as     against    the       present   unsatisfactory
           situation; while in the other case he is
           measuring the net advantages of the present
           satisfactory situation, minus the general
           undesirability of the confession against the
           threatened harm. It must be borne in mind
                                                             .....109/-
 Judgment

                                              520 apeals80 & 110.14

                             109

           that every inducement, threat or promise
           does not vitiate a confession. Since the object
           of the rule is to exclude only those
           confessions     which     are      testimonially
           untrustworthy, the inducement, threat or
           promise must be such as is calculated to lead
           to an untrue confession. On the aforesaid
           analysis the court is to determine the
           absence or presence of an inducement,
           promise etc. or its sufficiency and how or in
           what measure it worked on the mind of the
           accused. If the inducement, promise or threat
           is sufficient in the opinion of the court, to
           give the accused person grounds which
           would    appear    to   him     reasonable     for
           supposing that by making it he would gain
           any advantage or avoid any evil, it is enough
           to exclude the confession. The words "appear
           to him" in the last part of the section refer to
           the mentality of the accused".




                                                        .....110/-
 Judgment

                                            520 apeals80 & 110.14

                            110

           On the similar issue, learned Additional Public

Prosecutor placed reliance on the decision in the case of

Ajay Singh vs. State of Maharashtra supra wherein the

Hon'ble Apex Court held, as under:


           "We shall first deal with the question
           regarding claim of extra judicial confession.
           Though it is not necessary that the witness
           should speak the exact words but there
           cannot be vital and material difference.
           While dealing with a stand of extra judicial
           confession, Court has to satisfy that the same
           was voluntary and without any coercion and
           undue influence. Extra judicial confession
           can form the basis of conviction if persons
           before whom it is stated to be made appear
           to be unbiased and not even remotely
           inimical to the accused. Where there is
           material to show animosity, Court has to
           proceed cautiously and find out whether
           confession just like any other evidence
           depends on veracity of witness to whom it is

                                                      .....111/-
 Judgment

                                                   520 apeals80 & 110.14

                                111

           made. It is not invariable that the Court
           should not accept such evidence if actual
           words as claimed to have been spoken are
           not reproduced and the substance is given. It
           will depend on circumstance of the case. If
           substance   itself    is   sufficient      to    prove
           culpability and there is no ambiguity about
           import of the statement made by accused,
           evidence can be acted upon even though
           substance and not actual words have been
           stated. Human mind is not a tape recorder
           which records what has been spoken word by
           word. The witness should be able to say as
           nearly as possible actual words spoken by the
           accused. That would rule out possibility of
           erroneous interpretation of any ambiguous
           statement. If word by word repetition of
           statement of the case is insisted upon, more
           often than not evidentiary value of extra
           judicial confession has to be thrown out as
           unreliable and not useful. That cannot be a
           requirement in law. There can be some
           persons who have a good memory and may
                                                             .....112/-
 Judgment

                                                  520 apeals80 & 110.14

                               112

           be able to repost exact words and there may
           he many who are possessed of normal
           memory and do so. It is for the Court to
           judge credibility of the witness's capacity and
           thereafter to decide whether his or her
           evidence has to be accepted or not. If Court
           believes witnesses before whom confession is
           made    and    is   satisfied   confession        was
           voluntary     basing      on    such       evidence,
           conviction can be founded. Such confession
           should be clear, specific and unambiguous".



54.        Learned Additional Public Prosecutor for the

State submitted that, in view of the decisions of the

Hon'ble Apex Court in the cases of          Chattar Singh and

another vs. State of Haryana supra         and Ajay Singh vs.

State of Maharashtra supra, wherein requirement of law

is not that the exact words to be stated by the witness.

The only requirement is that there should not be vital and



                                                            .....113/-
 Judgment

                                           520 apeals80 & 110.14

                           113

material difference in the statements. He submitted that

the evidence of informant PW1 Deva Shendekar and PW8

Chanda Shendekar shows that the accused disclosed that,

they have killed the deceased.    Thus, there is no vital

difference as far as extra judicial confession of accused

Devanand Chaitram Kuhikar is concerned.


55.        On appreciation of the evidence of informant

PW1 Deva Shendekar and PW8 Chanda Shendekar, who is

the wife of the informant, it shows that they have

categorically stated that the accused persons came to their

house and it was accused Devanand Chaitram Kuhikar who

made a statement that they have killed the deceased.

Admittedly, PW8 Chanda Shendekar has narrated in a

different manner, but the sum and substance of the

communication is that it was accused Devanand Chaitram

Kuhikar who has disclosed that they have killed the

deceased. Admittedly, when the said statement was made

                                                     .....114/-
 Judgment

                                           520 apeals80 & 110.14

                            114

by accused Devanand Chaitram Kuhikar, he was a free

person and was not under the control of the police. There

was no influence on him.          He was not enquired by

anybody, but the statement made by him was voluntary.


56.        On examining all the factors and circumstances

of the case, it shows that it was the statement made by

accused Devanand Chaitram Kuhikar when he was not

under threat, inducement or promise or under the undue

influence or under the control of any police machinery and,

therefore, there is nothing on record to show that the

accused was under the influence or under the inducement

of any person. There is neither any rule of law nor of a

prudence that evidence furnished by extra judicial

confession cannot be relied upon unless corroborated by

some other credible evidence.       The evidence of extra

judicial confession is a weak piece of evidence. However, if

the evidence about extra judicial confession comes from

                                                     .....115/-
 Judgment

                                             520 apeals80 & 110.14

                            115

the mouth of witness/witnesses who appear to be

unbiased, not even remotely inimical to the accused, and in

respect of whom nothing is brought out which may tend to

indicate that he may have a motive for attributing an

untruthful statement to the accused; the words spoken to

by the witness are clear, unambiguous and unmistakably

convey that the accused is the perpetrator of the crime and

nothing is omitted by the witness which may militate

against it, then after subjecting the evidence of the witness

to a rigorous test on the touchstone of credibility, if it

passes the test, the extra judicial confession can be

accepted and be the basis of a conviction.


57.        The Hon'ble Apex Court in the case of State of

U.P. vs. M.K.Anthony, reported in AIR 1985 SC 48 wherein

also it has been held that, "there is neither any rule of law

nor of prudence that evidence furnished by extra-judicial



                                                       .....116/-
 Judgment

                                                 520 apeals80 & 110.14

                               116

confession cannot be relied upon unless corroborated by

some other credible evidence".

58.        In Criminal Appeal No.1424/2011 (Pundlik Basu

Chauhan vs. State of Maharashtra) decided on 5.1.2017

wherein this Court has held, as under:


           "The evidentiary value of an extra judicial
           confession depends on the reliability of the
           witness, who gives the evidence. It is not
           open    to    any     Court   to    start   with     a
           presumption that extra judicial confession is
           a weak type of evidence. Needless to state, it
           would        depend     on    the      nature       of
           circumstances, the time when the confession
           was made and the credibility of the witness,
           who speaks of such a confession. An extra
           judicial confession can be relied upon and
           conviction can be founded thereon, if the
           evidence comes from the mouth of the
           witness who is unbiased, not even remotely
           inimical to the accused and in respect of

                                                           .....117/-
 Judgment

                                             520 apeals80 & 110.14

                             117

           whom, nothing is brought out, which may
           tend to indicate that he may have a motive of
           attributing an untruthful statement to the
           accused. The words spoken by the witness
           are to be clear, unambiguous and should
           convey that the accused is a perpetrator of
           the crime. Thus, subjecting the evidence of
           such a witness to a rigorous test, on the
           touchstone of credibility, an extra judicial
           confession can be accepted and can be the
           basis of conviction".


59.        The Hon'ble Apex Court in the case of Ajay

Singh vs. State of Maharashtra supra observed, as under:


           "The expression 'confession' is not defined in
           the Evidence Act, 'Confession' is a statement
           made by an accused which must either admit
           in terms the offence, or at any rate
           substantially all the facts which constitute
           the offence. The dictionary meaning of the
           word 'statement' is "act of stating; that which
           is stated; a formal account, declaration of

                                                       .....118/-
 Judgment

                                            520 apeals80 & 110.14

                            118

           facts etc." The word 'statement' includes both
           oral and written statement. Communication
           to another is not however an essential
           component to constitute a 'statement'. An
           accused might have been over-heard uttering
           to himself or saying to his wife or any other
           person in confidence. He might have also
           uttered something in soliloquy. He might also
           keep a note in writing. All the aforesaid
           nevertheless constitute a statement. It such
           statement is an admission of guilt, it would
           amount to a confession whether it is
           communicated to another or not. This very
           question came up for consideration before
           this Court in Sahoo vs. State of Uttar
           Pradesh, AIR 1966 SC 40: (1966 Cr1 U 68).
           After referring to some passages written by
           well known authors on the "Law of Evidence"
           Subba Rao, J. (as he then was) held that
           "communication is not a necessary ingredient
           to constitute confession". In paragraph 5 of
           the judgment, this Court held as follows:


                                                       .....119/-
 Judgment

                                           520 apeals80 & 110.14

                        119

           "...Admissions     and   confessions        are
           exceptions to the hearsay rule. The
           Evidence Act places them in the category
           of relevant evidence presumably on the
           ground that as they are declarations
           against the interest of the person making
           them, they are probably true. The
           probative value of an admission or a
           confession goes not to depend upon its
           communication to another, though, just
           like any other piece of evidence, it can
           be admitted in evidence only on proof.
           This proof in the case of oral admission
           or confession can be offered only by
           witnesses who heard the admission or
           confession, as the case may be.... If, as
           we have said, statement is the genus and
           confession is only a sub-species of that
           genus, we do not see any reason why the
           statement implied in the confession
           should be given a different meaning. We,
           therefore,   hold    that   a     statement,


                                                     .....120/-
 Judgment

                                              520 apeals80 & 110.14

                             120

               whether      communicated         or      not,
               admitting guilt is a confession of guilt".


60.        In the light of the above proposition of law, if the

evidence of informant PW1 Deva Shendekar and PW8

Chanda Shendekar is examined, the words spoken and

heard by them, that the accused persons have assaulted the

deceased, are unambiguous.


61.        As regards the extra judicial confession, as held

by the Hon'ble Apex Court, it is not expected that the

witness should speak the exact words.                 The only

requirement is that there cannot be vital and material

difference. Another requirement is that the words spoken

by the witness are to be clear, unambiguous and should

convey that the accused is a perpetrator of the crime.

Thus, subjecting the above said evidence to a rigorous test,

on the touchstone of credibility, it shows that when the said

statement was made, accused Devanand Chaitram Kuhikar

                                                        .....121/-
 Judgment

                                          520 apeals80 & 110.14

                             121

was not under the influence or inducement. The statement

made by him was voluntary when he was free person and

was not under the control of police or the investigating

agency.    The evidence of informant PW1 Deva Shendekar

and PW8 Chanda Shendekar in clear and unambiguous

words conveyed that accused Devanand Chaitram Kuhikar

has disclosed that he along with other co-accused are

perpetrators of the crime.     Admittedly, informant PW1

Deva Shendekar was not inimical or biased against the

accused.    The accused has made voluntary statement.

Moreover, this evidence as to extra judicial confession of

informant PW1 Deva Shendekar and PW8 Chanda

Shendekar is not shattered during the cross examination

also. In fact, informant PW1 Deva Shendekar was not at

all cross examined on the aspect of this extra judicial

confession. Similarly, PW8 Chanda Shendekar is also not

cross examined on the aspect of the said extra judicial


                                                    .....122/-
 Judgment

                                              520 apeals80 & 110.14

                             122

confession.       Though the evidence of PW8 Chanda

Shendekar is not in the exact words of the accused, it is

communicating that accused Devanand Chaitram Kuhikar

is perpetrator of the crime along with other co-accused.


62.        To corroborate the version of these witnesses,

admittedly, the prosecution placed reliance on the evidence

of PW5 Dhnyaneshwar Dhapekar, who is alleged to be

eyewitness of the incident.        The evidence of the said

witness is mostly criticized on the ground that there is

inordinate delay in recording his statement, though he is

available at the spot. He is cross examined and his cross

examination shows that he has narrated the incident to the

police after three days of the incident. He has not narrated

the incident for three days to anybody. His presence was

also admitted by him when the police came at the spot. He

stated that he has not informed the police that he has seen

the incident and identified the assailants.

                                                        .....123/-
 Judgment

                                             520 apeals80 & 110.14

                            123

           Thus, from the cross examination, an attempt

was made to show that his statement was recorded

belatedly and, therefore, his evidence is not trustworthy.


           Learned Senior Counsel submitted that learned

Judge of the trial court has also disbelieved this witness as

his statement is recorded belatedly.      In support of his

contention, he placed reliance on the decision of the

Hon'ble Apex Court in the cases of Ganesh Bhavan Patel

and ors supra;    Vijaybhai Bhanabhai Patel supra; Kochu

Maitheen Kannu Salim supra, and Laxman Bapurao

Ghaiwane vs. The State of Maharashtra, reported in

MANU/MH/1375/2012 and submitted that delay in

questioning the witnesses by the investigating officer

without proper explanation is a serious mistake on the part

of the prosecution and, therefore, the view taken by the

High Court is proper one.



                                                       .....124/-
 Judgment

                                               520 apeals80 & 110.14

                              124

            In the case of    Ganesh Bhavan Patel and ors

supra, it is held that there were infirmities and flaws in the

evidence of the witnesses. There was inordinate delay in

registration of the FIR and, therefore, the evidence of the

witnesses, who, though having an opportunity to disclose

the incident, have not disclosed the incident, the evidence

is to be discarded.


63.         As far as delay in recording the statement is

concerned, it is well settled that the case of the prosecution

cannot be rejected solely on the ground that there is a

delay in examination of any particular witness.


64.         In the case of State of U.P. vs. Satish, reported in

(2005)3 SCC 114, which is referred in the recent judgment

by    the   Hon'ble    Apex    Court   in   Criminal      Appeal

No.1669/2006 (State of Madhya Pradesh vs. Balveer




                                                         .....125/-
 Judgment

                                             520 apeals80 & 110.14

                             125

Singh) decided non 24.2.2025, wherein it is observed, as

under:


           "It is to be noted that the explanation when
           offered by the IO on being questioned on the
           aspect   of   delayed   examination     by    the
           accused has to be tested by the court on the
           touchstone of credibility. If the explanation is
           plausible then no adverse inference can be
           drawn. On the other hand, if the explanation
           is found to be implausible, certainly the court
           can consider it to be one of the factors to
           affect credibility of the witnesses who were
           examined belatedly. It may not have any
           effect on the credibility of the prosecution's
           evidence tendered by the other witnesses."


65.        Thus, primarily it was for the accused to

question the investigating officer to explain the delay in

recording the statement of witnesses.




                                                        .....126/-
 Judgment

                                           520 apeals80 & 110.14

                            126

66.         Here, in the present case, PW10 Sudhir

Nandanwar     has stated that there was law and order

situation after the said incident.       During the cross

examination, he stated that when for the first time he

reached at the spot, there was a crowd and he enquired

about the eyewitnesses of the incident. That time, he did

not find any eyewitnesses of the incident. He enquired at

the spot.   Prior to 24.1.2011, except injured PW4 Amol

Kumbhalkar, he did not find any eyewitness.        Since the

night of 19.1.2011 till 23.1.2011, he visited "Timki"

locality for the purposes of investigation.       His cross

examination further shows that the law and order was

disturbed in the locality where the incident took place and,

therefore, the policemen were deployed in that locality

and, therefore, the witnesses were not coming forward to

give their statements.     Hence, he could not record

statement of eyewitnesses PW5 Dhnyaneshwar Dhapekar


                                                     .....127/-
 Judgment

                                           520 apeals80 & 110.14

                            127

and   PW7 Subhash Parde before 24.1.2011.          His cross

examination further shows that explanations given by the

witnesses, as to fact that they were under terror, though

narrated by them, he has not recorded the same in their

statements.   He also explained that he did not feel it

necessary to record their explanations and, therefore, he

has not recorded the same in their statements.


           PW5 Dhnyaneshwar Dhapekar, also explained

the said situation during his evidence. He has stated that

the police came at the spot. He was present there. At that

time, he has not stated to the police that he had seen the

incident. When the police approached him after three days

of the incident, he has narrated the incident to the police.

He has also stated that the incident was going on for about

20 minutes. At that time, doors of houses were closed and

nobody came there.



                                                     .....128/-
 Judgment

                                           520 apeals80 & 110.14

                            128

           Thus, the evidence of the investigating officer,

that there was a tensed situation, is narrated by PW5

Dhnyaneshwar Dhapekar.


           This aspect is also stated by eyewitness PW6

Suman Devgune, who stated that the persons were

witnessing the incident from galleries and some persons

closed their doors of houses.


           Thus, the evidence of these two witnesses is

sufficient to show that there was a tensed situation after

the incident and, therefore, the police protection was

deployed at the spot of the incident and that can be a

reason for the witnesses for not coming forward to record

their statements before the investigating agency. Moreover,

this evidence is to be appreciated in the light of the fact

that these witnesses are from the rural background. Many

times, the witnesses are not aware that they have to



                                                     .....129/-
 Judgment

                                                      520 apeals80 & 110.14

                                  129

approach the police station and inform about the incident.

There may be a reason of implication in any other case or

they may be under apprehension that they may be called to

give their evidence again and again before the court.


67.         While      assessing        value    of     evidence        of

eyewitnesses, two principal considerations are whether, in

the circumstances of the case, it is possible to believe their

presence at the scene of occurrence or in such situations as

would make it possible for them to witness the facts

deposed to by them and secondly, whether there is

anything inherently improbable or unreliable in their

evidence.   In   respect     of    both     these      considerations,

circumstances       either   elicited     from      those     witnesses

themselves or established by other evidence tending to

improbabilise their presence or to discredit the veracity of

their statements, will have a bearing upon the value which

a Court would attach to their evidence. Although in cases

                                                                .....130/-
 Judgment

                                            520 apeals80 & 110.14

                            130

where the plea of the accused is a mere denial, the

evidence of the prosecution witnesses has to be examined

on its own merits, where the accused raise a definite plea

or put forward a positive case which is inconsistent with

that of the prosecution, the nature of such plea or case and

the probabilities in respect of it will also have to be taken

into account while assessing the value of the prosecution

evidence.


68.         In the light of the above proposition, if the

evidence of eyewitness PW5 Dhnyaneshwar Dhapekar is

considered, admittedly, he was residing in the same

locality, which is not denied by the defence also. There is

nothing on record to show that he was not residing at the

said place and there was no opportunity for him to witness

the incident. On the contrary, his evidence shows that he

was residing in the same locality. The alleged incident has

taken place in front of the house of one Rajgire. He was

                                                      .....131/-
 Judgment

                                                 520 apeals80 & 110.14

                               131

also residing near the house of said Rajgire and, therefore,

his presence at the spot of the incident is not unnatural

one.


69.        Learned defence counsel further vehemently

submitted that eyewitnesses PW5 Dhnyaneshwar Dhapekar

is the nearest relatives of the deceased and, therefore, he is

an interested witness.


70.        The law is a well settled that while appreciating

the evidence of witnesses, approach must be whether the

evidence of the witness read as a whole inspires

confidence.    Once     that   impression   is     formed      then

undoubtedly it is necessary for the court to scrutinize the

evidence      more    particularly   keeping     in    view      the

deficiencies, drawbacks and infirmities pointed out in the

evidence as a whole and evaluate them to find out whether

it is against the general tenor of the evidence given by the



                                                           .....132/-
 Judgment

                                              520 apeals80 & 110.14

                             132

witness and whether earlier evaluation of evidence is

shaken as to render it unworthy of behalf. The material

thing which is to be seen whether those inconsistencies go

to the root of the matter. While appreciating evidence of

relatives, great weightage is to be given to them on the

principle that there is no reason for them not to speak the

truth and shield the real culprit. In fact, a close relative

who is a very natural witness cannot be regarded as an

interested witness. The term "interested" postulates that

the person concerned must have some direct interest in

seeing that the accused person is somehow or the other

convicted either because he had some animus with the

accused or for some other reason.        While dealing with

evidence of witness who is relative, the evidence of witness

cannot be discarded merely on the ground that he is either

partisan or interested or close relative of the deceased, if it




                                                        .....133/-
 Judgment

                                            520 apeals80 & 110.14

                             133

is otherwise found to be trustworthy. The said evidence

only requires scrutiny with more care and caution.


71.          Testing on the anvil and touchstone of the

aforesaid principles laid down, we find that the evidence of

eyewitness PW5 Dhnyaneshwar Dhapekar, who is close

relative of the deceased, has reason to be there and his

presence was natural at the spot of the incident as he was

staying there and, therefore, his presence at the spot of the

incident is also natural and there is nothing on record to

doubt his version and, therefore, the contention of learned

Senior Counsel, that he is interested witness, deserves to be

discarded.


72.          Learned Judge of the trial court has discarded

the evidence of eyewitness PW5 Dhnyaneshwar Dhapekar.

However, learned Judge of the trial court has not

considered that he was residing in the same area and his



                                                      .....134/-
 Judgment

                                           520 apeals80 & 110.14

                            134

presence at the spot of the incident is natural one. The

fact, that eyewitness PW5 Dhnyaneshwar Dhapekar is

residing in the same locality where the alleged incident has

taken place and the delay is property explained by the

investigating officer assigning a reason, is not taken into

consideration by learned Judge of the trial court and,

therefore, the observation of the trial court, that the

evidence of eyewitness PW5 Dhnyaneshwar Dhapekar, is

not believable, is erroneous.


73.        As per the prosecution case, PW6 Suman

Devgune is eyewitness.          As far as her evidence is

concerned, admittedly, she has nowhere disclosed that she

immediately disclosed to informant PW1 Deva @ Devdas

Laxman Shendekar that she has witnessed the said

incident. Thus, there is no natural conduct on her part as

far as she is concerned. Her statement is also recorded

very belatedly. Though explanation is given by her that she

                                                     .....135/-
 Judgment

                                               520 apeals80 & 110.14

                             135

was   not    well,   she   has   not   given   the    statement.

Investigating Officer PW10 Sudhir Nandanwar has also

stated that she was not well and, therefore, her statement

was not recorded, is difficult to accept.


74.         A "chance witness" is the one who happens to be

at the place of occurrence of an offence by chance, and

therefore, not as a matter of course. In other words, he/she

is not expected to be in the said place. A person walking on

a street witnessing the commission of an offence can be a

"chance witness". Merely because a witness happens to see

an occurrence by chance, his/her testimony cannot be

eschewed though a little more scrutiny may be required at

times. This again is an aspect which is to be looked into in

a given case by the court.




                                                         .....136/-
 Judgment

                                            520 apeals80 & 110.14

                            136

75.        The criticism was levelled against the evidence

of eyewitness PW6 Suman Devgune that her conduct is not

natural.


76.        Admittedly, a "chance witness" evidence is to be

appreciated and scrutinized in a very cautious manner and

close scrutiny is required.    A conduct of the "chance

witness" subsequent to the incident may also to be taken

into consideration particularly as to whether he/she has

informed anyone else in the village about the incident.


77.        On the above principle, if the evidence of

eyewitness   PW6     Suman     Devgune     is   taken      into

consideration, admittedly, she has not disclosed the

incident though she has met informant PW1 Deva

Shendekar at the spot, as per her evidence. She has not

disclosed the incident to the police also though the police

have visited repeatedly to her house and her statement was



                                                      .....137/-
 Judgment

                                            520 apeals80 & 110.14

                            137

recorded by the investigating officer on 31.1.2011. Though

it is accepted that there was a tensed situation, considering

eyewitness PW6 Suman Devgune is family member of the

deceased and if she has witnessed the incident, there is

nothing on record to show that there was any restriction on

her to disclose the said incident to the police and,

therefore, learned Judge of the trial court has rightly

considered her evidence and rightly disbelieved her.


78.        Besides the oral evidence of these prosecution

witnesses, the prosecution has also placed on the evidence

of PW2 Tarachand Ganpatlal Aherwar, who acted as a

pancha on memorandum statement of the accused, at

whose instance the alleged weapons are recovered.

Learned Senior Counsel Shri Avinash Gupta criticized the

evidence of PW2 Tarachand Aherwar on the ground that no

independent witnesses are examined and PW2 Tarachand

Aherwar is the close relatives of the deceased and he was

                                                       .....138/-
 Judgment

                                             520 apeals80 & 110.14

                               138

chosen as witness and, therefore, the entire prosecution

case is suspicious. In support of his contention, he placed

reliance on the decision in the case of Ramanand vs. State

of Uttar Pradesh supra        wherein the Hon'ble Apex Court

has considered the aspect that the evidence of pancha

witness is not to the effect that the accused has made

statement that, "I will show you the weapon used and

concealed by him." Thus, authorship of the concealment is

not narrated by him. Moreover, PW2 Tarachand Aherwar is

relative and not independent witness in whose presence

the memorandum statement was recorded. Perusal of the

evidence of PW2 Tarachand Aherwar clearly shows that the

accused gave memorandum statement to the police in his

presence that "two swords" and "one gupti" are concealed

under tyre in the locality.


           Learned Senior Counsel Shri Avinash Gupta

submitted that there is nothing on record to show that he is

                                                       .....139/-
 Judgment

                                           520 apeals80 & 110.14

                            139

author of the concealment as PW2 Tarachand Aherwar has

not stated the same. The cross examination of this witness

shows that he is brother-in-law of informant PW1 Deva

Shendekar. Except the relationship, nothing is brought on

record to show that he is having any conflicting interest to

act as a pancha. On the contrary, his evidence shows that

the police approached him when he was at the house of

informant PW1 Deva Shendekar and asked him to act as a

pancha and, therefore, he acted as a pancha. Even, if the

evidence of PW2 Tarachand Aherwar, as to authorship of

the concealment is ignored, the evidence of Investigating

Officer PW10 Sudhir Nandanwar specifically shows that

the accused made memorandum statement that he will

show the place wherein he concealed the weapons of the

offence.   Therefore, even, if the evidence of           PW2

Tarachand Aherwar is ignored, as he has not stated about

the authorship of the concealment, the evidence of


                                                     .....140/-
 Judgment

                                             520 apeals80 & 110.14

                             140

Investigating Officer PW10 Sudhir Nandanwar can be

relied upon. As far as Investigating Officer PW10 Sudhir

Nandanwar is concerned, who is not cross examined

regarding voluntary statement of the accused or regarding

the place of concealment either it is accessible to all or to

discard the evidence as to the memorandum statement of

the accused.


79.        As far as the evidence as to recovery, in view of

Section 27 of the Indian Evidence Act, is concerned, the

requirement of Section 27 of the Indian Evidence Act is

founded on the principle that if any fact is discovered, after

search is carried out, on the search of any information

obtained form the prisoner, such discovery is guaranteed

that the information supplied by the prisoner is true. It

goes without saying and, therefore, that recovery of articles

at the instance of the accused has to be proved by

independent witness.

                                                       .....141/-
 Judgment

                                             520 apeals80 & 110.14

                            141

80.        The Hon'ble Apex Court in the case of

Subramanya vs. State of Karnataka, reported at 2022

LiveLaw (SC) 887 held that the conditions necessary for

the applicability of Section 27 of the Act are broadly

discussed as under:


           "(i) discovery of fact in consequence of an
           information received from accused;

           (ii) discovery of such fact to be deposed to;

           (iii) the accused must in Police custody when he
           gave information, and

           (iv) so much of information as relates distinctly
           to the fact thereby discovered is admissible."



           Thus, what is admissible is the information and

the same has to be proved and not the opinion formed on it

by the Police Officer. In other words, the information given

by the accused while in custody which led to recovery of

the articles has to be proved. The basic idea embedded in


                                                       .....142/-
 Judgment

                                             520 apeals80 & 110.14

                             142

Section 27 of the Evidence Act is the doctrine of

confirmation by subsequent events.          The doctrine is

founded on the principle that if any fact is discovered as a

search made on the strength of any information obtained

from prisoner, such discovery is guarantee that the

information supplied by the prisoner is true.


81.        The importance of a pancha as a witness in a

criminal trial to lend assurance to the judicial conscience is

too well known to be either emphasized or stated even. He

is supposed to be an independent witness and accordingly

his evidence lends much needed assurance to the judicial

conscience before the order of conviction and sentence is

recorded against any accused. The reason is ordinarily

panch witness has no personal axe to grind either to falsely

support the prosecution or maliciously implicate the

accused. His services are called in aid by the Investigating

Agency to give true and correct picture of contemporary

                                                       .....143/-
 Judgment

                                              520 apeals80 & 110.14

                            143

circumstances of search, seizure or any such other things

seen or heard at the place of the incident.


82.        PW2 Tarachand Aherwar, is the pancha on

seizure panchanama, the memorandum statement of the

accused, and the recovery of the articles at his instance.

Admittedly, it shows that he is relative of the deceased.

However, merely because the witness is relative either of

informant or accused, it should not make any difference,

unless some thing is shown by the accused that due to

selection of the relative of the pancha witness, any

prejudice is caused to the accused. Much was argued for

the accused on the circumstance that the relative of the

deceased was used as a pancha witness and the trial court

has also considered his evidence. It is true that almost all

the pancha witnesses on memorandum statement of the

accused and recovery panchanama are the close relatives of

the deceased. At the most, it can be called as a lapse on

                                                        .....144/-
 Judgment

                                           520 apeals80 & 110.14

                           144

the part of the police. However, there are circumstances in

the present matter to show that after the incident has

occurred, there was a tensed situation and the persons

from the locality have not come forward to give their

evidence against the accused. To show the supremacy, the

accused went to the house of the deceased along with

weapons in their hands.      Some police force was also

deployed at the spot of the incident to avoid further

complications. Thus, the law and order situation at the

spot of the incident was tensed after the incident. In the

said circumstances and considering the circumstance that

even the eyewitness turned hostile, as they were won over

by the accused persons, when no other independent

witness was coming forward to act as a pancha, the police

have taken the help of the relative of the deceased as

pancha and nothing is brought on record to show that any

prejudice was caused to the accused as he was chosen as


                                                     .....145/-
 Judgment

                                             520 apeals80 & 110.14

                             145

pancha witness and, therefore, the contention of learned

Senior Counsel Shri Avinash Gupta, that the prosecution

has selected the relative of the deceased as a pancha

witness and, therefore, his evidence is to be discarded, is

not sustainable.


83.        The importance of a pancha as a witness in a

criminal trial to lend assurance to the judicial conscience is

too well known to be either emphasized or stated even. He

is supposed to be an independent witness and accordingly

his evidence lends much needed assurance to the judicial

conscience before the order of conviction and sentence is

recorded. In such matters, if the concerned police officer

commits some mistake in picking up any wrong person as a

pancha, then it may affect the investigation efforts. At the

same time, when the Court mechanically stamping out the

evidence of a police officer as an evidence of interested

witness discards the prosecution case, this will indeed

                                                       .....146/-
 Judgment

                                           520 apeals80 & 110.14

                            146

greatly prejudice the overall public interest for which the

Investigating Agency ultimately exists and which in turn

would undermine the ultimate cause of justice. Therefore,

mere label of "selected pancha" should not by itself be

permitted to carry any weight, unless something is brought

on record to show that the "selected pancha" was having

any adverse interest and any prejudice is caused to the

accused as he acted as a pancha in the process of

investigation.


84.         The   another   witness   examined      by     the

prosecution is PW3 Atul Suresh Mahajan, who acted as a

pancha on seizure of the clothes of the accused and their

blood samples. His evidence is criticized as he is habitual

pancha.     Merely because he acted as pancha in various

matters, that by itself is not sufficient to discard his

evidence.    The court should examine evidence of such

witness cautiously and carefully.       The requirement,

                                                     .....147/-
 Judgment

                                             520 apeals80 & 110.14

                             147

admittedly, is to select the independent witness to

corroborate the evidence of the police. It would not be

proper to stamp a witness as a liar only because he

happens to be a pancha witness or witness in some

previous cases. The dependence of independence of such

witness has to be assessed while appreciating the evidence.


85.        In the case of Nana Keshav Lagad vs. State of

Maharashtra, reported in (2013)12 SCC 3,          the Hon'ble

Apex Court has considered this aspect and held that,

"merely because the witness has tendered the evidence in

another case, it cannot be held that on that score alone his

evidence should be rejected. The trial court has found that

when his version as regards the recovery was truthfully and

fully corroborated was acceptable and there was no reason

to reject the version of the said witness.




                                                       .....148/-
 Judgment

                                               520 apeals80 & 110.14

                               148

86.        Similarly, in the present case also, besides the

evidence of PW2 Tarachand Aherwar and PW3 Atul Suresh

Mahajan, the evidence of the investigating officers also

corroborates the story of the prosecution as to the recovery

of the weapons and recovery of the blood stained clothes at

the instance of the accused.


87.        Thus,    the   prosecution    has      proved      and

established the fact of recovery of the weapons and blood

stained weapons at the instance of the accused by adducing

the evidence of      PW2 Tarachand Aherwar which is

corroborated   by   Investigating    Officer    PW10       Sudhir

Nandanwar and there is absolutely nothing on record to

discard the evidence only on the ground that he is relative

of the deceased. As nothing is brought on record to show

that due to selection of the pancha, who is relative of the

deceased, any prejudice is caused to the accused.



                                                         .....149/-
 Judgment

                                            520 apeals80 & 110.14

                            149

88.        The oral evidence of informant PW1 Deva

Shendekar and eyewitness PW5 Dhnyaneshwar Dhapekar

is further corroborated by the medical evidence as Medical

Officer PW9 Dr.Manish Shrigiriwar has categorically stated

about description of the weapons, nature of the weapons,

and possibility of sustaining the injury by such types of the

weapons. Thus, there is corroboration to the oral evidence

also. The evidence of informant PW1 Deva Shendekar and

eyewitness PW5 Dhnyaneshwar Dhapekar is further

criticized by learned defence counsel that there was a

general identification of the accused by the witnesses.

Admittedly, the accused persons were members of the

"unlawful assembly. In pursuance of the common object of

that assembly, they assaulted the deceased. As far as the

evidence of the prosecution witnesses is concerned, that

the accused persons came at the spot holding weapons in

their hands, is consistent.       Their evidence, that in


                                                      .....150/-
 Judgment

                                            520 apeals80 & 110.14

                             150

furtherance of their common object assaulted the deceased,

is also consistent.


89.        At this juncture, legal provision under Section

141 of the IPC which defines "unlawful assembly" is

relevant. It say that, "an assembly of five or more persons

is designated an "unlawful assembly", if the common object

of the persons composing that assembly is to commit an

illegal act by means of criminal force".


90.        Section 148 of the IPC, deals with rioting, armed

with deadly weapons - Whoever is guilty of rioting, being

armed with a deadly weapon or with anything which, used

as a weapon of offence, is likely to cause death, shall be

punished with imprisonment of either description for a

term which may extend to three years, or with fine, or with

both.




                                                      .....151/-
 Judgment

                                             520 apeals80 & 110.14

                             151

91.        The offence of "riot" is defined in Section 146 of

the IPC. In view of the said definition, "whenever force or

violence is used by an unlawful assembly, or by any

member thereof, in prosecution of the common object of

such assembly, every member of such assembly is guilty of

the offence of rioting".


92.        Section 149 of the IPC deals with every member

of unlawful assembly guilty of offence committed in

prosecution of common object. It say that, "if an offence is

committed by any member of an unlawful assembly in

prosecution of the common object of that assembly, or such

as the members of that assembly knew to be likely to be

committed in prosecution of that object, every person who,

at the time of the committing of that offence, is a member

of the same assembly, is guilty of that offence".




                                                       .....152/-
 Judgment

                                            520 apeals80 & 110.14

                            152

93.        Thus, if it is a case of murder under Section 302

of the IPC, each member of the "unlawful assembly" would

be guilty of committing the offence under Section 302 of

the IPC.   Section 149 of IPC creates a constructive or

vicarious liability of the members of the unlawful assembly

for the unlawful acts committed pursuant to the common

object by any other member of that assembly. By applying

this principle every member of an unlawful assembly to be

held guilty of the offence committed by any member of that

assembly in prosecution of the common object of that

assembly. The factum of causing injury or not causing

injury would not be relevant when an accused is roped in

with the aid of Section 149 of IPC. The question which is

relevant and which is required to be answered by the Court

is whether the accused is the member of an unlawful

assembly or not.




                                                      .....153/-
 Judgment

                                             520 apeals80 & 110.14

                            153

94.        In the case of Vinubhai Ranchhodbhai Patel Vs.

Rajivbhai Dudabhai Patel, reported in (2018) 7 SCC 743,

wherein the Hon'ble Apex Court held that:


           "in a cases where a large number of accused
           constituting "unlawful assembly" are alleged
           to have attacked and killed one or more
           persons, it is not necessary that each of the
           accused should inflict fatal injuries or any
           injury at all. Invocation of Section 149 of
           IPC is essential in such cases for punishing
           the members of such unlawful assembly on
           the ground of vicarious liability even though
           they are not accused of having inflicted fatal
           injuries in appropriate cases if the evidence
           on record justifies. The mere presence of an
           accused in such an unlawful assembly is
           sufficient to render him vicarious liable
           under Section 149 of IPC for causing the
           death of the victim of the attack provided
           that the accused are told that they have to
           face a charge rendering them vicarious


                                                       .....154/-
 Judgment

                                                520 apeals80 & 110.14

                               154

           liable under Section 149 of IPC for the
           offence punishable under Section 302 of
           IPC."



95.        In Criminal Appeal No. 1348/2014 (Nitya Nand

vs. State of U.P. & Anr.) decided on 04.09.2024, the Hon'ble

Apex Court observed by reproducing para No.22 of the

judgment of Vinubhai Ranchhodbhai Patel vs. Rajivbhai

Dudabhai Patel:


           "22. When a large number of people gather
           together (assemble) and commit an offence,
           it is possible that only some of the members
           of the assembly commit the crucial act
           which renders the transaction an offence
           and the remaining members do not take
           part in that "crucial act" -- for example in a
           case of murder, the infliction of the fatal
           injury.   It   is   in   those   situations,    the
           legislature thought it fit as a matter of
           legislative policy to press into service the


                                                          .....155/-
 Judgment

                                             520 apeals80 & 110.14

                            155

           concept of vicarious liability for the crime.
           Section 149 IPC is one such provision. It is a
           provision conceived in the larger public
           interest to maintain the tranquility of the
           society   and   prevent   wrongdoers      (who
           actively collaborate or assist the commission
           of offences) claiming impunity on the
           ground that their activity as members of the
           unlawful assembly is limited."


96.        Recently, in the judgment of Zainul vs. The State

of Bihar in Criminal Appeal No. 1187/2014 decided on

7.10.2025, the Hon'ble Apex Court has held that:


           "49. The expression observed that "in
           prosecution of the common object" means
           that the offence committed must be directly
           connected with the common object of the
           assembly, or that the act, upon appraisal of
           the evidence, must appear to have been
           done with a view to accomplish that
           common object. In Charan Singh Vs. State


                                                       .....156/-
 Judgment

                                               520 apeals80 & 110.14

                               156

             of U.P. reported in (2004) 4 SCC 205, this
             Court held that the test for determining the
             "common object" of an unlawful assembly
             must be assessed in light of the conduct of
             its members, as well as the surrounding
             circumstances. It can be deduced from the
             nature of the assembly, the weapons carried
             by its members, and their conduct before,
             during, or after the incident."


             It is further observed that, Section 149 of IPC

makes      all   the   members   of   an   unlawful     assembly

constructively liable when an offence is committed by any

member of such assembly with a view to accomplish the

common object of that assembly or the members of the

assembly knew that such an offence was likely to be

committed. However, such liability can be fasten only upon

proof that the act was done in perusal of the common

object.



                                                         .....157/-
 Judgment

                                            520 apeals80 & 110.14

                            157

97.        Thus, once the existence of a common object

amongst the members of an unlawful assembly is

established, it is not imperative to prove that each member

committed an overt act. The liability under this provision

is attracted once it is certain that an individual had

knowledge that the offence committed was a probable

consequence in furtherance of the common object, thereby

rendering him a "member" of the unlawful assembly.

Utmost it is important to consider whether the assembly

consisted of some members who were merely viewers and

who were there out of curiosity, without the knowledge,

then such persons cannot be said to be members of the

unlawful assembly. Thus, the existence of a common object

is to be inferred from certain circumstances such as:


           a. the time and place at which the assembly was
           formed;
           b. the conduct and behaviour of its members at
           or near the scene of the offence;


                                                        .....158/-
 Judgment

                                           520 apeals80 & 110.14

                            158



           c. the collective conduct of the assembly, as
           distinct from that of individual members;

           d. the motive underlying the crime;

           e. the manner in which the occurrence unfolded;

           f. the nature of the weapons carried and used;

           g. the nature, extent, and number of injuries
           inflicted, and other relevant considerations.


98.        Thus, by applying these considerations to the

present case, the oral evidence of eyewitness PW5

Dhnyaneshwar Dhapekar corroborated by informant PW1

Deva Shendekar and the medical evidence and the

circumstantial evidence that deadly weapons like "swords"

and "guptis" were used in the commission of the crime and

multiple injuries are found on the persons of the deceased,

are sufficient to show the involvement of the accused

persons in the alleged incident.



                                                     .....159/-
 Judgment

                                            520 apeals80 & 110.14

                            159

99.        The evidence of these witnesses is further

criticized by learned defence counsel that there is a general

identification   by   eyewitnesses    PW5     Dhnyaneshwar

Dhapekar and PW6 Suman Devgune and in support of the

contention, learned counsel Shri R.K.Tiwari for the accused

placed on the decision in the case of Turkesh Singh vs.

State Chhattisgarh supra     wherein it has been observed

that, "in a case where there are eyewitnesses, one situation

can be that the eyewitness knew the accused before the

incident. The eyewitnesses must identify the accused sitting

in the dock as the same accused whom they had seen

committing the crime. Another situation can be that the

eyewitness did not know the accused before the incident.

In the normal course, in case of the second situation, it is

necessary to hold a Test Identification Parade".


           It has been further held that, Identification of

the accused sitting in the Court by the eyewitness is of

                                                      .....160/-
 Judgment

                                            520 apeals80 & 110.14

                            160

utmost importance. Such a statement in the examination-

in-chief is not sufficient to link the same to the accused.

The eyewitness must identify the accused A, B and C in the

Court. Unless this is done, the prosecution cannot establish

that the accused are the same persons who are named by

the eyewitness in his deposition.


100.       Here, in the present case, admittedly, the

accused persons are acquainted with the witnesses as they

are residents of the same locality. As are as the evidence of

eyewitness PW5 Dhnyaneshwar Dhapekar is concerned, he

has identified them when he was present        in the court.

Informant PW1 Deva Shendekar has also identified them.

Admittedly, they were not strangers to the accused.


101.       The aspect, in a case, where large number of

accused constituting "unlawful assembly" are alleged to

have attacked or killed by one or more persons, is



                                                      .....161/-
 Judgment

                                               520 apeals80 & 110.14

                                161

considered by the Hon'ble Apex court in the case of State of

Punjab Vs. Hakam Singh, MANU/SC/0526/2005, wherein

it has been observed that, sometimes while appreciating

the testimonies of rustic witnesses, we are liable to commit

mistakes by losing sight of their rural background and try

to appreciate testimony from our rational angle. When a

lady is confronted with number of intruders in her house

armed with deadly weapons and showering bullets she

cannot give a very accurate and photogenic version as

whole thing happened in few minutes. Therefore, while

appreciating   whole scenario         in   which the     incident

happened, it is not expected that she would be in a position

to state act of each accused.


102.       In the present case, similar is the fact that all the

accused persons attacked the deceased by holding the

weapons in their hands. In that situation, it is difficult for

the witnesses to identify the accused persons.                The

                                                         .....162/-
 Judgment

                                             520 apeals80 & 110.14

                            162

involvement of the accused is there or not is to be

considered on the basis of the evidence brought on record

by the prosecution.    Merely because no specific role is

attributed by the witnesses to the accused, when there is

attack by several persons, is not sufficient to discard their

evidence.    It is not the case that the witnesses have not

identified the accused. It is pertinent to note that in fact,

the accused persons are not strangers to informant PW1

Deva Shendekar or PW5 Dhnyaneshwar Dhapekar.               They

are residing in the same locality and, therefore, their

identification, that the accused persons are the same

persons who are involved in the crime, is sufficient.


103.        The law as to the appreciation of evidence is

well settled. The appreciation as to the ocular evidence,

there is no straight jacket formula. In Criminal Appeal

No.1910/2010 (Balu Sudam Khalde and anr vs. The State

of Maharashtra) decided on 29.03.2023, the Hon'ble Apex

                                                        .....163/-
 Judgment

                                                 520 apeals80 & 110.14

                                163

Court has laid down the principles for appreciation of

ocular evidence in a criminal case, as follows:-


           "APPRECIATION OF ORAL EVIDENCE


           25. The appreciation of ocular evidence is a
           hard task. There is no fixed or straight-jacket
           formula for appreciation of the ocular evidence.
           The     judicially        evolved     principles       for
           appreciation of ocular evidence in a criminal
           case can be enumerated as under:


                 "I. While appreciating the evidence of a
                 witness, the approach must be whether
                 the evidence of the witness read as a
                 whole appears to have a ring of truth.
                 Once that impression is formed, it is
                 undoubtedly necessary for the Court to
                 scrutinize the evidence more particularly
                 keeping        in    view     the   deficiencies,
                 drawbacks and infirmities pointed out in
                 the evidence as a whole and evaluate
                 them to find out whether it is against the

                                                           .....164/-
 Judgment

                                        520 apeals80 & 110.14

                      164

           general tenor of the evidence given by the
           witness    and     whether      the      earlier
           evaluation of the evidence is shaken as to
           render it unworthy of belief.


           II. If the Court before whom the witness
           gives evidence had the opportunity to
           form the opinion about the general tenor
           of evidence given by the witness, the
           appellate court which had not this benefit
           will have to attach due weight to the
           appreciation of evidence by the trial court
           and unless there are reasons weighty and
           formidable it would not be proper to
           reject the evidence on the ground of
           minor variations or infirmities in the
           matter of trivial details.


           III. When eye-witness is examined at
           length it is quite possible for him to make
           some discrepancies. But courts should
           bear in mind that it is only when
           discrepancies in the evidence of a witness

                                                  .....165/-
 Judgment

                                            520 apeals80 & 110.14

                       165

           are so incompatible with the credibility of
           his version that the court is justified in
           jettisoning his evidence.


           IV. Minor discrepancies on trivial matters
           not touching the core of the case, hyper
           technical approach by taking sentences
           torn out of context here or there from the
           evidence, attaching importance to some
           technical    error    committed           by     the
           investigating officer not going to the root
           of the matter would not ordinarily permit
           rejection of the evidence as a whole.


           V. Too serious a view to be adopted on
           mere variations falling in the narration of
           an   incident (either       as     between the
           evidence of two witnesses or as between
           two statements of the same witness) is an
           unrealistic approach for judicial scrutiny.


           VI. By and large a witness cannot be
           expected    to    possess    a      photographic

                                                      .....166/-
 Judgment

                                     520 apeals80 & 110.14

                      166

           memory and to recall the details of an
           incident. It is not as if a video tape is
           replayed on the mental screen.


           VII. Ordinarily it so happens that a
           witness is overtaken by events. The
           witness could not have anticipated the
           occurrence which so often has an element
           of surprise. The mental faculties therefore
           cannot be expected to be attuned to
           absorb the details.


           VIII. The powers of observation differ
           from person to person. What one may
           notice, another may not. An object or
           movement might emboss its image on one
           person's mind whereas it might go
           unnoticed on the part of another.


           IX. By and large people cannot accurately
           recall a conversation and reproduce the
           very words used by them or heard by
           them. They can only recall the main

                                               .....167/-
 Judgment

                                         520 apeals80 & 110.14

                      167

           purport    of    the    conversation.      It   is
           unrealistic to expect a witness to be a
           human tape recorder.


           X. In regard to exact time of an incident,
           or the time duration of an occurrence,
           usually, people make their estimates by
           guess work on the spur of the moment at
           the time of interrogation. And one cannot
           expect people to make very precise or
           reliable estimates in such matters. Again,
           it    depends      on   the   time-sense        of
           individuals which varies from person to
           person.


           XI.   Ordinarily    a   witness    cannot       be
           expected to recall accurately the sequence
           of events which take place in rapid
           succession or in a short time span. A
           witness is liable to get confused, or mixed
           up when interrogated later on.




                                                   .....168/-
 Judgment

                                           520 apeals80 & 110.14

                       168

           XII. A witness, though wholly truthful, is
           liable to be overawed by the court
           atmosphere        and     the   piercing      cross
           examination by counsel and out of
           nervousness mix up facts, get confused
           regarding sequence of events, or fill up
           details from imagination on the spur of
           the moment. The sub-conscious mind of
           the witness sometimes so operates on
           account of the fear of looking foolish or
           being disbelieved though the witness is
           giving a truthful and honest account of
           the occurrence witnessed by him.


           XIII.   A        former    statement       though
           seemingly inconsistent with the evidence
           need not necessarily be sufficient to
           amount      to    contradiction.     Unless     the
           former statement has the potency to
           discredit the later statement, even if the
           later statement is at variance with the
           former to some extent it would not be
           helpful to contradict that witness."

                                                      .....169/-
 Judgment

                                             520 apeals80 & 110.14

                            169




104.       By applying these considerations in the present

case, the oral evidence of informant PW1 Deva Shendekar

and PW5 Dhnyaneshwar Dhapekar shows that all the

accused persons came at the spot along with deadly

weapons in their hands and assaulted the deceased. The

oral evidence is corroborated by the medical evidence. It is

further corroborated by the scientific evidence as the blood

stains are found on the clothes of the accused as well as the

weapons are recovered at the instance of accused Santosh

Chaitram Kuhikar.


105.       CA Report Exh.64 shows that on articles found

on the spot, clothes of the deceased and clothes of accused

Mahesh     Natthuji   Devgune,    Sanjiv   Shankar     Kuhikar,

Santosh Chaitram Kuhikar, blood stains of Blood Group "B"

was found. Admittedly, accused Mahesh Natthuji Devgune

was injured in the said incident. The injuries of accused

                                                       .....170/-
 Judgment

                                             520 apeals80 & 110.14

                             170

Mahesh Natthuji Devgune are explained by the prosecution

by examining Medical Officers PW13 Dr.Naina Dhumale

and PW14 Dr.Mamta Sonsare.         Considering the medical

evidence of PW13 Dr.Naina Dhumale and PW14 Dr.Mamta

Sonsare, it shows that on 19.1.2011 itself they were

referred for the medical examination and they are

medically examined.     In their medical certificates, it is

nowhere mentioned that they have narrated the history of

the assault.    Accused Mahesh Natthuji Devgune has

sustained the grievous injuries over the little finger. As per

the medical evidence, they were holding sharp weapons

and, therefore, while using the weapons during scuffle,

possibility of injuries to their hands and on their body

cannot be ruled out. It is not the case of the defence that

the deceased was also holding the weapon at the relevant

time and in the scuffle, they were also assaulted and,

therefore, to protect themselves, they have assaulted the


                                                       .....171/-
 Judgment

                                          520 apeals80 & 110.14

                           171

deceased.    Therefore, the contention of the prosecution

that they may have sustained the injuries by handling the

weapons cannot be ruled out.      One of accused Sanjiv

Shankar Kuhikar has also received injury on his cheek. The

Blood Group of accused Devanand Chaitram Kuhikar is

"B", but he has not sustained the injury. Blood Group of

accused Santosh Chaitram Kuhikar is "O", who has also not

sustained the injury.   Blood Group of accused Mahesh

Natthuji Devgune is not determined. As per Exh.64, the

blood stains of Blood Group "B" were found on the clothes

of accusedMahesh Natthuji Devgune, Sanjiv Shankar

Kuhikar, and Santosh Chaitram Kuhikar.     They have not

given any explanation as to appearance of the blood stains

on their clothes.


106.        Exh.66 is another CA Report as to examination

of weapons, which shows that "two swords" and "guptis"

seized at the instance of accused Santosh Chaitram Kuhikar

                                                    .....172/-
 Judgment

                                           520 apeals80 & 110.14

                            172

are also stained with Blood Group "B", which is the same as

of the deceased.    This evidence is criticized by learned

defence counsel that though the weapons are recovered on

22.1.2011, the same were forwarded by the investigating

officer to the CA on 21.3.2011 as per the requisition.

Thereafter, he forwarded the weapons to the medical

officer for seeking his opinion. The evidence of the medical

officer    shows that he has received the weapons on

18.3.2011 and on the same day, the weapons were

examined by him and forwarded to the police station.


107.       Exh.58 shows that muddemal articles weapons

were seized and deposited on 24.1.2011. Even, accepting

that the investigating officer has not immediately deposited

the said weapons with the muddemal clerk, itself is not

sufficient to discard the evidence. At the most, it can be

termed as faulty investigation.



                                                     .....173/-
 Judgment

                                             520 apeals80 & 110.14

                             173

108.       The evidence of the investigating officer is

criticized on the ground that the prosecution has not

explained that since seizure of the weapons till the same

were forwarded, the same were kept in safe custody and

there was no chance of tampering of the articles.

Admittedly, the prosecution has to adduce the evidence

that during that period, the articles were kept in safe

custody and there was no chance of tampering of the same.

The nature of argument was that, the investigation carried

out by the investigating officer suggests that it was not kept

in a proper and disciplined manner.          Admittedly, the

prosecution failed to adduce the evidence that during the

said period, muddemal articles were kept in safe custody

and there was no chance of tampering of the same.              It

shows that the weapons were seized on 22.1.2011 and the

same were deposited with the muddemal clerk on

24.1.2011. However, the evidence of the medical officer


                                                       .....174/-
 Judgment

                                            520 apeals80 & 110.14

                            174

shows when he received the weapons, the same were in a

sealed condition. After examination, he again resealed and

forwarded the same to the police. The CA Report shows

that when the articles were received, the seals were intact.


109.       Even, accepting the contention of learned

counsel for the accused persons, principle of law is crystal

clear that on account of defective investigation, the benefit

will not go to the accused persons on that ground alone. It

is well within the domain of the court to consider the rest

of the evidence which the prosecution has gathered such as

statements of eyewitnesses and medical reports etc.. It has

been well settled principle laid down in various decisions

that the accused cannot claim acquittal on the ground of

faulty investigation done by the prosecuting agency. The

specific role attributed by the prosecution witnesses cannot

be challenged on extraneous grounds raised by the

defence. The trivial defects in investigation or process are

                                                      .....175/-
 Judgment

                                             520 apeals80 & 110.14

                             175

not enough in themselves to disbelieve the evidence of the

eyewitnesses or the prosecution case. To acquit solely on

the ground of defective investigation would be adding

insult to injury.


110.        The oral evidence is corroborated by the medical

evidence as well as the scientific evidence.       The blood

stains weapons are recovered at the instance of accused

Santosh Chaitram Kuhikar. The scientific evidence shows

involvement of the accused persons in the alleged incident.


111.        It is well settled that the law does not require a

fact that requires to be proved on absolute terms bereft of

all doubts. What law contemplates is that for a fact to be

considered to be proven, it must eliminate any reasonable

doubt. Reasonable doubt does not mean any trivial,

fanciful or imaginary doubt, but doubt based on reason

and common sense growing out of the evidence in the case.



                                                       .....176/-
 Judgment

                                            520 apeals80 & 110.14

                             176

A fact is considered proof if the Court, after reviewing the

evidence, either believes it exists or deems its existence

probable enough that a prudent person would act on the

assumption that it exists.


112.       It is cardinal principle of criminal jurisprudence

that the guilt of the accused must be proved beyond all

reasonable    doubts.   However,    the   burden     on     the

prosecution is only to establish its case beyond all

reasonable doubts and not all the doubts. Doubts would be

called reasonable if they are free from a zest for abstract

and speculation. Law cannot afford any favouring other

than truth. Doubts must be actual and substantial doubts

as to the guilt of the accused arising from the evidence. A

reasonable doubt is not an imaginary or mere a possible

doubt but a fare doubt based upon reason and common

sense.



                                                      .....177/-
 Judgment

                                           520 apeals80 & 110.14

                           177

113.       For   the   reasons    discussed    above,       on

consideration of the oral evidence, medical evidence,

scientific evidence, and other proven fact, in our

considered opinion, the prosecution has proved the guilt of

the accused persons unmistakenly to point out that being

the members of the "unlawful assembly" and in furtherance

of their common intention, they have committed the

murder of deceased punishable under Section 302 of the

IPC. These proved facts on the basis of proved evidence,

the prosecution has proved the charges against the accused

persons beyond reasonable doubts.         Resultantly, the

appeals deserve to be dismissed.          Accordingly, we

proceeding to pass following order:


                         ORDER

(1) The Criminal Appeals are dismissed.

.....178/-

Judgment

520 apeals80 & 110.14

(2) Accused persons Mahesh Natthuji Devgune, Sanjiv

Shankar Kuhikar, Santosh Chaitram Kuhikar, Devanand

Chaitram Kuhikar, Sheshrao Ramdas Kuhikar, and Rajesh

Ramprasad Kuhikar shall surrender before the

Superintendent of Central Prison at Nagpur to undergo the

sentence on 23/01/2026.

(3) The Bail Bonds of the accused persons shall stand

cancelled.

(4) The R&P be sent back to the trial court.

Appeals stand disposed of.

(NANDESH S.DESHPANDE, J.) (URMILA JOSHI-PHALKE, J.)

!! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 14/01/2026 18:52:24

 
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